High Court Kerala High Court

Subin K.Rajan vs The Chairman on 18 February, 2008

Kerala High Court
Subin K.Rajan vs The Chairman on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5706 of 2008(D)


1. SUBIN K.RAJAN, AGED 21 YEARS,
                      ...  Petitioner
2. SHAHANSHA.A., AGED 22 YEARS,

                        Vs



1. THE CHAIRMAN,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL,

4. THE MANAGER,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/02/2008

 O R D E R
                               ANTONY DOMINIC, J.



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



                             W.P.(C) 5706  of  2008



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



                           Dated: February 18, 2008



                                     JUDGMENT

Petitioners were students in B.Com. and MBA of St. John’s

College of which the 3rd respondent is the principal. They were

dismissed for some misconduct on 3.2.2008. It is submitted that

they have filed Exts.P3 and P4 appeals which are pending

consideration by the 1st respondent. According to the petitioners,

while there is delay in considering the appeal, they will be losing

their opportunity to appear for the examination.

2. As long as the order of dismissal stands, petitioners are

admittedly debarred from participating in the examination. At this

stage all that this court will be justified in doing is to direct the 1st

respondent to finalise Exts.P3 and P4 appeals on an expeditious

basis.

Having heard the counsel for the petitioners and also the

Standing Counsel for the University, I dispose of this writ petition

WP(C) 5706/08

Page numbers

directing that the 1st respondent shall pass final orders on Ext.P4

and P5 appeals as expeditiously as possible, at any rate, within four

weeks from the date of production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-