Kerala High Court
Krishnadas S. vs Mahatma Gandhi University on 11 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8184 of 2008(Y)
1. KRISHNADAS S., S/O.SWAMINATHAN P.
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM
... Respondent
2. THE CONTROLLER OF EXAMINATIONS
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 8184 of 2008
-------------------------------------
Dated: MARCH 11, 2008
JUDGMENT
By submitting Exts.P3 and P5 applications, petitioner sought
revaluation of four papers of the first and second semester MBA
Examination held in May 2007. The request of the petitioner is for a
direction for an expeditious completion of the revaluation applied
for by him.
2. Having regard to the pendency of the applications as
above, this writ petition is disposed of directing that if the
applications made by the petitioner are otherwise in order, the
revaluation applied for by him shall be expedited and completed as
possible, at any rate, within six weeks of production of a copy of
this judgment.
ANTONY DOMINIC, JUDGE
mt/-