High Court Kerala High Court

Ambili Krishnan vs The Vice -Chancellor on 26 August, 2009

Kerala High Court
Ambili Krishnan vs The Vice -Chancellor on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23899 of 2009(F)


1. AMBILI KRISHNAN, D/O.KRISHNAN,
                      ...  Petitioner

                        Vs



1. THE VICE -CHANCELLOR, KANNUR UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR, KANNUR UNIVERSITY,

3. THE CONTROLLER OF EXAMINATIONS,

4. THE PRINCIPAL, KANNUR DENTAL COLLEGE,

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice V.GIRI

 Dated :26/08/2009

 O R D E R
                           V.GIRI, J
                        .......................
                     W.P.(C).23899/2009
                        .......................
          Dated this the 26th day of August, 2009

                         JUDGMENT

Petitioner is a BDS student studying in the 4th

respondent College. She appeared for the 2nd year BDS

examination which consists of written exams for 100

marks, viva-voce for 50 marks and internal assessment for

50 marks, aggregating 200 marks. She was noted as

failed in Paper-III for not securing 50 marks in Clinical and

Practical. This is apparently on account of a mistake on

the part of the examiners in allotting marks for Paper-III.

Petitioner is given 46 marks out of 50 for Viva-voce

whereas actually 46 should have been awarded for written

clinical examination and 31 marks which has been wrongly

allotted for written practical examination is the mark to be

awarded for viva-voce. This mistake has been accepted by

the 4th respondent in Ext.P2. Petitioner has submitted

Ext.P3 request.

2. University submits that the mistake is obviously not

the mistake of the University or the Examiner. This is a

mistake committed by the Principal.

W.P.(C).23899/09
2

3. Ext.P2 submitted by the 3rd respondent along with

the petitioner’s request, Ext.P3, shall be placed before

the Standing Committee. The body shall have the power

to consider whether a mistake has been committed and

to see that the mistake is rectified in the light of Ext.P2.

Needful shall be done within six weeks from the date of

receipt of a copy of this judgment. In the meanwhile,

petitioner shall be permitted to continue to prosecute the

3rd year BDS Course which will be subject to the decision

to be taken by the Standing Committee.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs