High Court Kerala High Court

Shakkir Jameel V.S vs Mahatma Gandhi University on 2 July, 2007

Kerala High Court
Shakkir Jameel V.S vs Mahatma Gandhi University on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20115 of 2007(T)


1. SHAKKIR JAMEEL V.S.,
                      ...  Petitioner

                        Vs



1. MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE PRINCIPAL,

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/07/2007

 O R D E R
                              S. SIRI JAGAN, J.

                     ----------------------------------

                      W.P.(C)NO. 20115 OF 2001

                     -----------------------------------

             DATED THIS THE 2nd DAY OF JULY, 2007


                                  JUDGMENT

The petitioner seeks permission to write the Xth semester LLB

examination without passing the two papers in the IInd Semester

examination. The petitioner now confines his prayer for a direction to

the University to consider Ext.P2 representation filed by the petitioner.

The contention of the petitioner is that in the case of Calicut

University, the University itself has permitted the students to write the

examination without passing the previous examinations as per rules by

giving exemption. This is a matter, which the University has to

consider in accordance with law. Therefore, the 1st respondent

University may consider Ext.P2 and pass appropriate orders thereon.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd