High Court Kerala High Court

Sanu K.Anto vs Mahatma Gandhi University on 7 June, 2010

Kerala High Court
Sanu K.Anto vs Mahatma Gandhi University on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17522 of 2010(M)


1. SANU K.ANTO, KODUNGOOKARAN,
                      ...  Petitioner
2. THOMAS T.THOMAS, THONIKKUZHIKUNNEL

                        Vs



1. MAHATMA GANDHI UNIVERSITY, KOTTAYAM
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.J.MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/06/2010

 O R D E R
                        S. SIRI JAGAN, J.
                   ------------------------------
                  W.P.(C) No.17522 OF 2010
                  -------------------------------
              Dated this the 7th day of JUNE, 2010

                         J U D G M E N T

The petitioners seek expeditious revaluation of their answer

papers, for which they have submitted Exts.P3 and P4

applications.

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.

3. 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 submitted Exts.P3 and P4

applications and publish results thereof, as expeditiously as

possible, at any rate, within six weeks from the date of receipt of

a certified copy of this judgment, provided the applications are in

order in all respects.

S. SIRI JAGAN, JUDGE

acd

S. SIRI JAGAN, JUDGE

acd