High Court Kerala High Court

Jomjit Thomas vs Mahatma Gandhi University on 29 October, 2010

Kerala High Court
Jomjit Thomas vs Mahatma Gandhi University on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33008 of 2010(A)


1. JOMJIT THOMAS, AGED 22 ,S/O.K.J.THOMAS,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 33008 OF 2010 (A)
                =====================

           Dated this the 29th day of October, 2010

                          J U D G M E N T

Petitioner completed B.Tech Degree Course. When the result

of the 4th Semester Supplementary examination was declared, he

had failed in the subjects “Mathematics” and “Signals and

Systems”. He 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 petitioner within 8 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioner shall produce a copy of the judgment before the

2nd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp