High Court Kerala High Court

Tom Santy vs Mahatma Gandhi on 24 September, 2009

Kerala High Court
Tom Santy vs Mahatma Gandhi on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26924 of 2009(I)


1. TOM SANTY, ROTTANIKATT HOUSE,
                      ...  Petitioner
2. NIKHILRAJ, MARINGATTU HOUSE,
3. GOPINATH NADAGOPAL, SRI. KRISHNA BHAVAN,
4. SHAKIN GEORGE, KANDATHIL,
5. JEFFRY JOSE, MANGALY HOUSE,
6. AKHIL BASHI,
7. EBIN P, ENCHAKAL HOUSE,
8. PRAVIN MATHEW KOSHY,
9. SAKKUR JACOB, KUZHIVELITHADAM,

                        Vs



1. MAHATMA GANDHI
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.T.J.MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :24/09/2009

 O R D E R
                      P.N. RAVINDRAN, J.
              ---------------------------------------
                  W.P.(C) No.26924 OF 2009
              ---------------------------------------
         Dated this the 24th day of September, 2009.


                         J U D G M E N T

Heard Sri.T.J.Michael, the learned counsel appearing for the

petitioners and Sri.T.A.Shaji, the learned standing counsel

appearing for the Mahatma Gandhi University.

2. The petitioners appeared for the eighth semester B.Tech

Degree examination in Electrical and Electronics Engineering

conducted by the Mahatma Gandhi University in May/June 2009.

The results were published in August 2009. The petitioners failed

in various papers of the eighth semester examination. They have

therefore applied for revaluation of their answer scripts by

submitting Exhibits P2, P5, P8, P11, P14, P17, P20, P23 and P26

applications. They have also paid the requisite fee.

3. The petitioners submit that they have passed all the

other semester examinations and that if their answer scripts are

revalued they are sure to secure a pass in the eighth semester

examination. They also submit that they have been offered

W.P.(C) No.26924/2009 2

employment and that unless their answer scripts are revalued

expeditiously, they will be put to serious prejudice. In this writ

petition, the petitioners seek a direction to the respondents to

revalue their answer scripts expeditiously.

4. Sri.T.A.Shaji, the learned standing counsel appearing for

the Mahatma Gandhi University submits that petitioners’ answer

scripts cannot be singled out and revalued as it will lead to loss

of confidentiality. He also submits that as per the Examination

Manual, the University requires 81 clear days from the date of

publication of the results to complete the revaluation process. He

further submits that the petitioners’ application for revaluation

will be considered and their answer scripts revalued, if the

applications are in order, within the aforesaid period.

5. The Examination Manual is not a statutory regulation. It

is a Manual prepared by the University for its guidance. The

stipulations in the Examination Manual cannot, in my opinion,

operate to the detriment of students. A Division Bench of this

Court has in University of Kerala v. Sandhya P.Pai (1991(1)

KLT 812) held that the University should hurry with applications

W.P.(C) No.26924/2009 3

for revaluation without wasting any time and that unless

applications for revaluation are expeditiously disposed of, it will

cause serious prejudice to the students. I am therefore of the

considered opinion that University should not wait for the expiry

of 81 clear days from the date of publication of the results to

complete the revaluation process.

I accordingly dispose of this writ petition with a direction to

the respondents to complete the revaluation of the answer scripts

described in Exhibits P2, P5, P8, P11, P14, P17, P20, P23 and P26

applications and to communicate the results to the petitioners

within six weeks from the date on which the petitioners produce a

certified copy of this judgment before the Controller of

Examinations, Mahatma Gandhi University.

P.N. RAVINDRAN
JUDGE

smp