High Court Kerala High Court

Jobby Jose vs The Mahatma Gandhi University – on 23 September, 2009

Kerala High Court
Jobby Jose vs The Mahatma Gandhi University – on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26657 of 2009(B)


1. JOBBY JOSE, NADUVILEDATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY -
                       ...       Respondent

2. THE REGISTRAR,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/09/2009

 O R D E R
                      P.N. RAVINDRAN, J.

               ````````````````````````````````
                    W.P.(C) No. 26657 of 2009 B
              `````````````````````````````````
             Dated this the 23rd day of September, 2009

                         J U D G M E N T

Heard Smt.Pooja Surendran, 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 eighth semester B.Tech

degree examination in Computer Science and Engineering conducted by

the Mahatma Gandhi University in May-June 2009. The results were

published in August 2009. The petitioner failed in the paper “Security in

Computing Code-A”. He has, therefore, applied for revaluation of his

answer script in the said paper on 14.9.2009. He has also paid the

requisite fee as can be seen from Ext.P1. The petitioner submits that

he has passed all the other semester examinations and the other papers

of the eighth semester examination and that he has got appointment as

Software Engineer in a private firm at Bangalore. The petitioner

submits that unless his answer script in the paper “Security in

Computing Code-A” for which he had appeared for the eighth semester

examination is expeditiously revalued and the results communicated to

WPC.26657/09
: 2 :

him, he will be put to serious prejudice. In this writ petition, the

petitioner seeks a writ in the nature of mandamus commanding the

respondents to revalue his answer script in “Security in Computing

Code-A” for which he had appeared in the eighth semester examination

held in June 2009 within a time limit to be fixed by this Court.

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 his answer

script revalued, if his 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 Vs. Sandhya P. Pai [1991 (1) KLT 812] held that the

University should hurry with applications for revaluation without wasting

any time and that unless applications for revaluation are expeditiously

WPC.26657/09
: 3 :

disposed of, it will cause serious prejudice to students. I am therefore

of the considered opinion that University should not wait for the expiry

of 81 clear days from the date of publication of the results to complete

the revaluation process.

I accordingly dispose of this writ petition with a direction to

the respondents to complete the revaluation of the petitioner’s answer

script in ‘Security in Computing Code – A’ for which he had appeared in

the eighth semester examination held in May – June, 2009 and to

communicate the result to him, within six weeks from the date on which

he produces a certified copy of this judgment before the Controller of

Examinations, Mahatma Gandhi University.

(P.N. RAVINDRAN, JUDGE)

aks