IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33109 of 2008(N)
1. GANGA RANI R,
... Petitioner
Vs
1. CALICUT UNIVERSITY AND OTHERS
... Respondent
For Petitioner :SRI.ARUN.B.VARGHESE
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U
The Hon'ble MR. Justice V.GIRI
Dated :19/11/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).33109/2008
--------------------
Dated this the 19th day of November, 2008
JUDGMENT
Petitioner is aggrieved by the delay in the
publication of Final semester MCA examination results
by the first respondent. In the meanwhile, petitioner
was admitted to the M.Tech Course in the Cochin
University, the third respondent, but on condition that
the petitioner produces the mark list of MCA before
being called upon to appear in the first semester
M.Tech examination.
2. Learned counsel for the first respondent,
University submits that the valuation has been
completed but the valuation results have been placed
before the Pass Board, who is to verify and approve it.
This shall be done within three weeks from today.
Thereafter, results will be published without any
further delay. Submission is recorded.
3. It is made clear that since the petitioner was
W.P.(C).33109/2008
2
admitted to the M.Tech Course, third respondent shall
permit the petitioner to continue the Course and also to
appear for the First semester examination on a
provisional basis. Results of the petitioner’s
participation in the First semester of M.Tech shall be
declared only after she produces the mark list in relation
to the MCA examination from the first respondent. It is
further made clear that mere participation of the
petitioner in the first semester M.Tech examination will
not create any equity in her favour. Such participation
shall stand cancelled if the petitioner does not secure
requisite marks in the MCA examination to be treated as
eligible for admission to the M.Tech course offered by
the Cochin University.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs