High Court Kerala High Court

Tinu P.T. vs The Mahatma Gandhi University on 7 September, 2010

Kerala High Court
Tinu P.T. vs The Mahatma Gandhi University on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27779 of 2010(V)


1. TINU P.T.,PALAKCAPILLY HOUSE,
                      ...  Petitioner
2. ROHIT K.NAIR,KAILAS,HOUSE NO.163,
3. RINZAD P.AZAD, H.NO.2/654,
4. THANSEEL N.N,NEDUNGADAN HOUSE,
5. TOM.C.PARAYIL, PARAYIL HOUSE,
6. ARJUN C.J.,SANTHAPRIYA, CHIYYARATH HOUSE
7. FELIX JOHN
8. ANUSHA SARA ZACHARIAH, "CHIATHNYA"
9. ABDUL NAHAS P.P.,
10. MANU NAIR,
11. ASHWIN KURIAN MATHEWS,
12. RAHUL S.KUMAR "SREERAM"

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE REGISTRAR,

3. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 27779 OF 2010 (V)
                 =====================

          Dated this the 7th day of September, 2010

                          J U D G M E N T

Petitioners completed B.Tech Degree Course. When the result

of the 8th Semester examination was declared, they had failed in

some papers. They applied for revaluation and approached this

Court complaining of delay and seeking orders to expedite the

revaluation. Among the petitioners, the 2nd petitioner, 4th petitioner

and the 10th petitioner have got selection and appointment by way

of campus selection.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ petition

directing the University to complete the revaluation sought for by

the petitioners within 8 weeks of production of a copy of the

judgment, provided the applications for revaluation have been

received and are otherwise in order.

Petitioners shall produce a copy of the judgment before the 3rd

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp