High Court Kerala High Court

Shalini.M.S vs The Mahatma Gandhi University on 28 August, 2009

Kerala High Court
Shalini.M.S vs The Mahatma Gandhi University on 28 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25178 of 2009(N)


1. SHALINI.M.S.,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/08/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                     W.P.(C).25178/2009
                        --------------------
           Dated this the 28th day of August, 2009

                        JUDGMENT

Petitioner is a student of B.C.A Degree Examination.

Apparently dissatisfied with the marks obtained in one

subject, ‘Software Engineering’, in the 6th semester

examination, she had applied for revaluation. She is

aggrieved that the result of the revaluation has not been

published so far. Ext.P2 application for revaluation is

pending before the respondents.

2. I heard learned standing counsel for the University

also.

3. Accordingly, writ petition is disposed of directing the

respondents to publish the results of the revaluation sought

for by the petitioner, as early as possible, at any rate, within

a period of ten weeks from the date of receipt of a copy of

this judgment provided the application for revaluation is in

order and otherwise correct.

V.GIRI,
Judge

mrcs