High Court Kerala High Court

Prasanthbava E.Sebarmathai vs The Registrar on 29 January, 2008

Kerala High Court
Prasanthbava E.Sebarmathai vs The Registrar on 29 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3316 of 2008(T)


1. PRASANTHBAVA E.SEBARMATHAI,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, UNIVERSITY OF CALICUT
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/01/2008

 O R D E R
                                ANTONY DOMINIC, J.



                      = = = = = = = = = = = = = = = =

                          W.P.(C) No. 3316  OF 2008 T

                      = = = = = = = = = = = = = = = =



                       Dated this the   29 th January, 2008



                                   J U D G M E N T

Ext. P2 is an application made by the petitioner for revaluation

of one of the papers of B.Ed. degree examination held in August,

2007. Complaint of the petitioner is that there has not been any

progress in the matter thereafter.

2. Standing counsel for the University rightly points out that

the writ petition is premature as the application is dated 18.1.2008.

Though I agree fully with the counsel for the University, still taking

into account the submission of the petitioner that the petitioner has

every possibility of getting an employment if the revaluation is

expeditiously completed, I dispose of this writ petition directing

that the revaluation sought for shall be expedited and completed as

expeditiously as possible, at any rate within 6 weeks of production

of a copy of this judgment.

ANTONY DOMINIC

JUDGE

jan/-