IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33043 of 2008(H)
1. SUBAIR C.P. S/O. ABOOBAKKER,
... Petitioner
2. ASEEB SALIM, S/O.MUHAMMED SALIM,
Vs
1. THE UNIVERSITY OF CALICUT, REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/11/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.33043 of 2008
--------------------------
Dated this the 10th November, 2008
J U D G M E N T
Petitioners, who have completed their Engineering
Degree Course from a college affiliated to the University
of Calicut, had written supplementary examination held in
December 2007. Apparently, dissatisfied by the marks
obtained in four papers in respect of the 3rd semester and
two papers in respect of the 5th semester supplementary
examination, 1st petitioner had applied for revaluation.
Dissatisfied by the marks in one paper, second petitioner
had applied for revaluation in respect of the 5th semester
supplementary examination. They are aggrieved that the
results of the revaluation have not been published so far.
2. I heard learned standing counsel for the
University also. There is no justification for the delay in
the publication of results of revaluation in respect of the
Supplementary Examination held in December, 2007.
W.P ( C) No.33043 of 2008
2
Accordingly, the writ petition is disposed of directing
the 1st respondent to publish the results of the revaluation
sought for by the petitioners in relation to the 3rd and 5th
Semester Engineering Degree Supplementary Examination
held in December, 2007, as early as possible, at any rate,
within a period of two months from the date of receipt of a
copy of this judgment provided the applications for
revaluation are in order and otherwise correct.
(V.GIRI,JUDGE)
ma
W.P ( C) No.33043 of 2008
3
W.P ( C) No.33043 of 2008
4
(V.GIRI,JUDGE)
ma
W.P ( C) No.33043 of 2008
5
W.P ( C) No.33043 of 2008
6