High Court Kerala High Court

Martin Thomas vs The Mahathma Gandhi University on 25 July, 2008

Kerala High Court
Martin Thomas vs The Mahathma Gandhi University on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1913 of 2007(C)


1. MARTIN THOMAS, S/O.K.M.THOMAS,
                      ...  Petitioner

                        Vs



1. THE MAHATHMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLER OF EXAMINATIONS,

3. THE PRINCIPAL,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                   W.P.(C) No.1913 OF 2007
              ---------------------------------------
           Dated this the 25th day of July, 2008.


                          J U D G M E N T

In the matter of condonation of shortage of attendance, in

case the petitioner has still any grievance left, he may approach

the first respondent, in which case, appropriate action in

accordance with law in the matter will be taken by the first

respondent within another three months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No. 1913 OF 2007

J U D G M E N T

25.07.2008