High Court Kerala High Court

Naveen Anand C.V. vs University Of Calicut on 12 August, 2009

Kerala High Court
Naveen Anand C.V. vs University Of Calicut on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22947 of 2009(K)


1. NAVEEN ANAND C.V., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/08/2009

 O R D E R
                     V.GIRI, J.
            ---------------------------
               W.P.(C) No.22947 of 2009
            ---------------------------
        Dated this the 12th day of August, 2009

                     JUDGMENT

The petitioner was a student of B.A.Music at

the Chembai Momorial Government Music College,

Palakkad. The college is affiliated to the University of

Calicut. The petitioner had appeared for the final year

Examination and he has passed all the papers in the

final years. But, he failed in three papers in Part I

English, which comprises of Paper-I General English,

Paper II Modern Prose and Drama and Paper III

Shakespeare and Poetry. He had again written those

papers. Apparently, dissatisfied with the marks

obtained by him, he had applied for revaluation. He is

aggrieved that the results of the revaluation has not

been published so far.

2. I heard learned standing counsel for the

University also.

Accordingly, the writ petition is disposed of

directing the respondents to publish the result of the

W.P.(C)No.22947 of 2009

:: 2 ::

revaluation sought for by the petitioner viz., Part I

English which comprises of Paper-I General English,

Paper II Modern Prose and Drama and Paper III

Shakespeare and Poetry, as early as possible, at any

rate, within a period of eight weeks from the date of

receipt of a copy of this judgment, provided the

applications for revaluation are in order and otherwise

correct.

Sd/-

(V.GIRI)
Judge

sk/

//true copy//

P.S. to Judge