IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35101 of 2010(K)
1. SHINAS NOORDEEN,
... Petitioner
2. FEBY SUNNY,
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE REGISTRAR,
3. THE CONTROLLER OF EXAMINATIONS,
4. THE PRINCIPAL,
For Petitioner :SRI.M.J.THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/11/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 35101 OF 2010
=====================
Dated this the 23rd day of November, 2010
J U D G M E N T
Petitioners are MBA students. When the results were
declared, they failed in some papers of the First Semester MBA
examination. They applied for revaluation as per Exts.P1 and P2
and approached this Court complaining of delay and seeking
orders to expedite the revaluation.
2. I heard the Standing Counsel appearing for the
respondent University.
3. Having regard to the above, I dispose of the writ
petition directing the University to complete the revaluation
sought for by the petitioners as per Exts.P1 and P2 within 8
weeks of production of a copy of the judgment, provided the
applications for revaluation have been received and are
otherwise in order.
Petitioners shall produce a copy of the judgment before the
3rd respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp