High Court Kerala High Court

Sibi Kuriachan vs The Mahathma Gandhi University on 2 June, 2010

Kerala High Court
Sibi Kuriachan vs The Mahathma Gandhi University on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16984 of 2010(W)


1. SIBI KURIACHAN, S/O.K.C. KURIACHAN,
                      ...  Petitioner
2. AJMAL KHAN.P.A,

                        Vs



1. THE MAHATHMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/06/2010

 O R D E R
                           S.SIRI JAGAN, J.

                     ==================

                      W.P.(C).No.16984 of 2010

                     ==================

                 Dated this the 2nd day of June, 2010

                           J U D G M E N T

The petitioners seek expeditious revaluation of their answer

papers, for which they have submitted Exts.P1 and P2 applications.

2. The learned Standing Counsel appearing for the University

submits that the University would require at least two more months’

time to complete the revaluation process.

3. Having heard both sides, I dispose of this writ petition with

a direction to the respondents to complete the revaluation process for

which the petitioners have submitted Exts.P1 and P2 applications and

publish the results thereof, as expeditiously as possible, at any rate,

within six weeks from the date of receipt of a certified copy of this

judgment, provided the applications are in order in all respects.

Sd/-

sdk+                                            S.SIRI JAGAN, JUDGE

         ///True copy///




                             P.A. to Judge