IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33480 of 2007(I)
1. HASNA MOHAMMED, D/O.MOHAMMED,
... Petitioner
2. CIBIN JOSE, BATTOLI HOUSE,
3. RUPESH.T.R., S/O.P.A.RAVINDRAN,
Vs
1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.B.PREMOD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/11/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 33480/2007
--------------------
Dated this the 19th day of November, 2007
JUDGMENT
Exts.P1 and P2 are the applications filed by the
petitioners 1 and 2 for revaluation of their answer papers
in the third semester MBA examination. It is also stated
by the third petitioner that he had also filed an application
for the same purpose. The complaint of the petitioners is
that no action has been taken by the University on these
applications.
2. I heard the learned counsel for the petitioners and
also the lerned Standing Counsel for the respondent.
3. Taking into account the submissions made, I
dispose of this writ petition directing that the applications
filed by the petitioners 1 to 3, shall be considered by the
University and revaluation shall be completed as
expeditiously as possible at any rate within a period of six
weeks from the date of receipt of a copy of this judgment,
W.P.(C).33480/2007
2
provided the applications made by them are received and
pending.
ANTONY DOMINIC
Judge
mrcs