IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20731 of 2010(N)
1. ARUN.A.R., S/O. V.K.RAJAPPAN NAIR,
... Petitioner
Vs
1. COCHIN UNIVERSITY OF SCIENCE AND
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
For Petitioner :SRI.K.GOPALAKRISHNA KURUP
For Respondent :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/09/2010
O R D E R
ANTONY DOMINIC, J.
W.P.(C.)-------------------------
Nos.20731(N), 23017 (B), 24094 (J)
& 24152 (T) of 2010
---------------------------------
Dated, this the 17th day of September, 2010
J U D G M E N T
These writ petitions are filed by students, who have completed
B.Tech degree course from the Cochin University of Science and
Technology. The students failed in some of the papers in the
University Examinations, and they appeared in the supplementary
examinations, which according to the University were over by the
last week of June, 2010. They apprehend that on account of the
delay in the publication of the results, some of them, who have
already secured admission for higher studies inside and outside the
country and who have already got employment, are likely to lose all
these opportunities. It is in this background, they filed these writ
petitions seeking a direction to the University to expedite the
valuation and declare the results.
2. The stand taken by the respondent University is that the
valuation camp has already started, that altogether there are above
7000 answer papers to be valued, and that the valuation will be
completed and results declared by the end of November, 2010. On
WP(C) Nos.20731, 23017, 24094 & 24152 of 2010
-2-
previous occasions, when considering the urgency pointed out by
the petitioners that the delay will seriously affect their future, this
Court passed various orders requiring the respondent University to
expedite the valuation and report the progress before this Court.
However, so far there has not been any appreciable progress in the
matter.
3. From the submissions made by both sides, it is evident
that these students are covered by Old Scheme. It is also seen that
out of the total of 7677 students, who have appeared for the
examination in the subject ‘Engineering Graphics’, there are only
124 students, who are covered by the Old Scheme. Similar is the
case of the subject ‘Engineering Chemistry’ as well, where out of
7034 students who have appeared for the examination in the
subject, there are only 352 students who are covered by the Old
Scheme. Necessarily, therefore, the answer papers of the students
covered by the Old Scheme will have to be segregated and valued
separately. If that be so, if the respondent University takes certain
amount of effort, it should be possible for the University to
segregate these answer papers and value the same, so that the
results could be declared at an early date.
WP(C) Nos.20731, 23017, 24094 & 24152 of 2010
-3-
4. Considering the peculiarity of the situation and the
future of the students involved, I am inclined to direct the
respondent University to segregate the answer papers of the
supplementary examinations of the students, who are covered
under the Old Scheme, value the same and declare the results as
expeditiously as possible, not later than 15/10/2010. If for any
reason, it is not possible for the respondent University to declare
the results by that time, the University shall get the marks ready by
that time, so that the students can apply to the University for
communicating their marks confidentially to the Institutions, where
the students have secured admission or employment.
In so far as WP(C) No. 23017/2010 is concerned, the petitioner
therein also seeks a direction for publication of the 4th semester
examination results. It is submitted by both sides that this Court
has already passed such a direction in the judgment in WP(C) No.
19896/2010 to publish the results before 15/10/2010. Therefore,
there will be a direction to that effect, in this writ petition also.
These writ petitions are disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg