IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1816 of 2006()
1. DR.MURALI RAJ, S/O.K.NARAYANAN KUTTY,
... Petitioner
Vs
1. PRAVEEN S.LAL, "SREEPATHAM",
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. THE DIRECTOR OF MEDICAL EDUCATION,
4. THE PRINCIPAL, MEDICAL COLLEGE,
5. THE SECRETARY, NATIONAL ACADEMY
6. THE CONTROLLER OF EXAMINATIONS, NATIONAL
7. DR.PRIYA.S., T.C.25/3448,
8. DR.SUMA SYAMKUMAR, USHUS,
9. DR.RESMI.M., RESMI BHAVAN,
10. DR.BRIJI.S.PANIKER, D/O.REGHUNATHA
11. DR.SUNI C.S., C.S.NIVAS, KULATHUR,
12. DR.SUNI.K.AKBAR, T.C.14/1924, PALAYAM,
13. DR.RAJASREE.O., ANAND HOUSE,
14. DR.REKHA.S.NAIR, KADAMBARI,
15. DR.SMITH.R.B., T.C.4/173/9,
16. DR.KRISHNA MOHAN.R., CHANDRATHARA,
17. DR.SANAL KUMAR.S., POURNAMI,
18. DR.KUMAR GOPAL VENU, S/O.B.VENU GOPAL,
For Petitioner :SRI.ANIL THOMAS(T)
For Respondent :SRI.JOHN VARGHESE, ASSISTANT SG
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :09/12/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
W.A. Nos. 1816,1817,1821
& 2096 OF 2006
--------------------------------------------
Dated this the 9th day of December, 2009
JUDGMENT
Ramachandran Nair, J.
The question raised in these Writ Appeals is whether the learned
single Judge was justified in interfering with the provision in the
prospectus issued by the Trivandrum Medical College providing 10
weightage marks for those who studied in the said College for the
purpose of admission to the Diplomate Course of National Board
conducted by the National Board of Examinations. Under interim
orders of this Court, all were allowed to continue and they completed
the course. Therefore we feel that those who have successfully
completed the course should be awarded degree irrespective of whether
preference given to those who studied in Trivandrum Medical College
was right or wrong. We dispose of these appeals declaring the
eligibility to get degree certificate by those who have successfully
completed the course. However, we make it clear that this judgment
2
should not be interpreted as our endorsing the preference shown by the
Trivandrum Medical College by awarding 10 additional marks to the
students who studied there while making selection. The judgment of
the learned single Judge will therefore stand for selection in future.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V.K. MOHANAN)
Judge.
kk
3