High Court Kerala High Court

Rahul Rajan vs Mahatma Gandhi University on 8 February, 2011

Kerala High Court
Rahul Rajan vs Mahatma Gandhi University on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3776 of 2011(V)


1. RAHUL RAJAN
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/02/2011

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.3776 OF 2011(V)
             --------------------------------------------------
           Dated this the 8th day of February, 2011

                          J U D G M E N T

Petitioner completed BBA Degree Course. When the results

were published he had failed for the subjects Business

Mathematics-II in the 2nd semester, Marketing Research and

Company Accounts in the 4th semester, Organization Structure

and Dynamics and Industrial Relations in the 5th semester and

Investment and Portfolio Management in the 6th semester. He

applied for revaluation of the above subjects and approached this

Court complaining of delay and seeking orders to expedite the

revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioner within 10 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioner shall produce a copy of the judgment before the

2nd respondent for compliance.

vi                              (ANTONY DOMINIC, JUDGE)

WPC.No. /09
               :2 :