IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29953 of 2010(T)
1. IBRAHIM NAUSHAD,
... Petitioner
Vs
1. MAHATHMA GANDHI UNIVERSITY
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.J.ABHILASH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/10/2010
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No.29953 of 2010
-----------------------------------
Dated this the 7th day of October 2010
J U D G M E N T
Petitioner seeks a direction to the respondent to
permit scrutiny of his answer scripts.
2. It is pointed out that such application for
scrutiny should be submitted along with the application
for revaluation and that in the case of the petitioner, on
an earlier occasion, he made only an application for
revaluation but failed to apply for scrutiny of answer
scripts.
Therefore, the present request made by the
petitioner is against the regulations of the University. In
such circumstances, the writ petition fails and
accordingly dismissed.
ANTONY DOMINIC, JUDGE.
Jvt