IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29853 of 2010(F)
1. ABHILASH A.C.,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.S.M.PREM
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.29853 of 2010 (L)
---------------------------------
Dated, this the 28th day of September, 2010
J U D G M E N T
The petitioner has completed Vocational (Model II) B.Com
Computer Application course from S.N.M. College, Maliankara,
affiliated to the respondent University. In the 6th semester
examination, he failed in the subject ‘paper VI : Programming with
Visual Basic : External’, and by submitting application and remitting
fee as per Ext.P2 challan 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 the 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.
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