High Court Kerala High Court

Sekhar P.N. vs University Of Calicut on 12 October, 2009

Kerala High Court
Sekhar P.N. vs University Of Calicut on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28610 of 2009(U)


1. SEKHAR P.N., S/O NARAYANAN P.T.,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,M
                       ...       Respondent

2. CONTROLLER OF EXAMINATION, UNIVERSITY

                For Petitioner  :SRI.RANJITH XAVIER

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/10/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                   -----------------------------
                      W.P(C) No.28610 of 2009-U
                  ------------------------------
              Dated this the 12th day of October, 2009.

                             J U D G M E N T

Heard Sri.Renjith Xavier, the learned counsel appearing for the

petitioner and Sri.P.C.Sasidharan, the learned standing counsel appearing

for the Calicut University.

2. The petitioner appeared for the eighth semester B.Tech.

degree examination in Electrical and Electronics Engineering held by the

University of Calicut in June 2009. The results were published in August

2009. The petitioner failed in two papers namely “Industrial Drives” and

“Instrumentation Systems”. He has therefore applied for revaluation of

his answer scripts by submitting Ext.P2 application. The petitioner states

that he has also paid the requisite fee. The petitioner submits that he

has been offered employment and that if his answer scripts are revalued,

he is sure to secure a pass. In this writ petition, the petitioner seeks a

writ in the nature of mandamus commanding the respondents to re-value

his answer scripts in “Industrial Drives” and “Instrumentation Systems”

and to communicate the result expeditiously.

3. The learned Standing Counsel appearing for the Calicut

University submits that the University will revalue the petitioner’s answer

scripts in “Industrial Drives” and “Instrumentation Systems”, if his

application is otherwise in order, expeditiously, and in any event within

eight weeks. He also submits that the result of revaluation will be

communicated to the petitioner expeditiously thereafter.

In the light of the stand taken by the Calicut University, I dispose of

this writ petition with a direction to the respondents to take steps to

revalue the petitioner’s answer scripts in “Industrial Drives” and

“Instrumentation Systems” and to communicate the result to him within

eight weeks from today. The petitioner shall in order to enable the

respondents to act as directed above, produce a certified copy of this

judgment before the Controller of Examinations.

Sd/-

P.N.RAVINDRAN
JUDGE

//True Copy//

PA to Judge

ab