High Court Kerala High Court

Ajesh.T.A. vs Mahatma Gandhi University on 29 January, 2010

Kerala High Court
Ajesh.T.A. vs Mahatma Gandhi University on 29 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2825 of 2010(C)


1. AJESH.T.A., AGED 23,
                      ...  Petitioner
2. AJEEB.K.A, AGED 23,
3. BINO.M.D, AGED 23, KOOVAPPADY P.O,
4. PRAVEESH.V.P, AGED 24,
5. MITHUN.M, AGED 23, HOUSE NO.XXVIII/190B,
6. PRIYA JOSE, AGED 27,NALAPPATT HOUSE,
7. JESSY JAMES, AGED 23,
8. SARITHA THOMAS, AGED 23, KAIRALI NAGAR-
9. ASHIFA FIRDUST,B3,COUNTOUR APARTMENT,
10. SREEDEVI.P.R, PUTHENPURAYIL HOUSE,
11. FRANCIS ANTONY, CHIRACKAL MANAVALAN
12. NINIUMOL.C.V,
13. NEETHU MURALEEDHARAN.R,
14. VIMAL VIDYADHAREN,'SREESYLAM',
15. BINU JOSE, VARIYATHUKALA HOUSE,

                        Vs



1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.JAISON JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/01/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.2825/2010-C
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 29th day of January, 2010

                      J U D G M E N T

The petitioners seek for a direction to the second

respondent to complete the revaluation of the answer papers

as sought for by them in Exts.P1 to P15(a) and communicate

the results to them.

2. They are students of Federal Institute of Science

and Technology, Angamaly and are undergoing the fifth

semester of Master of Computer Application Course. The

results of the third semester examinations were published

on 02/12/2009 and the petitioners submitted applications

for revaluation on 14/12/2009. It is pointed out in the

writ petition that the campus selection by various

Multinational companies will be held during the end of

February, 2010 and therefore, unless the revaluation

results are published the petitioners will be put to

difficulties.

3. Heard the learned Standing Counsel for the

University. It is submitted that sufficient time will be

required to complete the process of revaluation.

4. In the light of the urgency pointed out by the

petitioners, there will be a direction to the respondents

W.P.(C). No.2825/2010
-:2:-

to complete the process of revaluation and communicate the

results thereof before the end of February, 2010.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms