High Court Kerala High Court

Souda Beevi.N.E vs The University Of Kannur on 4 May, 2010

Kerala High Court
Souda Beevi.N.E vs The University Of Kannur on 4 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14119 of 2010(L)


1. SOUDA BEEVI.N.E,AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF KANNUR,KANNUR
                       ...       Respondent

2. THE CONTOLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.P.SAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/05/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                 W.P.(C) NO.14119 OF 2010 (L)
             --------------------------------------------------
             Dated this the 4th day of May, 2010

                          J U D G M E N T

In the 2nd professional examination of BAMS, petitioner failed

in the subject Rogavinjanam and Vikritivinjanam. She appeared in

the supplementary examination held in October, 2009, when also

she failed. Thereupon she applied for revaluation and the

complaint is that the revaluation is inordinately delayed.

Petitioner also submits that the 3rd professional examination is to

commence on 26.5.2010 and pending finalization of the

revaluation she should be permitted to appear for the

examination.

2. If as stated by the petitioner, Ext.P3 application for

revaluation filed by her has been received and is pending,

necessarily respondents should expedite the same and declare

the results as expeditiously as possible. This shall be done at any

rate within 6 weeks from the date of receipt of a copy of the

judgment.

3. In so far as the request of the petitioner to permit her to

appear for the 3rd professional examination is concerned, as per

WPC.No. 14119/2010
:2 :

the regulation of the University unless a candidate has

successfully passed the entire subjects in the 2nd professional

examination, such candidate is ineligible to appear for the 3rd

professional examination. As on date since the petitioner has not

passed the entire 2nd professional examination this court will not

be justified in allowing the said request.

4. Writ petition is disposed of as above.

Petitioner shall produce a copy of the judgment along with a

copy of the writ petition before the respondents for compliance.

(ANTONY DOMINIC)
JUDGE
vi/