High Court Kerala High Court

Hasna Mohammed vs Mahatma Gandhi University on 19 November, 2007

Kerala High Court
Hasna Mohammed vs Mahatma Gandhi University on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33480 of 2007(I)


1. HASNA MOHAMMED, D/O.MOHAMMED,
                      ...  Petitioner
2. CIBIN JOSE, BATTOLI HOUSE,
3. RUPESH.T.R., S/O.P.A.RAVINDRAN,

                        Vs



1. MAHATMA GANDHI UNIVERSITY, REPRESENTED
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.B.PREMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/11/2007

 O R D E R
                   ANTONY DOMINIC, J
                        -------------------
                    W.P.(C). 33480/2007
                       --------------------
        Dated this the 19th day of November, 2007

                        JUDGMENT

Exts.P1 and P2 are the applications filed by the

petitioners 1 and 2 for revaluation of their answer papers

in the third semester MBA examination. It is also stated

by the third petitioner that he had also filed an application

for the same purpose. The complaint of the petitioners is

that no action has been taken by the University on these

applications.

2. I heard the learned counsel for the petitioners and

also the lerned Standing Counsel for the respondent.

3. Taking into account the submissions made, I

dispose of this writ petition directing that the applications

filed by the petitioners 1 to 3, shall be considered by the

University and revaluation shall be completed as

expeditiously as possible at any rate within a period of six

weeks from the date of receipt of a copy of this judgment,

W.P.(C).33480/2007
2

provided the applications made by them are received and

pending.

ANTONY DOMINIC
Judge

mrcs