High Court Kerala High Court

Rahul V.P. vs The Calicut University on 17 December, 2007

Kerala High Court
Rahul V.P. vs The Calicut University on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37200 of 2007(C)


1. RAHUL V.P., AGED 22 YEARS,
                      ...  Petitioner
2. RAMSHAD MOHAMED ASHRAF R.M.,

                        Vs



1. THE CALICUT UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SMT.P.DEEPTHI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/12/2007

 O R D E R
                        ANTONY DOMINIC, J.
             ------------------------------------
                      W.P.(C) 37200 of 2007
            -------------------------------------
                    Dated: December 17, 2007

                             JUDGMENT

Ext.P1 and P3 are applications made by the petitioners for

revaluation of one of the answer papers of the 8th semester B.Tech.

Engineering course. It is submitted that Exts.P2 and P4

applications have also been made by the petitioners for issuance of

photocopies of the answer papers mentioned therein. Since there

has not been any action on these applications, this writ petition has

been filed.

2. Taking into account the urgency that is pointed out, I

dispose of this writ petition directing that the revaluation shall be

completed as expeditiously as possible and photocopies of the

answer papers shall be issued. This the University shall do within

within six weeks of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-