High Court Kerala High Court

Sunil B. vs The Mahatma Gandhi University on 27 November, 2008

Kerala High Court
Sunil B. vs The Mahatma Gandhi University on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34352 of 2008(M)


1. SUNIL B., 4TH SEM M-TCH STUDENT, IN
                      ...  Petitioner

                        Vs



1. THE MAHATMA GANDHI UNIVERSITY,
                       ...       Respondent

2. THE CONTROLLER OF EXAMINATION,

3. THE PRINCIPAL, MAR ATHANASIOUS COLLEGE

                For Petitioner  :SRI.C.S.AJITH PRAKASH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/11/2008

 O R D E R
                        V.GIRI, J
                      -------------------
          W.P.(C)s.34352/2008 & 34487/2008
                      --------------------
      Dated this the 27th day of November, 2008

                      JUDGMENT

Common issues arise for consideration in these

two writ petitions and therefore, they have been heard

together and are being disposed of by a common

judgment.

2. I heard Mr.C.S.Ajith Prakash and Mr.Sajjad,

learned counsel for the petitioners in the writ petitions

and Mr.T.A.Shaji learned Standing Counsel for the

University. I will refer to the facts in Writ Petition

No.34352/2008, which are substantially similar to the

facts involved in the other writ petition also.

3. Petitioner is an M.Tech student prosecuting his

course in a College affiliated to M.G.University. The

Course is spread over four semesters. Ext.P8 is the

regulations framed by the University governing M.Tech

Course. Petitioner is a good student who had cleared

all the papers in the 1st semester. But in the 2nd

W.P.(C).34352/2008 &
34487/2008 2

semester, he was disabled from appearing for one of the

papers due to medical reasons. He was able to acquire a

good average going by the results in the other papers

alone. Petitioner cleared all the papers in the 3rd

semester and has come to the end of the 4th semester.

But his hall ticket is withheld due to the reason that he

has not cleared all the papers in the 2nd semester. In the

case of the petitioner, it is a reason beyond his control

which prevented him from appearing in one of the

papers in the 2nd semester examination. He has actually

appeared in the said paper in the supplementary

examination held in November, 2008.

4. Regulation in question which disables the

petitioners from appearing in the 4th semester

examination is contained in clause 11, which reads as

follows:-

Evaluation of industrial

training/masters research project work

will be taken up only after the student

completes the entire core subjects as

W.P.(C).34352/2008 &
34487/2008 3

well as elective subjects requirements.

However, the candidates are eligible to

appear for the Masters Comprehensive

viva only after the successful

completion of the first three semesters

of the masters programme.

5. Mr.Ajith Prakash learned counsel appearing for the

petitioner submits that distinction will have to be drawn

between the first and second limb of clause which says

that evaluation of Industrial training/masters research

project work will be taken up only after the student

completes the entire core subjects as well as elective

subjects requirements. According to him, successful

completion of the first three semesters can be treated as

a requirement only for appearing in the Masters

Comprehensive Viva voce. Assuming this be so, the 4th

semester is divided into two parts, one is the Evaluation

of the Industrial training/Masters research project and

the other is Masters Comprehensive Viva. It would

serve no purpose to undergo evaluation of the training of

the Masters Research Project alone if at the same time,

W.P.(C).34352/2008 &
34487/2008 4

it disables the student from participating in the Masters

Comprehensive Viva. I do not find anything in the

regulation which spells out a dilution in so far as the

requirement “successful completion of the first three

semesters to secure the eligibility to appear in the

Masters Comprehensive Viva”. No doubt, in the case of

the petitioner’s, good students who were prevented from

appearing in one of the examinations in the 2nd semester

due to medical reasons, are visited with a hardship. But

I do not find any provision which contemplates a dilution

of the requirements. Though, it may be the misfortune

of the petitioner that he is not able to participate in the

4th semester examination, I can interfere only if I am

able to find any illegality in the stand taken by the

University and this I am not able to do.

6. Learned counsel for the petitioner submits that one

student who was similarly situated in the previous year

was so permitted to appear in the last without clearing

all the earlier papers. On instructions, Mr.T.A.Shaji,

learned Standing Counsel for the University, submits

W.P.(C).34352/2008 &
34487/2008 5

that it is true that the student who had not cleared all

the papers in the 3rd semester was permitted to

participate in the 4th semester examination on a

provisional basis. But it was later found that she was not

eligible and her participation was cancelled as well.

Mr.Ajith Prakash submits that said cancellation was

because she had failed to clear the papers and not

because she was found ineligible, at a later stage. This

aspect is disputed by the learned counsel for the

University.

7. I do not propose to conduct an enquiry on this

aspect in as much as the University cannot be faulted

with for implementing the regulations. If a wrong was

committed earlier, that does not afford a justification

for this Court to direct the University to perpetuate the

mistake.

8. The Supreme Court and a Bench of this Court had

repeatedly held that regulations in academic matters

cannot be permitted to be diluted. If that be so, I do not

W.P.(C).34352/2008 &
34487/2008 6

find my way to issue any direction to the University.

Writ petitions are bereft of merit and hence dismissed.

V.GIRI,
Judge

mrcs