High Court Kerala High Court

Meetu Jolly vs Mahatma Gandhi University on 11 October, 2007

Kerala High Court
Meetu Jolly vs Mahatma Gandhi University on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30243 of 2007(A)


1. MEETU JOLLY
                      ...  Petitioner
2. TITTY TRESA JOSEPH,

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.P.K.SOYUZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2007

 O R D E R
                   ANTONY DOMINIC, J.

              = = = = = = = = = = = = = =
              W.P.(C) No. 30243 OF 2007 A
              = = = = = = = = = = = = = =

           Dated this the 11th October, 2007

                    J U D G M E N T

Exts. P3 and P4 applications were made by the

petitioners for revaluation of their answer papers in

the B.Sc. Nursing Course. Thereafter this writ petition

has been filed praying for a direction for an

expeditious completion of the revaluation.

2. I heard the Standing Counsel for the respondent

University also.

3. Taking into account the facts as disclosed by

the petitioners and the submissions made, I dispose of

this writ petition directing that the University shall

complete the process revaluation and declaration of

results as expeditiously as possible, at any rate

within a period of one month from the date of receipt

of a copy of this judgment. However, this direction is

subject to the condition that the applications made by

the petitioners are otherwise in order.

ANTONY DOMINIC,
JUDGE
jan/-