High Court Kerala High Court

Vasanthakumar vs The Controller Of Examinations on 11 January, 2008

Kerala High Court
Vasanthakumar vs The Controller Of Examinations on 11 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1394 of 2008(N)


1. VASANTHAKUMAR, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SRI.PAUL MATHEW (PERUMPILLIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/01/2008

 O R D E R
                     ANTONY DOMINIC, J.
                    ===============
                 W.P.(C) NO. 1394 OF 2008 N
               =====================

          Dated this the 11th day of January, 2008

                         J U D G M E N T

Ext.P2 is an application made by the petitioner seeking

revaluation of one of the papers of the 1st semester B.Tech

Examination held in June, 2007. The complaint is that since then,

there has not been any progress in the matter.

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

3. If as a matter of fact, Ext.P2 application has been

received by the respondent and the application is otherwise in

order, there should not be any delay in completing the

revaluation as applied for.

Therefore, the writ petition is disposed of directing that if

the application is otherwise in order in all respects, the

revaluation applied for shall be completed as expeditiously as

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

this judgment.

ANTONY DOMINIC, JUDGE.

Rp