IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20176 of 2009(N)
1. SHEBIN KAREEM, S/O. C.M. ABDUL KAREEM,
... Petitioner
2. ASWATHI S,SARANG NCC WING,
3. ASWATHI R, ASWATHY SS TEMPLE ROAD,
Vs
1. THE CALICUT UNIVERSITY AND ANOTHER
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.20176 of 2009
--------------------------
Dated this the 17th July,2009
J U D G M E N T
Petitioners, who have completed their Engineering
Degree Course from a college affiliated to the University
of Calicut, had written the 7th Semester Examination held
in December 2008. Apparently, dissatisfied by the marks
obtained in the examination, they had applied for
revaluation. They are aggrieved that the results of the
revaluation have 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
Examination held in December 2008.
Accordingly, the writ petition is disposed of
directing the 1st respondent to publish the results of the
revaluation sought for by the petitioner in relation to the
7th Semester Examination held in December 2008, as
W.P ( C) No.20176 of 2009
2
early as possible, at any rate, within a period of eight
weeks from the date of receipt of a copy of this judgment
provided the applications for revaluation are in order and
otherwise correct.
(V.GIRI,JUDGE)
ma
W.P ( C) No.20176 of 2009
3
W.P ( C) No.20176 of 2009
4
(V.GIRI,JUDGE)
ma
W.P ( C) No.20176 of 2009
5
W.P ( C) No.20176 of 2009
6