High Court Kerala High Court

Divya.C.S. vs Mahatma Gandhi University on 9 April, 2008

Kerala High Court
Divya.C.S. vs Mahatma Gandhi University on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12188 of 2008(A)


1. DIVYA.C.S.,"PRASEETH", HOSPITAL ROAD,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS, MAHATMA

                For Petitioner  :SMT.ELIZABETH MATHAI IDICULLA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :09/04/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============
                     W.P.(C) NO. 12188 OF 2008 A
                    ====================

                 Dated this the 9th day of April, 2008

                              J U D G M E N T

Petitioner submits that she had applied for revaluation of the 7th

paper of the 3rd Semester MBA Course conducted by the Rajagiri School of

Management Studies coming under the 1st respondent. According to the

petitioner, the application was submitted in July, 2007, but however, there

has not been any progress in the matter. Though the petitioner has

produced the communications issued as reminders, the application as such

is not seen produced.

2. If as stated by the petitioner, proper application has been

received by the respondents from her, the University shall expedite the

revaluation sought for and complete the same. This shall be done, at any

rate within four weeks of production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondents for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp