IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14175 of 2010(V)
1. SREERAJ.T,S/O.LATE K.BALANUNNI NAIR,
... Petitioner
Vs
1. MAHATMA GANDI UNIVERSITY, REP.BY ITS
... Respondent
2. CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.C.J.SOLOMAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 14175 OF 2010 (V)
=====================
Dated this the 4th day of May, 2010
J U D G M E N T
Petitioner is a B.Tech student. By Ext.P3, he sought
revaluation of the paper-Computer Programming of the Fifth
Semester examination held in November, 2009. Ext.P4 shows
that fees also has been paid. In this writ petition, petitioner
complains of delay in completing the revaluation and declaring
the results.
2. Having regard to the pendency of Ext.P3 application, it
is directed that if Ext.P3 application has been received and is
otherwise proper in all respects, respondents shall expedite and
complete the revaluation and declare the results as expeditiously
as possible, at any rate within 6 weeks of production of a copy of
this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp