High Court Kerala High Court

Ann Mary Babu vs Mahatma Gandhi University on 4 September, 2008

Kerala High Court
Ann Mary Babu vs Mahatma Gandhi University on 4 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26813 of 2008(P)


1. ANN MARY BABU, D/O.BABU, VETTICKAL
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM
                       ...       Respondent

2. THE REGISTRAR, MAHATMA GANDHI UNIVERSITY

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.TOM JOSE (PADINJAREKARA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/09/2008

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                    W.P.(C).No.26813 of 2008

                   ==================

           Dated this the 4th day of September, 2008

                          J U D G M E N T

The petitioner appeared for the final year B.Tech

(Electronics and Communications) examination in May 2008.

Dissatisfied with the results of two papers, viz., “Computer

Networks” and “Television Engineering” the petitioner is stated to

have filed application for scrutiny and revaluation of the answer

papers. The petitioner seeks a direction to the respondents to

complete scrutiny and revaluation expeditiously.

2. The learned Standing Counsel appearing for the

University submits that the University would require at least two

months’ time to complete the revaluation process.

3. Having heard both sides, I dispose of this writ petition

with the following directions.

The 1st respondent shall complete scrutiny, for which the

petitioner has applied, within a period of one week from the date

of receipt of a certified copy of this judgment. Revaluation

process for which the petitioner has applied, as per Ext.P2

w.p.c.26813/08 2

application, shall be completed and results declared as

expeditiously as possible, at any rate, within six weeks from the

date of receipt of a certified copy of this judgment, provided the

applications are in order in all respects.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE
             ///True copy///




                            P.A. to Judge