High Court Kerala High Court

Sulfikar Ali.P.T. vs Kannur University on 2 December, 2009

Kerala High Court
Sulfikar Ali.P.T. vs Kannur University on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20423 of 2009(W)


1. SULFIKAR ALI.P.T., AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. KANNUR UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATIONS,

3. THE SYNDICATE OF THE KANNUR UNIVERSITY,

4. THE PRINCIPAL, CENTURY INTERNATIONAL

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.M.SASEENDRAN,SC,KANNUR UNIVERSITY

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/12/2009

 O R D E R
                      P.N.RAVINDRAN, J
                          -------------------
                      W.P.(C).20423/2009
                          --------------------
            Dated this the 2nd day of December, 2009

                          JUDGMENT

Heard Sri.P.C.Sasidharan, the learned counsel appearing

for the petitioner and Sri.M.Sasindran, the learned standing

counsel appearing for the Kannur University.

2. The petitioner appeared for the Final BDS Part-I

Degree Examination conducted by the Kannur University in

September 2008. On the ground that the answers to two

questions in the subject ‘Orthodontics’ Section A are similar to

that in the text book of Orthodontics by Balaji, the Controller of

Examinations issued Ext.P2 memo dated 20.11.2008 calling

upon the petitioner to show cause why action should not be

taken against him for malpractice in the examination. On

receipt of the said memo, the petitioner submitted Ext.P3 reply

dated 9.12.2008 denying the said allegation. This writ petition

was thereafter filed challenging Ext.P2 and seeking a writ in the

nature of mandamus to the respondents to publish the result of

the Final BDS examination. The petitioner contends that the

mere similarity in the answers to the contents of the text book

of Orthodontics cannot be a ground to hold that he had

W.P.(C).20423/09
2

committed malpractice in the examination and that in the

absence of an allegation that he had copied from a book or

notes or from other answer scripts, the respondents are not

entitled to take action against him for malpractice in the

examination.

3. The second respondent has filed a counter affidavit.

It is stated that after enquiry by a committee consisting of three

experts, a report was submitted wherein the committee had

come to the conclusion that no punitive action should be taken

against the candidate. It is also stated that the report of the

enquiry committee was placed before the Standing Committee

of the Syndicate which resolved to cancel the examination of the

petitioner and other candidates. It is also stated that the

Standing Committee had also resolved to recommend to the

Syndicate to take appropriate action against the College. The

second respondent has further stated that the recommendation

was approved by the Pro Vice Chancellor exercising the powers

of the Vice Chancellor and that the appearance of the candidate

including the petitioner in the final BDS Part-I examination

stands cancelled.

4. Pursuant to the directions issued by this Court, the

W.P.(C).20423/09
3

files were made available. The files disclose that the Vice

Chancellor of the University has ordered that the report and

the connected papers should be placed before the Syndicate for

consideration and that the Syndicate is yet to take a decision in

the matter. As per Statute 3(xxiii) of Chapter VII of the Kannur

University First Statutes, 1998, the Syndicate of the University

is the body competent to cancel the examination taken by a

candidate and to debar him/her from appearing at the

University examination for one or more years. The procedure to

be followed before cancelling the appearance in the examination

and for debarring the candidate from appearing in the

examination for a particular period is also prescribed in the

First Statutes. Since the Syndicate of the University is yet to

take a decision in the matter, I am of the opinion that it would

be premature to this Court to go into the rival contentions at

this stage.

I accordingly dispose of this writ petition with a direction

to the respondents to pass final orders in the matter after

complying with the provisions in the Statute 3(xxiii) of Chapter

VII of the Kannur University First Statutes, 1998 and after

affording the petitioner a reasonable opportunity of being

W.P.(C).20423/09
4

heard. Final orders in the matter shall be passed within two

months from today. Depending on the decision taken by the

Syndicate, the result of the petitioner shall be published. The

contentions of both sides on the merits are kept open.

P.N.RAVINDRAN,
Judge

mrcs