IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1168 of 2009()
1. THE UNIVERSITY OF CALICUT,
... Petitioner
2. THE CONTROLLER OF EXAMINATIONS,
3. THE REGISTRAR, UNIVERSITY OF CALICUT,
Vs
1. MARY P.L., ARACKAL HOUSE, CHELOOR P.O.,
... Respondent
2. RABISHA.P.O., KARUKAYIL HOUSE,
3. SARANYA K.B., RAMANKULATH HOUSE,
4. SRUTHY KRISHNA, KADAVILPARAMBIL HOUSE,
5. VIDHU K.T., VAZHAPPALLY HOUSE,
6. FABITHA P.S., CHANDANAPARAMBIL HOUSE,
7. JAYASREE.P.K., KEYATH HOUSE, KODALY,
8. PRINCY K.S., KARAYIL HOUSE, PADIYOOR,
9. SONA P.S., PINDARAMKULATH HOUSE,
10. ABITHA K.T., KIZHAKKETHIL HOUSE,
11. AMRITH R., KALARICKAL HOUSE, MINALLUR.
12. ASHLY M.S, ETTATH HOUSE, PEINJANAM,
13. DEEPAK P.S., PULIYATH HOUSE,
14. DIVYA C.U., MURUKKUMATHARA HOUSE,
15. DIVYA RAJ.K., KAIPATHUPARAMBIL HOUSE,
16. DIVYA V.P., VETTUTHARA HOUSE,
17. LEKHA K.., KRISHNANKUTTY, KURUVATH HOUSE
18. REEGA N.R., NHATTUKETTY HOUSE,
19. SANEESH K.S., KOKKANTHARA HOUSE,
20. SARIKA K.S., CHULIPARAMBIL HOUSE,
21. SELVA M.A., PALLIPARAMBU HOUSE,
22. SUDIN.K.S, KANNAMKULAM HOUSE,
23. SUMANJU K., KIZHAKKEDATH HOUSE,
24. SUMEESH K.S., KOOTTALA HOUSE,
25. AMBISHA K.T., KIZHAKKETHIL HOUSE,
26. ARCHANA A.A., ANAKOTTU HOUSE,
27. ASHA RAMANUNNI K., KARUVANJERI HOUSE,
28. CHANDRIKA P.C., MANNANTHARA HOUSE,
29. GEETHA NARAYANAN NAIR, PAREKKATTU HOUSE,
30. GEETH M.R., THARAKKATTIL HOUSE,
31. GINSHA E.G., PETTIKKATTIL HOUSE,
32. HAZEENA M.K., THAIPARAMBIL HOUSE,
33. JAYASRI.N.A., PERINGALAYIL HOUSE,
34. KAVITHA K., KARAYAMVATTATH HOUSE,
35. LEENA T.S., POLASSERY HOUSE,
36. NIMMI, PANACKAL HOUSE, NATTIKA,
37. REMYA V.G., VAKKAYIL HOUSE, ALOOR,
38. SANU M.R., MARASSERY HOUSE,
39. SMITHAMOL N.J., THAMPURATTIPARAMBIL
40. SOUMYA K.S., KOLLARA HOUSE,
41. THANSEERA P.N., PALATHINGAL HOUSE,
42. VIJAYASREE K.V., KOLAMTHARA HOUSE,
43. DIVYA A.U., ANAKKOTTU HOUSE,
44. DIVYA T.D., THATTIL HOUSE, KAVALAM.
45. KSHEMO K.C., KOTTIYATTIL HOUSE,
46. REMYA A.P., PULIYATH HOUSE,
47. RITTY JOSE, MEKKATTUKULAM HOUSE,
48. SALINI.K.S., AINIPULLI HOUSE,
49. SANDHYA K.S., KOOTTALAM HOUSE,
50. SISSY K.V., PANTHALLUKKARAN HOUSE,
51. SUBITHA V.S., CHELLELY HOUSE,
52. HYMA P.D., PULIPARAMBIL HOUSE,
53. NISHANTHI P.S., PERINGATHARA HOUSE,
54. OGUS CHEEKU K., KOLANGARA HOUSE,
55. PRAVITHA V.S., VALLIYIL HOUSE,
56. SALMATH V.V., VALIYAVALAPPIL HOUSE,
57. SHIJI T.R., THEPARAMBIL HOUSE,
58. SHYNI T.P., ORUPARAMBIL HOUSE,
59. SIMY K.MADHAVAN, KALARICKAL HOUSE,
60. SUMA T.P., KOCHATHU HOUSE,
61. K.B.VIJAYALEKSHMI, KALARICKAL HOUSE,
62. VIJAYASREE A., ATHAMKAVIL HOUSE,
63. VIKRAM SARABHAI EDUCATIONAL TRUST AND
For Petitioner :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :08/06/2009
O R D E R
S.R.BANNURMATH, C.J. &
KURIAN JOSEPH,J.
————————————————-
W.A.No.1168 of 2009
————————————————–
Dated this the 8th day of June, 2009
JUDGMENT
Kurian Joseph,J.
After having heard learned counsel appearing for
the appellants and also learned counsel appearing for the
respondents, we find that the main apprehension of the
University is on the precedent that is likely to be created by
the impugned judgment and also on some of the
observations contained in the judgment. We make it clear
that the judgment only relates to the peculiar facts of the
instant case and it will not be taken as a precedent. As far
as the writ petitioners are concerned, we are informed that
the students have been permitted to appear for the
examinations pursuant to the interim orders passed by this
court and certificates also have been issued. Therefore, we
leave open the contentions taken by the parties in the writ
W.A.No.1168 of 2009
: 2 :
petition and the writ appeal is disposed of as above making
it clear that the writ petitioners shall be treated to have
been duly admitted to the course.
S.R.BANNURMATH,
Chief Justice
KURIAN JOSEPH,
Judge
ahg.
S.R.BANNURMATH, C.J. &
KURIAN JOSEPH,J.
—————————
W.A.No.1168 of 2009
—————————-
JUDGMENT
8th June, 2009