IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 145 of 2011(P)
1. SHAFEER.E.B., S/O.BAVA,
... Petitioner
2. ANSHA.P.N., D/O.NAZAR,
3. DEEPA.K., D/O.K.K.DIVAKARAN,
4. ASHA ARAVIND, D/O.C.K.ARAVINDAKSHAN,
5. SAJEER.A., S/O.ABDUL RASHEED,
6. RETTY VARGHESE, D/O.VARGHESE,
7. SOUMYA.P.S., D/O.SUKUMARAN,
8. RIYAZ NAZAR, S/O.NAZAR,
9. ANZILA ASHRAF, D/O.ASHRAF,
10. ASHWINRAJARAM.H.R.,
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/01/2011
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 145 OF 2011
=====================
Dated this the 4th day of January, 2011
J U D G M E N T
Petitioners were MBA students of MES College, Marampally
in the academic year 2008-10. When the result of the 3rd
Semester examination was declared, petitioners 1 to 9 failed in
one paper viz., “Advanced Corporate Finance” and the 10th
petitioner failed in two subjects viz., “Global Business
Environment” and “Consumer Behavior”. They applied for
revaluation as per Exts.P11 to P20 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.P11 to P20 within 8
weeks of production of a copy of the judgment, provided the
applications for revaluation have been received and are
otherwise in order.
WPC No. 145/11
:2 :
Petitioners shall produce a copy of the judgment before the
2nd respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp