High Court Kerala High Court

Amal Varghese vs Controller Of Examinations on 14 September, 2009

Kerala High Court
Amal Varghese vs Controller Of Examinations on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25724 of 2009(I)


1. AMAL VARGHESE, S/O.VARGHESE, AGED 22
                      ...  Petitioner
2. ARUN NAIR, S/O.R.UNNIKRISHNAN NAIR,
3. ABHISHEK.S., S/O.P.G.SARANGADHARAN,

                        Vs



1. CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. REGISTRAR,

                For Petitioner  :SRI.T.H.ABDUL AZEEZ

                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. 25724 OF 2009
                             --------------------------
               Dated this the 14th day of September, 2009

                              J U D G M E N T

Heard Sri. T.H.Abdul Azeez, the learned counsel appearing for the

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

the Mahatma Gandhi University.

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

examination in Mechanical Engineering held in May-June 2009 by the

Mahatma Gandhi University. The results were published in August 2009.

All the petitioners failed in the paper on Automobile Engineering. The

petitioners have therefore applied for scrutiny and revaluation of their

answer scripts and have paid the requisite fee. Exts.P5 and P6 are the

applications submitted by petitioners 2 and 3 for revaluation. Though a

copy of the application submitted by the first petitioner is not produced, the

letter sent by him to the Controller of Examinations giving the details of the

applications for scrutiny and revaluation submitted by him is produced as

Ext.P4. The petitioners submit that they are sure to secure a pass if

their answer scripts in Automobile Engineering are revalued. The

petitioners submit that unless their answer scripts are revalued

expeditiously, they will be put to serious prejudice.

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

W.P.(C) No. 25724/09
2

Mahatma Gandhi University submits that the petitioners’ applications

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 petitioners’

applications for revaluation will be considered and the answer scripts

revalued, if the applications are in order, within the aforesaid period. As

regards scrutiny of the answer scripts, 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. 25724/09
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.P4, P5 and P6 and to communicate the results to the petitioners within

six weeks from the date on which the petitioners produce 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 petitioners produce a certified copy of this judgment

before him also make arrangements for scrutiny of their answer scripts.

P.N.RAVINDRAN, JUDGE

vps