High Court Kerala High Court

Rajani Madhusudhanan vs The Mahathma Gandhi University on 3 November, 2010

Kerala High Court
Rajani Madhusudhanan vs The Mahathma Gandhi University on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33156 of 2010(T)


1. RAJANI MADHUSUDHANAN,
                      ...  Petitioner

                        Vs



1. THE MAHATHMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.B.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.33156 OF 2010(T)
              --------------------------------------------------
          Dated this the 3rd day of November, 2010

                           J U D G M E N T

Petitioner has completed BBA from Jai Bharath Arts and

Science College, Arakapady, affiliated to the first respondent

University. She has completed the course and passed all subjects,

except Business Mathematics of the 2nd semester. Though, she

applied for revaluation by application dated 26.7.2010, the

revaluation has not been completed and results are not declared.

2. Meantime, petitioner submits that she has joined for MBA

degree course in Sree Narayana Gurukuilam College of

Engineering, Kadayiruppu, Kolemcherry, which is also affiliated to

the first respondent. It is stated that the last date for production

of revaluation results was on 31.10.2010 and that on account of

the failure of the University in completing the revaluation there is

a likelihood of loosing her admission.

3. Essentially, therefore what is required is that the

University should expeditiously complete the revaluation.

4. Having regard to the case of the petitioner that

application was made as early as on 26.7.2010, it is directed that

WPC.No.33156 /2010
:2 :

the respondents shall complete the revaluation and declare the

results at any rate within 4 weeks from the date of production of

a copy of the judgment, provided the application is pending and is

otherwise in order.

5. The claim of the petitioner for extension of time for

production of the certificate is left open and the petitioner is given

freedom to move the college concerned for the same.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/