IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2801 of 2008()
1. SHAJU.M.T., S/O.MANJALY THOMAS
... Petitioner
Vs
1. SHAJU, S/O.VARGHESE, KURISINGAL HOUSE
... Respondent
2. PAULY, S/O.JOSEPH, PUNNELIPARAMBIL
3. MANAGER, ORIENTAL INSURANCE CO.LTD.
For Petitioner :SRI.V.BINOY RAM
For Respondent :DR.ELIZABETH VARKEY
The Hon'ble MR. Justice C.K.ABDUL REHIM
The Hon'ble MR. Justice P.A.MOHAMMED
Dated :27/11/2010
O R D E R
THE HON'BLE MR.JUSTICE C.K.ABDUL REHIM,
AND
SRI.N.DHARMADAN (SENIOR ADVOCATE)
-------------------------------------------------------------------
M.A.C.A. No.2801 OF 2008
-----------------------------------------------------------------
Dated this the 27th day of November, 2010.
A W A R D
Appellant as well as his counsel and officials of the third
respondent Insurance Company along with their counsel are
present. Appeal is compromised for an additional compensation
of Rs.60,000/-. The third respondent will make payment of the
said amount within two months from today. It is made clear that
on failure to make payment of the amount within the time
stipulated, it will carry interest from this date onwards till
payment, at the rate of 7% per annum.
Sd/-
C.K.ABDUL REHIM, JUDGE.
Sd/-
SRI.N.DHARMADAN (Sr. Adv.)
mns
//True copy//
P.A. To judge
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 35608 of 2010(A)
#1. ARUN A., AGED 25 YEARS,
... Petitioner
Vs
$1. THE KANNUR UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
! For Petitioner :SMT.P.K.PRIYA
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice ANTONY DOMINIC
% Dated :29/11/2010
: O R D E R
ANTONY DOMINIC, J.
——————————-
W.P.(C).No.35608 of 2010
——————————-
Dated this the 29thday of November, 2010.
J U D G M E N T
Petitioner is a student of B.Tech Degree. When the result of
the 5th Semester examination was declared, he had failed in four
papers. He applied for revaluation and approached this Court
complaining of delay and seeking orders to expedite the
revaluation.
2. I heard the Standing Counsel appearing for the
respondent University.
3. Having regard to the above, I dispose of the writ
petition directing the University to complete the revaluation
sought for by the petitioner within 6 weeks of production of a
copy of the judgment, provided the application for revaluation
has been received and is otherwise in order.
Petitioner shall produce a copy of the judgment before the
2nd respondent for compliance.
ANTONY DOMINIC,
Judge.
ami/