High Court Kerala High Court

Rahul R vs The Registrar on 20 January, 2011

Kerala High Court
Rahul R vs The Registrar on 20 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1962 of 2011(U)


1. RAHUL R, S/O.RAJAN, PATTIPARAMBIL HOUSE
                      ...  Petitioner

                        Vs



1. THE REGISTRAR, MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

                For Petitioner  :SRI.C.DILIP

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/01/2011

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                  W.P.(C) No. 1962 of 2011 U
             ```````````````````````````````````````````````````````
           Dated this the 20th day of January, 2011

                            J U D G M E N T

Petitioner submits that he appeared for MBA 1st

semester examination and failed in the papers ‘Quantitative

Methods for Management’ and ‘Accounting for Management’.

He submitted Ext.P2 application for revaluation and filed this

writ petition seeking an order for expeditious revaluation and

declaration of his results.

2. I heard Standing Counsel appearing for the

University also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for

and declare the result of the petitioner as expeditiously as

possible, at any rate, within eight weeks from the date of

production of a copy of this judgment, provided the application

has been received and is otherwise in order.

W.P.(C) No.1962/2011
: 2 :

4. Petitioner shall produce a copy of this judgment

along with the writ petition before the University for

compliance.

Writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
aks

// True Copy //

P.A. To Judge