IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7124 of 2009(I)
1. SHILPA RAJU, KAYANTHINKAL HOUSE,
... Petitioner
Vs
1. CALICUT UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.P.J.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.7124 of 2009
---------------------------------
Dated, this the 5th day of March, 2009
J U D G M E N T
The petitioner states that she is a B.Tech student in the KMCT
College of Engineering. According to the petitioner by Ext.P3, she
sought revaluation of two papers of the 3rd semester examination.
Similarly she also states that she has applied for revaluation of the
paper ‘Digital Electronics’ of the 4th semester examination. Though
in respect of this, the petitioner has not produced the application,
she has produced Ext.P7 certificate of remittance of the fee for
revaluation of the paper ‘Digital Electronics’. In the writ petition she
seeks a direction to the respondent University to expedite the
revaluation and declare the results.
2. Heard the learned standing counsel appearing for the
respondents also.
3. Having regard to the aforesaid prayer made by the
petitioner, I feel that it is only appropriate that the University
completes the revaluation and declares the results on that basis.
4. Therefore, I dispose of the writ petition directing the
WP(C) No.7124/2009
-2-
respondents to complete the revaluation sought for by the
petitioner by Ext.P3, and also of Digital Electronics, for which she
has paid the fee as per Ext.P7. This shall be done as expeditiously
as possible, at any rate, within eight weeks of production of a copy
of this judgment, provided, these applications have been received
and are otherwise in order.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg