High Court Kerala High Court

Tobbin Cheriyan Varghese vs Mahatma Gandhi University on 30 March, 2010

Kerala High Court
Tobbin Cheriyan Varghese vs Mahatma Gandhi University on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10856 of 2010(F)


1. TOBBIN CHERIYAN VARGHESE,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. CONTTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/03/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                ----------------------------------------------
                     W.P.(C)No.10856 OF 2010
              -----------------------------------------------------
            DATED THIS THE 30th DAY OF MARCH, 2010

                           J U D G M E N T

The petitioner was a B.Tech (Electronics and Instrumentation)

Student of KMEA Engineering College, Aluva, which is affiliated to the

respondents-University. In the examination conducted in December,

2009, he failed in two papers, viz, Electronics Circuits-II in the 4th

Semester and Process Control in the 6th Semester. The petitioner

had applied for revaluation of those two papers, vide Exhibits P1 and

P2. He had remitted the required fee for revaluation also. Seeking

for a revaluation within a time frame, this Writ Petition has been filed.

2. Heard the learned Standing Counsel for the University.

There will be a direction to the University to process the applications

for revaluation of the petitioner and communicate the results within a

period of two months from today, if the applications and the payments

are in order.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

dsn