IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29228 of 2010(C)
1. GOPIKRISHNAN V (REG.NO.224103),
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/09/2010
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 29228 of 2010 C
```````````````````````````````````````````````````````
Dated this the 23rd day of September, 2010
J U D G M E N T
The petitioner submits that he appeared for B.Tech
8th semester examination and failed in the paper ‘Principles of
Programming Language’. He submitted Ext.P2 application for
scrutiny and revaluation and filed this writ petition seeking
expeditious revaluation and declaration of results.
2. I heard standing counsel appearing for the
University also.
3. Having regard to the facts pointed out, it is directed
that the University shall complete the scrutiny within one week
and revaluation sought for and declare the result of the
petitioner as expeditiously as possible, at any rate, within six
weeks from the date of production of a copy of this judgment,
provided the application has been received and is otherwise
in order.
4. The petitioner shall produce a copy of this
WPC.29228/10
: 2 :
judgment along with the writ petition before the University for
compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
aks