High Court Kerala High Court

Elza Cherry Augustine vs Mahatma Gandhi University on 22 July, 2008

Kerala High Court
Elza Cherry Augustine vs Mahatma Gandhi University on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21961 of 2008(M)


1. ELZA CHERRY AUGUSTINE, AGED 22,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLOR OF EXAMINATIONS,

                For Petitioner  :SRI.P.GOPALAKRISHNA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/07/2008

 O R D E R
                         S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.21961 OF 2008
               ----------------------------------------
                  Dated this the 22nd day of July, 2008

                             JUDGMENT

The petitioner appeared for the supplementary examination

of third year B.Sc Nursing Course held in December 2007, the

results of which were published in June 2008. Dissatisfied with

the results in one paper namely, ‘Advanced Medical Surgical

Nursing’ the petitioner filed Ext.P2 application for revaluation of

the answer script. The petitioner seeks a direction to the

respondents to complete the revaluation process expeditiously.

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.

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 applied and publish the

results thereof, as expeditiously as possible, at any rate, within a

period of six weeks from the date of receipt of a copy of this

judgment, provided the application submitted by the petitioner is

in order in all respects.

S. SIRI JAGAN, JUDGE

Acd