IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18575 of 2008(J)
1. SAYED HUNAID BAFAKY, AGED 26 YEARS,
... Petitioner
Vs
1. THE CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/06/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.18575 OF 2008
----------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
The petitioner submitted Ext.P1 application for revaluation
of answer papers for the IIIrd Semester of his B.Tech (Electrical
and Electronics) Engineering Course. The petitioner complains of
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
more months’ time to complete the revaluation process.
After hearing both sides, I dispose of this writ petition with
a direction to the University to complete the revaluation process
for which the petitioner has applied by Ext.P1, as expeditiously as
possible, at any rate, within a period of six weeks from the date
of receipt of a copy of this judgment, provided the application is
in order in all respects.
S. SIRI JAGAN, JUDGE
Acd