IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4634 of 2011
Ms. Alka Kamlapuri, D/O Shri Mori Lal, Kamlapuri, resident of Imali
Tal, P.O. & P.S. Danapur, Patna.
Versus
1. University Grants Commission, National Educational Testing
Bureau, University of Delhi, Sputh Campus Benito Juarez Marg,
New Delhi - 110021.
2. Senior Statistical Officer, University Grants Commission,
National Educational Testing Bureau, University of Delhi, New
Delhi.
3. Junior Statistical Officer, University Grants Commission, National
Educational Testing Bureau, University of Delhi, New Delhi.
-----------
02. 21.7.2011 Heard learned counsel for the petitioner.
Repeated submission of the petitioner’s counsel is
that in the Agrawal Commission Report there was some
consideration with regard to degrees issued by what is known as
Prayag Sangit Samiti, Allahabad and its so-called equivalence.
Justice Agrawal Commission (Retired) was set up by
the Hon`ble Supreme Court in the peculiar facts of the case
originating from the State of Bihar. Whether that will have any
validity with regard to the recognition given by the UGC to
courses or degrees offered by unrecognized institution is yet
another issue.
If the UGC has categorically communicated to the
petitioner that Sangit Praveen degree of Prayag Sangit Samiti,
Allahabad is not equivalent to the Post Graduate degree of any
recognized Indian University, where is the occasion for this
Court to allow the petitioner to sit for NET or any other
examinations to be conducted in this regard.
2
Recognition of the institution from where such
degrees are obtained is pre-requisite under the UGC Act. If
UGC has not conferred recognition, petitioner is free to obtain
degrees from where she wants. UGC has no obligation to honour
it.
Writ is dismissed.
rkp ( Ajay Kumar Tripathi, J.)