High Court Kerala High Court

Royid Rodriques vs Mahatma Gandhi University on 4 May, 2010

Kerala High Court
Royid Rodriques vs Mahatma Gandhi University on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14205 of 2010(A)


1. ROYID RODRIQUES, S/O.ROBERT RODRIQUES,
                      ...  Petitioner
2. MOHAMMED SUHAIL SADHIQUE,

                        Vs



1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONAS,

                For Petitioner  :SMT.P.A.REZIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
           W.P.(C) NOs. 14205 & 14206 OF 2010 (A)
          ============================

              Dated this the 4th day of May, 2010

                          J U D G M E N T

Petitioners were B.Tech students in the Rajagiri School of

Engineering and Technology affiliated to the 1st respondent University.

By Exts.P1 and P3 to P6 applications, the petitioners in WPC

No.14205/10, and by Exts.P1 and P3, the petitioners in WPC 14206/10

sought revaluation of the answer papers concerning the subjects

mentioned therein. Complaint is that revaluation is inordinately

delayed causing prejudice to them.

Having regarding to the above, these writ petitions are disposed

of directing that if the applications made by the petitioners for

revaluation have been received and are otherwise in order, the

revaluation shall be completed and results shall be declared as

expeditiously as possible at any rate, within 8 weeks of production of a

copy of this judgment along with a copy of this writ petition.

ANTONY DOMINIC, JUDGE
Rp