High Court Kerala High Court

Serena Elizabeth Varghese vs Mahatma Gandhi University And … on 13 March, 2009

Kerala High Court
Serena Elizabeth Varghese vs Mahatma Gandhi University And … on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7974 of 2009(N)



1. SERENA ELIZABETH VARGHESE
                      ...  Petitioner

                        Vs

1. MAHATMA GANDHI UNIVERSITY AND ANOTHER
                       ...       Respondent

                For Petitioner  :SMT.P.A.REZIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/03/2009

 O R D E R
                      ANTONY DOMINIC, J.
                      ==============
            W.P.(C) NOs. 7974 & 7975 OF 2009 (N)
            ===========================

            Dated this the 13th day of March, 2009

                         J U D G M E N T

Petitioner in WP(C) No.7974/09 submitted Ext.P1 application

seeking revaluation of the 2 papers of the 1st year MBBS Degree

Examination held in October 2008. Similarly, the petitioner in WP

(C) NO.7975/09 submitted Ext.P1 application for scrutiny of the

Papers 1 and 2 of Bio Chemistry of 1st MBBS Degree Exam for

which she appeared in October 2008. She has also sought

revaluation of the aforesaid papers by submitting Ext.P3

application. Petitioners complain that there has not been any

progress on the applications made by them and complaining of

delay on the part of the University, these writ petitions have been

filed.

2. I heard the standing counsel appearing for the

University also.

3. Having regard to the case of the petitioners regarding

the pendency of the aforesaid applications, the writ petitions are

disposed of with the following directions.

(1) The revaluation sought for by the petitioners by

WPC 7974 & 7975/09
:2 :

submitting Ext.P1 in WP(C) NO.7974/09 and Ext.P3 in WP(C)

No.7975/09 shall be expedited and completed, at any rate within

6 weeks of production of a copy of this judgment.

(2) It is directed that in the meanwhile, scrutiny sought by

the petitioner as per Ext.P1 application in WP(C) NO.7975/09 also

shall be completed, as expeditiously as possible, at any rate

within 2 weeks of production of a copy of this judgment.

(3) Petitioners shall produce a copy of this judgment

before the respondent University for compliance.

ANTONY DOMINIC, JUDGE
Rp