High Court Kerala High Court

Arun Lal.S vs The Controller Of Examinations on 11 June, 2008

Kerala High Court
Arun Lal.S vs The Controller Of Examinations on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17104 of 2008(J)


1. ARUN LAL.S, AISWARYA, ST.GEORGE LANE,
                      ...  Petitioner
2. CINCHU SANTHAPPAN, XANADU,THANNIRMUKKAM
3. DEEPTHA MURALI, KULUBI, ANGADICKAL
4. DIANA BABU, FLAT NO.801, INTERNATIONAL

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. PRINCIPAL, PUSHPAGIRI INSTITUTE OF

                For Petitioner  :SRI.BABU CHERUKARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2008

 O R D E R
                           S.SIRI JAGAN, J
                     = = = = = = = = = = = = = = = =
                      W.P.(C).No. 17104 OF 2008
                       = = = = = = = = = = = = =
                  Dated this the 11th day of June, 2008.

                            J U D G M E N T

The petitioners are M.B.B.S students who were already

completed the course. They want to write the final year

examination. However, they could not do so, since they have not

passed the previous examination in all subjects. The rule

stipulates that a candidate can appear for final year examination

only after passing the previous examination in full. The

petitioners seek permission to write the final year examination

subject to passing of 2nd year examination relaxing the rule.

Petitioners now submit that they have filed Exts.P5 to P8

representations in the matter before the 1st respondent. They

now confine their relief for a direction to the 1st respondent to

consider and pass orders on Exts.P5 to P8 in accordance with law.

2. I have heard the learned standing counsel appearing

for the University also.

3. In the facts and circumstances of the case, without

expressing any opinion on the merits of the petitioners’ claim, I

W.P.(C).No. 17104 OF 2008 2

direct the 1st respondent to consider and pass orders on Exts.P5

to P8 representations in accordance with the rules, as

expeditiously as possible before 20th June, 2008.

The writ petition is disposed of as above. The petitioners

shall forward a certified copy of this judgment along with a copy

of the writ petition to the 1st respondent for compliance.

S.SIRI JAGAN, JUDGE

bkn/-