High Court Kerala High Court

Prathibha.G vs Mahathma Gandhi University on 17 July, 2008

Kerala High Court
Prathibha.G vs Mahathma Gandhi University on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21602 of 2008(V)


1. PRATHIBHA.G,
                      ...  Petitioner
2. JESSIYA.M,

                        Vs



1. MAHATHMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.ANANDARAJAN.N

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/07/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                    W.P.(C)No.21602 OF 2008
              ----------------------------------------
                 Dated this the 17th day of July, 2008

                            JUDGMENT

The petitioners have appeared for the M.Sc Bio Chemistry

examination, in respect of which they have submitted Exts.P3

and P4 applications for revaluation of their answer papers. They

seek expeditious completion of the revaluation process.

2. The learned Standing Counsel appearing for the

University submits that the University would require at least two

more months’ time to complete the revaluation process.

Having heard both sides, I dispose of this writ petition with

a direction to the respondents to complete the revaluation

process for which the petitioners have applied and publish the

results thereof, as expeditiously as possible, at any rate, within a

period of six weeks from the date of receipt of a copy of this

judgment, provided the applications submitted by the petitioners

are in order in all respects.

S. SIRI JAGAN, JUDGE

Acd