High Court Kerala High Court

Vimal.T.M. vs The University Of Calicut on 9 June, 2009

Kerala High Court
Vimal.T.M. vs The University Of Calicut on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15860 of 2009(B)


1. VIMAL.T.M., AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :09/06/2009

 O R D E R
                            V.GIRI,J.
                     -------------------------
                 W.P ( C) No.15860 of 2009
                     --------------------------
                Dated this the 9th June,2009

                       J U D G M E N T

Petitioner, who has completed his Engineering

Degree Course from a college affiliated to the Calicut

University, had written the 4th Semester Examination held

in October, 2008. Apparently, dissatisfied by the marks

obtained in one paper, he had applied for revaluation. He

is aggrieved that the result of the revaluation has not

been published so far.

2. I heard learned standing counsel for the

University also. There is no justification for the delay in

the publication of results of revaluation in respect of the

Examination held in October, 2008.

Accordingly, the writ petition is disposed of

directing the respondent to publish the results of the

revaluation sought for by the petitioner in relation to the

4th Semester Examination held in October, 2008, as early

as possible, at any rate, within a period of eight weeks

W.P ( C) No.15860 of 2009
2

from the date of receipt of a copy of this judgment provided

the application for revaluation is in order and otherwise

correct.

(V.GIRI,JUDGE)

ma

W.P ( C) No.15860 of 2009
3

W.P ( C) No.15860 of 2009
4

(V.GIRI,JUDGE)
ma

W.P ( C) No.15860 of 2009
5

W.P ( C) No.15860 of 2009
6

(V.GIRI,JUDGE)
ma

W.P ( C) No.15860 of 2009
7

W.P ( C) No.15860 of 2009
8