Kerala High Court
Bharath.D.Sampat vs Mahatma Gandhi University Rep. By … on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35622 of 2004(N)
1. BHARATH.D.SAMPAT, AGED 23, S/O.M.DILEEP
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY REP. BY THE
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.VARGHESE PREM
For Respondent :SRI.V.K.MUHAMMAD YOUSUF, SC, M.G.UTY.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.35622 of 2004
-----------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
In the matter of issuance of II year B.Com.Degree mark list,
in case the petitioner has still any grievance left he may approach
the first respondent in which case appropriate action in
accordance with law in the matter will be taken within another
one month.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.35622 of 2004
———————————–
JUDGMENT
20th June, 2008