IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27057 of 2008(U)
1. RENJITH.R.MENON, S/O.P.RAJENDRA MENON
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT, REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SMT.C.R.SARADAMANI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/09/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.27057 of 2008
==================
Dated this the 5th day of September, 2008.
J U D G M E N T
The petitioner appeared for 8th semester regular
examination in B.Tech. (Applied Electronics and Instrumentation
Engineering) in June 2008. When the results were declared, the
petitioner failed in the subject, “Computer Aided Process
Control” of the 8th semester. By Ext.P1, the petitioner applied
for revaluation of answer paper. The petitioner seeks a
direction to the respondents to complete the revaluation
process expeditiously.
2. The learned Standing Counsel for the University
submits that the University would require at least two more
months’ time to complete the revaluation process.
Having heard both sides, I dispose of this writ petition
with a direction to the respondents to complete the revaluation
process for which the petitioner has applied by Ext.P1, and
declare results thereof, as expeditiously as possible, at any
rate, within six weeks from the date of receipt of a copy of this
judgment provided the application has been received and is in
order in all respects.
S.SIRI JAGAN, JUDGE
rhs