IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27223 of 2008(N)
1. JOMON JOHN MORELY, AGED 21 YEARS,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
For Petitioner :SRI.A.T.ANILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/09/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).27223/2008
--------------------
Dated this the 19th day of September, 2008
JUDGMENT
Petitioner is a student in B.Tech Electrical and
Electronics in the College of Engineering, Kidangore.
Apparently, he was proceeded against for malpractice at
the time of his participation in the 6th Semester
Examination. University appointed a sub committee to
conduct an enquiry into the allegations.
2. Learned Standing Counsel for the University
submits that a decision has been taken to realize a fine of
Rs.5,000/- from the petitioner and then to cancell his
theory Examinations of all Semesters and a barring of
further two chances. In these circumstances, I do not find
my way to issue any direction in this writ petition and the
same is dismissed. It is made clear that the right of the
petitioner to challenge the decision taken by the
University will not be affected by this judgment.
V.GIRI,
Judge
mrcs