High Court Kerala High Court

Mansil.P. vs The Mahatma Gandhi University on 28 March, 2007

Kerala High Court
Mansil.P. vs The Mahatma Gandhi University on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9748 of 2007(I)


1. MANSIL.P., PULLURUTHYKARI,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :28/03/2007

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.

                        -------------------------------------------

                           W.P(C).No.9748 OF 2007

                        -------------------------------------------

                   Dated this the 28th day of March, 2007




                                    JUDGMENT

Heard.

2. If the application of the petitioner for re-valuation is

received and pending and is in order, the same shall be taken up,

considered and results declared within a period of two months

from the date of receipt of a copy of this judgment.

The writ petition is disposed of with the above direction.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.