High Court Kerala High Court

Reji Mathew Varghese vs Mahatma Gandhi University on 19 December, 2006

Kerala High Court
Reji Mathew Varghese vs Mahatma Gandhi University on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2390 of 2006()


1. REJI MATHEW VARGHESE, S/O.T.M.VARGHESE,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. THE CONTROLLER OF EXAMINATIONS,

4. THE DIRECTOR OF MEDICAL EDUCATION,

5. THE PRINCIPAL,

                For Petitioner  :SMT.S.MUMTAZ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/12/2006

 O R D E R
                     V.K.Bali,C.J. & S.Siri Jagan,J.

                     -------------------------------------

                            W.A.No.2390 of 2006

                     -------------------------------------


              Dated, this the 19th day of December, 2006


                                  JUDGMENT

V.K.Bali,C.J. (Oral)

The challenge in the present Writ Appeal is to the

order dated 15th November, 2006 passed by the learned Single

Judge in W.P.(C).No.28977 of 2006. We have heard learned

counsel for the appellant and examined the records of the case.

We have also carefully gone through the impugned judgment. It

is not in dispute that if the rule on the basis of which the matter

has been disposed by the learned Single Judge, may apply, the

appeal is only to be dismissed. Counsel for the appellant,

however, contends that the rule made applicable by the learned

Single Judge is not applicable to professional courses. When,

however, questioned as to what rule in that case would be

applicable to professional courses relevant to the petitioner,

counsel is not able to answer. If the rule that has been made

applicable is to govern the field, the natural consequence would

be that he would fail and that the writ petition has to be

W.A.No.2390 of 2006 – 2 –

dismissed. If that rule is not applicable and there is no rule which

may govern the field with regard to revaluation, then the original

award of marks shall have to be confirmed by which the

petitioner would fail. No merits. Dismissed.

V.K.Bali

Chief Justice

S.Siri Jagan

Judge

vku/-