High Court Kerala High Court

Rafeeque.C vs University Of Calicut on 4 October, 2007

Kerala High Court
Rafeeque.C vs University Of Calicut on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29412 of 2007(B)


1. RAFEEQUE.C.,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.K.NIJOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/10/2007

 O R D E R
                        ANTONY DOMINIC, J.
                         --------------------------
                    W.P.(C). NO. 29412 OF 2007
                            ---------------------
                Dated this the 4thday of October, 2007

                            J U D G M E N T

Prayer of the writ petitioner is for expeditious completion of

the revaluation applied for by him. It is submitted that Ext.P1 is the

receipt for payment of fee in this behalf.

2. I have heard learned Standing counsel for the University

also.

3. Taking into account the submissions that are made by

both sides, I dispose of the writ petition directing that the

respondents shall complete the process of revaluation applied for by

the petitioner in respect of his results for 4th semester of B.Tech

examination and declare the result, as expeditiously as possible, at

any rate, within six weeks from the date of receipt of a copy of this

judgment, if the application made by the petitioner is otherwise in

order.

ANTONY DOMINIC, JUDGE

vps