High Court Kerala High Court

Sandra.K.Sabu vs The Mahatma Gandhi University on 28 January, 2011

Kerala High Court
Sandra.K.Sabu vs The Mahatma Gandhi University on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33900 of 2010(J)


1. SANDRA.K.SABU,
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

2. THE VICE CHANCELLOR,

3. THE CONTROLLER OF EXAMINATIONS,

4. THE PRINCIPAL,

                For Petitioner  :SRI.V.A.MUHAMMED

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

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/01/2011

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                  W.P.(C) NO.33900 OF 2010(J)
             --------------------------------------------------
           Dated this the 28th day of January, 2011

                          J U D G M E N T

Petitioner is a BDS student under the 4th respondent. The

college is affiliated to the first respondent University. In the first

year, of the three subjects, petitioner failed in two subjects. As a

result she had to discontinue her course in the 2nd year. She

applied for revaluation and passed in one subject. Though, with

the declaration of revaluation results, she became entitled to

resume her studies, on account of the break, there was shortage

of attendance of about six months.

2. According to the petitioner, in order to make up the

shortage in attendance she was given additional instructions in

the college and the Principal of the College reported the same to

the University as per Ext.P6. However, University took the stand

that the shortage of attendance of the petitioner was beyond the

condonable limits and therefore she was not allowed to appear for

the 2nd year examination. This lead the petitioner to file this writ

petition and in pursuance to the interim order she appeared for

the examination.

WPC.No.33900 /2010
:2 :

3. The question now arises is whether the petitioner was

eligible for appearing for the 2nd year examination.

4. Although, the fact that she had shortage of attendance, is

accepted by the petitioner, she claims that she is entitled for

condonation of shortage on the basis that the college had given

her additional instructions. It is stated that such a course of action

was permissible in view of clause 7.3 of Chapter III of the Kerala

University First Ordinance which governs the petitioner. However,

a reading of the said provision shows that a student who has

failed to earn the required attendance in an academic year at the

end of which there is a university examination, must attend the

college to receive such an additional instruction as the Principal

may prescribe to enable him to issue the annual certificate. This

provision only shows that the Principal is entitled to require a

student to undergo additional instructions and this provision does

not mean that such additional instruction is to be imparted in the

very same academic year. On the other hand in my

understanding, this only means that if in a particular year a

student has shortage of attendance, should undergo additional

instructions in the succeeding year. Therefore the interpretation

WPC.No.33900 /2010
:3 :

now sought to be placed on clause 7.3 of Chapter III cannot be

accepted and the contention that she ought to have been

permitted to appear for the 2nd year examination is only to be

rejected.

5. Counsel then relied on Ext.P13, an order issued by the

Registrar of the University on 7.11.2006 and contended that for

MBBS course shortage of much more attendance was condoned

by the University and therefore the University could not have

adopted a different standard in the petitioner’s case. However,

University explains Ext.P13 as a case of mistake. Irrespective of

Ext.P13 and the contentions raised by the University, question is

whether the shortage of attendance of the petitioner was within

the condonable limits laid down in the Regulations. Admittedly

the shortage of attendance of the petitioner is beyond the

condonable limit. Therefore, the fact that the University has

departed from the rules on one occasion will not enable the

petitioner to rely on that order and insist on repeating the same

in future. Therefore I am not persuaded to issue any direction in

favour of the petitioner relying on Ext.P13.

WPC.No.33900 /2010
:4 :

6. Petitioner then contended that when the results of the

first year examination were declared she had applied for

revaluation and though this court had issued directions for a time

bound revaluation, University delayed revaluation and that

contributed to the situation. It is therefore argued that the

University cannot now be permitted to capitalize out of its own

fault and deny the petitioner her chance to appear for the

examination. Even if it is assumed that there was delay on the

part of the University in publishing the revaluation results, if the

petitioner had a case that such default was in violation of the

directions of this court, petitioner should have initiated

appropriate action against the University at that stage. This was

not done. But then such default on the part of the University

cannot enable the petitioner to claim that the regulations should

be relaxed in her case. Therefore I cannot accept the case of the

petitioner that she ought to have been treated as a student

eligible to appear for the 2nd year examination.

7. For these reasons I see no merit in the writ petition.

However, it is clarified that if the petitioner has undertaken

additional instructions for the second year, petitioner will be

WPC.No.33900 /2010
:5 :

entitled to the benefits on that basis.

Writ Petition is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/