High Court Kerala High Court

Ms.Shabi Sathyan.P. vs University Of Calicut on 23 July, 2007

Kerala High Court
Ms.Shabi Sathyan.P. vs University Of Calicut on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21866 of 2007(C)


1. MS.SHABI SATHYAN.P., AGED 20 YEARS,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT, REPRESENTED BY
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.K.SAIDALIKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/07/2007

 O R D E R
                        S.SIRI JAGAN,J
                  ================
                    W.P.(C).No.21866 of 2007
              ======================
               Dated this the 23rd day of July 2007


                           JUDGMENT

The petitioner completed her B.Com degree course and

appeared for the final year examination in April 2007.

Dissatisfied with the results in the paper, “Money and Capital

Market”the petitioner applied for revaluation. Petitioner

complains of undue delay in completing revaluation process.

2. The learned Standing Counsel for the University

submits that the application was received only on 7.07.07 and

the University would require at least two month’s time to

complete the revaluation process. The learned counsel for the

petitioner submits that petitioner joined another course and

therefore, revaluation may be done atleast within 20 days.

After hearing both sides, I dispose of this writ petition with

following directions:-

The respondent shall complete the revaluation process for

which the petitioner has applied for and publish the results

W.P.(C).No.21866/2007 2

thereof within six weeks from the date of receipt of a copy of

this judgment. However, the respondents are directed to

complete the revaluation, if possible, within three weeks.

S.SIRI JAGAN, JUDGE
dvs