High Court Kerala High Court

Basil Paul Varghese vs Mahatma Gandhi University on 4 May, 2010

Kerala High Court
Basil Paul Varghese vs Mahatma Gandhi University on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14248 of 2010(E)


1. BASIL PAUL VARGHESE,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.VIJAYAKUMAR

                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. 14248 & 14249 OF 2010 (E)
             ------------------------------------------------------
               Dated this the 4th day of May, 2010

                            J U D G M E N T

Petitioners are B.Tech students in Ilahia College of Engineering

and Technology, affiliated to the 1st respondent University. By Ext.P2

applications, they sought revaluation of the answer paper of Signals

and Systems of the 4th Semester. Complaint is regarding the delay in

completing the revaluation sought for by them.

2. Having regard to the above, the writ petitions are disposed

of directing that if Ext.P2 applications filed by the petitioners have

been received and are otherwise in order, 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 copies of these writ petitions.

Writ petitions are disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/