High Court Kerala High Court

Jahfar Moolathil vs Mahatma Gandhi University on 12 October, 2009

Kerala High Court
Jahfar Moolathil vs Mahatma Gandhi University on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28648 of 2009(A)


1. JAHFAR MOOLATHIL, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

                For Petitioner  :SRI.P.FAZIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/10/2009

 O R D E R
                       P.N.RAVINDRAN, J.
               ------------------------------------------
                   W.P.(C)No.28648 of 2009
                -----------------------------------------
              Dated this the 12th October, 2009

                            JUDGMENT

Heard Sri.P.Fazil, the learned counsel appearing for the

petitioner and Sri.T.A.Shaji, the learned standing counsel

appearing for the Mahatma Gandhi University.

2. The petitioner appeared for the fifth semester B.Tech

Degree Examination in Civil Engineering conducted by the

Mahatma Gandhi University in May, 2009. The results were

published in August, 2009. The petitioner again failed in the

paper ‘Structural Analysis II’. The petitioner has therefore

applied for revaluation and scrutiny of his answer script in the

said paper by submitting Exts.P1 and P3 applications. It is

stated that the requisite fee has also been paid. The petitioner

submits that he had done well in the examination and that he is

sure to secure a pass if his answer script is revalued. It is stated

that he has been appointed as an Engineer in a private concern

subject to his producing proof of having passed the B.Tech

Degree examination and that unless his answer script is

expeditiously revalued he will be put to serious prejudice. In

W.P.(C)No.28648 of 2009
2

this writ petition, the petitioner seeks a writ in the nature of

mandamus commanding the respondents to revalue his answer

script and to communicate the result to him expeditiously.

3. Sri.T.A.Shaji, the learned Standing Counsel appearing

for the Mahatma Gandhi University submits that petitioner’s

answer script cannot be singled out and revalued as it will lead

to loss of confidentiality. He also submits that as per the

Examination Manual, the University requires 81 clear days from

the date of publication of the results to complete the revaluation

process. He further submits that the petitioner’s application for

revaluation will be considered and the answer script revalued, if

the application is in order, within the aforesaid period.

4. The Examination Manual is not a statutory regulation.

It is a Manual prepared by the University for its guidance. The

stipulations in the Examination Manual cannot, in my opinion,

operate to the detriment of students. A Division Bench of this

Court has in University of Kerala v. Sandhya P. Pai (1991 (1)

KLT 812) held that the University should hurry with application

for revaluation without wasting any time and that unless

applications for revaluation are expeditiously disposed of, it will

W.P.(C)No.28648 of 2009
3

cause serious prejudice to the student. I am therefore of the

considered opinion that the University should not wait for the

expiry of 81 clear days from the date of publication of the results

to complete the revaluation process.

5. I accordingly dispose of this writ petition with a

direction to the respondents to complete the revaluation of the

answer script described in Exts.P1 application and to

communicate the results to the petitioner within six weeks from

the date on which the petitioner produces a certified copy of this

judgment before the Controller of Examinations, Mahatma

Gandhi University. The Controller of Examinations shall, within

ten days from the date on which the petitioner produces a

certified copy of this judgment before him, also make

arrangements for scrutiny of the answer script referred to in

Ext.P3 application.

P.N.RAVINDRAN, JUDGE

skj.