IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5706 of 2008(D)
1. SUBIN K.RAJAN, AGED 21 YEARS,
... Petitioner
2. SHAHANSHA.A., AGED 22 YEARS,
Vs
1. THE CHAIRMAN,
... Respondent
2. THE CONTROLLER OF EXAMINATIONS,
3. THE PRINCIPAL,
4. THE MANAGER,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 5706 of 2008
-------------------------------------
Dated: February 18, 2008
JUDGMENT
Petitioners were students in B.Com. and MBA of St. John’s
College of which the 3rd respondent is the principal. They were
dismissed for some misconduct on 3.2.2008. It is submitted that
they have filed Exts.P3 and P4 appeals which are pending
consideration by the 1st respondent. According to the petitioners,
while there is delay in considering the appeal, they will be losing
their opportunity to appear for the examination.
2. As long as the order of dismissal stands, petitioners are
admittedly debarred from participating in the examination. At this
stage all that this court will be justified in doing is to direct the 1st
respondent to finalise Exts.P3 and P4 appeals on an expeditious
basis.
Having heard the counsel for the petitioners and also the
Standing Counsel for the University, I dispose of this writ petition
WP(C) 5706/08
Page numbers
directing that the 1st respondent shall pass final orders on Ext.P4
and P5 appeals as expeditiously as possible, at any rate, within four
weeks from the date of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-