High Court Kerala High Court

T.E.Sameer vs The Mahatma Gandhi University on 16 November, 2010

Kerala High Court
T.E.Sameer vs The Mahatma Gandhi University on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34523 of 2010(M)


1. T.E.SAMEER,
                      ...  Petitioner
2. MUSHIN P., PANACHITHATTEL HOUSE,
3. PRASANTH T., KODOORETHU HOUSE,
4. SUBIN KRISHNAN,

                        Vs



1. THE 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 :16/11/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 34523 OF 2010
                =====================

         Dated this the 16th day of November, 2010

                          J U D G M E N T

Petitioners submit that they appeared for MBA examination

and failed in some papers. They submitted Exts.P1 to P4

applications for revaluation and filed this writ petition seeking

expeditious revaluation and declaration of results.

2. I heard standing counsel appearing for the University

also.

3. Having regard to the facts pointed out, it is directed

that the University shall complete the revaluation sought for and

declare the result of the petitioners, as expeditiously as possible,

at any rate, within eight weeks from the date of production of a

copy of this judgment, provided the applications have been

received and are otherwise in order.

4. Petitioners shall produce a copy of this judgment along

with the writ petition before the 3rd respondent for compliance.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp