High Court Kerala High Court

Dr.Shefeek.A. vs The State Of Kerala Rep. By The on 29 May, 2009

Kerala High Court
Dr.Shefeek.A. vs The State Of Kerala Rep. By The on 29 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13963 of 2009(M)


1. DR.SHEFEEK.A.,PANDAKASALA VEEDU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REP. BY THE
                       ...       Respondent

2. CONTROLLER OF EXAMINAITIONS

3. DIRECTOR OF MEIDICAL EDUCATION

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice V.GIRI

 Dated :29/05/2009

 O R D E R
                       V.GIRI, J
          ---------------------------
               W.P.(C).13963 of 2009
          ---------------------------
        Dated this the 29th day of May, 2009

                     JUDGMENT

The issue raised in the writ petition

related to the pursued ineligibility of the

petitioner to appear for the examination for the

Medical Post Graduate Course, on account of the

shortage of attendance. Originally, his lower

option for Diploma in Anaesthesia was accepted

and he had joined the said course. Later, his

higher option was accepted. If the entire period

during which he has prosecuted the studies

including the Post Graduate Course in Anaesthesia

is taken into account, there will be no shortage

of attendance.

2. Learned standing counsel for the

University submits that the examinations which

were scheduled to commence on 30.5.2009 has now

been postponed to 17.6.2009. The petitioner will

also be eligible to participate in the

examination. The submission is recorded.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
Judge
sk/
//true copy//

P.S. to Judge