IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23899 of 2009(F)
1. AMBILI KRISHNAN, D/O.KRISHNAN,
... Petitioner
Vs
1. THE VICE -CHANCELLOR, KANNUR UNIVERSITY,
... Respondent
2. THE REGISTRAR, KANNUR UNIVERSITY,
3. THE CONTROLLER OF EXAMINATIONS,
4. THE PRINCIPAL, KANNUR DENTAL COLLEGE,
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY
The Hon'ble MR. Justice V.GIRI
Dated :26/08/2009
O R D E R
V.GIRI, J
.......................
W.P.(C).23899/2009
.......................
Dated this the 26th day of August, 2009
JUDGMENT
Petitioner is a BDS student studying in the 4th
respondent College. She appeared for the 2nd year BDS
examination which consists of written exams for 100
marks, viva-voce for 50 marks and internal assessment for
50 marks, aggregating 200 marks. She was noted as
failed in Paper-III for not securing 50 marks in Clinical and
Practical. This is apparently on account of a mistake on
the part of the examiners in allotting marks for Paper-III.
Petitioner is given 46 marks out of 50 for Viva-voce
whereas actually 46 should have been awarded for written
clinical examination and 31 marks which has been wrongly
allotted for written practical examination is the mark to be
awarded for viva-voce. This mistake has been accepted by
the 4th respondent in Ext.P2. Petitioner has submitted
Ext.P3 request.
2. University submits that the mistake is obviously not
the mistake of the University or the Examiner. This is a
mistake committed by the Principal.
W.P.(C).23899/09
2
3. Ext.P2 submitted by the 3rd respondent along with
the petitioner’s request, Ext.P3, shall be placed before
the Standing Committee. The body shall have the power
to consider whether a mistake has been committed and
to see that the mistake is rectified in the light of Ext.P2.
Needful shall be done within six weeks from the date of
receipt of a copy of this judgment. In the meanwhile,
petitioner shall be permitted to continue to prosecute the
3rd year BDS Course which will be subject to the decision
to be taken by the Standing Committee.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs