High Court Kerala High Court

Nishil.P.N vs The Mahatma Gandhi University on 19 October, 2010

Kerala High Court
Nishil.P.N vs The Mahatma Gandhi University on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31916 of 2010(L)


1. NISHIL.P.N, S/O.NITHYANANDA,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.S.R.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/10/2010

 O R D E R
                      ANTONY DOMINIC, J.

            ```````````````````````````````````````````````````````
                 W.P.(C) No. 31916 of 2010 L
            ```````````````````````````````````````````````````````
             Dated this the 19th day of October, 2010

                           J U D G M E N T

Petitioner submits that he appeared for B.Tech 6th

semester examination and failed in the paper ‘Digital

Communication Technique’. He submitted Ext.P1 application

for revaluation and filed this writ petition seeking expeditious

revaluation and declaration of results.

2. I heard Standing Counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner, as expeditiously as

possible, at any rate, within eight weeks from the date of

production of a copy of this judgment, provided the application

has been received and is otherwise in order.

4. Petitioner shall produce a copy of this judgment

along with the writ petition before the University for

W.P.(C) No.31916/2010
: 2 :

compliance.

Writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
aks