High Court Kerala High Court

Vikas.P.R vs The Mahatma Gandhi University on 28 September, 2010

Kerala High Court
Vikas.P.R vs The Mahatma Gandhi University on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29801 of 2010(A)


1. VIKAS.P.R, S/O.K.RAGHUNATHA KUMAR,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,REP.BY ITS
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.29801 of 2010 (A)
              ---------------------------------
          Dated, this the 28th day of September, 2010

                           J U D G M E N T

The petitioner has completed B.Tech degree course in

Information Technology from Government Engineering College,

Idukki, affiliated to the respondent University. In the 8th semester

examination, he failed in the subject “Client Server Computing

(elective) and by submitting Ext.P1 application sought its

revaluation. Delay in completing the revaluation is what is

complained of in the writ petition.

2. I heard learned standing counsel appearing for the

respondent University.

3. Having regard to the pendency of Ext.P1 application for

revaluation, it is directed that the revaluation sought for by the

petitioner shall be expedited and completed as expeditiously as

possible, at any rate, within eight weeks of production of a copy of

this judgment, provided the application has been received and is

otherwise in order.

WP(C) No.29801/2010
-2-

The petitioner shall produce a copy of this judgment before

the respondent University for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg