High Court Kerala High Court

Sreejith Aravind vs Mahatma Gandhi University on 3 September, 2010

Kerala High Court
Sreejith Aravind vs Mahatma Gandhi University on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27412 of 2010(B)


1. SREEJITH ARAVIND,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. D.C.SCHOOL OF MANAGEMENT AND

                For Petitioner  :SRI.ABRAHAM P.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                  W.P.(C.) No.27412 of 2010 (B)
             ---------------------------------
           Dated, this the 3rd day of September, 2010

                            J U D G M E N T

The petitioner was a B.Tech student in the 3rd respondent

College. He failed in one paper of the 7th semester examination.

Thereupon he submitted Ext.P7 application for revaluation. In this

writ petition, he prays for a direction to the respondent University to

expeditiously complete the revaluation of the answer paper sought

for by him and declare his results.

2. I heard the learned standing counsel appearing for the

respondent University also.

Having regard to the fact that Ext.P7 application made by the

petitioner for revaluation is pending, it is directed that the

respondent University shall complete the revaluation of the answer

paper sought for by the petitioner as expeditiously as possible, at

any rate, within eight weeks of production of a copy of this

judgment, along with a copy of this writ petition, provided the

application has been received and is otherwise in order.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg