IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5872 of 2010(H)
1. SABIRA KARIM AGED 22 YEARS,
... Petitioner
Vs
1. THE UNIVERSITY OF KERALA, REPRESENTED
... Respondent
2. THE VICE CHANCELLOR, UNIVERSITY OF
3. THE PRINCIPAL, ALL SAINTS COLLEGE,
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/02/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.5872/2010-H
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 23rd day of February, 2010
J U D G M E N T
The petitioner is a student of third respondent-College
in M.Com course. The examination for the first year M.Com
commenced on 10/02/2010. The petitioner was denied hall
ticket on the ground that she did not secure minimum marks
for admission to M.Com and she is short of 0.07% of marks
which is necessary for securing admission. The petitioner
has acquired 42.93% in the B.Com degree course. According
to the petitioner, no cut off marks or minimum eligibility
marks for admission to M.Com has been stipulated by the
University.
2. Going by Ext.P3 letter, the college authorities
have communicated to the Controller of Examination that
even though the petitioner has secured only 42.93% of
marks, the admission Board considered it as 43% and granted
admission to M.Com as she belongs to OBC. The petitioner
is aggrieved by the denial of the opportunity to write the
examination and hence, by Ext.P4 she has approached the
Vice Chancellor in the matter.
3. The learned counsel for the petitioner prayed for
a direction to the Vice Chancellor to take a decision on
W.P.(C). No.5872/2010
-:2:-
Ext.P4 within a time frame and allow the petitioner to
continue the course in the meanwhile.
4. Heard the learned counsel for the petitioner and
the learned Standing Counsel for the University.
5. There will be a direction to the Vice Chancellor
of the University to take a decision on Ext.P4 with notice
to the petitioner within a period of one month. In the
meanwhile, the petitioner will be permitted to continue the
course by the third respondent-College.
The writ petition is disposed of as above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE