IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29801 of 2010(A)
1. VIKAS.P.R, S/O.K.RAGHUNATHA KUMAR,
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,REP.BY ITS
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.29801 of 2010 (A)
---------------------------------
Dated, this the 28th day of September, 2010
J U D G M E N T
The petitioner has completed B.Tech degree course in
Information Technology from Government Engineering College,
Idukki, affiliated to the respondent University. In the 8th semester
examination, he failed in the subject “Client Server Computing
(elective) and by submitting Ext.P1 application sought its
revaluation. Delay in completing the revaluation is what is
complained of in the writ petition.
2. I heard learned standing counsel appearing for the
respondent University.
3. Having regard to the pendency of Ext.P1 application for
revaluation, it is directed that the revaluation sought for by the
petitioner shall be expedited and completed as expeditiously as
possible, at any rate, within eight weeks of production of a copy of
this judgment, provided the application has been received and is
otherwise in order.
WP(C) No.29801/2010
-2-
The petitioner shall produce a copy of this judgment before
the respondent University for compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg