High Court Kerala High Court

Vinay Krishnan U vs Calicut University on 23 September, 2010

Kerala High Court
Vinay Krishnan U vs Calicut University on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29277 of 2010(H)


1. VINAY KRISHNAN U.,
                      ...  Petitioner

                        Vs



1. CALICUT UNIVERSITY, REPRESENTED BY
                       ...       Respondent

2. CONTROLLER OF EXAMINATION,

                For Petitioner  :SRI.SHYAM PADMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/09/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 29277 of 2010 H
             ```````````````````````````````````````````````````````
           Dated this the 23rd day of September, 2010

                            J U D G M E N T

The petitioner submits that he appeared for B.Tech

8th semester examination and failed in the paper ‘Automobile

Engineering’. He submitted Ext.P2 application for revaluation

and filed this writ petition seeking expeditious revaluation and

declaration of results.

2. I heard standing counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner as expeditiously as

possible, at any rate, within six weeks from the date of

production of a copy of this judgment, provided the application

has been received and is otherwise in order.

4. The petitioner shall produce a copy of this

judgment along with the writ petition before the University for

WPC.29277/10
: 2 :

compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks