IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14182 of 2008(L)
1. S.SREEJAI PILLAI, S/O. SREEDHARAN
... Petitioner
Vs
1. CONTROLLER OF EXAMINATIONS,
... Respondent
2. M.G.UNIVERSITY, REPRESENTED BY
For Petitioner :SRI.S.SUDHISH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/05/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 14182 of 2008
--------------------------
Dated this the 6th May, 2008
J U D G M E N T
The petitioner is a B.Tech student in the School of
Technology and Applied Sciences, Pullarikunnu, Kottayam.
Now he is studying for the last Semester. He is aggrieved about
the marks awarded to him in the Supplementary Examination
held in December, 2007 and sought for revaluation of the same
vide Exhibit-P1.
In the circumstances, there will be a direction to
respondents to complete the revaluation of the answer papers
sought for by the petitioner under Exhibit-P1, as early as
possible and intimate the results of the same to the petitioner
within a period of two months from the date of receipt of a copy
of this judgment.
Petitioner shall produce a copy of the writ petition along
with a copy of this judgment before the respondents, for
compliance.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.