High Court Kerala High Court

Simi Mani Gopalan vs Mahathma Gandhi University on 15 February, 2008

Kerala High Court
Simi Mani Gopalan vs Mahathma Gandhi University on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4736 of 2008(L)


1. SIMI MANI GOPALAN, D/O.MANI GOPALAN
                      ...  Petitioner

                        Vs



1. MAHATHMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

3. THE CENTRE CO-ORDINATOR OFF CAMPUS

4. THE DIRECTOR

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2008

 O R D E R
                            ANTONY DOMINIC, J.


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


                        W.P.(C)NO.  4736 OF 2008


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


             DATED THIS THE  15TH DAY OF FEBRUARY 2008


                                  JUDGMENT

On receipt of Ext.P3 marklist the petitioner submits that he

applied for revaluation of his Programming Language II(C++)

and Ext.P10 is the covering letter along with the application for

revaluation was submitted by the petitioner. According to the

petitioner, since then, there has not been any progress in the

matter of revaluation and hence she has filed this writ petition

for expediting the revaluation results.

2. I have heard the learned counsel for the petitioner and

the standing counsel for the University.

3. Having regard to the submissions that are made, I

dispose of the writ petition directing that the application for

revaluation submitted by the petitioner along with Ext.P10, if

received by the University and the same is proper in all

respects, the University shall complete the revaluation as

W.P.C. 4736/2008 -2-

expeditiously as possible, at any rate within four weeks from the

date of production of a copy of this judgment.

ks.                             ANOTNY DOMINIC, JUDGE