IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27467 of 2009(C)
1. AJEESH KURIAN.T, AGED 21,
... Petitioner
2. MADHAVA RAO.M.V,
3. ANIL KUMAR.A, S/O.AYYAPPAN NAIR,
4. ALLWYN THOMAS, S/O.THOMAS,
5. NAGAVISHNU S.PANICKER,
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. SCHOOL OF ENGINEERING AND TECHNOLOGY,
For Petitioner :SRI.G.SREEKUMAR (CHELUR)
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/09/2009
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.27467 OF 2009
-------------------------------------------
Dated this the 30th day of September, 2009
JUDGMENT
Having heard learned counsel for the petitioner and
learned counsel for the University, I am satisfied that the
petitioners have shown cause for special consideration for
expeditious disposal of their requests for re-valuation of the
papers. Accordingly, it is directed that the requests of the
petitioners for re-valuation would be taken up, re-valuation
carried out and results declared within a period of six weeks
from the date of receipt of a copy of this judgment. This writ
petition is ordered accordingly.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.3/10.