High Court Kerala High Court

Subin Krishnan vs Mahatma Gandhi University on 4 January, 2011

Kerala High Court
Subin Krishnan vs Mahatma Gandhi University on 4 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38 of 2011(D)


1. SUBIN KRISHNAN,
                      ...  Petitioner
2. MUSHIN P.,C/O.C.E.SHAMEER,
3. TINTU ABRAHAM, VELIYATH HOUSE,
4. SREEKANTH R,
5. K.O.OBY, VELIYATH HOUSE, KODUMON,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR

3. THE CONTROLLER OF EXAMINATIONS,

4. THE PRINCIPAL,

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/01/2011

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                    W.P.(C) NO. 38 OF 2011
                =====================

            Dated this the 4th day of January, 2011

                          J U D G M E N T

Petitioners are MBA students of the 4th respondent college.

They have appeared for the 3rd semester MBA examination and

failed in some subjects. They applied for revaluation as per

Exts.P1 to P5 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 petitioners as per Exts.P1 to P5 within 8 weeks

of production of a copy of the judgment, provided the applications

for revaluation have been received and are otherwise in order.

Petitioners shall produce a copy of the judgment before the

3rd respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp