High Court Kerala High Court

Nithin George vs Mahatma Gandhi University on 15 November, 2010

Kerala High Court
Nithin George vs Mahatma Gandhi University on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34290 of 2010(I)


1. NITHIN GEORGE,S/O.P.GEORGE
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.MOHANAKANNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/11/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                 W.P.(C) No. 34290 of 2010 I
            ```````````````````````````````````````````````````````
        Dated this the 15th day of November, 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 ‘High

Performance Computing’. He submitted Ext.P2 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 eight 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

W.P.(C) No.34290/10
: 2 :

along with the writ petition before the University for

compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks