High Court Kerala High Court

Midhun C.Thomas vs The Mahatma Gandhi University on 2 September, 2010

Kerala High Court
Midhun C.Thomas vs The Mahatma Gandhi University on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27173 of 2010(V)


1. MIDHUN C.THOMAS,
                      ...  Petitioner
2. GOKUL V.MENON,
3. JOYCE JOHN K.,
4. NIDHIN SONI,
5. CLOVER JOHN,
6. JUSTIN PAUL,
7. MARY LIJA,

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY, REP.BY
                       ...       Respondent

2. THE REGISTRAR,

3. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/09/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.27173 OF 2010(V)
             --------------------------------------------------
         Dated this the 2nd day of September, 2010

                          J U D G M E N T

Petitioners completed B. Tech Degree Course in Computer

Science. They submitted Exts. P1 to P7 applications for

revaluation. They approached this court to expedite the

revaluation.

2. Heard the Standing Counsel appearing for the respondent

University.

Having regard to the above, I dispose of the writ petition

directing the University to complete the revaluation sought for by

the petitioners within 8 weeks of production of a copy of the

judgment, provided the applications for revaluation have been

received and is otherwise in order.

Petitioners shall produce a copy of the judgment before the

2nd respondents for compliance.

(ANTONY DOMINIC)
JUDGE
vi/