IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31703 of 2010(K)
1. A.S.ANUMOD, AGED 22 YEARS,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :15/10/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.31703 of 2010
-----------------------------------------
Dated this the 15th day of October, 2010
JUDGMENT
The petitioner, who has undergone the B.Tech degree
course in Civil Engineering as a regular student of Ilahiya College
of Engineering, Muvattupuzha, affiliated to the Mahatma Gandhi
University, appeared for one paper in the 7th semester B.Tech
degree examination held by the Mahatma Gandhi University in
June, 2010. He again failed in the said subject. He therefore,
submitted the original of Ext.P1 application dated 12.10.2010 for
revaluation of his answer script in the said paper. The petitioner
submits that he had done well the examination and that if his
answer script is revalued he is sure to secure a pass in the said
paper. He submits that in these circumstances unless his answer
script in the said paper is revalued and the results communicated
to him expeditiously, he will be put to serious prejudice. In this
writ petition, the petitioner seeks a direction to the respondents to
conduct the revaluation of his answer script and to communicate
the result to him expeditiously.
W.P(C).No.31703 of 2010
-:2:-
2. Sri.T.A.Shaji, the learned standing counsel appearing for the
Mahatma Gandhi University, submits that if Ext.P1 application is in
order and the requisite fee has been remitted the University will take
steps to revalue the petitioner’s answer script and communicate the
result to him within eight weeks from the date of receipt of a certified
copy of this judgment.
In the light of the said submission I dispose of the writ petition
with a direction to the respondents to take steps to have the paper
described in Ext.P1 application revalued and to communicate the
results to the petitioner within a period of eight weeks from the date of
receipt of a certified copy of this judgment, if the application for
revaluation is in order and the requisite fee has been paid.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.31703 of 2010
—————————-
JUDGMENT
15th October, 2010