High Court Kerala High Court

Nipun Cherian Manjooran vs Cochin University Of Science And on 28 August, 2009

Kerala High Court
Nipun Cherian Manjooran vs Cochin University Of Science And on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24400 of 2009(T)


1. NIPUN CHERIAN MANJOORAN,
                      ...  Petitioner

                        Vs



1. COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice V.GIRI

 Dated :28/08/2009

 O R D E R
                            V.GIRI, J
                         .......................
                      W.P.(C).24400/2009
                         .......................
            Dated this the 28th day of August, 2009

                          JUDGMENT

Petitioner is aggrieved by the delay in the publication of

the results of the supplementary examination of the 6th

semester B.Tech (Electronics and Communication) which he

had given in April 2009. He has passed all other

examinations. Learned counsel for the University submits

that the valuation of the supplementary examination of the

6th semester would be completed as expeditiously as possible.

2. In the facts and circumstances of the case, it is ordered

that results of the supplementary examination of the 6th

semester in “Control System Engineering” shall be

published as early as possible, at any rate, on or before

30.9.2009. On completion of the valuation and meeting of

the Pass Board, marks of the petitioner shall be

communicated in confidence as requested by the petitioner

in Ext.P3.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs