High Court Kerala High Court

Nidhin K. vs Mahatma Gandhi University on 14 September, 2009

Kerala High Court
Nidhin K. vs Mahatma Gandhi University on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25759 of 2009(L)


1. NIDHIN K., SURENDRAN,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SMT.MEDONA LOPEZ

                For Respondent  : No Appearance

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

 Dated :14/09/2009

 O R D E R
                            P.N.RAVINDRAN, J.
                            ---------------------------
                         W.P.(C) No. 25759 OF 2009
                             --------------------------
               Dated this the 14th day of September, 2009

                              J U D G M E N T

Heard Smt. Medona Lopez, the learned counsel appearing for the

petitioner and Sri. T.A.Shaji, the learned standing counsel appearing for

the Mahatma Gandhi University.

2. The petitioner appeared for the 8th semester B.Tech degree

examination in Civil Engineering held in May-June 2009 by the Mahatma

Gandhi University. He passed all the papers except the paper in

Environmental Engineering II. The petitioner has therefore applied for

scrutiny and revaluation of his answer script by submitting Exts.P2 and P4

applications. The petitioner has also paid the requisite fee prescribed for

scrutiny and revaluation. The petitioner submits that he has secured

admission in the National Institute of Technology, Surathkal Karnataka for

the M.Tech degree course. He submits that if his answer paper is

revalued he is sure to secure a pass and unless his answer script is

revalued expeditiously, he will be put to serious prejudice. In this writ

petition the petitioner seeks a writ in the nature of mandamus

commanding the respondents to re-valuate his answer script expeditiously

and within a time limit to be fixed by this Court.

W.P.(C) No. 25759/09
2

3. Sri.T.A.Shaji, the learned Standing Counsel appearing for the

Mahatma Gandhi University submits that petitioner’s application cannot be

singled out and revalued as it will lead to loss of confidentiality. He also

submits that as per the Examination Manual, the University requires 81

clear days from the date of publication of the results to complete the

revaluation process. He further submits that the petitioner’s application for

revaluation will be considered and the answer script revalued, if the

application is in order, within the aforesaid period. As regards scrutiny of

the answer script, the learned Standing Counsel submits that the scrutiny

can be done within ten days from the date on which a copy of this judgment

is received by the Mahatma Gandhi University.

4. The Examination Manual is not a statutory regulation. It is a

Manual prepared by the University for its guidance. The stipulations in the

Examination Manual cannot in my opinion, operate to the detriment of

students. A Division Bench of this Court has in University of Kerala v.

Sandhya P. Pai (1991 (1) KLT 812) held that the University should hurry

with applications for revaluation without wasting any time and that unless

applications for revaluation are expeditiously disposed of, it will cause

serious prejudice to the students. I am therefore of the considered opinion

that University should not wait for the expiry of 81 clear days from the date

of publication of the results to complete the revaluation process.

W.P.(C) No. 25759/09
3

I accordingly dispose of this writ petition with a direction to the

respondents to complete the revaluation of the answer script described in

Exts.P2 and to communicate the result to the petitioner within six weeks

from the date on which the petitioner produces a certified copy of this

judgment before the Controller of Examinations, Mahatma Gandhi

University. The Controller of Examinations shall, within ten days from the

date on which the petitioner produces a certified copy of this judgment

before him, make arrangements for scrutiny of the answer script referred to

in Ext.P4 by the petitioner.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 25759/09
4