High Court Kerala High Court

V.Vipin vs The Controller Of Examinations on 3 December, 2007

Kerala High Court
V.Vipin vs The Controller Of Examinations on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35035 of 2007(U)


1. V.VIPIN, AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.U.BALAGANGADHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/12/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 35035 OF 2007 U
                =====================

           Dated this the 3rd day of December, 2007

                          J U D G M E N T

Petitioner is a B.Tech student. He submits that on 5/9/07,

he has applied for revaluation of three answer papers of 8th

semester – Industrial Drives, Power Systems III and Neural

networks and Fuzzy Logic. The complaint in this writ petition is

that since then, there has not been any progress in the matter.

2. I heard the standing counsel for the University also.

Now that the petitioner submits that he has filed an

application for revaluation, I dispose of this writ petition directing

that if such an application has been received and is pending, the

respondent shall complete the process of revaluation and declare

the results, as expeditiously as possible, at any rate within six

weeks of receipt of a copy of this judgment.

ANTONY DOMINIC, JUDGE.

Rp