IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20656 of 2008(H)
1. CHRISTEENA P.GEORGE
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/07/2008
O R D E R
S.SIRI JAGAN, J
==============
W.P.(C).No. 20656 OF 2008
====================
Dated this the 9th day of July, 2008.
J U D G M E N T
The petitioner appeared for the B.Com degree final year
examination conducted in March, 2008. Dissatisfied with the marks
obtained by him in the subject ‘Auditing’, petitioner submitted
Ext.P2 application for revaluation. The petitioner seeks a direction
to the respondents to complete the revaluation process
expeditiously.
2. I have heard the learned standing counsel for the
University, who seeks two more months’ time to complete the
revaluation process.
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 Ext.P2 application, as
expeditiously as possible, at any rate, within six weeks from the
date of receipt of a copy of this judgment. The petitioner shall
forward a certified copy of this judgment along with a copy of the
writ petition to the respondents for compliance.
S.SIRI JAGAN, JUDGE
bkn/-