IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12975 of 2007(T)
1. SREEJITH K.P,KILACHA PARAMBATH,
... Petitioner
2. PRASANTHBAVA E,SABARMATHI,KELAPPAJI
3. RAFEEQUE K.T,KUNNATH HOUSE, KUNIYIL.
4. ABDUL GAFOOR P,EPPINIYIL HOUSE,
5. SREEJITH S.R,SAKTHEESWARATH HOUSE,
Vs
1. CALICUT UNIVERSITY,REP.BY ITS REGISTRAR
... Respondent
2. VICE CHANCELLOR,CALICUT UNIVERSITY.
3. THE REGISTRAR,CALICUT UNIVERSITY.
For Petitioner :SRI.P.RAVINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/04/2007
O R D E R
S.SIRI JAGAN, J
-----------------------------------------
W.P.(C)NO.12975 of 2007
-----------------------------------------
Dated this the 13th day of April, 2007
JUDGMENT
The petitioners are students of the B.Ed course. The
duration of the course is one year commencing from June 2006
and ending with June 2007. Entrance examinations were
conducted in April 2006, results of which were published in May
2006. However, allotment to the colleges were made only in
October 2006 causing a delay of 5 months in starting the course
resulting in loss of working days. Representations were made by
the teachers as well as the students to reschedule the course
and make good the loss of working days by working during
saturdays and by cutting short holidays, taking into account
Ext.P6 representation by the teachers undertaking to take classes
during holidays also.
3. I have heard the learned counsel for the petitioner as
also the learned standing counsel appearing for the University.
The counsel for the petitioner points out that by Ext.P3, the
W.P.(C)No.12975/2007 :2:
Kerala University has rescheduled the course and the Mahatma
Gandhi University had also taken similar decision. In the above
circumstances, it is only appropriate that the second respondent
considers Ext.P3 representation filed by the petitioners in the
light of the facts stated above within a period of one month from
the date of receipt of a copy of this judgment. The petitioners
shall also be afforded an opportunity of being heard before final
orders are passed.
The writ petition is disposed of as above.
S.SIRI JAGAN, JUDGE
css
/
W.P.(C)No.12975/2007 :3:
W.P.(C)No.12975/2007 :4: