IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26202 of 2010(A)
1. MR.ASHKAR P.A.,AGED 28
... Petitioner
Vs
1. VICE CHANCELLOR,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.T.A.NIYAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/08/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.26202 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 18th day of August, 2010
J U D G M E N T
The petitioner seeks expeditious revaluation of his answer paper,
for which he has submitted Ext.P3 application.
2. The learned Standing Counsel appearing for the University
submits that the University would require at least two more months’
time to complete the revaluation process.
3. Having heard both sides, I dispose of this writ petition with
a direction to the respondents to complete the revaluation process for
which the petitioner has submitted Ext.P3 application and publish
results thereof, as expeditiously as possible, at any rate, within six
weeks from the date of receipt of a certified copy of this judgment,
provided the application is in order in all respects.
S. SIRI JAGAN
JUDGE
shg/