High Court Kerala High Court

Thuji.T. vs The University Of Calicut on 17 September, 2010

Kerala High Court
Thuji.T. vs The University Of Calicut on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28840 of 2010(D)


1. THUJI.T., AGED 21 YEARS,
                      ...  Petitioner

                        Vs



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

2. HTHE REGISTAR, UNIVERSITY OF CALICUT,

3. THE CONTROLLER OF EXAMINATIONS, CALICUT

4. THE PRINCIPAL, CRESCENT COLLEGE OF

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :17/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.28840 of 2010 (D)
             ---------------------------------
           Dated, this the 17th day of September, 2010

                            J U D G M E N T

Petitioner is a B.Sc Nursing student of the 4th respondent

College affiliated to the respondent University. In the 3rd year B.Sc

Nursing examination, she failed in the paper Advanced Medical

Surgical Nursing (Part 1, Paper 1) and by submitting Ext.P1

application sought its revaluation. Delay in completing the

revaluation is what is complained of in the writ petition.

2. I heard learned standing counsel appearing for the

respondent University.

3. Having regard to the pendency of Ext.P1 application for

revaluation, it is directed that the revaluation sought for by the

petitioner shall be expedited and completed as expeditiously as

possible, at any rate, within eight weeks of production of a copy of

this judgment, provided the application has been received and is

otherwise in order.

The petitioner shall produce a copy of this judgment before

the respondent University for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg