High Court Kerala High Court

Ganga Rani R vs Calicut University And Others on 19 November, 2008

Kerala High Court
Ganga Rani R vs Calicut University And Others on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33109 of 2008(N)



1. GANGA RANI R,
                      ...  Petitioner

                        Vs

1. CALICUT UNIVERSITY AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.ARUN.B.VARGHESE

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice V.GIRI

 Dated :19/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).33109/2008
                     --------------------
     Dated this the 19th day of November, 2008

                      JUDGMENT

Petitioner is aggrieved by the delay in the

publication of Final semester MCA examination results

by the first respondent. In the meanwhile, petitioner

was admitted to the M.Tech Course in the Cochin

University, the third respondent, but on condition that

the petitioner produces the mark list of MCA before

being called upon to appear in the first semester

M.Tech examination.

2. Learned counsel for the first respondent,

University submits that the valuation has been

completed but the valuation results have been placed

before the Pass Board, who is to verify and approve it.

This shall be done within three weeks from today.

Thereafter, results will be published without any

further delay. Submission is recorded.

3. It is made clear that since the petitioner was

W.P.(C).33109/2008
2

admitted to the M.Tech Course, third respondent shall

permit the petitioner to continue the Course and also to

appear for the First semester examination on a

provisional basis. Results of the petitioner’s

participation in the First semester of M.Tech shall be

declared only after she produces the mark list in relation

to the MCA examination from the first respondent. It is

further made clear that mere participation of the

petitioner in the first semester M.Tech examination will

not create any equity in her favour. Such participation

shall stand cancelled if the petitioner does not secure

requisite marks in the MCA examination to be treated as

eligible for admission to the M.Tech course offered by

the Cochin University.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs