High Court Kerala High Court

Sudhir James vs Mahatma Gandhi University on 30 November, 2010

Kerala High Court
Sudhir James vs Mahatma Gandhi University on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35659 of 2010(F)


1. SUDHIR JAMES,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION

                For Petitioner  :SRI.K.K.JOHN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/11/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 35659 of 2010 F
             ```````````````````````````````````````````````````````
        Dated this the 30th day of November, 2010

                            J U D G M E N T

Petitioner submits that he appeared for B.Tech 6th

semester examination and failed in the paper ‘Radiation and

Propagation’. He submitted Ext.P2 application for revaluation

and filed this writ petition seeking expeditious revaluation and

declaration of results.

2. I heard Standing Counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner as expeditiously as

possible, at any rate, within six weeks from the date of

production of a copy of this judgment, provided the application

has been received and is otherwise in order.

4. Petitioner shall produce a copy of this judgment

W.P.(C) No.35659/10
: 2 :

along with the writ petition before the University for

compliance.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge