High Court Kerala High Court

Ramesh Krishnan vs The Mahatma Gandhi University on 3 November, 2010

Kerala High Court
Ramesh Krishnan vs The Mahatma Gandhi University on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33395 of 2010(Y)


1. RAMESH KRISHNAN,
                      ...  Petitioner
2. SOMARAJ.E.C., S/O.P.K.CHINNAPPAN,

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.R.RADHAKRISHNAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.33395 OF 2010(Y)
             --------------------------------------------------
          Dated this the 3rd day of November, 2010

                          J U D G M E N T

Petitioner completed B.Tech Degree Course. When the result

of the 5th Semester examination was declared, the Ist petitioner

had failed in the subject Communication Engineering and the

second petitioner had failed in Digital Circuits. They applied for

revaluation 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 within 8 weeks of production of a

copy of the judgment, provided the applications for revaluation

have been received and is otherwise in order.

Petitioners shall produce a copy of the judgment before the

2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :