IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33342 of 2009(K)
1. SHYAM.R,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.P.P.THAJUDEEN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :20/11/2009
O R D E R
P.N.RAVINDRAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 33342 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 20th day of November 2009.
JUDGMENT
The petitioner appeared for the VIIth semester B.Tech
degree examination in Computer Science and Engineering
conducted by the University of Calicut in June 2009. The
petitioner failed in the paper “Advanced Topics in Database
Systems”. He has therefore applied for revaluation of his answer
scripts by submitting Ext.P1 application dated 17.11.2009. The
petitioner submits that he has completed his course of study,
that he has been offered employment as Software Engineer in
Infosys Technologies Limited, that he had done well in the
examination, that he has passed all the other semester
examinations and that if his answer script is revalued, he is sure
to secure a pass in the examination. On these grounds, he seek
expeditious revaluation of his answer script.
2. Sri. P.C.Sasidharan, the learned standing counsel
appearing for the University of Calicut submits that if the
petitioner’s application for revaluation is in order and the
W.P.(C). No. 33342 OF 2009
2
requisite fee has been paid, the University will take expeditious
steps to revalue his answer script and to communicate the result
to him. In the light of the said submission, I dispose of this writ
petition with a direction to the respondents to take expeditious
steps to have the petitioner’s answer script of the VIIth semester
B.Tech degree examination in Computer Science and
Engineering held in June 2009 revalued and to communicate the
result to him expeditiously and in any event, within two months
from the date on which the petitioner produces a certified copy
of this judgment before the second respondent.
(P.N.RAVINDRAN)
JUDGE
kkms/