High Court Kerala High Court

Harikrishnan K.U. vs Mahatma Gandhi University on 11 October, 2007

Kerala High Court
Harikrishnan K.U. vs Mahatma Gandhi University on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30275 of 2007(D)


1. HARIKRISHNAN K.U., AGED 22,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.PRAKASH P.GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 30275 OF 2007 D
            = = = = = = = = = = = = = = = =

           Dated this the 11th October, 2007

                    J U D G M E N T

Ext. P2 is an application made by the petitioner

for revaluation of one of the papers of 7th Semester

B.Tech course undertaken by him. It is stated that on

account of the delay in revaluation he might loose an

opportunity of employment. It is in these

circumstances, the writ petition has been filed praying

for directing an expeditious completion of the

revaluation.

2. Heard the Standing Counsel for the University

also.

3. Having regard to the facts and submissions made

by the petitioner, I dispose of this writ petition

directing that the revaluation prayed for shall be

completed and the results declared, as expeditiously as

possible, at any rate within a period of four weeks of

receipt of a copy of this judgment.

ANTONY DOMINIC
JUDGE
jan/-