High Court Kerala High Court

Shifa Sulaiman vs The Controller Of Examinations on 12 December, 2008

Kerala High Court
Shifa Sulaiman vs The Controller Of Examinations on 12 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36624 of 2008(I)


1. SHIFA SULAIMAN, D/O. SULAIMAN,
                      ...  Petitioner

                        Vs



1. THE  CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.V.S.AFSAL KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/12/2008

 O R D E R
                        S. SIRI JAGAN, J.
                ------------------------------------
                   W.P.(C)No. 36624 OF 2004
              ----------------------------------------
             Dated this the 12th day of December, 2008

                           JUDGMENT

The petitioner appeared for the B.Tech degree Examination

in Information Technology course in the year 2008. She failed in

one subject namely, ‘Engineering Mathematics -3’. The

petitioner submitted Ext.P2 application for revaluation of the

answer paper. The petitioner complains delay in completion of

the revaluation process.

2. I have heard the learned Standing Counsel for the

University also. The learned Standing Counsel points out that the

application itself is dated 1.12.2008 and therefore, there is no

delay in completing the revaluation process.

Having taken into account the contentions of both parties, I

dispose of this writ petition with a direction to the respondent to

complete the revaluation process for which the petitioner has

applied for as per Ext.P2 and publish the results thereof as

expeditiously as possible at any rate, within a period of two

W.P.9c)No.36624/04 2

months from the date of receipt of a copy of this judgment,

provided the application submitted by the petitioner is in order

in all respects.

S. SIRI JAGAN, JUDGE

Acd