IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31897 of 2010(J)
1. ZAKARIA P.SALEM, AGED 28 YEARS,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/10/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 31897 of 2010 J
```````````````````````````````````````````````````````
Dated this the 19th day of October, 2010
J U D G M E N T
Petitioner submits that he appeared for B.Tech 8th
semester examination and failed in the paper ‘Advanced
Microprocessor’. He submitted Ext.P1 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. Petitioner shall produce a copy of this judgment
along with the writ petition before the University for
W.P.(C) No.31897/2010
: 2 :
compliance.
Writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks