High Court Kerala High Court

Athira Prasannan vs Mahatma Gandhi University on 23 June, 2010

Kerala High Court
Athira Prasannan vs Mahatma Gandhi University on 23 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19614 of 2010(B)



1. ATHIRA PRASANNAN
                      ...  Petitioner

                        Vs

1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/06/2010

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

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

                      W.P.(C).No.19614 of 2010

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

                 Dated this the 23rd day of June, 2010

                              J U D G M E N T

The petitioner seeks expeditious revaluation of her answer

paper, for which application is stated to have been submitted by the

petitioner.

2. The learned Standing Counsel appearing for the University

submits that the University would require at least two more months’

time to complete the revaluation process, if application has been

received by the University.

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

a direction to the respondents to complete the revaluation process for

which the petitioner has submitted application and publish results

thereof, as expeditiously as possible, at any rate, within six weeks

from the date of receipt of a certified copy of this judgment, if

application for revaluation has been received by the University and the

application is in order in all respects.

Sd/-

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




                                P.A. to Judge