IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37513 of 2008(N)
1. SAM JOSE, S/O. JOSEPH ABRAHAM,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY, ATHIRAMPUZHA
... Respondent
2. COTOLLER OF EXAMINATIONS, MAHATMA
For Petitioner :SRI.PAULY MATHEW MURICKEN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 37513 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th December, 2008.
J U D G M E N T
The petitioner appeared for the 3rd semester M.B.A.
Examination held in March, 2008, result of which was published on
25th November, 2008. He failed in two papers, namely, Paper IV-
Elective III ‘Security Analysis and Portfolio Management’ and Paper
VII-Elective VI ‘Insurance Services’. The petitioner submitted
Exts.P2 and P3 applications for revaluation of the answer papers.
The petitioner seeks expeditious completion of the revaluation
process.
2. The learned standing counsel for the University submits that
the University would require at least two more months’ time to
complete the revaluation process.
After hearing both sides, I dispose of this writ petition with a
direction to the respondents to complete the revaluation process for
which the petitioner has submitted Exts.P2 and P3 applications and
publish the results thereof, as expeditiously as possible, at any rate,
within two months from the date of receipt of a copy of this judgment.
The above is subject to the further condition that the applications are
in order in all respects.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.