IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28851 of 2010(F)
1. VIPIN.E.N,S/O.K.V.SEKHARAN,
... Petitioner
Vs
1. KANNUR UNIVERSITY,REPRESENTED BY ITS
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE PRINCIPAL,SREE NARAYANA GURU COLLEGE
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/09/2010
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No. 28851 of 2010-F
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 20th day of September, 2010.
JUDGMENT
The petitioner was a student under the third respondent and he had
completed Engineering Course in 2009 in the trade of Electrical and
Electronics Engineering. He lost two papers, viz. Software Engineering EE
2K 501 and Analog and Digital Communication EE 2K 502 of his fifth
semester. Herein, the prayer is for a direction to the University to complete
the revaluation as sought for in Ext.P1 application.
2. Heard learned Standing Counsel for the University. It is submitted
that sufficient time may be granted to complete the revaluation and inform
the result to the petitioner.
3. There will be a direction to the University to complete the
revaluation and inform the result to the petitioner within a period of six
weeks from the date of receipt of a copy of this judgment, if the application
and the payment of fee are in order and if the petitioner has0 complied
with all other formalities.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
kav/