IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12961 of 2009(M)
1. SREEJA.A.P, AGED 25 YEARS,
... Petitioner
2. AASHI NAZER, AGED 25 YEARS,
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.K.SAIDALIKUTTY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :30/04/2009
O R D E R
P.R.RAMACHANDRA MENON, J.
-----------------------------
W.P.C.No.12961 OF 2009
--------------------------
Dated this the 30th day of April 2009
-------------------------------------
J U D G M E N T
The petitioners have approached this Court
seeking for a direction to have the necessary
papers revalued and the results published at the
earliest in view of the dire necessity involved as
to the further career and prospects.
2. The learned standing counsel for the
respondent, Mahatma Gandhi University, fairly
concedes that the request can be considered and
finalised provided some breathing time is given to
the University in this regard.
3. In the above circumstances, the writ
petition is disposed of directing the University to
conduct the revaluation of the concerned answer
papers of the petitioners and to publish the
results as expeditiously as possible and at any
W.P.C.No.12961/09 2
rate within a period of eight weeks provided the
applications submitted by the petitioners are
otherwise in order.
P.R.RAMACHANDRA MENON,
JUDGE
jsr