High Court Kerala High Court

Ahamed Shiad A. vs University Of Calicut on 8 April, 2008

Kerala High Court
Ahamed Shiad A. vs University Of Calicut on 8 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8701 of 2008(J)


1. AHAMED SHIAD A., S/O. ARACKAL ALI,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL,

                For Petitioner  :SRI.E.R.VENKATESWARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/04/2008

 O R D E R
                          ANTONY DOMINIC, J.

                         ===============
                      W.P.(C) NO. 8701 OF 2008 J
                   ====================

                  Dated this the 8th day of April, 2008

                              J U D G M E N T

Petitioner was an Engineering Student and this writ petition

concerns the 7th semester examination.

2. Two reliefs are sought for. One is to direct the University to

declare the result of the supplementary examination of the 7th semester

held in January, 2007. Counsel for the University submits that

expeditious steps are being taken for the publication of the result and it

will be done as expeditiously as possible.

3. Yet another grievance of the petitioner is about not awarding

moderation marks. According to the University, the moderation is given

only if with the moderation, a candidate can pass in the whole

examination and in so far as the petitioner is concerned, even if

moderation is given that will not lead to a situation where the petitioner

will pass in the entire examination of the 7th semester.

WPC 8701/08
:2 :

4. In view of the above, on the claim of moderation, this court

will not be justified in directing that the petitioner should be awarded

moderation.

Writ petition is disposed of as above.

ANTONY DOMINIC,JUDGE.

Rp