IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7776 of 2009(N)
1. FARIS IBRAHI, S/O.IBRAHIM,AGED 25 YEARS,
... Petitioner
Vs
1. KERALA UNIVERSITY REP.BY REGISTRAR
... Respondent
2. CONTROLLER OOF EXAMINATIONS UNIVERSITY
3. STATE OF KERALA REP. BY SECRETARY,
For Petitioner :SRI.R.ANILKUMAR
For Respondent :SRI.M.RAJAGOPALAN NAIR
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.7776 OF 2009
------------------------
Dated this the 31st day of March, 2009.
JUDGMENT
Petitioner is a B. Tech student in the college Of
Engineering Thiruvananthpauram. In this writ petition his
complaint is regarding Ext.P5 where the University has
declined his request for moderation. According to the
petitioner on the strength of Ext.P1 and in view of Ext.P3
judgment he ought to have given moderation.
2. However, according to the Standing counsel for the
respondent University, as per the regulations framed by the
University, moderation will be given to students provided
with the moderation given, the student should pass all
papers of the semester concerned. It is stated that
relaxation from this regulation was ordered by Ext.P1, but
however the same was cancelled by Ext.P2. It is also stated
that the direction in Ext.P3 was to consider his case in the
WP(c).No.7776/09 /2/
light of the regulations framed by the University. It is stated
that even if the moderation is given the petitioner will not
pass in all subjects of the semester and it was therefore that
by Ext.P5 the request was declaimed.
The claim of the petitioner can be sustained, only in the
light of the regulations framed by the University. If the
University regulations provide that the moderation will be
given only if it will enable the student to pass the semester,
the petitioner can claim moderation only consistent with such
regulations. In this case the case of the University is that
even if moderation is given, the petitioner will not ultimately
pass the semester This stand of the University cannot be
disputed. If that be so, the order Ext.P5 declining moderation
to the petitioner is only to be upheld and the petitioner cannot
claim any relief in his writ petition.
Writ Petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/
WP(c).No.7776/09 /2/