IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31528 of 2010(M)
1. PAUL JACOB, S/O.JACOB PAULAOSE,
... 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 :14/10/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31528 OF 2010 (M)
=====================
Dated this the 14th day of October, 2010
J U D G M E N T
Petitioner completed B.Tech Degree Course. When the result
of the 4th Semester examination was declared, he had failed in
one paper-Data Structures and Programmes Language (E). He
applied for revaluation and approached this Court complaining of
delay and seeking orders to expedite the revaluation.
2. I heard the Standing Counsel appearing for the
respondent University.
3. Having regard to the above, I dispose of the writ
petition directing the University to complete the revaluation
sought for by the petitioner within 8 weeks of production of a
copy of the judgment, provided the application for revaluation has
been received and is otherwise in order.
Petitioner shall produce a copy of the judgment before the
2nd respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp