High Court Kerala High Court

Amrta K Menon Hig-1 vs The Mahathma Gandhi University on 10 November, 2010

Kerala High Court
Amrta K Menon Hig-1 vs The Mahathma Gandhi University on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33888 of 2010(I)


1. AMRTA K MENON HIG-1, SASTRI ROAD,
                      ...  Petitioner

                        Vs



1. THE MAHATHMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.S.R.SREEJITH

                For Respondent  : No Appearance

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

 Dated :10/11/2010

 O R D E R
                   T.R.RAMACHANDRAN NAIR,J.
                    -------------------------------------
                    W.P.(C)No.33888 Of 2010
              -----------------------------------------------------
      DATED THIS THE 10th DAY OF NOVEMBER, 2010

                               J U D G M E N T

The petitioner had undergone her B.Tech (Civil Engineering)

Degree from the MG University during the year 2006-2010. She

appeared for the regular examinations held in April, 2010. In the

examination, for the paper Finite Element Analysis (B), she has not

secured the minimum marks. Therefore, she has applied for

revaluation of the same, vide Exhibit P1. Exhibit P2 is the challan

receipt evidencing payment of fee for revaluation. Seeking for a

revaluation within a time frame, this Writ Petition has been filed.

2. Heard the learned Standing Counsel for the University.

There will be a direction to the University to process the application for

revaluation submitted by the petitioner and communicate the results

within a period of six weeks from today, if the application and the

payment are in order.

The Writ Petition is disposed of as above.


                        Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn                           True copy




                              P.A.to Judge