IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26813 of 2008(P)
1. ANN MARY BABU, D/O.BABU, VETTICKAL
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM
... Respondent
2. THE REGISTRAR, MAHATMA GANDHI UNIVERSITY
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.TOM JOSE (PADINJAREKARA)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/09/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.26813 of 2008
==================
Dated this the 4th day of September, 2008
J U D G M E N T
The petitioner appeared for the final year B.Tech
(Electronics and Communications) examination in May 2008.
Dissatisfied with the results of two papers, viz., “Computer
Networks” and “Television Engineering” the petitioner is stated to
have filed application for scrutiny and revaluation of the answer
papers. The petitioner seeks a direction to the respondents to
complete scrutiny and revaluation expeditiously.
2. The learned Standing Counsel appearing for the
University submits that the University would require at least two
months’ time to complete the revaluation process.
3. Having heard both sides, I dispose of this writ petition
with the following directions.
The 1st respondent shall complete scrutiny, for which the
petitioner has applied, within a period of one week from the date
of receipt of a certified copy of this judgment. Revaluation
process for which the petitioner has applied, as per Ext.P2
w.p.c.26813/08 2
application, shall be completed and results declared as
expeditiously as possible, at any rate, within six weeks from the
date of receipt of a certified copy of this judgment, provided the
applications are in order in all respects.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge