High Court Kerala High Court

Shafaf.M. vs Controller Of Examinations on 23 July, 2009

Kerala High Court
Shafaf.M. vs Controller Of Examinations on 23 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20617 of 2009(V)


1. SHAFAF.M., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/07/2009

 O R D E R
                            V.GIRI,J.
                      -------------------------
                 W.P ( C) No.20617 of 2009
                     --------------------------
                Dated this the 23rd July,2009

                       J U D G M E N T

Petitioner, who has completed his Engineering

Degree Course from a college affiliated to the University

of Calicut, had written the 7th Semester Examination.

Apparently, dissatisfied by the marks obtained in three

papers, he had applied for revaluation. He is aggrieved

that the result of the revaluation has not been published

so far.

2. I heard learned standing counsel for the

University also. There is no justification for the delay in

the publication of results of revaluation in respect of the

7th Semester Examination.

Accordingly, the writ petition is disposed of

directing the respondent to publish the results of the

revaluation sought for by the petitioner in relation to the

7th Semester Examination, as early as possible, at any

rate, within a period of eight weeks from the date of

W.P ( C) No.20617 of 2009
2

receipt of a copy of this judgment provided the application

for revaluation is in order and otherwise correct.

(V.GIRI,JUDGE)

ma

W.P ( C) No.20617 of 2009
3

W.P ( C) No.20617 of 2009
4

(V.GIRI,JUDGE)
ma

W.P ( C) No.20617 of 2009
5

W.P ( C) No.20617 of 2009
6

(V.GIRI,JUDGE)
ma

W.P ( C) No.20617 of 2009
7

W.P ( C) No.20617 of 2009
8