High Court Kerala High Court

Yadhu Krishnan vs The Mahatma Gandhi University on 10 November, 2010

Kerala High Court
Yadhu Krishnan vs The Mahatma Gandhi University on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33890 of 2010(I)


1. YADHU KRISHNAN, ROOM NO. H 5,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.S.R.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/11/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                     -------------------------------------
                    W.P.(C)No.33890 Of 2010 I
               -----------------------------------------------------
      DATED THIS THE 10th DAY OF NOVEMBER, 2010

                                 J U D G M E N T

The petitioner had undergone his B.Tech (Mechanical

Engineering) Degree from the MG University during the year 2006-

2010. He appeared for the supplementary examination for the paper

Machine Tools (D) of the 4th Semester held in April, 2010. In the

examination, he has not secured the minimum marks for the said

paper. Therefore, he has applied for revaluation of the same, vide

Exhibit P1. Exhibit P2 is the Demand Draft evidencing payment of fee

for revaluation. Seeking for a revaluation within a time frame, this

Writ Petition has been filed.

2. Heard the learned Standing Counsel for the University.

There will be a direction to the University to process the application for

revaluation submitted by the petitioner and communicate the results

within a period of eight weeks from today, if the application and the

payment are in order.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR, JUDGE.

dsn