High Court Kerala High Court

Jesna Joy vs Mahatma Gandhi University on 15 September, 2010

Kerala High Court
Jesna Joy vs Mahatma Gandhi University on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 65 of 2010(G)


1. JESNA JOY, 2ND YEAR B.PHARM STUDENT,
                      ...  Petitioner
2. LESLY ALEX, 2ND YEAR B.PHARM STUDENT
3. JEENA AUGUSTINE, 2ND YEAR B.PHARM
4. ASHLY JOHN, 2ND YEAR B.PHARM STUDENT
5. ANSA MARY VARGHESE,
6. BILU BABU, 2ND YEAR B.PHARM STUDENT
7. BLESSY BABY, 2ND YEAR B.PHARM STUDENT,
8. JEWELET ANN BABY
9. AJOOB GEORGE, 2ND YEAR B.PHARM
10. ABIN SAVIO, 2ND YEAR B.PHARM STUDENT
11. SREEJITH K.S., 2ND YEAR B.PHARM
12. NIKHIL RANJAN, 2ND YEAR B.PHARM

                        Vs



1. MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. VICE CHANCELLOR, MAHATMA GANDHI

3. CONTROLLER OF EXAMINATIONS,

4. PRINCIPAL, NIRMALA COLLEGE OF

                For Petitioner  :SRI.KURIAN GEORGE KANNANTHANAM (SR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/09/2010

 O R D E R
                        ANTONY DOMINIC, J.
               --------------------------------------------------
                     W.P.(C) NO.65 OF 2010(G)
               --------------------------------------------------
          Dated this the 15th day of September, 2010

                            J U D G M E N T

Petitioner is a B. Pharm student. The issue raised is in

relation to the eligibility of the petitioner to appear for the second

year examination. Admittedly, the eligibility for appearance in the

2nd year examination depends upon the satisfaction of the

conditions prescribed by the University in Ex.P3 regulations.

Therefore, if applying the provisions of Ext.P3, the petitioner is

found to be eligible, necessarily the 2nd year examination for

which the petitioner appeared in pursuance to the directions of

this court’s order dated 12.1.2010 should be declared.

2. Having regard to the submission made by the counsel

for the petitioner that second year supplementary examinations

are to commence soon, it is directed that on the production of a

copy of this judgment, the 3rd respondent shall assess the

eligibility of the petitioner to have appeared for the examination,

applying the provisions of Ext.P3 regulation. On such assessment,

if it is found that the petitioner was eligible, the results shall be

declared forthwith. This shall be done at any rate before the

WPC.No.65 /2010
:2 :

supplementary examination commences.

Petitioner shall produce a copy of the judgment before the

3rd respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/