Kerala High Court
Junia V Jose vs The Mahatma Gandhi University on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6299 of 2008(Y)
1. JUNIA V JOSE, VALIYAPARAMBIL HOUSE,
... Petitioner
Vs
1. THE MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATION,
For Petitioner :SRI.SUBAL J.PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 6299 of 2008
-------------------------------------
Dated: February 22, 2008
JUDGMENT
Ext.P2 is an application made by the petitioner for revaluation
of the answer papers of Paper II of B.Ed. Degree. If, as stated by
the petitioner, Ext.P2 has been received and is otherwise complete
in all respects, the respondent shall revalue the paper and declare
the results. This shall be done as expeditiously as possible, at any
rate, within six weeks from the date of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
mt/-