High Court Kerala High Court

Sinchu Haneefa vs The University Of Calicut on 10 January, 2007

Kerala High Court
Sinchu Haneefa vs The University Of Calicut on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 634 of 2007(A)


1. SINCHU HANEEFA, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :10/01/2007

 O R D E R
                   C.N. RAMACHANDRAN NAIR, J.

                         --------------------------

                      W.P. (C)  NO. 634 OF 2007

                            ---------------------


               Dated this the 10th day of January, 2007


                              J U D G M E N T

Though the petitioner has completed all the semesters in

M.C.A. course and written the final examination, result in the 5th

semester is not published for shortage of attendance. Learned

Standing Counsel appearing for the University submitted that

shortage over the condonable limit is one week. Petitioner’s case

is that he was affected by chicken pox. Though the result is not

published it is said to be positive.

In the above circumstances, the writ petition is disposed of

directing the University to publish the result after condoning the

further one week’s shortage of attendance within a week from

the date of production of a copy of the judgment by the

petitioner.

C.N. RAMACHANDRAN NAIR,

JUDGE

vps

KURIAN JOSEPH, JUDGE

OP NO.

JUDGMENT

21st DECEMBER, 2006