Kerala High Court
Dipu Issac vs The Mahatma Gandhi University on 7 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4716 of 2008(J)
1. DIPU ISSAC, AGED 22 YEARS,
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. SREE NARAYANA GURUKULAM COLLEGE OF
For Petitioner :SRI.K.M.FIROZ
For Respondent :SRI.P.BABU KUMAR
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/07/2008
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.4716 OF 2008
----------------------------------------
Dated this the 7th day of July, 2008
JUDGMENT
The issue involved in this writ petition is squarely covered
by Ext.P11 judgment. That being so, the petitioner is entitled to
the reliefs prayed for in this writ petition.
Accordingly, the writ petition is allowed with a direction to
the University to regularise the admission of the petitioner to the
M.B.A. Degree Course and declare results of all his examinations,
which he has already written.
S. SIRI JAGAN, JUDGE
Acd