High Court Kerala High Court

Jimmichan Joseph vs The Kannur University on 30 September, 2008

Kerala High Court
Jimmichan Joseph vs The Kannur University on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28315 of 2008(U)


1. JIMMICHAN JOSEPH, SON OF P.J. JOSEPH,
                      ...  Petitioner
2. VIMAS V., S/O VENUGOPALAN NAIR,
3. ABYSON A,S/O ABRAHAM,
4. REMYA G., FINAL YEAR BSC. NURSING

                        Vs



1. THE KANNUR UNIVERSITY, KANNUR
                       ...       Respondent

2. THE PRINCIPAL CENTRURY COLLEGE OF

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice V.GIRI

 Dated :30/09/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).28315/2008
                     --------------------
      Dated this the 30th day of September, 2008

                      JUDGMENT

Petitioners are prosecuting their B.Sc Nursing

Course and are due to appear for the final year

examination. Dissatisfied by the marks obtained by

them in the third year supplementary examination for

one paper in the case of petitioners 1, 2 and 3 and

two papers in the case of the fourth petitioner, they

sought for a revaluation as evidenced by Ext.P1

series. They have approached this Court for a

direction to the respondents to publish the results of

the revaluation and also to permit them to appear for

the fourth year final year examination.

2. Learned Standing Counsel for the University

Mr.M.Sasindran submits that the result of the

revaluation will be published at the earliest, at any

rate, within one month from today. Submission is

recorded. In so far as the prayer for permitting the

petitioners to participate in the final year examination

W.P.(C).28315/2008
2

pending publication of the results of the revaluation, I

am afraid that this position has been dealt with by the

Division Bench in Writ Appeal Nos.1393/2008 and

1342/2008 which has been followed by a learned Judge

of this Court in Writ Petition No.15024/2008. This Court

has framed upon the practice of permission being

granted to the final year student to participate in the

examination, eligibility to which cannot be acquired by

the candidates except by a pass in the examination for

the previous year or semester as the case may be.

3. In the circumstances, writ petition is disposed of

directing the respondents to publish the results of the

revaluation as sought for by the petitioners, at the

earliest at any rate, within a period of four weeks from

the date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs