Kerala High Court
V.Maheshkumar vs Punjab Technical University on 17 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22075 of 2007(C)
1. V.MAHESHKUMAR, PRINCIPAL,
... Petitioner
Vs
1. PUNJAB TECHNICAL UNIVERSITY,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
3. VICE CHANCELLOR,
4. THE UNIVERSITY GRANTS COMMISSION,
For Petitioner :SRI.AJITH KRISHNAN
For Respondent :SRI.S.KRISHNAMOORTHY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 22075 OF 2007 C
= = = = = = = = = = = = = = = =
Dated this the 17th September, 2007
J U D G M E N T
The prayer in this writ petition is to declare the
results of the examination conducted at the
petitioner’s Study Centre for M.B.A. Course affiliated
to the 1st respondent-University. According to the
petitioner, though the examination was held as early as
in March, 2006 the results have not been declared.
Counsel appearing for respondents 1 to 3 submits that
in view of certain irregularities in the conduct of the
examination, the examination itself has been cancelled
and that the same has been intimated to the petitioner.
In view of the above, the relief sought for in the writ
petition cannot be granted. The writ petition fails
and is dismissed.
ANTONY DOMINIC
JUDGE
jan/-