High Court Kerala High Court

Midhun Das K.M. vs The Controller Of Examinations on 9 October, 2009

Kerala High Court
Midhun Das K.M. vs The Controller Of Examinations on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28390 of 2009(P)


1. MIDHUN DAS K.M., S/O.K.R.MOHAN DAS,
                      ...  Petitioner

                        Vs



1. THE CONTROLLER OF EXAMINATIONS,
                       ...       Respondent

                For Petitioner  :SMT.RESHMI JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/10/2009

 O R D E R
                       P.N.RAVINDRAN, J.
                       ---------------------------
                   W.P.(C) No. 28390 OF 2009
                        --------------------------
            Dated this the 9th day of October, 2009

                         J U D G M E N T

Heard Smt. Reshmi Jacob, 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 supplementary 7th semester

B.Tech degree examination in Electrical and Electronics Engineering

held in May-June 2009 by the Mahatma Gandhi University. The

results were published in August 2009. The petitioner failed in the

paper on Electrical Drawing. He had in the meanwhile appeared for

and passed the 8th semester examination. The petitioner has

therefore applied for revaluation of his answer script on Electrical

Drawing for which he appeared in the supplementary 7th semester

examination by submitting Ext.P2 application and for scrutiny by

submitting Ext.P3 application. The petitioner has also paid the

requisite fee prescribed for scrutiny and revaluation. In this writ

petition the petitioner seeks a writ in the nature of mandamus

commanding the respondents to revalue his answer script

W.P.(C) No. 28390/09
2

expeditiously, 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. As regards scrutiny of the answer script, the

learned Standing Counsel submits that the scrutiny can be done

within ten days from the date on which a copy of this judgment is

received by the Mahatma Gandhi University.

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 v. Sandhya P. Pai (1991 (1) KLT 812) held that

the University should hurry with applications for revaluation without

W.P.(C) No. 28390/09
3

wasting any time and that unless applications for revaluation are

expeditiously disposed of, it will cause serious prejudice to the

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 take steps to revalue the answer script described in

Ext.P2 application and to communicate the result to the petitioner

within six weeks from the date on which he produces a certified copy

of this judgment before the Controller of Examinations, Mahatma

Gandhi University. The Controller of Examinations shall, within ten

days from the date on which the petitioner produces a certified copy

of this judgment before him, also make arrangements for scrutiny of

the said answer script.

P.N.RAVINDRAN, JUDGE

vps

W.P.(C) No. 28390/09
4