High Court Kerala High Court

Dr.Manju.G.S vs State Of Kerala on 6 April, 2009

Kerala High Court
Dr.Manju.G.S vs State Of Kerala on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9281 of 2009(E)


1. DR.MANJU.G.S
                      ...  Petitioner
2. DR.R.ASHA, SRI DURG PRASANNA, GOKUL
3. DR.MRIDULA GOPINATHAN
4. DR.N.PADMASUGANYA
5. DR.N.K.JAYANTHI
6. DR.DR.ASHAMOL K.N,
7. DR.SINDHU VENIGOPAL, PUTHIYA VALAPPIL
8. DR,THRUSALA R.I, T.C.20/173 (1)
9. DR.NISHA A.N,
10. DR.ANJU A.JOHN
11. DR.SREEREKHA .S
12. DR.SALEENA A,
13. DR.LAKSHMI PRIYA .T
14. DR.LIMA.H.L.
15. DR.LALI.I.S,
16. DR.SAJEEV.V
17. DR.SOPHY R.DAS
18. DR.SMITHA K.MOHAN
19. DR.PRADEEP KUMAR
20. DR.ARIHARAN .S

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. UNION OF INDIA, REPRESENTED BY ITS

3. CENTRAL COUNCIL OF HOMOEOPATHY

4. UNIVERSITY OF KERALA, THIRUVANANTHAPURAM

5. THE PRINCIPAL AND CONTROLLING OFFICER

                For Petitioner  :SRI.NAVEEN.T

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/04/2009

 O R D E R
                    ANTONY DOMINIC,J.
                ---------------------
                 W.P.(C).No.9281 OF 2009
              ------------------------
             Dated this the 6th day of April, 2009.

                         JUDGMENT

Petitioners are the 2nd year students of Post

Graduation in M.D (Hom) Homeopathic Pharmacy and M.D

(Hom) Practice of Medicine in Homeopathic Medical

College, Thiruvananthapuram.

2. In this writ petition the prayer sought for is a

direction to the respondents to take steps for conducting

the 2nd year examination and publish the results. The

Standing Counsel for the University on instructions submit

that for conducting the examination as demanded by the

petitioners, a panel of approved guides and examiners has

to be prepared. It is stated that the 5th respondent has

already forwarded a panel to them and that the same has

been forwarded to the 3rd respondent for their approval. It

is stated that, once the 3rd respondent conveys their

WP(c).No.9281/09 2

approval of the panel, which is already forwarded to them, the

University will fix a date for submission of thesis and schedule

for the examination without any further delay in the matter.

3. Counsel appearing for the Petitioners also do not

dispute the requirement of the approval of the panel by the 3rd

respondent. Since the approval of the panel by the 3rd

respondent is still awaited, I feel at this state the only order

that can be passed is to direct the 3rd respondent to consider

the panel forwarded by the University and decide as to

whether the same can be approved or not. If the decision

taken is to approve the panel, once it is communicated so

taken, the University shall fix a date for submission of the

theses and thereafter schedule the examination also.

Accordingly, the writ petition is disposed of directing

that the 3rd respondent shall consider the panel of guides and

examiners forwarded by the University and decide as to

whether the same can be approved or not. A decision in this

behalf shall be taken as expeditiously as possible and at any

WP(c).No.9281/09 3

rate within 4 weeks from the date of production of a copy of

the judgment and the same shall immediately communicated

to the University. If the decision of the 3rd respondent is one

approving the panel, the University shall fix the date for

submission of thesis and schedule the examination for the

students.

Petitioner shall produce a copy of the judgment before

the 3rd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.9281/09 4