IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6461 of 2007(T)
1. JUNASIYAMOL P.P.,
... Petitioner
Vs
1. UNIVERSITY OF CALICUT,
... Respondent
2. THE VICE CHANCELLOR,
3. THE CONTROLLER OF EXAMINATIONS,
4. THE PRINCIPAL, E.M.E.A.COLLEGE OF
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.K.M.SATHYANATHA MENON
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/07/2007
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)NO.6461 OF 2007
----------------------------------
DATED THIS THE 27th DAY OF JULY, 2007
JUDGMENT
The petitioner applied for writing the final year B.A. Degree
Examination, which started on 6.3.2007. Now it appears that the
petitioner did not put in sufficient attendance for enabling her to
appear for the Examination. This Court had by order dated 6.3.2007
directed the appropriate authority to consider the petitioner’s
application for condonation of shortage of attendance. Now it turns
out that the petitioner had only twenty two days of attendance during
the whole year which is far below the condonable limit even by the
Syndicate. The petitioner now submits that the petitioner may be
allowed to write the next examination.
2. I am not inclined to take a sympathetic attitude towards
the petitioner as requested by the petitioner since, if the same is
allowed, similar requests of students without attending classes, also
cannot be denied. I am of opinion that in education matters a strict
view has to be taken, especially in view of the dwindling standard of
education in the State. Therefore, I am not inclined to entertain this
writ petition. The petitioner may complete the studies after putting
W.P.(c)No.6461/07 2
sufficient attendance and write the examination again.
Accordingly, the writ petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd