High Court Kerala High Court

Sahad.M vs The University Of Calicut … on 27 October, 2009

Kerala High Court
Sahad.M vs The University Of Calicut … on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4350 of 2009(P)


1. SAHAD.M, AGED 24 YEARS, S/O.UMMER,
                      ...  Petitioner
2. SHABEER P.K., AGED 23 YEARS,

                        Vs



1. THE UNIVERSITY OF CALICUT REPRESENTED BY
                       ...       Respondent

2. THE REGISTRAR, UNIVERSITY OF CALICUT,

3. THE DIRECTOR, SCHOOL OF DISTANCE

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.

The Hon'ble MR. Justice V.GIRI

 Dated :27/10/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
            W.P ( C) Nos. 4350 & 12669 of 2009
                      --------------------------
              Dated this the 27th October,2009

                        J U D G M E N T

These writ petitions involve common questions. They

have been heard together and are being disposed of by a

common judgment. I will refer to the facts in WPC

No.4350/09. Discussion of the contentions raised

therein will govern the connected writ petition also.

2. Petitioners are M.Com students in the School of

Distance Education under the 1st respondent University.

They commenced their course in September 2007. As per

Ext.P1 regulations issued by the University, students of

M.Com have to undergo four semester course with 19

theory papers for 80 marks each. They have to submit a

project report for 100 marks and two assignment papers

of 10 marks each for every subject. In the place of project

report and assignment papers, which is applicable to the

students of the School of Distance Education, the students

in the regular stream have to attend a viva voce and are

awarded with internal marks (Sessional Marks).

W.P ( C) Nos. 4350 & 12669 of 2009
2

3. Petitioners were prosecuting the course. They

completed two semesters. They are preparing to write

their first year examination. They then came to know of

Ext.P2 communication issued by the 3rd respondent

notifying the revision of the syllabus and also the

introduction of two new descriptive papers under the title

of ‘Accounting Practices’ for 200 marks at the end of the

1st year and another for 180 marks under the head of

‘Business Policy and Practices’ at the end of the second

year. These two descriptive papers are in lieu of

assignments . Ext.P2 is seen to have been issued on the

basis of Ext.P3. Ext.P3 reflects the decision taken by the

Academic Council. The relevant portion of the same reads

as follows:

“Sanction has therefore been accorded to
implement the decision of the Faculty of
Commerce and Management Studies that
“Regarding the internal assessment of M.Com
course in School of Distance Education it was
resolved to introduce two descriptive papers one
in the first year carrying 200 marks and the other
in the second year carrying 180 marks, for the
students registered for M.Com under School of
Distance Education from 2007 admission
onwards.”

W.P ( C) Nos. 4350 & 12669 of 2009
3

4. Exts.P2 and P3 have been challenged in the writ

petition. A counter affidavit has been filed by the

respondents.

5. In the meanwhile, petitioners were permitted to

give their examinations as per an interim order passed by

this Court. They have given their examinations as per

Ext.P1 except the additional descriptive papers which they

have to give as per Ext.P2.

6. Heard Mr.P.Shamsudin, learned counsel for the

petitioners and Mr.P.C Sasidharan, learned counsel for the

University.

7. Learned counsel for the petitioners submits that

assuming that the academic council of the University is

entitled to adopt a new format for examination and

assessment of the candidates who are prosecuting a course

as students of the Distance Education Programme, the said

change can be effected only prospectively. Ext.P3 reflects

the decision taken by the Academic Council in its meeting

held on 5.4.2008 and it is made applicable to the students

registered for M.Com for the year 2007 batch onwards.

W.P ( C) Nos. 4350 & 12669 of 2009
4

Thus retrospective effect has been given to the decision,he

contends.

8. Learned counsel for the petitioners submits that

Ext.P3 does not reflect a change of syllabus. The only

change effected is to bring about the requirement of two

descriptive papers, one at the end of the first year and

another at the end of the second year in lieu of

assignments. This was the change brought about for the

students of the School of Distance Education, since it was

found that proper assessment of their merit was not

possible by way of internal assessment. The students of the

School of Distance Education do not attend regular classes

and their prosecution of studies is not regularly monitored

by any Board of Teachers. Therefore, their knowledge and

acumen could be tested effectively, only by a written

examination. The decision taken under Ext.P3, it is

contended, is within the powers of the University. The

petitioners were required to give the additional descriptive

papers at the end of the first year only by April 2009.

Therefore, they had clear six months from the date of

W.P ( C) Nos. 4350 & 12669 of 2009
5

Ext.P3 to prepare for such paper. The additional paper

comprehends the same syllabus and does not comprehend

any additional syllabus.

9. Having heard counsel on both sides, I take note

of the fact that Ext.P3 was no doubt issued during the

currency of the course which the petitioner had

commenced in the year 2007. But it cannot be disputed

that the Academic Council of the University has the

jurisdiction to take a decision in the nature of Ext.P3. The

question is regarding prejudice, if any caused to the

petitioners by reason of a decision having been taken

during the period when they have been prosecuting a

course. I do not think that any serious prejudice has been

caused to the petitioners in this regard since they had

notice of about six months regarding the requirement to

give an additional descriptive paper at the end of the first

year. The second additional descriptive paper is to be

taken only at the end of the 2nd year. Obviously it cannot

cause any prejudice to the petitioners since they obviously

got more than 1 1/2 year’s time in this regard.

W.P ( C) Nos. 4350 & 12669 of 2009
6

Significantly, the additional descriptive paper would only

comprehend the existing syllabus and if that be so,

petitioners cannot claim any serious prejudice by being

required to answer the additional papers from the same

syllabus in lieu of internal assignment.

10. Therefore, I am not inclined to interfere with

Exts.P2 and P3 even for the limited purpose of considering

the contention of 2007 batch students.

11. Learned counsel for the University is right in

relying on the dictum laid down by the Bench of this Court

in WPC No.16477 of 2009 and connected cases. The Bench

has reiterated the principle that this Court would be

reluctant to interfere with academic matters since it is

better left to the wisdom of the Academic Council.

12. I also record the submission made by the

learned counsel for the University, Sri.P.C Sasidharan that

the petitioners would be given the liberty to give their

additional descriptive papers of Accounting Practices and

Business Policy and Practices, as and when Examinations

for the said papers for the students of School of Distance

W.P ( C) Nos. 4350 & 12669 of 2009
7

Education are held. The said examination should be held

before the petitioners complete their course.

Subject to the above, the writ petitions are disposed

of.

(V.GIRI,JUDGE)
ma

W.P ( C) Nos. 4350 & 12669 of 2009
8

W.P ( C) Nos. 4350 & 12669 of 2009
9