IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26268 of 2009(C)
1. NISHA JOSE.A., D/O.JOSE ALOOKKARAN,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/09/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 26268 OF 2009
--------------------------
Dated this the 17th day of September, 2009
J U D G M E N T
Heard Sri. T.Madhu., the learned counsel appearing for the
petitioner and Sri. P.C.Sasidharan, the learned standing counsel
appearing for the Calicut University.
2. The petitioner appeared for the 6th semester B.Tech degree
examination in Information Technology held in December, 2008 by the
Calicut University. The results were published in August, 2009. She
failed in the paper on Computer Architecture. The petitioner has therefore
applied for revaluation of her answer script by submitting the original of
Exts.P1 application dated 31.8.2009. The petitioner submits that she has
passed all the other semester examinations and the remaining papers of
the 6th semester. She also submits that if her answer script is revalued,
she is sure to secure a pass. In this writ petition the petitioner seeks a
writ in the nature of mandamus commanding the respondents to revalue
her answer script in Computer Architecture for which she had appeared in
the supplementary 6th semester examination held in December, 2008.
3. Sri.P.C.Sasidharan, the learned Standing Counsel
appearing for the Calicut University submits that the University will revalue
W.P.(C) No. 26268/09
2
the petitioner’s answer script and communicate the results to her within
eight weeks from today, if her application is otherwise in order.
I accordingly dispose of this writ petition with a direction to the
respondents to revalue the petitioner’s answer script in Computer
Architecture and communicate the results of such revaluation to her within
eight weeks from today. The petitioner shall, in order to enable the
respondents to act as directed above, produce a certified copy of this
judgment before the Controller of Examinations, Calicut University.
P.N.RAVINDRAN, JUDGE
vps
W.P.(C) No. 26268/09
3
P.N.RAVINDRAN, JUDGE
vps