High Court Kerala High Court

Shamina.C.P vs The Registrar on 5 April, 2010

Kerala High Court
Shamina.C.P vs The Registrar on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11563 of 2010(U)


1. SHAMINA.C.P,D/O.KUNHABDULLA, AGED 23
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE PRO VICE CHANCELLER,UNIVERSITY OF

                For Petitioner  :SRI.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :05/04/2010

 O R D E R
               T.R.RAMACHANDRAN NAIR, J.
              --------------------------------------------
                  W.P.(C)No.11563 of 2010
             ---------------------------------------------
           Dated this the 5th day of April, 2010

                            JUDGMENT

The petitioner appeared for B.Ed. (Physical Science)

examination of the Calicut University in October, 2009. When

the result of the said examination was declared, it was found

that petitioner failed in Paper Code TES 103 Trends and

Developments in Modern Educational Practices. She has

submitted application for revaluation of the answer paper

after remitting the prescribed fee, as detailed in paragraph 4

and 5 of the writ petition. Exhibit P2 is the copy of the

application for revaluation dated 05/03/2010, Exhibits P3 is

the copy of the challan receipt evidencing payment of money

for Xerox copy of answer scripts and Ext.P4 is the copy of the

challan receipt evidencing the remittance of revaluation fee

of the petitioner. The petitioner seeks for a direction

compelling the respondents to revalue the answer paper and

declare the result within a time frame.

2. Heard the learned Standing Counsel for the

University. There will be a direction to the respondents to

complete the process of revaluation of the answer paper of the

WPC.No.11563/2010
: 2 :

petitioner, if the application for revaluation along with the

requisite fee covered by the challan receipts have been

received and are in order, and communicate the result

thereof, within a period of two months from 5/3/2010.

The writ petition is disposed of as above. No costs.

(T.R.RAMACHANDRAN NAIR, JUDGE)

skj