IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27779 of 2010(V)
1. TINU P.T.,PALAKCAPILLY HOUSE,
... Petitioner
2. ROHIT K.NAIR,KAILAS,HOUSE NO.163,
3. RINZAD P.AZAD, H.NO.2/654,
4. THANSEEL N.N,NEDUNGADAN HOUSE,
5. TOM.C.PARAYIL, PARAYIL HOUSE,
6. ARJUN C.J.,SANTHAPRIYA, CHIYYARATH HOUSE
7. FELIX JOHN
8. ANUSHA SARA ZACHARIAH, "CHIATHNYA"
9. ABDUL NAHAS P.P.,
10. MANU NAIR,
11. ASHWIN KURIAN MATHEWS,
12. RAHUL S.KUMAR "SREERAM"
Vs
1. THE MAHATMA GANDHI UNIVERSITY
... Respondent
2. THE REGISTRAR,
3. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/09/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 27779 OF 2010 (V)
=====================
Dated this the 7th day of September, 2010
J U D G M E N T
Petitioners completed B.Tech Degree Course. When the result
of the 8th Semester examination was declared, they had failed in
some papers. They applied for revaluation and approached this
Court complaining of delay and seeking orders to expedite the
revaluation. Among the petitioners, the 2nd petitioner, 4th petitioner
and the 10th petitioner have got selection and appointment by way
of campus selection.
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 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