High Court Kerala High Court

Shinoj N vs The Calicut University on 6 April, 2010

Kerala High Court
Shinoj N vs The Calicut University on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11721 of 2010(M)


1. SHINOJ N.,
                      ...  Petitioner
2. SHAHID N.U.,MECHIKKADAN HOUSE,

                        Vs



1. THE CALICUT UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 W.P.(C). No.11721/2010-M
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 6th day of April, 2010

                      J U D G M E N T

The petitioners herein were the students of M.E.A

College of Engineering, Perinthalmanna for B.Tech

Electronics and Communication Engineering Degree course.

The above college is affiliated to the first respondent-

University. They appeared for the third and fifth semester

supplementary examinations conducted during the month of

June, 2009, the results of which were published during the

second week of February, 2010. On publication of the

results, it was found that the first petitioner failed for

one paper in respect of his fifth semester examination,

namely, Mechanical Engineering [EC 04 502] and; the second

petitioner failed for two papers in respect of his third

semester examination namely, Engineering Mathematic-III [EN

04 301] and, Electric Circuits and Net Work Theory [EC 04

303]. They applied for revaluation after remitting the

prescribed fees. The copies of the applications of the

petitioners are produced herein as Exts.P1 and P2

respectively. It is the case of the petitioners that they

are getting offers for employment from different companies

and institutions and because of the delay in publication of

the results of revaluation, they are not in a position to

W.P.(C). No.11721/2010
-:2:-

join any employment. Seeking for a direction to the

respondents to complete the process of revaluation and

publish the results within a time frame, this writ petition

has been filed.

2. Heard the learned Standing Counsel for the

University. There will be a direction to the respondents

to complete the process of revaluation of the respective

answer papers of the petitioners, if the applications for

revaluation along with the requisite fee covered by the

chalans have been received and are in order, and

communicate the results thereof, within a period of two

months from the date of receipt of a copy of this Judgment.

The writ petition is disposed of as above. No costs.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE