IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20364 of 2009(M)
1. ASAMSA RANI VELAKKAT,
... Petitioner
2. FASNI P.M,
3. ROSHINI ABDULLA, D/O. ABDULLA,
4. SANA SUKUMARAN, D/O.T.C.SUKUMARAN,
Vs
1. THE UNIVERSITY OF KERALA REP.BY
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE KERALA INSTITUTE OF TOURISM AND
For Petitioner :SRI.JIJO PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :20/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.20364 of 2009
--------------------------
Dated this the 20th July,2009
J U D G M E N T
Petitioners are prosecuting the 2nd semester in the
Master of Business Administration (M.B.A) in the 3rd
respondent institution. The stand taken by the University
is that the qualifying examination acquired by the
petitioners is not recognized by the University. This was
considered by this Court in Exts.P1 and P2 judgments
and the Vice Chancellor was directed to take a decision,
as directed hereunder. Paragraph 13 of Ext.P1 judgment
reads as follows:
“Accordingly, there will be a direction to
the Vice Chancellor of the 3rd respondent,
University, to consider whether the BTS degree
offered by the M.G University, to the students
who attend the Off-campus centres including
the petitioners’ herein, can be treated as
equivalent to the BTS Degree offered by the
M.G University to regular students. Vice
Chancellor shall take a decision in this regard,
after hearing a representative of the
petitioners’ and with reference to Ext.P6 in WP
(C) No.26515/2008. Vice chancellor may take
such a decision after consultation with the DeanW.P ( C) No.20364 of 2009
2and the Board of studies. Such decision shall be
taken within two months from the date of receipt
of a copy of this judgment. It is open to the
petitioners to place materials before the Vice
Chancellor in substantiation of their contention.
Interim orders passed by this court shall continue
to operate till a decision is taken by the Vice
Chancellor.”
2. Petitioners’ are aggrieved by their inability to
take second semester MBA Examination.
3. Heard learned standing counsel for the
University also.
4. The question of recommendation of recognising
the qualifying examination passed by the petitioners, is
pending decision by the Vice Chancellor, as already
directed by this Court in Exts.P1 and P2.
5. Therefore, the petitioners may be permitted to
attend the 2nd semester examination on a provisional basis.
They shall be issued with hall tickets, if not already issued.
At any rate, they shall be permitted to attend the 2nd
Semester MBA Examination. The results of the petitioners’
participation shall be published only after the Vice
Chancellor takes a decision as already directed in Exts.P1
W.P ( C) No.20364 of 2009
3
and P2 and subject to the decision to be taken by the Vice
Chancellor. It is further made clear that petitioners’
participation in the examination as permitted herein will
not be treated as consequent to any opinion expressed by
this Court. If the Vice Chancellor takes a decision adverse
to them, subject to the right of the petitioners to take
appropriate steps in relation to the decision to be taken by
the Vice Chancellor the participation by the petitioners
shall be treated as nonest.
Writ petition is disposed of.
(V.GIRI,JUDGE)
ma
W.P ( C) No.20364 of 2009
4
W.P ( C) No.20364 of 2009
5
W.P ( C) No.20364 of 2009
6