High Court Kerala High Court

Rahul.R. vs Mahatma Gandhi University on 12 March, 2010

Kerala High Court
Rahul.R. vs Mahatma Gandhi University on 12 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8256 of 2010(F)


1. RAHUL.R., AGED 24 YEARS,
                      ...  Petitioner
2. SYAM KRISHNAN.C, AGED 24 YEARS,
3. NINKU MATHEW, AGED 25 YEARS,
4. AJITH.S, AGED 23 YEARS,
5. DEEPAK GOPAL, AGED 24 YEARS,
6. ARUN SALIN, AGED 23 YEARS,
7. KRISHNAKUMARAN THAMPY, AGED 24 YEARS,
8. HARIKRISHNAN.S, AGED 23 YEARS,
9. SOJO CHARLY KATTAMPALLY,
10. ANISH BASHEER, AGED 25 YEARS,
11. SRIKANTH.A.J., AGED 23 YEARS,
12. DEBASISH SAHA, AGED 23 YEARS,
13. PRADIP KUMAR MAHATO,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.S.K.AJAY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/03/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.8256/2010-F
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 12th day of March, 2010

                      J U D G M E N T

The petitioners are the students of Management and

Technology in One School Avenue, Pullikkanam, Vagamon,

Idukki District which is affiliated to the first respondent

University.

2. They appeared for the first semester examination

during the month of April 2009. When the results were

published on 25/02/2010, it was found that they had failed

in certain subjects and they applied for revaluation of the

respective answer papers after remitting the prescribed

fees. Exts.P1(A), P2(A), P3(A), P4(A), P5(A), P6(A), P7

(A), P8(A) are the copies of the applications for

revaluation.

3. Heard the learned Standing Counsel for the

University. There will be a direction to the respondents

to complete the process of revaluation as requested for in

the above applications, if the applications for revaluation

along with the requisite fee covered by the pay-in-slips

have been received and are in order and, communicate the

results thereof, within a period of two months from the

date of receipt of a copy of this Judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)
ms