High Court Kerala High Court

Vivek E.V vs Calicut University Represented … on 7 January, 2011

Kerala High Court
Vivek E.V vs Calicut University Represented … on 7 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 480 of 2011(H)


1. VIVEK E.V,
                      ...  Petitioner
2. LIJAZ AHMED,
3. ABILASH E
4. MANEESH M.M,
5. MUHAMMED FAISAL V.M,

                        Vs



1. CALICUT UNIVERSITY REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.ANEESH JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :07/01/2011

 O R D E R
                         P.N.RAVINDRAN, J.
                         ---------------------------
                       W.P.(C) No. 480 OF 2011
                          --------------------------
              Dated this the 7th day of January, 2011

                           J U D G M E N T

The petitioners are students undergoing the B.Tech degree

course in MEA Engineering College affiliated to the University of

Calicut. The petitioners had appeared for various examinations

conducted by the University of Calicut. Since they failed in various

papers, they have submitted the originals of Exts.P1, P3, P5, P7

and P9 applications for revaluation of their answer scripts. It is

stated that the requisite fee has also been paid and the applications

were filed within the period prescribed in the ordinance. In this writ

petition, the petitioners seek expeditious reevaluation of their

answer scripts on the ground that unless their answer scripts are

revalued expeditiously, they will be put to serious prejudice.

2. Sri.P.C.Sasidharan, learned standing counsel appearing for

the University of Calicut submits that if the applications for

revaluation are in order and the requisite fee has been paid, the

University will take steps to have the petitioners’ answer scripts

revalued and to communicate the results to them within eight weeks.

In the light of the said submission, I dispose of this writ

petition with a direction to the competent authority in the University

WPC No.480/2011 2

of Calicut to take steps to have the petitioners’ answer scripts

described in Exts.P1, P3, P5, P7 and P9 applications revalued and to

communicate the results to them, if the applications are in order and

the requisite fee has been paid, expeditiously and in any event within

8 weeks from the date on which the petitioners produce a certified

copy of this judgment before the Registrar of the University of

Calicut.

P.N.RAVINDRAN,
(JUDGE)
vps

WPC No.480/2011 3

WPC No.480/2011 4