High Court Karnataka High Court

Ms Priya J vs The Rajiv Gandhi University Of … on 8 December, 2010

Karnataka High Court
Ms Priya J vs The Rajiv Gandhi University Of … on 8 December, 2010
Author: S.Abdul Nazeer
_1....

 

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 08*" DAY OF DECEMBERTé..2'O:1'O"D;'~_:"'V.

BEFORE

THE HONBLE MRLJUSTICE-S;'AI3.DU?L  

WRIT PETITION NO.32I62 OE2é_'1 

BETWEEN:

MS. PRIYA J   _ 
DAUGHTER OF M JAYARAMAN  ' 
AGED ABOUT 24 YEARS  __ ' ' '
RESIDING AT ROOM NO. 100:.

J.S.S.1\/IEDICAL CQLLEGEwL-AD'!.ES-HOSTEL  

BANNIMANTAP, S. 'S vN_AG:AR, 
MYSORE--5  " 2 1 ' 

[By 'é£jVvOaO~;._O.,AD'\5S;')

I. THERAJIV GANDI II UNIVERSITY
OF' HEALTH SCIENCES
; 4TH T BLOCK, JAYANAGAR.
»'-QBANGALORE 560 G4

 BY"ITS"\.[ICE » CHANCELLOR

I , '  (EVALUATION)
"  ;RAJF_vf.GI'\NDHI UNIVERSITY OF HEALTH
V ' SCIENCES. 4TH T BLOCK.
 JAYANAGAR.
BANGALORE -- 560 04

2+

2    THE J S S MEDICAL COLLEGE

__rI3ANNIIvIANTAP
S S NAGAR.
MYSORE A 5
BY ITS PRINCIPAL

 PETITIONER



 

4. MEDICAL COUNCIL OF INDIA
SECTOR 8. POCKET I4.

DWARAKA -- I   ._
NEW DELHI - 110 
REPTD. BY MEDICAL COUNCIL 

OF INDIA. _   " ~.

[By Sri N K RAMESH. ADV. 'FORRI SI R'? 
SRI NRHETFY, ADV. FoR'Rg4 I '~  
SRI F:.SHASHII:IRAN SHE'I"-I'§I".-  FOR' RSI-V

THIS WRIT PE2'1'ITION IS FILED' UND.ER P.-RTICLE 226 AND
227 oF THE CoNS'I'1TUTI.oN-.oF._ INDIA PRAYING To DIRECT
THE RI a  To 'PRODUCE - THE FEIITIONERS
oToRHINoLoR'YNi:;O'LoC.Y ANSWER SCRIPT To THIS HON'BLE
COURT IN _OR'DER__:r_o 'ExANI.I.NE-.:'THE DIFFERENCE IN MARKS
OBTAINED BE'T_W'{13EN"T|THE=I§"IRST,¢3I SECOND EVALUATION.

'I'HIS_-- '*":--«v.PEfTI*I"IoN..__COMING ON FOR PRELIMINARY
I-IEARING *13"G_RoUP.  DAY. THE COURT PASSED THE
FOLLOWING: ,  S  

=I g*GRDER

 I;>_1?IaxI_e heaT'c1~----t--he learned Counsel for the parties.

C   _2v,:_The:f)e.tit.ioner had appeared for the 111 Phase of

 Exaihtihation in the month of June, 2010. In the

 Said examination She had failed in one Subject, namely

   'QtOI7hino1aryngo1ogy'. Therefore. She has filed this writ

Km

,



_. 3 _.
petition for a direction to the respondent Univeifsfiiy to

refer the answer scripts for the third eXamine~r~.-. .

3. Sri N .K.Ramesh, learned

the 151 respondent University Asiibmits inji

general valuation, the firstVi’i’vr.:\.ra}1,iVer dawafgrded 37
marks and 21′”? 1′-4£u../Aihaarks Mont of 100
marks. The difference. awarded by
the two marks obtained
by the petitior;:er’é.was rounded off to 43. It
is oniy: in award of marks between
the twod\’xapli,1ers Valuation is 15% or more

of the prescribed for the paper, the

has to be referred to a third examiner.

<Th'ere is merit in the contention of the learned

for the 15* respondent University. The

,f_.Ordirianee at Annexure»»D prescribes procedure for

revaluation. It states that all the answer scripts

wherein difference in award of marks between two

_ 4 _
Valuers and four Valuers as the case may be in the
general valuation is 15% or more of the maximum

marks prescribed for the paper, such papers a1one'"have

to be referred to a third examiner. In the

the difference in award of marks between.Vtvifo.e.vaI.i'iers "inf _&

the general valuation is 11%.

script of the petitioner iI1Vre_spect—-Aof».the

cannot be referred to a thirdvfmhatitier. cannot
direct the UniVers1t§;;_.”‘~to .refer” t_h.e’~-.answe’r “script in
question to a third exarifiiner_Vcont;rai-yT_’to-Vthe Ordinance

governing re’–ir_ai_uatio*n§ _ *

“5,At th’is_fs’tfage’, learned Advocate for the petitioner

thatviiiie petitioner may be permitted to pay the

1′.eXamiiiatviori.’V;”fee for her appearance in the ensuing

exfa’minatiior1 in the above subject. 1 direct the 151

‘respondent University to permit the petitioner to pay the

7exarninat.ion fee for her appearance in the failed subject

it “referred to above and allow her to appear for the

it

-5…

ensuing examination. Writ petition stands distfini$Sr:d

with the above Observations. No costs.

KLY/