High Court Kerala High Court

Gopikrishnan V (Reg.No.224103) vs Mahatma Gandhi University on 23 September, 2010

Kerala High Court
Gopikrishnan V (Reg.No.224103) vs Mahatma Gandhi University on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29228 of 2010(C)


1. GOPIKRISHNAN V (REG.NO.224103),
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/09/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                   W.P.(C) No. 29228 of 2010 C
            ```````````````````````````````````````````````````````
           Dated this the 23rd day of September, 2010

                           J U D G M E N T

The petitioner submits that he appeared for B.Tech

8th semester examination and failed in the paper ‘Principles of

Programming Language’. He submitted Ext.P2 application for

scrutiny and 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 scrutiny within one week

and 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. The petitioner shall produce a copy of this

WPC.29228/10
: 2 :

judgment along with the writ petition before the University for

compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks