High Court Kerala High Court

Christeena P.George vs Mahatma Gandhi University on 9 July, 2008

Kerala High Court
Christeena P.George vs Mahatma Gandhi University on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20656 of 2008(H)



1. CHRISTEENA P.GEORGE
                      ...  Petitioner

                        Vs

1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/07/2008

 O R D E R
                           S.SIRI JAGAN, J
                            ==============
                      W.P.(C).No. 20656 OF 2008
                         ====================
                  Dated this the 9th day of July, 2008.

                           J U D G M E N T

The petitioner appeared for the B.Com degree final year

examination conducted in March, 2008. Dissatisfied with the marks

obtained by him in the subject ‘Auditing’, petitioner submitted

Ext.P2 application for revaluation. The petitioner seeks a direction

to the respondents to complete the revaluation process

expeditiously.

2. I have heard the learned standing counsel for the

University, who seeks 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.P2 application, as

expeditiously as possible, at any rate, within six weeks from the

date of receipt of a copy of this judgment. The petitioner shall

forward a certified copy of this judgment along with a copy of the

writ petition to the respondents for compliance.

S.SIRI JAGAN, JUDGE
bkn/-