IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36264 of 2007(P)
1. ISSAC P.MARATTUKULAM,
... Petitioner
Vs
1. KERALA UNIVERSITY, REPRESENTED BY
... Respondent
2. CONTROLLER OF EXAMINATIONS,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.M.RAJAGOPALAN NAIR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/01/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 36264 OF 2008 P
=====================
Dated this the 18th day of January, 2008
J U D G M E N T
Petitioner has approached this court praying to quash
Ext.P2 and to declare that he is entitled to the benefit of Ext.P1.
By Ext.P1, the benefit of moderation was extended including to
those appearing for supplementary examination. Petitioner
contends that this benefit has been taken away by Ext.P2.
2. According to the standing counsel for the University,
Ext.P2 does not have the effect of depriving the benefit of
moderation for students appearing in supplementary
examination. Subject to the other regulations based on which
this benefit is extended, the benefit of moderation provided for in
Exts. P1 and P2 will continue to be available to the students
appearing for supplementary examination as well. This is the
submission made by the standing counsel for the University.
I record the submission and close this writ petition.
ANTONY DOMINIC, JUDGE.
Rp