High Court Kerala High Court

Latheesh.P.S. vs Mahatma Gandhi University on 11 March, 2009

Kerala High Court
Latheesh.P.S. vs Mahatma Gandhi University on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4161 of 2009(U)


1. LATHEESH.P.S., PANACHICKAL HOUSE,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

3. VICE CHANCELLOR, MAHATMA GANDHI

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
                -----------------------
                  W.P.(C).No.4161 OF 2009
               ------------------------
            Dated this the 11th day of March, 2009.

                           JUDGMENT

The prayer in this writ petition is to direct the 2nd

respondent to take necessary steps to conduct scrutiny of the

answer sheets of the petitioner who attended for the 4th

semester examination in Criminal Procedure Code-Paper II.

The University has today placed before me the answer sheets

in question, which shows that the petitioner himself has given

an endorsement which reads as under.

“Verified my answer script of Cr.P.C with false
No.13751 and submitted a complaint for
removing the marks in inner pages.”

From this it is evident that the scrutiny of the answer

paper as sought for by the petitioner has already been

allowed.

In view of this there is no question of allowing the prayer

sought for in this writ petition.

Writ Petition fails and is dismissed.

vi                                    (ANTONY DOMINIC)
                                             JUDGE