High Court Kerala High Court

Sreejith Mohan P.V. vs The University Of Calicut on 21 December, 2009

Kerala High Court
Sreejith Mohan P.V. vs The University Of Calicut on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36919 of 2009(H)


1. SREEJITH MOHAN P.V., S/O.P.V.MOHANAN,
                      ...  Petitioner
2. NAUFAL, AGED 23 YEARS, RESIDING AT

                        Vs



1. THE UNIVERSITY OF CALICUT, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.PAULY MATHEW MURICKEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :21/12/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                         ---------------------------
                    W.P.(C) No. 36919 OF 2009
                         --------------------------
             Dated this the 21st day of December, 2009

                          J U D G M E N T

Heard Sri. Pauly Mathew Muricken, the learned counsel

appearing for the petitioners and Sri. P.C.Sasidharan, the learned

standing counsel appearing for the University of Calicut.

2. The petitioners appeared for the 3rd semester B.Tech

degree examination in Electrical and Electronics Engineering

conducted by the University of Calicut in March, 2009. The results

were published in the first week of October, 2009. The petitioners

again failed in two papers each of the said examination. They have

therefore applied for revaluation of their answer scripts by submitting

Exts.P1 & P2 applications. It is stated that the requisite fee has also

been paid. They submit that they have completed their course of

study, that they had done well in the examination and that they are

sure to secure a pass on revaluation. On these grounds they seek a

direction to the respondents to expeditiously revalue their answer

scripts.

3. Sri.P.C.Sasidharan, the learned standing counsel for the

W.P.(C) No. 36919/09
2

University of Calicut submits that the University will take expeditious

steps to revalue the petitioners’ answer scripts and to communicate

the results to them, if their applications are otherwise in order and the

requisite fee has been paid. In the light of the said submission, I

dispose of this writ petition with a direction to the respondents to take

steps to have the petitioners’ answer scripts revalued and to

communicate the results to them expeditiously and in any event

within eight weeks from the date on which the petitioners produce a

certified copy of this judgment before the Registrar, University of

Calicut.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 36919/09
3