High Court Kerala High Court

Ansar.P. vs Mahatma Gandhi University on 11 November, 2010

Kerala High Court
Ansar.P. vs Mahatma Gandhi University on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34073 of 2010(H)


1. ANSAR.P.,S/O.HAMSA P,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR OF EVALUATION,

3. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.P.S.ABDUL KAREEM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/11/2010

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                W.P.(C) NO. 34073 OF 2010 (H)
                =====================

         Dated this the 11th day of November, 2010

                          J U D G M E N T

Petitioner was an off-campus student who completed B.Com

with Computer Application. When the results were declared, he

had failed in Part III Paper I “Business Statistics” and Part III Paper

X “Principles of Business Decision”. 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

3rd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp