High Court Kerala High Court

Sahla.K.P. vs Controller Of Examinations on 7 July, 2008

Kerala High Court
Sahla.K.P. vs Controller Of Examinations on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20373 of 2008(A)


1. SAHLA.K.P., D/O.HYDERALI.K.P.,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. UNIVERSITY OF CALICUT,

                For Petitioner  :SRI.A.A.ABUL HASSAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/07/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.20373 OF 2008
               ----------------------------------------
                 Dated this the 7th day of July, 2008

                            JUDGMENT

The petitioner appeared for the B.Sc final year examination

conducted in April 2008. Having found that the petitioner failed

in one paper namely, Paper IV-Thermal, Statistical and Solid

State Physics, the petitioner filed Ext.P5 application for

revaluation of the answer scripts. The petitioner complains of

undue delay in completion of the revaluation process.

2. The learned Standing Counsel appearing for the

University submits that the University would require at least two

months from the last date prescribed for submitting applications

for this particular paper.

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.P5 as

expeditiously as possible, at any rate, within a period of six

W.P.(c)No.20373/08 2

weeks from the last date fixed for submitting applications for

revaluation for the subject, provided the application submitted

by the petitioner is in order in all respects.

S. SIRI JAGAN, JUDGE

Acd