IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32551 of 2006(A)
1. RAJEEV KRISHNAN.M.A.,
... Petitioner
Vs
1. CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.RAJESH CHAKYAT
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/08/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.32551 of 2006
----------------------------------------------
Dated 8th August, 2008.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Issue a writ of mandamus directing the first respondent to
declare the petitioner as passed in B.Sc.Polymer Chemistry.
(ii) Issue a writ of mandamus directing the respondent to
consider Ext.P4 representation and dispose of same at the
earliest.
(iii) Issue a writ of mandamus directing the respondents to
conduct an expert valuation of the theory papers of the petitioner.
In view of the stand taken in the counter affidavit, in case the
petitioner has still any grievance left, he may approach the Vice
Chancellor of the first respondent University, in which case, the
matter will be duly considered by the said authority.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.32551 of 2006
———————————————-
J U D G M E N T
Dated 8th August, 2008.