High Court Kerala High Court

Suaib.H. vs University Of Calicut on 23 September, 2009

Kerala High Court
Suaib.H. vs University Of Calicut on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26315 of 2009(H)


1. SUAIB.H., AGED 22 YEARS, S/O. HAMEED,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT, REP. BY ITS
                       ...       Respondent

2. CONTROLLER OF EXAMINATION, UNIVERSITY

3. THE PRINCIPAL AL-AMEEN ENGINEERING

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

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

 Dated :23/09/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                   -----------------------------
                      W.P(C) No.26315 of 2009-H
             Dated------------------------------
                    this the 23rd day of September, 2009.

                              J U D G M E N T

Heard Sri.U.Balagangadharan, the learned counsel appearing for the

petitioner and Sri.P.C.Sasidharan, the learned standing counsel appearing

for the Calicut University. In the nature of the order that I propose to

pass, it is not necessary to issue notice to or hear the third respondent.

2. The petitioner appeared for the eighth semester B.Tech.

degree examination in Electrical and Electronic Engineering conducted by

the University of Calicut in May 2009 with register No.AMAFEE039. The

results were published in August 2009. The petitioner failed in the paper

on Bio Medical Instrumentation (EEE810). He has passed the other

semester examinations and the other papers of the 8th semester

examination. He has therefore applied for revaluation of his answer

script in Bio Medical Instrumentation (EEE810) on 20.8.2009 in the

prescribed form and has also paid the requisite fee. The petitioner states

that since he did not retain a copy of the application and the receipt

evidencing payment of fee, he is not a in a position to produce the same.

He submits that if his answer script in Bio Medical Instrumentation

(EEE810) is revalued he is sure to secure a pass and that unless his

answer script is expeditiously revalued he will not be in a position to

W.P(C) No.26315 of 2009-H 2

pursue his studies in the current academic year. He submits that seeking

expeditious revaluation of his answer script in Bio Medical

Instrumentation (EEE810) he had submitted Ext.P2 representation dated

20.8.2009 to the Controller of Examinations, University of Calicut. In this

writ petition, the petitioner seeks a writ in the nature of mandamus

commanding the second respondent to re-value his answer script in Bio

Medical Instrumentation (EEE810) for which he appeared in the 8th

semester B.Tech degree examination and to publish the result

expeditiously and in any event within three weeks.

3. Sri.P.C.Sasidharan, the learned Standing Counsel appearing

for the Calicut University submits that the petitioner has not furnished

the details regarding the application for revaluation and payment of fee

in this writ petition and that as a large number of applications are

received, the University can only submit that if the petitioner has applied

for revaluation, the University will take steps to revalue his answer scripts

and communicate the results within eight weeks. Since the petitioner has

not, as rightly pointed out by the learned standing counsel for the

University furnished the details regarding the application for revaluation,

I dispose of this writ petition with a direction to respondents 1 and 2 to

revalue the petitioner’s answer script in Bio Medical Instrumentation

(EEE810) for which he appeared in the 8th semester examination in

W.P(C) No.26315 of 2009-H 3

Electrical and Electronic Engineering held by the University of Calicut with

register No.AMAFEE039, if his application has been received and is in

order and to publish the result within eight weeks from today.

Sd/-

P.N.RAVINDRAN,
JUDGE

//True Copy//

PA to Judge

ab