IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23589 of 2010(W)
1. SHIBILY PERUMPALLY, PERUMPALLY HOUSE,
... Petitioner
2. YASAR ARAFATH PAKKIYAN,
3. MUHAMMED SAFIL.K., KODAKKATTAKATH,
4. NIYAS.K., AGRASHAIA PALLIYALI HOUSE,
5. SHAFEEQ AJMAL K.T., FEMITHA MANZIL,
6. SIBEESH P.K., PULLORAKUNNMMAL HOUSE,
7. RENJITH S.R., RESHMI NIVAS,
8. DEESHMA M.K., MUTHUMMAL KATTIL HOUSE,
9. SANDEEP G., 'THUSHARA', CHALAPRATH
10. ANEESHA M.P., MAMBATTA HOUSE,
11. AHAMMED SIYAD A.M., THANGAL'S VIEW,
12. NAJUMATH LAILAS P.P.
13. SAJIDA.V., VAZHAYIL HOUSE,
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :28/07/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
W.P.(C) No.23589 OF 2010
-------------------------------
Dated this the 28th day of July, 2010
J U D G M E N T
The petitioners seek expeditious revaluation of their answer
papers, for which they have submitted Exts.P1 to P13
applications.
2. The learned Standing Counsel appearing for the
University submits that the University would require at least two
more months’ time to complete the revaluation process.
3. Having heard both sides, I dispose of this writ petition
with a direction to the respondents to complete the revaluation
process for which the petitioners have submitted Exts.P1 to P13
applications and publish results thereof, as expeditiously as
possible, at any rate, within two months from the date of receipt
of a certified copy of this judgment, provided the applications
are in order in all respects.
S. SIRI JAGAN, JUDGE
acd