High Court Kerala High Court

Arya Arackal vs The Mahatma Gandhi University on 24 September, 2010

Kerala High Court
Arya Arackal vs The Mahatma Gandhi University on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29488 of 2010(I)


1. ARYA ARACKAL, D/O. P.P.RAJEEV,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 29488 OF 2010 (I)
                 =====================

         Dated this the 24th day of September, 2010

                          J U D G M E N T

Petitioner completed B.Tech Degree Course. When the result of

the 8th Semester examination was declared, she had failed in one

paper viz. Advanced Micro Controllers. She applied for revaluation

and approached this Court complaining of delay and seeking orders

to expedite the revaluation. She had also filed application for

scrutiny of her answer paper as per Ext.P2.

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 petitioner within 8 weeks of production of a copy of the

judgment, provided the application for revaluation has been

received and is otherwise in order. The scrutiny shall be completed

within one week of production of a copy of the judgment.

Petitioner shall produce a copy of the judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp