Kerala High Court
Martin Thomas vs The Mahathma Gandhi University on 25 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1913 of 2007(C)
1. MARTIN THOMAS, S/O.K.M.THOMAS,
... Petitioner
Vs
1. THE MAHATHMA GANDHI UNIVERSITY
... Respondent
2. THE CONTROLER OF EXAMINATIONS,
3. THE PRINCIPAL,
For Petitioner :SRI.C.P.MOHAMMED NIAS
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.1913 OF 2007
---------------------------------------
Dated this the 25th day of July, 2008.
J U D G M E N T
In the matter of condonation of shortage of attendance, in
case the petitioner has still any grievance left, he may approach
the first respondent, in which case, appropriate action in
accordance with law in the matter will be taken by the first
respondent within another three months.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 1913 OF 2007
J U D G M E N T
25.07.2008