High Court Kerala High Court

Amrutha Joseph vs Mahatma Gandhi University on 29 November, 2010

Kerala High Court
Amrutha Joseph vs Mahatma Gandhi University on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35578 of 2010(V)


1. AMRUTHA JOSEPH,
                      ...  Petitioner
2. ANJALY ELIZABETH JOY,
3. MINNU MARIA CHERIAN,
4. ANNISE JOY, KULATHINAL HOUSE,
5. LINU FRANCIS, MOOLAYIL HOUSE,
6. ANNU SEBASTIAN, ELANGIYIL HOUSE,
7. MERIN JOSE, KUTTIKATTU HOUSE,
8. JOSMY JOSE,
9. PRIYA MATHEW, ALANCHERIL,
10. GEETHU JACOB, ELLICKAMURIYIL,
11. ANN K.JINTU, KAITHARAM HOUSE,
12. CHINJU PAULOSE, PAREKATTIL HOUSE,
13. MEENU BASTIN, VADAKKEKARA HOUSE,
14. JOLLIN JOHNS, MANGALASSERIYIL HOUSE,
15. RESHMA JOSEPH, VARAKIL PARAMBIL,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

3. VICE CHANCELLOR,

                For Petitioner  :SRI.A.K.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/11/2010

 O R D E R
                      ANTONY DOMINIC, J.
                      -------------------------------
                    W.P.(C).No.35578 of 2010
                      -------------------------------
            Dated this the 29thday of November, 2010.

                          J U D G M E N T

Petitioners say that they are now attending 3rd year

B.Sc.Nursing classes in Mar Sleeva College of Nursing affiliated

to the 1st respondent University. Going by the pleadings, it is seen

that in the first year, they failed in few subjects and in the

supplementary examination also they were unsuccessful. They

applied for revaluation and results are awaited. The second year

examinations are scheduled to commence on 13.12.2010. For

the reason that they have not passed all the subjects of the first

year, the University authorities are not accepting the examination

fee and has not issued the hall tickets. It is under the above

circumstances, this writ petition has been filed.

2. As per the revised syllabus of the University (clause 11

of Ext.P1), unless the petitioners have passed all the subjects of

the first year, they can not appear for the second year

examination. Therefore at present, as the petitioners do not

2
W.P.(C).No.35578 of 2010

satisfy the conditions of the Regulations for appearing in the

examination. Therefore, this court will not be justified in issuing

any direction to the University, to permit the petitioners to appear

for the examination.

3. Still, having regard to the fact that the revaluation results

are yet to be published, it is directed that the University should

publish the revaluation results as expeditiously as possible at

any rate within 8 weeks from the date of receipt of copy of this

judgment, along with copy of this writ petition, provided,

applications have been received and are otherwise in order.

Writ Petition is disposed of accordingly.

ANTONY DOMINIC,
Judge.

ami/