High Court Kerala High Court

Binju C.K. vs M.G.University on 11 August, 2008

Kerala High Court
Binju C.K. vs M.G.University on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19119 of 2008(A)


1. BINJU C.K., CHARAMEL HOUSE,
                      ...  Petitioner

                        Vs



1. M.G.UNIVERSITY,
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. PRINCIPAL AND CHIEF SUPERINTENDENT,

4. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.G.UNNIKRISHNON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/08/2008

 O R D E R
                        S.SIRI JAGAN, J
                 ==================
                   W.P(C)No.19119 of 2008
                 ==================
          Dated this the 11th day of August, 2008.

                        J U D G M E N T

The petitioner joined B.Ed degree course of the MG

University, Kottayam in the year 2005-2006. The petitioner did

not pass the examination. The petitioner appeared for the

supplementary examination. By that time the scheme of

examination has changed. The petitioner applied for writing the

examination under the old scheme. The supplementary

examination was conducted along with the regular examination

of students who were writing the examination under new

scheme. The petitioner was given a question paper for a

particular subject which the petitioner answered. Later on, it

turned out that the question paper which the petitioner

answered was question paper intended for the regular students

under the new scheme and not a question paper intended for

supplementary examination under the old scheme. That answer

paper was not valued and the petitioner was directed to write

the examination again by Ext.P5 memorandum. The petitioner

therefore seeks the following reliefs:

W.P(C)No.19119 of 2008 – 2 –

i) issue a writ of certiorari calling for the records
leading to Exhibit P5 and to quash the same.

ii) issue a direction to first and second respondent to
value Group I Paper I Philosophical & Sociological Bases of
Education paper written by the petitioner in August 2007
with Hall Ticket No.121451 and to award pass marks to
the petitioner.

iii) issue a writ of certiorari calling for the records
leading to the decision taken by the first respondent with
respect to Exhibit P6 representation submitted by the
petitioner and to quash the same.

iv) issue a writ of mandamus directing the first
respondent to declare the results of the petitioner of Group
I papers for B.Ed exam written by the petitioner in August
2007 with hall ticket no. 121451.”

2. The University has filed a counter affidavit, in which they

admit that the petitioner was wrongly given a question paper

under the new scheme by the centre where the examination was

conducted. They would submit that the negligence if any, is on

the part of the examination centre and not of the University.

According to them, since the petitioner has answered the

question paper which was not intended for her examination, the

University cannot be directed to value the answer paper for the

wrong examination and to declare results thereof.

3. I have considered the rival contentions in detail.

4. I am of opinion that, in so far as the petitioner has not

W.P(C)No.19119 of 2008 – 3 –

answered the question paper of the examination which he was

expected to pass, there would be no justification for me to direct

the University to value that answer paper and consider the same

as answer paper for the petitioner’s examination. If the

petitioner has a grievance against negligence on at the part of

either the examination centre or the University, the petitioner

can seek only a damages for such negligence which has to be by

filing a suit for the purpose. Therefore without prejudice to that

right, this writ petition is dismissed.

S.SIRI JAGAN, JUDGE

rhs