High Court Kerala High Court

Arun Babu Thundathil vs The Mahatma Gandhi University- on 8 February, 2011

Kerala High Court
Arun Babu Thundathil vs The Mahatma Gandhi University- on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4031 of 2011(D)


1. ARUN BABU THUNDATHIL, THUNDATHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY-
                       ...       Respondent

2. THE REGISTRAR, MAHATMA GANDHI UNIVERSITY

3. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/02/2011

 O R D E R
                    ANTONY DOMINIC, J.
                     -------------------------
                  W.P (C) No.4031 of 2011
                     --------------------------
             Dated this the 8th February, 2011

                       J U D G M E N T

The petitioner has completed B.Tech degree course

in Mechanical Engineering from Carmel Engineering

College, Perunadu, Pathanamthitta affiliated to the

respondent University. In the 5th and 7th semester

examinations, he failed in the subjects ” Computer

Programming (C)’ and ‘Gas Dynamics (A)’ and by

submitting Exts.P1 and P2 applications sought its

revaluation. Delay in completing the revaluation is what is

complained of in the writ petition.

2. I heard learned standing counsel appearing for

the respondent University.

3. Having regard to the pendency of Exts.P1 and

P2 applications for revaluation, it is directed that the

revaluation sought for by the petitioner shall be expedited

and completed as expeditiously as possible, at any rate,

within eight weeks of production of a copy of this

judgment, provided the applications have been received

W.P (C) No. 4031 of 2011
2

and are otherwise in order.

The petitioner shall produce a copy of this judgment

before the respondent University for compliance.

This writ petition is disposed of as above.

Sd/-

                                  ANTONY DOMINIC
                                           JUDGE
ma

               /True copy/         P.A to Judge