High Court Kerala High Court

Sandra.K.Sabu vs The Mahatma Gandhi University on 4 March, 2009

Kerala High Court
Sandra.K.Sabu vs The Mahatma Gandhi University on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7052 of 2009(B)


1. SANDRA.K.SABU,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/03/2009

 O R D E R
                     ANTONY DOMINIC,J.
               -----------------------
                  W.P.(C).No.7052 OF 2009
               ------------------------
             Dated this the 4th day of March, 2009.

                           JUDGMENT

Ext.P1 is an application made by the petitioner, seeking

revaluation of two papers of Ist year BDS Examination held in

September, 2008. Orders have not been passed on Ext.P1 and

therefore this writ petition is filed.

2. I heard the Standing Counsel appearing for the

respondent also.

Taking into account the case of the petitioner regarding

the pendency of Ext.P1, I dispose of this writ petition directing

that the respondent University shall complete the revaluation

sought for, as expeditiously as possible and at any rate within

8 weeks from the date of production of a copy of the

judgment, provided the application is received and is

otherwise in order.

(ANTONY DOMINIC)

JUDGE
vi/