High Court Kerala High Court

The University Of Kerala vs Ginu George on 17 June, 2008

Kerala High Court
The University Of Kerala vs Ginu George on 17 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 704 of 2008()


1. THE UNIVERSITY OF KERALA,
                      ...  Petitioner
2. THE HEAD DEPARTMENT, DEPARTMENT OF

                        Vs



1. GINU GEORGE, S/O.GEORGE, KEEPADAYIL
                       ...       Respondent

                For Petitioner  :SRI.M.RAJAGOPALAN NAIR

                For Respondent  :SRI.VIVEK VARGHESE P.J.

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :17/06/2008

 O R D E R
                   H.L.Dattu, C.J. & A.K.Basheer, J.
                  ------------------------------------------------
                             W.A.No.704 of 2008
                  ------------------------------------------------
                   Dated, this the 17th day of June, 2008

                                 JUDGMENT

Basheer, J.

Appellants challenge the judgment passed by the learned

Single Judge, directing them to issue provisional degree certificate to the

petitioner for M.Phil in Future Studies.

2. It was contended by the petitioner that the University had

been dragging its feet in the matter of issuing the provisional certificate

on the ground that the petitioner had failed to produce the eligibility

certificate in the qualifying examination. Though the claim made by the

petitioner was resisted by the University contending, inter alia, that the

petitioner had failed to produce the requisite qualifying certificate, the

learned Single Judge took the view that they could not be justified in

denying the certificate in the peculiar facts and circumstances of the case,

particularly for the reason that the University had closed its eyes in the

matter, for no justifiable reasons. If, in fact, the University was of the

view that the petitioner did not have the requisite qualification for

admission to M.Phil Course in as much as the Master’s Degree obtained

by him was not recognised by the University, it ought to have alerted the

petitioner or taken appropriate action in the matter well in time. The

W.A.No.704 of 2008 – 2 –

petitioner having completed the course and having passed the M.Phil

Examination, it was not proper or just on the part of the University in

denying the provisional certificate to him, it was observed by the learned

Single Judge. While disposing of the writ petition, the learned Single

Judge had also placed reliance on the decision of Their Lordships of the

Supreme Court in the case of Sanatan Gauda v. Berhampur University

and others [(1990) 3 SCC 23].

3. Having heard the learned Standing Counsel for the

appellants and having perused the materials available on record, we do

not find any reason to interfere with the judgment passed by the learned

Single Judge. Therefore, the Writ Appeal is dismissed. However, it is

made clear that this order shall not be treated as a precedent in any other

case.

H.L.Dattu
Chief Justice

A.K.Basheer,
Judge
vku/