IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8478 of 2010(H)
1. ELIZABETH JAYEX PANAKKAL,
... Petitioner
Vs
1. THE CONTROLLER OF EXAMINATIONS,
... Respondent
2. THE REGISTRAR,
For Petitioner :SRI.C.PRABIN BENNY
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/03/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
----------------------------------------------
W.P.(C)No.8478 OF 2010
-----------------------------------------------------
DATED THIS THE 19th DAY OF MARCH, 2010
J U D G M E N T
The petitioner has approached this Court seeking for grant
of the following reliefs:
“(i) issue a writ of mandamus directing the
respondents to conduct the 3rd semester
B.Sc.Biotechnology and Botany (Double
Main) examinations for 2008 batch at the
earliest and publish the results of the
same as expeditiously as possible.
(ii) issue a writ of mandamus directing the
respondents to publish the 1st semester
and 2nd semester result as expeditiously as
possible.”
2. The petitioner joined the St.Berchman’s College,
Changanassery for doing B.Sc. Biotechnology and Botany(Double
main) course of M.G. University in the year 2008. The duration
of the said course is three years and within that period, the
petitioner has to complete total six semesters and the petitioner
is now doing the 4th semester of the said course. It is pointed out
W.P.(C)No.8478/10 -2-
that the examinations are being delayed which results in loss of
valuable academic years of the students like the petitioner. It is
in these circumstances that the petitioner has approached this
Court by filing this Writ Petition.
3. Heard the learned Standing Counsel for the University.
It is submitted that the 3rd Semester B.Sc.Biotechnology and
Botany(Double Main) examination for the 2008 batch will he held
before the end of April, 2010. The same is recorded. With
regard to the publication of the result of 1st and 2nd semesters
also, it is submitted that the same will be done expeditiously.
The same is also recorded. Appropriate actions, will be taken in
the matter by the respondents.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
dsn