High Court Kerala High Court

Shadia.O.K vs The University Of Calicut on 5 May, 2009

Kerala High Court
Shadia.O.K vs The University Of Calicut on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13225 of 2009(W)


1. SHADIA.O.K,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :05/05/2009

 O R D E R
                   P.R. RAMACHANDRA MENON J.
                     ~~~~~~~~~~~~~~~~~~~~~~~
                      W.P. (C) No. 13225 of 2009
                     ~~~~~~~~~~~~~~~~~~~~~~~
                  Dated, this the 5th day of May, 2009

                             JUDGMENT

The grievance of the petitioner is against the lethargy on the part

of respondents in conducting revaluation of the concerned paper

namely “Charaka Samhitha” of the third professional examination

conducted in January, 2009 in respect of the B.A.M.S course and in

publication of its result.

2. The learned standing counsel for the University submits that

the necessary steps will be pursued and finalised within a reasonable

time.

3. After hearing both the sides, the matter is disposed of,

directing the respondents to conduct revaluation on the concerned

answer paper and publish the result as expeditiously as possible, at

any rate within a period of one month.

P. R. RAMACHANDRA MENON, JUDGE

kmd