IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17104 of 2008(J)
1. ARUN LAL.S, AISWARYA, ST.GEORGE LANE,
... Petitioner
2. CINCHU SANTHAPPAN, XANADU,THANNIRMUKKAM
3. DEEPTHA MURALI, KULUBI, ANGADICKAL
4. DIANA BABU, FLAT NO.801, INTERNATIONAL
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
2. PRINCIPAL, PUSHPAGIRI INSTITUTE OF
For Petitioner :SRI.BABU CHERUKARA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/06/2008
O R D E R
S.SIRI JAGAN, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 17104 OF 2008
= = = = = = = = = = = = =
Dated this the 11th day of June, 2008.
J U D G M E N T
The petitioners are M.B.B.S students who were already
completed the course. They want to write the final year
examination. However, they could not do so, since they have not
passed the previous examination in all subjects. The rule
stipulates that a candidate can appear for final year examination
only after passing the previous examination in full. The
petitioners seek permission to write the final year examination
subject to passing of 2nd year examination relaxing the rule.
Petitioners now submit that they have filed Exts.P5 to P8
representations in the matter before the 1st respondent. They
now confine their relief for a direction to the 1st respondent to
consider and pass orders on Exts.P5 to P8 in accordance with law.
2. I have heard the learned standing counsel appearing
for the University also.
3. In the facts and circumstances of the case, without
expressing any opinion on the merits of the petitioners’ claim, I
W.P.(C).No. 17104 OF 2008 2
direct the 1st respondent to consider and pass orders on Exts.P5
to P8 representations in accordance with the rules, as
expeditiously as possible before 20th June, 2008.
The writ petition is disposed of as above. The petitioners
shall forward a certified copy of this judgment along with a copy
of the writ petition to the 1st respondent for compliance.
S.SIRI JAGAN, JUDGE
bkn/-