High Court Kerala High Court

Nitin Murali T.N vs The University Of Calicut on 24 January, 2008

Kerala High Court
Nitin Murali T.N vs The University Of Calicut on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2871 of 2008(P)


1. NITIN MURALI T.N.,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.M.AJAY

                For Respondent  : No Appearance


 Dated :24/01/2008

 O R D E R
                     ANTONY DOMINIC, J.
                   -------------------------------------------
                     W.P.(C) No.2871 of 2008
                                       &
                      W.P.(C) No.2965 of 2008
                   -------------------------------------------
             Dated this the 24th day of January, 2008

                               JUDGMENT

Petitioners are the students of 1st year MBBS in Amala

Institute of Medical Sciences. By Ext.P2 applications, they have

sought both revaluation and scrutiny. In W.P.C.No.2871/08,

petitioner has sought for revaluation and scrutiny of Anatomy

paper I and II, and the petitioner in WPC No.2965/08 has sought

for revaluation and scrutiny of physiology paper I and II. Despite

having made these applications before the university, the

scrutiny and revaluation have not been completed till now and

there writ petitions are filed complaining of the delay in the

matter.

After hearing the submissions made by both sides, I dispose

of this writ petition directing that the respondent shall initiate

and complete the process of scrutiny and revaluation applied for

by the petitioners. This shall be done as expeditiously as possible

and at any rate within a period of six weeks from the date of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
csl