High Court Kerala High Court

Ajith Jose vs The Mahatma Gandhi University on 3 November, 2010

Kerala High Court
Ajith Jose vs The Mahatma Gandhi University on 3 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33344 of 2010(P)


1. AJITH JOSE, S/O.JOSE, THANDIAKKAL HOUSE,
                      ...  Petitioner
2. NEETHU M.S., D/O.M.S.SREEDHARAN,
3. ANJALI NAIR, D/O.C.R.K.NAIR,

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE GOVERNMENT RAJEEV GANDHI INSTITUTE

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/11/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.33344 OF 2010(P)
             --------------------------------------------------
          Dated this the 3rd day of November, 2010

                          J U D G M E N T

Petitioners are students for B.Tech Degree Course. When the

result of the VIth Semester examination was declared, the Ist

petitioner failed in the subject Algorithm Analysis, 2nd and 3rd

petitioners failed in the subject Project Management and Quality

Assurance. They applied for revaluation and approached this

Court complaining of delay and seeking orders to expedite the

revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioners within 8 weeks of production of a

copy of the judgment, provided the applications for revaluation

has been received and is otherwise in order.

Petitioners shall produce a copy of the judgment before the

2nd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :