High Court Kerala High Court

Sarath.S vs Mahatma Gandhi University on 16 April, 2010

Kerala High Court
Sarath.S vs Mahatma Gandhi University on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13171 of 2010(V)


1. SARATH.S, "KARTHIKA",
                      ...  Petitioner
2. GIRISH GIRILAL,
3. AZEEM.P.A., S/O.P.A.ABDUL KAREEM,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/04/2010

 O R D E R
                        S.SIRI JAGAN, J.
                  ...........................................
                 W.P.(C)NO.13171 OF 2010
                 .............................................
            Dated this the 16th day of April, 2010.

                        J U D G M E N T

Petitioners have filed Exts.P1 to P3 applications for

revaluation of their answer papers in respect of certain

examination written by them. They seek an expeditious

completion of the revaluation process.

2. I have heard Standing Counsel for the University

also.

In the facts and circumstances of this case, I dispose

of the writ petition with a direction to the respondents to

complete the revaluation process and publish the results

thereof for which the petitioners have filed Exts.P1 to P3

applications as expeditiously as possible, at any rate, within

two months from the date of receipt of a copy of this

judgment, if the applications are filed in order in all

respects.

S.SIRI JAGAN, JUDGE

cl

: 2 :

: 3 :

S.SIRI JAGAN, JUDGE

cl

: 4 :