IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22178 of 2008(M)
1. CIJU SARA ABRAHAM
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY
... Respondent
For Petitioner :SRI.ABRAHAM SAMSON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 22178 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd July, 2008.
J U D G M E N T
The petitioner appeared for the B.Com. Degree examination in
March/April, 2008, the result of which was declared on 18-6-2008.
Dissatisfied with the result in one paper, namely, paper XII-Capital
Market and Financial Services, the petitioner is stated to have filed an
application for revaluation of the answer paper. The petitioner seeks
expeditious completion of the revaluation process.
2. I have heard the standing counsel for the University who
points out that the petitioner has neither produced the application nor
the chalan receipt. Counsel for the petitioner would point out that the
petitioner has quoted the chalan receipt number in the writ petition.
Having heard both sides, I dispose of this writ petition with a
direction to the respondents to complete the revaluation process, if
the petitioner has applied for the same, as expeditiously as possible,
at any rate, within six weeks from the date of receipt of a copy of this
judgment, provided the application has been received and is in order
in all respects.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.