IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 634 of 2007(A)
1. SINCHU HANEEFA, AGED 25 YEARS,
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :10/01/2007
O R D E R
C.N. RAMACHANDRAN NAIR, J.
--------------------------
W.P. (C) NO. 634 OF 2007
---------------------
Dated this the 10th day of January, 2007
J U D G M E N T
Though the petitioner has completed all the semesters in
M.C.A. course and written the final examination, result in the 5th
semester is not published for shortage of attendance. Learned
Standing Counsel appearing for the University submitted that
shortage over the condonable limit is one week. Petitioner’s case
is that he was affected by chicken pox. Though the result is not
published it is said to be positive.
In the above circumstances, the writ petition is disposed of
directing the University to publish the result after condoning the
further one week’s shortage of attendance within a week from
the date of production of a copy of the judgment by the
petitioner.
C.N. RAMACHANDRAN NAIR,
JUDGE
vps
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
21st DECEMBER, 2006