High Court Kerala High Court

Nizar K.U. vs The University Of Calicut on 8 January, 2010

Kerala High Court
Nizar K.U. vs The University Of Calicut on 8 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 142 of 2010(P)


1. NIZAR K.U., S/O.USMAN HAJI, AGED 24
                      ...  Petitioner
2. SHINE K.R.,  KALLUNGAL HOUSE,
3. MOHAMMED SAFEEQ O.T.,
4. RAHUL KRISHNAKUMAR,

                        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 T.R.RAMACHANDRAN NAIR

 Dated :08/01/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 142 of 2010-P
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 8th day of January, 2010.

                                 JUDGMENT

The petitioners were students of MES College of Engineering,

Kuttippuram for B. Tech. Degree Course for the period 2005-2009. They

have appeared for the 7th Semester Examination during the month of June,

2009 and have failed in certain papers. Seeking for revaluation of the

answer papers, they have filed appropriate applications with the required

fee. These applications have been produced as Exts. P1 to P4 in the writ

petition. The main prayer in the writ petition is to expedite the process of

revaluation.

2. Heard learned Standing Counsel for the University. There will be

a direction to the respondents to make revaluation of the answer papers of

the petitioners and communicate the results thereof within a period of two

months from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/