High Court Kerala High Court

Issac P.Marattukulam vs Kerala University on 18 January, 2008

Kerala High Court
Issac P.Marattukulam vs Kerala University on 18 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36264 of 2007(P)


1. ISSAC P.MARATTUKULAM,
                      ...  Petitioner

                        Vs



1. KERALA UNIVERSITY, REPRESENTED BY
                       ...       Respondent

2. CONTROLLER OF EXAMINATIONS,

3. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.R.ANILKUMAR

                For Respondent  :SRI.M.RAJAGOPALAN NAIR

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/01/2008

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 36264 OF 2008 P
                =====================

          Dated this the 18th day of January, 2008

                         J U D G M E N T

Petitioner has approached this court praying to quash

Ext.P2 and to declare that he is entitled to the benefit of Ext.P1.

By Ext.P1, the benefit of moderation was extended including to

those appearing for supplementary examination. Petitioner

contends that this benefit has been taken away by Ext.P2.

2. According to the standing counsel for the University,

Ext.P2 does not have the effect of depriving the benefit of

moderation for students appearing in supplementary

examination. Subject to the other regulations based on which

this benefit is extended, the benefit of moderation provided for in

Exts. P1 and P2 will continue to be available to the students

appearing for supplementary examination as well. This is the

submission made by the standing counsel for the University.

I record the submission and close this writ petition.

ANTONY DOMINIC, JUDGE.

Rp