High Court Kerala High Court

Joby K.James vs The Controller Of Examinations on 31 March, 2009

Kerala High Court
Joby K.James vs The Controller Of Examinations on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8925 of 2009(I)


1. JOBY K.JAMES,S/O.JAMES,AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

2. THE REGISTRAR,

3. THE PRINCIPAL,

                For Petitioner  :SRI.JOSE TOM C. KANDATHIL

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/03/2009

 O R D E R
                    ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.8925 OF 2009
              ------------------------
           Dated this the 31st  day of March, 2009.

                         JUDGMENT

Petitioner is a MCA student, who has completed 4th

semester, studying in the 3rd respondent college. The

prayer sought for in this writ petition is to direct the

respondent to publish the results of the petitioner, of the

first, second and 3rd semester examinations and issue

mark lists and regularize the admission without further

delay.

2. Standing counsel on instructions submits that BCA

degree on the basis of which the petitioner has secured the

admission is not a recognized one and it was therefore that

the results have been withheld. It is stated that to

regularize the admission the petitioner should make an

application to the University to recognize the degree and

until that is done the petitioner cannot seek the reliefs now

WP(c).No.8925/09 /2/

sought for.

3. Having heard the counsel on either side I am inclined

to agree with the counsel appearing for the respondent

University. Since the degree possessed by the petitioner is an

unrecognized one, petitioner cannot insist the University to

declare his results or regularize the admission.

4. Therefore, at this stage, the option available to the

petitioner is to get the degree recognized and for that purpose

petitioner has to make an application to the University. This

the petitioner may do and it is directed that if such a request

is received form the petitioner the same shall be considered

and orders be passed by the Academic Council. This shall be

done as expeditiously as possible and at any rate within 2

months from the date of receipt of a copy of the said

application.




                                       (ANTONY DOMINIC)
                                           JUDGE
vi/

WP(c).No.8925/09    /2/