High Court Kerala High Court

Girish Kumar Nair vs The Mahatma Gandhi University Of on 30 April, 2009

Kerala High Court
Girish Kumar Nair vs The Mahatma Gandhi University Of on 30 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12730 of 2009(I)


1. GIRISH KUMAR NAIR, S/O.KSS NAIR,
                      ...  Petitioner
2. GURUPRASAD P., S/O.PADMANABHAN,
3. DATHAN CS, AGED 34,
4. PARVATHY SUBASH, D/O.SUBASH,
5. ASHWANI KRISHNAN, D/O.KRISHNAN,

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY OF
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE SCHOOL OF DISTANCE EDUCATION,

4. THE BSS INFORMATION TECHNOLOGY MISSION,

5. STATE OF KERALA,

                For Petitioner  :SRI.P.T.JINS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :30/04/2009

 O R D E R
                 P.R. RAMACHANDRA MENON, J.
             ........................................................................
           W.P.(C) No. 12730 & 12775 OF 2009
             .........................................................................
                      Dated this the 30th April, 2009

                                 J U D G M E N T

The petitioners in both these cases are aggrieved of the

steps taken by the respondent-University to conduct the first

year M.B.A. Off Campus examinations, which are yet to

commence from 04.05.2009, alleging that it is contrary to the

objectives and course plan stipulated in Ext. P1 Prospectus . It is

further submitted that the University, despite collecting the

entire fees of about Rs.35,000/-, the complete Course/Study

materials have not been forwarded to the students, but a portion

of the same. The learned counsel for the petitioners in both these

cases submitted that the Course/Study materials only in respect

of seven papers out of the total ’16’ papers have been

forwarded to the students; that too only on running after the

University by filing Ext.P4 representation dated 02.03.2009

(produced in W.P.(C) No. 12730 of 2009). The learned counsel

further submitted that the entire syllabus of the Course has

been changed with effect from the present academic year and as

such, the students, who were undergoing the First Year M.B.A

W.P.(C) Nos. 12730 & 12775 OF 2009

2

Course of the Off Campus Programme and even the teachers

are quite unaware of the course materials and the topics to be

taught and studied so as to equip themselves in connection with

the examinations now scheduled to commence from

04.05.2009.

2. The learned Standing Counsel for the University submits

that the examinations have been scheduled as per the

programme already notified in the Prospectus and that there is

absolutely no haste or lapse on the part of the University. It is

further submitted that about 60% of the Course materials have

already been supplied to all the students. This, in other words,

means that the balance 40% of the Course materials is yet to

be supplied to the persons like the petitioners and to that

extent, the submissions made by the learned counsel for the

petitioners in the Writ Petitions stand uncontroverted.

3. Non-supply of the remaining Course/Study materials

could probably be due to change of the Syllabus, as pointed out

by the petitioners and the limited infrastructure available to the

University to deal with all the cases, considering the large

W.P.(C) Nos. 12730 & 12775 OF 2009

3

number of students, who joined for the Off Campus Programme.

But the said deficiency cannot be a ground to ignore the

reasonable demand made by the students like the petitioners to

conduct the examinations, only after supplying the entire course

materials, particularly when there is no dispute that the

syllabus has already been changed with effect from the present

academic year.

4. However, it has to be borne in mind that the University

has made all arrangements to conduct the examinations as

notified in the Prospectus and further that the Hall Tickets have

been issued to the students, also engaging Invigilators in India

as well as abroad . This being the position, if any positive order

is issued by this Court to adjourn the examinations, acceding to

the prayer made by the petitioners, it will only shatter the

equilibrium. Considering the balance of convenience , it is felt

just and proper that the University be permitted to proceed with

the examinations as now scheduled. However, there will be a

direction to the University to supply the balance Course/Study

materials to all those students like the petitioners from whom,

W.P.(C) Nos. 12730 & 12775 OF 2009

4

the University has collected the entire fees and thereafter

conduct supplementary examinations for such students, within a

reasonable time, lest the lapses on the part of the University

should cause adverse consequences to their carer and

prospectus.

Both the Writ Petitions are disposed of, directing the

University to pursue necessary steps as aforesaid. The reliefs

sought for by the petitioners are modified and granted to the

above extent.

P.R. RAMACHANDRA MENON,
JUDGE.

lk