High Court Kerala High Court

Rekha C.R vs Mahatma Gandhi University on 15 January, 2008

Kerala High Court
Rekha C.R vs Mahatma Gandhi University on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11634 of 2007(I)


1. REKHA C.R,FINAL BHMS STUDENT,
                      ...  Petitioner
2. BINDU MOHAN,FINAL BHMS STUDENT,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,PRIYADARSHINI
                       ...       Respondent

2. THE PRINCIPAL PADIYAR MEMORAIAL

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.V.A.MUHAMMED, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/01/2008

 O R D E R
                          ANTONY DOMINIC, J.
              ------------------------------------
                        W.P.(C) 11634 of 2007
             -------------------------------------
                        Dated: January 15, 2008

                              JUDGMENT

IN this writ petition an interim order was passed on 1.8.2007

directing that the petitioners be permitted to write the final year

examination of BHMS Degree scheduled to be held in August 2007.

It is now stated that although the petitioners had subsequently

passed the previous examination, now the result of the final year

examination is withheld as per Ext.P8. This is apparently for the

reason that by the order dated 3.4.2007 it was directed that the

results of the subsequent examination should not be published

without orders from this court.

2. Though the order dated 3.4.2007 has nothing to do with

the final examination, now that the petitioners have, by virtue of the

results they have secured, become eligible in all respects to have

completed the course. As they have already appeared for the final

year examination also, I direct that the results of the final year

examination held in August 2007 shall be declared by the

WP(C) 11634/2007
Page numbers

University. This shall be done as expeditiously as possible, at any

rate, within two weeks of production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-