IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1733 of 2009(F)
1. SUJITH.T.S, S/O.T.G.SANKARAN,RESIDING
... Petitioner
Vs
1. THE UNIVERSITY OF CALICUT,REP; BY ITS
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/01/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 1733 OF 2009 (F)
====================
Dated this the 16th day of January, 2009
J U D G M E N T
Petitioner was a student of B.Tech Electronics & Communication
Engineering. By Ext.P1, he sought revaluation of the paper mentioned
therein. It is stated that since then, there has not been any progress in
the matter.
2. I heard the standing counsel appearing for the University also.
Having regard to the submissions made, this writ petition is disposed
of directing that if the application made by the petitioner has been
received and is proper in all respects, revaluation sought for by the
petitioner be completed and results declared, as expeditiously as possible,
at any rate, within 8 weeks of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp