High Court Kerala High Court

Mohammed Salih P.A vs The Registrar on 6 October, 2009

Kerala High Court
Mohammed Salih P.A vs The Registrar on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27987 of 2009(P)


1. MOHAMMED SALIH P.A,
                      ...  Petitioner
2. SREEJESH M.M.

                        Vs



1. THE REGISTRAR, PAREEKASH BHAVAN,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/10/2009

 O R D E R
                             P.N.RAVINDRAN, J
                      ...........................................
                      WP(C).NO.27987 OF 2009-P
                      ............................................
             DATED THIS THE 6th DAY OF OCTOBER, 2009

                                   JUDGMENT

The first petitioner appeared for the third year B.Pham degree

examination conducted by the University of Calicut in January 2009. The

second petitioner appeared for the second year B.Sc degree examination

in Mathematics conducted by the University of Calicut in

September/October 2008. When the results were published, they failed

in various papers. The petitioners have therefore applied for revaluation

of their answer scripts by submitting Ext.P1 series of applications. In this

writ petition the petitioners seek a writ in the nature of mandamus

commanding the respondents to revalue their answer scripts

expeditiously and within a time limit to be fixed by this Court.

Sri.P.C.Sasidharan, the learned standing counsel appearing for the

Calicut University submits that if the applications for revaluation

submitted by the petitioner are in order and the requisite fee has been

paid, the University will revalue their answer scripts and communicate the

results to them within eight weeks from the date on which a certified

copy of this judgment is received by the Controller of Examinations,

University of Calicut.

I accordingly dispose of this writ petition with a direction to the

respondents to revalue the petitioners answer scripts described in Ext.P1

series of applications and to communicate the results to them within

eight weeks from the date on which the petitioners produce a certified

copy of this judgment before the Controller of Examinations, Calicut

University.

Sd/-

P.N.RAVINDRAN,
JUDGE

//True Copy//

PA to Judge

ab