High Court Kerala High Court

Shihab K.P. vs The University Of Calicut on 6 September, 2010

Kerala High Court
Shihab K.P. vs The University Of Calicut on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27531 of 2010(N)


1. SHIHAB K.P., S/O.KUNJAHAMMED,
                      ...  Petitioner

                        Vs



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

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/09/2010

 O R D E R
                         ANTONY DOMINIC, J.

               ```````````````````````````````````````````````````````
                      W.P.(C) No. 27531 of 2010 N
               ```````````````````````````````````````````````````````
              Dated this the 6th day of September, 2010

                              J U D G M E N T

The petitioner submits that he appeared for B.Tech 6th

semester supplementary examination and 8th semester examination and

failed in some papers. He submitted Exts.P1 and P2 applications for

revaluation and filed this writ petition seeking expeditious revaluation

and declaration of results.

2. I heard standing counsel appearing for the University also.

3. Having regard to the facts pointed out, it is directed that the

University shall complete the revaluation sought for and declare the

result of the petitioner as expeditiously as possible, at any rate, within

six weeks from the date of production of a copy of this judgment,

provided the application has been received and is otherwise in order.

4. The petitioner shall produce a copy of this judgment along

with the writ petition before the University for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks