High Court Kerala High Court

Don G Padam vs Mahatma Gandhi University on 8 July, 2009

Kerala High Court
Don G Padam vs Mahatma Gandhi University on 8 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18999 of 2009(T)


1. DON G PADAM, AGED 23 YEARS,
                      ...  Petitioner
2. MANU SEBASTIAN, AGED 23 YEARS,

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE VICE-CHANCELLOR, MAHATMA GANDHI

3. THE PRINCIPAL, ST.JOSEPH COLLEGE OF

4. THE PRINCIPAL, SCHOOL OF MEDICAL

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :08/07/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).18999/2009
                     --------------------
          Dated this the 8th day of July, 2009

                     JUDGMENT

Heard learned counsel for the petitioners and

learned Standing Counsel for the University.

2. Petitioners are Final year B.Sc Nursing

students, who had joined the course in September,

2004. According to the petitioners, they have cleared

all the examinations upto years 2 and 3, except one

paper in the 3rd year for which they have appeared for

supplementary examination conducted in December

2008 and are awaiting results. They have 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 petitioners have completed upto 2nd year and

also given the supplementary examination for one

paper in the 3rd year in December 2009, they shall be

permitted to appear in the Final year examination on a

W.P.(C).18999/2009
2

provisional basis and the results of the Final year

examination shall be published only if the petitioners

pass the 3rd year supplementary examination.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs