IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19614 of 2010(B)
1. ATHIRA PRASANNAN
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY
... Respondent
For Petitioner :SRI.A.K.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/06/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.19614 of 2010
==================
Dated this the 23rd day of June, 2010
J U D G M E N T
The petitioner seeks expeditious revaluation of her answer
paper, for which application is stated to have been submitted by the
petitioner.
2. The learned Standing Counsel appearing for the University
submits that the University would require at least two more months’
time to complete the revaluation process, if application has been
received by the University.
3. 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 application and publish results
thereof, as expeditiously as possible, at any rate, within six weeks
from the date of receipt of a certified copy of this judgment, if
application for revaluation has been received by the University and the
application is in order in all respects.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge