IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 586 of 2009(S)
1. SHILPA RAJU, D/O.RAJU,
... Petitioner
Vs
1. T.K.NARAYANAN, FATHER'S NAME AND
... Respondent
2. V.RAJAGOPALAN, FATHER'S NAME AND
For Petitioner :SRI.P.J.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/06/2009
O R D E R
ANTONY DOMINIC, J.
================
Cont.Case.(C) NO. 586 OF 2009 (S)
========================
Dated this the 22nd day of June, 2009
J U D G M E N T
The allegation is regarding non compliance with the direction in
Annexure A1 judgment in WP(C) No.7124/2009. By the judgment, the
respondents were directed to revalue the answer papers of the 3rd and
4th semester examination for which the petitioner had appeared. It is
now submitted that the 3rd semester papers have been valued and in
so far as the 4th semester is concerned, it is stated that the answer
paper is missing. However, it is now pointed out by both sides that the
petitioner has appeared for the supplementary examination also and
that her grievance will be redressed if the University completes the
valuation of the supplementary examination of the 4th semester and
declare the results.
2. Standing counsel for the University submits that every effort
is being made to expedite the valuation of the supplementary
examination of Digital Electronics of the 4th semester and that results
will be declared in any case within 4 weeks from today.
I record the above submission and close the contempt case.
ANTONY DOMINIC, JUDGE
Rp