IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35578 of 2010(V)
1. AMRUTHA JOSEPH,
... Petitioner
2. ANJALY ELIZABETH JOY,
3. MINNU MARIA CHERIAN,
4. ANNISE JOY, KULATHINAL HOUSE,
5. LINU FRANCIS, MOOLAYIL HOUSE,
6. ANNU SEBASTIAN, ELANGIYIL HOUSE,
7. MERIN JOSE, KUTTIKATTU HOUSE,
8. JOSMY JOSE,
9. PRIYA MATHEW, ALANCHERIL,
10. GEETHU JACOB, ELLICKAMURIYIL,
11. ANN K.JINTU, KAITHARAM HOUSE,
12. CHINJU PAULOSE, PAREKATTIL HOUSE,
13. MEENU BASTIN, VADAKKEKARA HOUSE,
14. JOLLIN JOHNS, MANGALASSERIYIL HOUSE,
15. RESHMA JOSEPH, VARAKIL PARAMBIL,
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. CONTROLLER OF EXAMINATIONS,
3. VICE CHANCELLOR,
For Petitioner :SRI.A.K.HARIDAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P.(C).No.35578 of 2010
-------------------------------
Dated this the 29thday of November, 2010.
J U D G M E N T
Petitioners say that they are now attending 3rd year
B.Sc.Nursing classes in Mar Sleeva College of Nursing affiliated
to the 1st respondent University. Going by the pleadings, it is seen
that in the first year, they failed in few subjects and in the
supplementary examination also they were unsuccessful. They
applied for revaluation and results are awaited. The second year
examinations are scheduled to commence on 13.12.2010. For
the reason that they have not passed all the subjects of the first
year, the University authorities are not accepting the examination
fee and has not issued the hall tickets. It is under the above
circumstances, this writ petition has been filed.
2. As per the revised syllabus of the University (clause 11
of Ext.P1), unless the petitioners have passed all the subjects of
the first year, they can not appear for the second year
examination. Therefore at present, as the petitioners do not
2
W.P.(C).No.35578 of 2010
satisfy the conditions of the Regulations for appearing in the
examination. Therefore, this court will not be justified in issuing
any direction to the University, to permit the petitioners to appear
for the examination.
3. Still, having regard to the fact that the revaluation results
are yet to be published, it is directed that the University should
publish the revaluation results as expeditiously as possible at
any rate within 8 weeks from the date of receipt of copy of this
judgment, along with copy of this writ petition, provided,
applications have been received and are otherwise in order.
Writ Petition is disposed of accordingly.
ANTONY DOMINIC,
Judge.
ami/