High Court Kerala High Court

Santhosh Kumar vs Cochin University Of Science And on 18 September, 2009

Kerala High Court
Santhosh Kumar vs Cochin University Of Science And on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12787 of 2009(P)


1. SANTHOSH KUMAR, S/O.RAMDEO SINGH,
                      ...  Petitioner

                        Vs



1. COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL, SCHOOL OF ENGINEERING,

                For Petitioner  :SRI.P.A.ABDUL JABBAR

                For Respondent  :SRI.SURIN GEORGE IPE

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/09/2009

 O R D E R
                     ANTONY DOMINIC,J.
                 ---------------------
                 W.P.(C).No.12787 OF 2009
               ------------------------
          Dated this the 18th day of September, 2009.

                          JUDGMENT

Petitioner was admitted for B.Tech course at the first

respondent University in the year 2002-03. Due to certain

ailments as disclosed in Exts.P1 and P2 medical reports,

petitioner had to discontinue the studies while undergoing the

6th semester course. Subsequently he was readmitted as per

Ext.P3 along with 2003-04 batch. He continued the studies and

completed the entire 8 semester and passed the examination

held in September, 2008. He secured 70% marks as is seen in

Ext.P4 marks lit. However, when Ext.P5 degree certificate was

issued, he was given only 2nd class and it was there upon that

he approached this court.

2. According to the University a candidate should have

qualified for degree by passing all subjects within the duration of

six years. It is stated that by the time petitioner passed the

examination he had exceeded the 6 year period. Therefore he

WP(c).No.12787/09 2

cannot be awarded Ist class and can be awarded only 2nd class.

3. Although, going by the regulations, the University cannot

be faulted, the facts remains that it was for reasons which are totally

beyond the control of the petitioner that, despite the fact that all

students securing 60% and above are entitled to first class, even

after securing 70% he had to be contented with a 2nd class. This

certainly needs a sympathetic consideration at the hands of the

Academic council of the University.

Therefore, I dispose of this writ petition, with liberty to file

appropriate application, producing Exts.P1 and P2 medical reports

and requesting for reconsideration of the matter. It is directed that

if a representation in this behalf is received, the Academic Council

shall consider the same with sympathy that it deserves, and with

due expedition.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.12787/09 3