High Court Kerala High Court

Anitha C.S vs Mahatma Gandhi University on 13 July, 2009

Kerala High Court
Anitha C.S vs Mahatma Gandhi University on 13 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19607 of 2009(U)


1. ANITHA C.S, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. THE PRINCIPAL,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/07/2009

 O R D E R
                          V.GIRI, J
             ------------------------------------------
               W.P.(C)No.19607of 2009
             ------------------------------------------
         Dated this the 13th day of July, 2009

                        JUDGMENT

Heard learned counsel for the petitioner

and learned Standing Counsel for the University.

2. Petitioner is Final year B.Sc Nursing

students. Petitioner joined the course in September,

2004. According to the petitioner, she has cleared all

the Examinations upto 3rd year, except one paper in

the 3rd year, for which she has appeared for

supplementary Examinations conducted in December,

2008 and are awaiting results. She has completed

the course and due to participate in the 4th year

Examination proposed to be held in July 2009.

Examinations are notified to commence on 23.7.2009.

I have considered a similar issue in Ext.P3 judgment.

Since the petitioner has completed upto 3rd year and

also given the supplementary Examinations for one

paper in the 3rd year in December 2008, she shall be

permitted to appear in the Final year Examination on

a provisional basis and the results of the Final year

W.P.(C)No.19607of 2009

:: 2 ::

Examination shall be published only if the petitioner

passes the 3rd year supplementary Examinations. It is

made further clear that the participation of the

petitioner in the Final Year Examination shall be

treated as non est, if the petitioner fails to pass the 3rd

supplementary Examinations.

Writ petition is disposed of as above.

Sd/-

(V.GIRI)
Judge

sk/-

//true copy//

P.S. to Judge