IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14005 of 2008(P)
1. SUHAIR.N.K., S/O.MOHAMMED N.K.,
... Petitioner
2. SAJEER.K., S/O.KUTTY HASSAN,
Vs
1. THE UNIVERSITY OF CALICUT REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.SAIJU. S
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/05/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).14005/2008
--------------------
Dated this the 2nd day of May, 2008
JUDGMENT
Petitioner pray for a direction to the University to
declare the result of re-valuation of the answer sheets of
the petitioners sought for under Exts.P3 and P5.
2. I heard learned Standing Counsel for the University
also.
3. In my view, the University should take steps to see
that the answer papers of the petitioners are revalued
within a time frame.
4. In the result, writ petition is disposed of directing
the respondents to complete the re-valuation of the
answer papers sought for by the petitioners under Exts.P3
and P5, as early as possible and communicate the results
to the petitioners, at any rate, within a period of five
weeks from the date of receipt of a copy of this judgment.
W.P.(C).14005/2008
2
It is made clear that the direction will be operative on
condition that both the applications are in the proper
format and also in compliance of the formalities
prescribed under the regulations.
V.GIRI,
Judge
mrcs