High Court Kerala High Court

Nitish K.Radhan vs University Of Calicut on 16 March, 2009

Kerala High Court
Nitish K.Radhan vs University Of Calicut on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8192 of 2009(T)


1. NITISH K.RADHAN, S/O.SRI.K.G.RADHAN,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.K.JAYASOORIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/03/2009

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No. 8192 OF 2009
              ----------------------------------------
               Dated this the 16th day of March, 2009

                           JUDGMENT

The petitioner appeared for the 5th Semester Examination of

his B.Tech Degree Course. He failed in the theory examination of

`PROGRAMMING PARADIGMS’. Dissatisfied with the results, the

petitioner submitted Ext.P3 application dated, 20.2.2009 for

revaluation of the answer paper. The petitioner seeks expeditious

revaluation of the same.

2. I have heard the learned Standing Counsel appearing

for the respondents also. The learned Standing Counsel

appearing for the respondents submits that they would require at

least two more months’ time to complete the revaluation process.

After hearing both sides, I dispose of this writ petition with

a direction to the respondents to complete the revaluation

process for which the petitioner has applied for and declare the

results thereof as expeditiously as possible, at any rate, within a

W.P.(c)No.8192/09 2

period of six weeks from the date of receipt of a copy of this

judgment, provided the application submitted by the petitioner

is in order in all respects.

S. SIRI JAGAN, JUDGE

Acd