IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3921 of 2011(M)
1. SAKEER P., S/O.KUNHUMUHAMMED, AGED 23
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/02/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 3921 of 2011 M
```````````````````````````````````````````````````````
Dated this the 8th day of February, 2011
J U D G M E N T
Petitioner submits that he appeared for B.Tech 5th
semester examination and failed in the paper ‘Production
Technology’. He submitted an application for revaluation and
filed this writ petition seeking an order for expeditious
revaluation and declaration of his results.
2. I heard Standing Counsel appearing for the
University also.
3. Having regard to the facts pointed out, it is directed
that the University shall complete the revaluation sought for
and declare the result of the petitioner as expeditiously as
possible, at any rate, within eight weeks from the date of
production of a copy of this judgment, provided the application
has been received and is otherwise in order.
4. Petitioner shall produce a copy of this judgment
W.P.(C) No.3921/2011
: 2 :
along with the writ petition before the University for
compliance.
Writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge