High Court Kerala High Court

Abhilash A.C vs Mahatma Gandhi University on 28 September, 2010

Kerala High Court
Abhilash A.C vs Mahatma Gandhi University on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29853 of 2010(F)


1. ABHILASH A.C.,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/09/2010

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.29853 of 2010 (L)
             ---------------------------------
           Dated, this the 28th day of September, 2010

                             J U D G M E N T

The petitioner has completed Vocational (Model II) B.Com

Computer Application course from S.N.M. College, Maliankara,

affiliated to the respondent University. In the 6th semester

examination, he failed in the subject ‘paper VI : Programming with

Visual Basic : External’, and by submitting application and remitting

fee as per Ext.P2 challan sought its revaluation. Delay in completing

the revaluation is what is complained of in the writ petition.

2. I heard learned standing counsel appearing for the

respondent University.

3. Having regard to the pendency of the application for

revaluation, it is directed that the revaluation sought for by the

petitioner shall be expedited and completed as expeditiously as

possible, at any rate, within eight weeks of production of a copy of

this judgment, provided the application has been received and is

otherwise in order.

The petitioner shall produce a copy of this judgment before

the respondent University for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg