IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 38210 of 2007(W)
1. SRI.BIBY K.VENU
... Petitioner
2. SMT.JAYA MARY JOHN,AGED 24 YEARS,
Vs
1. MAHATMA GANDHI UNIVERSITY,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. ETTUMANOORAPPAN COLLEGE,
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/03/2008
O R D E R
ANTONY DOMINIC, J.
=W.P.(C) = = = = = = = = =
= = =
No.38210/07 (W)
and
=W.P. = = = = = = = = = =
(C) No. 37 /2008 (D)
= =
Dated this the 4th day of March, 2008
J U D G M E N T
In these writ petitions, the petitioners who were admitted for
Bachelor of Library and Information Science Course conducted by
the 3rd respondent colleges in these cases.
2. The dispute is regarding their eligibility to be admitted
and according to the petitioners though they had less than 45% of
marks at the time when they were admitted there was no
requirement of any minimum marks. However, the fact remains that
they were admitted and had commenced course. As it presently
stands from the stand of the University, it is evident that the matter
regarding their eligibiilty is pending consideration of the Syndicate
of the Mahatma Gandhi University and it is essentially for the
Syndicate to take a decision in this matter.
3. Now that the Syndicate is seized of the issue, these writ
W.P.(C) Nos. 38210/07 & 37/08
– 2 –
petitions are disposed of directing that a final decision on the
eligibility of the petitioners to continue their course in their
respective colleges will be decided by the Syndicate. This shall be
done as expeditiously as possible, at any rate within 4 weeks of
production of a copy of this judgment. I also clarify that in the
meanwhile it will be open to the petitioners to submit any
supplementary representation if they so choose.
Writ petitions are disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-