High Court Kerala High Court

Moni.P vs Mahatma Gandhi University … on 11 June, 2010

Kerala High Court
Moni.P vs Mahatma Gandhi University … on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17100 of 2010(J)


1. MONI.P,ANITHA ILLOM,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.M.VIJAYAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2010

 O R D E R
                       S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.17100 OF 2010
                  -------------------------------
             Dated this the 11th day of JUNE, 2010

                        J U D G M E N T

The petitioner has obtained M.Phil degree in Chemistry from

the Annamalai University. The petitioner claims to have

submitted a representation in 2007 before the University seeking

recognition of that degree as equivalent to corresponding degrees

awarded by the respondent University.

2. I have heard the learned Standing Counsel appearing

for the University also. The learned Standing Counsel submits

that if the petitioner submits a proper application, the same

would be appropriately considered, in accordance with law, by the

University expeditiously. Accordingly, the writ petition is

disposed of with the following directions:

if the petitioner files a proper application before the

University, the University shall consider the same and pass

appropriate orders thereon as expeditiously as possible, at any

rate, within a period of four months from the date of receipt of

the same.

S. SIRI JAGAN, JUDGE
acd

2

3