IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26664 of 2009(C)
1. WALES MATHEW
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.RANJITH XAVIER
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/09/2009
O R D E R
P.N. RAVINDRAN, J.
````````````````````````````````
W.P.(C) No. 26664 of 2009 C
`````````````````````````````````
Dated this the 23rd day of September, 2009
J U D G M E N T
Heard Sri.Ranjith Xavier, the learned counsel appearing for
the petitioner and Sri.P.C.Sasidharan, the learned standing counsel
appearing for the University of Calicut.
2. The petitioner appeared for the eighth semester B.Tech
degree examination in Electrical and Electronics Engineering conducted
by the University of Calicut in June 2009. The results were published in
August 2009. The petitioner failed in the paper “Instrumentation
Systems”. He has, therefore, applied for revaluation of his answer
script in the said paper on 13.08.2009 and also paid the requisite fee as
can be seen from Ext.P2. The petitioner submits that he has passed all
the other semester examinations and that if his answer script in the
paper “Instrumentation Systems” is revalued, he is sure to secure a
pass. He submits that unless the revaluation is expeditiously
conducted, he will not be in a position to go for higher studies or to
seek employment. In this writ petition, the petitioner seeks a writ in
the nature of mandamus commanding the respondents to revalue his
WPC.26664/09
: 2 :
answer script in “Instrumentation Systems” for which he appeared in
the eighth semester examination held in June 2009 within a time limit
to be fixed by this Court.
3. Sri.P.C.Sasidharan, the learned standing counsel appearing
for the Calicut University submits that the University will revalue the
petitioner’s answer script in “Instrumentation Systems” and
communicate the result to him, if his application is otherwise in order,
expeditiously, and in any event within eight weeks from today.
In the light of the submission made by the learned standing
counsel, I dispose of this writ petition with a direction to the
respondents to revalue the petitioner’s answer script described in Ext.P2
application and to communicate the results to him, within eight weeks
from today, if his application is otherwise in order.
Sd/-
(P.N. RAVINDRAN, JUDGE)
aks
// True Copy //
P.A. to Judge