IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20115 of 2007(T)
1. SHAKKIR JAMEEL V.S.,
... Petitioner
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE PRINCIPAL,
For Petitioner :SRI.A.JAYASANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO. 20115 OF 2001
-----------------------------------
DATED THIS THE 2nd DAY OF JULY, 2007
JUDGMENT
The petitioner seeks permission to write the Xth semester LLB
examination without passing the two papers in the IInd Semester
examination. The petitioner now confines his prayer for a direction to
the University to consider Ext.P2 representation filed by the petitioner.
The contention of the petitioner is that in the case of Calicut
University, the University itself has permitted the students to write the
examination without passing the previous examinations as per rules by
giving exemption. This is a matter, which the University has to
consider in accordance with law. Therefore, the 1st respondent
University may consider Ext.P2 and pass appropriate orders thereon.
The writ petition is disposed of as above.
S. SIRI JAGAN, JUDGE
Acd