High Court Kerala High Court

Dhanya Dayanandan vs The Kannur University on 4 July, 2008

Kerala High Court
Dhanya Dayanandan vs The Kannur University on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1393 of 2008()


1. DHANYA DAYANANDAN, D/O.K.DAYANANDAN,
                      ...  Petitioner

                        Vs



1. THE KANNUR UNIVERSITY, REPRESENTED BY
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS

3. THE PRINCIPAL, ACADEMY OF MEDICAL

                For Petitioner  :SRI.M.A.FIROZ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :04/07/2008

 O R D E R
                  H.L.DATTU, C.J. & A.K.BASHEER, J.
                        -------------------------------------------
                              W.A.No.1393 of 2008
                        ------------------------------------------
                     Dated this the 4th       day of July, 2008

                                 JUDGMENT

Basheer, J.

The appellant is a final year MBBS student undergoing her

course in the Academy of Medical Sciences at Pariyaram in Kannur

District. Admittedly she has not passed the second year examination in

Pharmacology. The final year examinations are scheduled to be held

between 3rd and 11th of July, 2008. The University has also scheduled

to hold supplementary examination in Pharmacology on 11th and 14th of

July, 2008. Going by the Regulations governing the course of study, the

appellant would not be able to write the final year examination unless she

has passed all the previous examinations.

2. It was in the above circumstances that the appellant

approached this Court under Article 226 of the Constitution praying for

issuance of a direction to the respondents to allow her to write the final

year MBBS (Part- I) Examination scheduled to commence from July 3,

2008. The learned Single Judge was not inclined to issue the above

direction justifiably, in our view. It was noticed by the learned Judge that

such a direction could not be issued in view of the interdiction in the

Regulations.

3. Though learned senior counsel appearing for the

W.A.No.1393 of 2008

2

appellant contended that such a direction will not cause any prejudice to

any other candidate, we are unable to accede to the above request. Lastly,

the senior counsel invited our attention to a judgment rendered by a

Division Bench of this Court in W.A.No.2365 of 2006. In that case, this

Court had permitted a candidate in a similar situation to write the final

year examination without clearing the previous examinations. But, in our

view, the said judgment cannot be treated as a precedent for the purpose

of this case. The Regulation being such, it has to be respected and

complied with. Admittedly, the Regulation prescribes that only those

candidates who have passed the previous examinations can be allowed to

write the final year examination. Therefore, the view taken by the learned

Single Judge cannot be faulted.

We do not find any illegality or irregularity in the view

taken by the learned Single judge. There is no merit in this writ appeal and

therefore it is dismissed.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns