High Court Kerala High Court

Mohammed Jithin.C.A vs M.G.University on 15 July, 2008

Kerala High Court
Mohammed Jithin.C.A vs M.G.University on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21342 of 2008(N)


1. MOHAMMED JITHIN.C.A.
                      ...  Petitioner

                        Vs



1. M.G.UNIVERSITY, REP. BY ITS REGISTRAR
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS, M.G.

                For Petitioner  :SRI.SAIJU. S

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/07/2008

 O R D E R
                            S.SIRI JAGAN, J
                             ==============
                      W.P.(C).No. 21342 OF 2008
                         ====================
                 Dated this the 15th day of July, 2008.

                             J U D G M E N T

The petitioner appeared for the final year B.Com Degree

Examination this year. Dissatisfied with the results in two subjects,

the petitioner has filed Ext.P5 application for revaluation. Petitioner

seeks a direction to the respondents to complete the revaluation

process expeditiously.

2. Learned standing counsel for the University submits that

the University would require at least two more months’ time to

complete the revaluation process.

Having heard both sides, I dispose of this writ petition with a

direction to the respondents to complete the revaluation process for

which the petitioner has submitted Ext.P5 application and publish

results thereof, as expeditiously as possible, at any rate, within six

weeks from the date of receipt of a copy of this judgment, provided,

the application is in order in all respects.

S.SIRI JAGAN, JUDGE
bkn/-