IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13324 of 2010(M)
1. NISHAD IBRAHIM.N,S/O.IBRAHIM.N.A,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,REPRESENTED BY ITS
... Respondent
2. CONTROLLER OF EXAMINATION,
For Petitioner :SRI.RANJITH XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/04/2010
O R D E R
S.SIRI JAGAN, J.
...........................................
W.P.(C)NO.13324 OF 2010
.............................................
Dated this the 20th day of April, 2010.
J U D G M E N T
Petitioner appeared for the 6th Semester examination of
B.Tech Degree Course. In respect of the paper “Control
Systems-1”, petitioner claims to have filed application for
scrutiny as well as revaluation. Petitioner seeks a direction to
the respondents to complete the scrutiny and revaluation
process expeditiously.
2. I have heard Standing Counsel for the University
also.
3. In the facts and circumstances of this case, I dispose
of the writ petition with the following directions:
The respondents shall complete the process of scrutiny
and inform the result of the same to the petitioner within
ten days from the date of receipt of a copy of this judgment.
The respondents shall complete the revaluation process for
which the petitioner has applied, as expeditiously as
possible, at any rate, within two months after completion of
the process. The above are subject to the condition that
: 2 :
W.P.(C)NO.13324 OF 2010
the application submitted by the petitioner is in order in all
respects.
S.SIRI JAGAN, JUDGE
cl
: 3 :
W.P.(C)NO.13324 OF 2010
S.SIRI JAGAN, JUDGE
cl
: 4 :
W.P.(C)NO.13324 OF 2010