High Court Kerala High Court

Jela Johny vs The Mahatma Gandhi University on 13 September, 2010

Kerala High Court
Jela Johny vs The Mahatma Gandhi University on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28196 of 2010(Y)


1. JELA JOHNY, PADAYATTIL HOUSE,
                      ...  Petitioner
2. DEEPIKA K.S., KARIMATTATHU HOUSE,
3. RESHMA KRISHNAN, KATTIPALLATH HOUSE,

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR,

3. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/09/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 28196 OF 2010 (Y)
                =====================

         Dated this the 13th day of September, 2010

                          J U D G M E N T

Petitioners completed B.Tech Degree Course. In the case of

the 1st petitioner, she has passed in all subjects of the 8th

Semester Examination. However she failed in the subject

Electrical Drawing (G) of the 7th Semester and she appeared for

the supplementary examination and she failed. In the case of the

2nd petitioner, she failed in the subject Computer Networks (A) of

the 8th Semester and in the case of the 3rd petitioner, she failed n

the Subjects Computer Networks (A) and System Software (F).

They applied for revaluation and approached this Court

complaining of delay and seeking orders to expedite the

revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioners within 8 weeks of production of a

copy of the judgment, provided the applications for revaluation

WPC No. 28196/10
:2 :

have been received and are otherwise in order.

Petitioners shall produce a copy of the judgment before the

3rd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp