IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30016 of 2010(B)
1. NITHIN MENON.K.
... Petitioner
Vs
1. THE VICE CHANCELLOR,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.P.K.ABOOBACKER(EDAPPALLY)
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/09/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.30016 of 2010 (B)
---------------------------------
Dated, this the 29th day of September, 2010
J U D G M E N T
The petitioner has completed B.Tech degree course in
Electrical & Electronics Engineering from Rajagiri Engineering
College, Kakkanad, affiliated to the respondent University. In the 7th
semester examination, he failed in the subject ‘Electrical Machines –
III’ and by submitting Ext.P2 application sought its revaluation.
Delay in completing the revaluation is what is complained of in the
writ petition.
2. I heard learned standing counsel appearing for the
respondent University.
3. Having regard to the pendency of Ext.P2 application for
revaluation, it is directed that the revaluation sought for by the
petitioner shall be expedited and completed as expeditiously as
possible, at any rate, within eight weeks of production of a copy of
this judgment, provided the application has been received and is
otherwise in order.
The petitioner shall produce a copy of this judgment before
the respondent University for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg