High Court Kerala High Court

Romy Maria Jacob vs The Kerala University on 27 March, 2008

Kerala High Court
Romy Maria Jacob vs The Kerala University on 27 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 313 of 2008(K)


1. ROMY MARIA JACOB, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA UNIVERSITY, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/03/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                      W.P.(C) NO. 313 OF 2008 K
                    ====================

                 Dated this the 27th day of March, 2008

                             J U D G M E N T

Petitioner has completed the course in Bachelor of Architecture in

the TKM Engineering College, Kollam. It is stated that she appeared for

the 5th semester examination in May, 2005. There are three papers in the

5th semester and in terms of the Regulations, a candidate in order to pass

the examination should secure separate minimum of 40% and aggregate

minimum of 50%. Though the petitioner succeeded in getting separate

minimum of 40%, petitioner could not succeed in getting 50% aggregate

minimum. On the representations made by the petitioner and other

students, Ext.P2 order was passed by the respondent permitting the

students to reappear for any paper of their choice in the 5th semester. It is

stated that accordingly, the petitioner appeared for the 3rd paper namely

Structural Systems and Designs of Building and secured marks which

satisfied the 50% aggregate minimum. When she applied for the degree

certificate, there was no response and finally Ext.P3 order was passed by

the Vice Chancellor ratifying the examination taken by the petitioner and

directed that the results be declared accordingly, subject to the ratification

WPC 313/08
:2 :

by the Academic council. Records show that the matter was considered by

the Academic Council, which by Ext.R1 resolution resolved that the whole

issue be reexamined by the Board of Studies and Faculty and be brought

to the next meeting of the Academic Council. It is stated that the issue is

now pending before the Board of studies and that once it is reported back,

the Academic Council will reconsider the matter in the light of the

recommendations. It is at that stage, this writ petition is filed for

compelling the respondent to issue the degree certificate to the petitioner.

2. From the facts, it is evident that the University itself has not

taken a final decision in this matter. Even the decision of the Vice

Chancellor was only tentative and subject to approval by the Academic

Council. Academic Council is awaiting the recommendation of the Board of

studies for reconsidering the matter. Therefore, at this stage, the only

relief the petitioner can ask for is to direct the Academic Council to decide

on the matter on an expeditious basis. It is now submitted before me that

the issue will be reconsidered by the Academic council in its next meeting,

which is now scheduled to be held in May, 2008.

Therefore, directing that a final decision on the claim of the

WPC 313/08
:3 :

petitioner for issue of her degree certificate based on Ext.P3

recommendation of the Vice Chancellor shall be taken by the Academic

Council in its next meeting, this writ petition is disposed of.

ANTONY DOMINIC,JUDGE.

Rp