High Court Kerala High Court

Prasanth V.S. vs Mahatma Gandhi University on 23 February, 2007

Kerala High Court
Prasanth V.S. vs Mahatma Gandhi University on 23 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6167 of 2007(H)


1. PRASANTH V.S., VADAKKEDATH HOUSE,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/02/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J

                        -------------------------------------------

                          W.P(C).No.6167 OF 2007

                       -------------------------------------------

                Dated this the 23rd  day of February, 2007




                                   JUDGMENT

Heard.

2. If the application of the petitioner for revaluation is

received and pending and is in order, the same shall be

considered and results declared within a period of two months

from the date of receipt of a copy of this judgment.

The writ petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.