High Court Kerala High Court

Akhila Ravindranathan vs M.G.University on 20 November, 2009

Kerala High Court
Akhila Ravindranathan vs M.G.University on 20 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33370 of 2009(M)


1. AKHILA RAVINDRANATHAN
                      ...  Petitioner
2. MERCY RIA A.F, D/O.FRANCIS ROMICO
3. NISSY JOSEPH, D/O. P.A.JOSEPH
4. RICKY ANIYAN VARGHESE,
5. RIJU SAM, AGED 24 YEARS,

                        Vs



1. M.G.UNIVERSITY, REPRESENTED BY ITS
                       ...       Respondent

2. THE CONTROLLER OF THIS EXAMINATIONS

3. THE PRINCIPAL

                For Petitioner  :SRI.SAJITH KUMAR V.

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/11/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) Nos.33370, 33410 & 33412 of 2009

—————————————-
Dated 20th November, 2009

Judgment

The petitioners in these writ petitions are students

undergoing the B.Sc. degree course in Nursing in T.M.M.

College of Nursing affiliated to the Mahatma Gandhi University.

As per the University regulations, no candidate shall be

admitted to the subsequent higher examination unless he or

she has passed the previous examination. In other words, a

candidate can appear for the second year B.Sc. Nursing

examination only if he or she has passed the first year B.Sc.

Nursing examination. Likewise, appearance in the third year

and fourth year examinations depend on the candidate passing

the second year and third year examinations. Further, it is

stipulated that a candidate who has failed in the first year

B.Sc. degree examination can continue the course of study up

to the third year but cannot attend the fourth year classes until

he or she passes the first year examination.

W.P.(C) No. 33370, 33410 & 33412/2009 2

2. The petitioners in these writ petitions have not passed

first year B.Sc. degree examination in Nursing conducted by

the Mahatma Gandhi University. They have applied for

revaluation of their answer scripts of the said examination.

The result of revaluation has not yet been published. Though

they appeared in the supplementary examination, they again

failed in various papers. They have therefore applied for

revaluation of their answer scripts of the said examination as

well. These writ petitions are filed primarily seeking a direction

to the University to permit them to appear for the second year

B.Sc. degree examination. As noticed earlier, as per the

University regulations, the petitioners can appear for the

second year examination only if they pass the first year

examination. In such circumstances, as held by a Division

Bench of this Court in W.A.No.2336 of 2008 and connected

cases, the petitioners cannot seek or be granted the reliefs

prayed for in these writ petitions.

W.P.(C) No. 33370, 33410 & 33412/2009 3

3. I had by an interim order passed on 16.11.2009 in

W.P.(C) Nos.31757 of 2009 and connected cases declined to

grant to the petitioners therein permission to appear for the

second, third and fourth year examinations since they had not

cleared the first, second and third year examinations. The

correctness of the said order was canvassed before a Division

Bench in W.A.No.2581 of 2009 and connected cases. The said

writ petitions and the writ appeals were disposed of by a

common judgment delivered on 19.11.2009. The learned

counsel on both sides submit that the Division Bench has by

the said judgment directed the University to publish the result

of the revaluation within two months from today and has also

directed the University to conduct a supplementary

examination within six months from today to enable such of

those candidates who do not secure a pass on revaluation to

again appear in the papers in which they have failed.

In the light of the directions issued by the Division Bench

in W.A.No.2581 of 2009 and connected cases, no further

orders are called for in these writ petitions except to direct that

W.P.(C) No. 33370, 33410 & 33412/2009 4

the rights of the petitioners in these cases also shall be

governed by the directions issued by the Division Bench in

W.A.No.2581 of 2009 and connected cases.

P.N.RAVINDRAN
Judge

vaa