High Court Kerala High Court

Sreekanth.A. vs M.G.University on 14 October, 2010

Kerala High Court
Sreekanth.A. vs M.G.University on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31544 of 2010(P)


1. SREEKANTH.A., S/O.ASHOKAN, AGED 22
                      ...  Petitioner

                        Vs



1. M.G.UNIVERSITY, REPRESENTED BY ITS
                       ...       Respondent

2. THE REGISTRAR, M.G.UNIVERSITY,

3. THE CONTROLLER OF EXAMINATION,

4. THE PRINCIPAL,

                For Petitioner  :SRI.TIBU DE PARAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2010

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                 W.P.(C) NO. 31544 OF 2010 (P)
                =====================

           Dated this the 14th day of October, 2010

                          J U D G M E N T

Petitioner completed B.Tech Degree Course. When the result

of the 5th Semester examination was declared, he had failed in

one paper-Computer Programming (C). He applied for revaluation

and approached this Court complaining of delay and seeking

orders to expedite the revaluation.

2. I heard the Standing Counsel appearing for the

respondent University.

3. Having regard to the above, I dispose of the writ

petition directing the University to complete the revaluation

sought for by the petitioner within 8 weeks of production of a

copy of the judgment, provided the application for revaluation has

been received and is otherwise in order.

Petitioner shall produce a copy of the judgment before the

3rd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp