High Court Madras High Court

Abdul Khabeer vs J.A. Institute Of Engineering on 4 April, 2006

Madras High Court
Abdul Khabeer vs J.A. Institute Of Engineering on 4 April, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 04/04/2006 

Coram 

The Hon'ble Mr. Justice P.SATHASIVAM   
and 
The Hon'ble Mr. Justice J.A.K.SAMPATHKUMAR      

Writ Appeal No.2094 of 2001 

Abdul Khabeer                                  ... Appellant

-Vs-

1. J.A. Institute of Engineering
        and Technology,
No.42/1 and 2, Srinivasa Nagar,
Second Street,  Koyambedu  
Chennai-600 107. 

2. The Controller of Examinations (i/c)
University of Madras,
University Buildings,
Chepauk, Chennai-5. 

3. The Director,
Department of Technical Education,
Chennai-600 025. 

4. A.Veerabhadra Rao 
Educational Consultant,
Gudla Valleru, Near College Bus Stop,
Krishna District, A.P.
(4th respondent given up)               ... Respondents

        Appeal under Clause 15 of the Letters Patent against the  order  dated
23.3.2001 made by the learned single Judge (DMJ) in W.P.  No.15904 of 2000. 

!For Appellant          :  Mr.K.V.Ananthakrishnan

^For R-2                        :  Mr.A.V.Ilango

For R-3                 :  Mr.D.Krishnakumar,
                        Special Government Pleader.

:J U D G M E N T 

P. SATHASIVAM, J.

The above Writ Appeal has been filed against the order of the learned
single Judge, dated 23.3.2001, passed in W.P. No.15904 of 2000, in and by
which, the learned Judge rejected the request of the Writ Petitioner to
complete the course in B.E. Electronics and Communication with the first
respondent College or with any other Institution approved by the Director of
Technical Education; and refused to permit him to appear for VI, VII and VIII
semester Examinations of the said course.

2. For convenience, we shall refer the parties as arrayed in the Writ
Petition.

3. According to the petitioner, he is a permanent resident of Andhra
Pradesh and an Engineering Diploma holder in Electronics and Communication
from the State Board of Technical Education and Training, Andhra Pradesh. On
the assurance given by the fourth respondent, the petitioner was admitted in
the 2nd year B.E. (Electronics and Communications) course with the first
respondent-Institute. It is a three year course i.e., from 1998 to 2001. He
joined the said Course in the first respondent-Institute during the academic
year 1998-99, that is, straight away in the 2nd year. He was permitted to
write 3rd and 4th Semester examinations simultaneously during March, 1999.
While so, the second respondent, by letter dated 10.9.1999, informed him that
his admission with Registration No.8791596 with the first respondent has not
been approved by the third respondent and that his application for the
examination was treated as cancelled. Though he was permitted to write the
5th semester examination during October, 1999, subsequently, the third
respondent, by letter dated 13.12.1999, deleted the 1st respondent from the
recognized Institutions and redistributed the students studying therein to
other recognised Institutions. Subsequently, by orders of interim stay
granted by this Court, the petitioner was retained in the Institute. He was
permitted to attend the 6th semester practical examination but not allowed to
write theory examinations. When the College was re-opened during June, 2000,
the first respondent did not allow him to attend the final year classes.
Though the first respondent has received tuition fee and other fees, they did
not allow the petitioner to continue the studies. In such circumstances,
having no other remedy, he filed W.P. No.15904 of 2000.

4. By the impugned order dated 23.3.2001, the learned single Judge,
after finding that the admission of the petitioner by the first
respondent-Institute has not been approved by the third respondent, rejected
the request of the petitioner and dismissed the Writ Petition, hence, the
present Writ Appeal.

5. Heard Mr.K.V.Ananthakrishnan, learned counsel for the appellant
and Mr.D.Krishnakumar, learned Special Govt. Pleader as well as Mr. Ilango
appearing for Madras University.

6. Mr.K.V.Ananthakrishnan, Learned counsel for the petitioner/
appellant, vehemently contended that inasmuch as the first respondent college
was not approved by the third respondent, respondents-2 and 3 ought to have
permitted the petitioner to continue his studies in any other approved
college. He also contended that, in any event, the petitioner is entitled to
refund of fees paid to the first respondent for which necessary direction may
be issued.

7. On the other hand, Mr.D.Krishnakumar, learned Special Government
Pleader, would submit that inasmuch as the petitioner failed to produce the
required mark sheets for verification to show that he is a Diploma holder, the
respondents rightly declined to accord approval and this has been communicated
to the Principal of the first respondent/Institute. According to him, the 3rd
respondent is in no way concerned with the fault of the first respondent.

8. It is seen that the petitioner herein is a B.E. Degree student of
the 1st respondent/Institute. He is a lateral entry candidate having joined
in 1998-99 directly in the 2nd year (III semester) of the said course since he
already holds a Diploma in Electronics and Communication. It is not in
dispute that admission of all the candidates to the Engineering Courses in
Tamil Nadu has to be approved by the third respondent viz., Director of
Technical Education, Chennai. In the counter affidavit filed by the third
respondent/Director of Technical Education, it is specifically stated that the
petitioner, being a Diploma holder, was admitted under the Management Quota in
J.A. Institute of Technology (R-1/Institute), Chennai, to II year B.E.
Degree course in ECE under Lateral Entry Scheme during the academic year
1998-9 9. The Principal of the first respondent/Institute enclosed the list
of 5 students admitted including the petitioner in the II year for approval of
the admission. Since the petitioner has not submitted all the diploma mark
sheets for verification, approval was not accorded for his admission by the
Directorate of Technical Education. In the letter dated 01.03.1999, it has
been communicated to the Principal that the admission of the petitioner has
not been approved. It is the specific case of the third respondent that even
after that, the petitioner has not submitted the required mark sheets for
verification. It is further seen that as approval of the petitioners
admission was not accorded by the Director of Technical Education, the
University of Madras also cancelled the examination application submitted by
the petitioner and did not permit him to appear for the subsequent University
examinations.

9. It is clear from the materials placed that in the petitioners
case, approval of admission was not accorded as the required diploma mark
sheets were not submitted for verification. This has been communicated to the
Principal of the first respondent/Institute by letter dated 01.03.1999,
stating the reasons. The learned single Judge, after duly considering all
these aspects, ultimately, dismissed the Writ Petition. Merely because the
first respondent/Institute permitted the petitioner to write the subsequent
semester examinations, in the absence of approval for the petitioners
admission in the first respondent/Institute by the third respondent, the
request of the petitioner cannot be acceded to. As per the rules of the
University of Madras, an unapproved candidate cannot be permitted to sit for
any examination. In such circumstances, we are in entire agreement with the
conclusion of the learned single Judge and absolutely there is no ground for
interference.

10. In addition to the above conclusion, it is also useful to mention
that during the pendency of the above Writ Appeal, by order dated 2 2.04.2004,
a Division Bench of this Court directed the petitioner/ appellant to produce
all the original records together with a representation requesting the
Director of Technical Education to allot him a seat in any one of the
Engineering Colleges to continue the course which he had already studied. In
the same order, the Division Bench directed the Director of Technical
Education to pass orders on the said representation on or before 28.04.2004.
The Division Bench made it clear that if the Certificates are found to be
genuine, the Director has to pass orders allotting a seat to the appellant in
any one of the colleges. It is brought to our notice that pursuant to the
said direction, the petitioner by name Abdul Khabeer produced the following
original records in respect of the Diploma course in Electronics and
Communication Engineering for verification along with a representation dated
26.04.2004 before the Director of Technical Education,

1. Memorandum of Marks – I year September 1995, Jan./Feb.1996, June 1996

2. Memorandum of Marks – II year June 1996, Nov./Dec. 1997, April 1997
Oct./Nov.1997.

3. Memorandum of Marks – III year Oct./Nov.1997

4. Provisional Certificate cum Consolidated Marks

5. Diploma Certificate.

The above records have been perused by the Director of Technical Education and
the following order has been passed:-

Thiru Abdul Khabeer has completed the Diploma course during November
1997 and has been placed in Second Class. He has secured an average of 56.4%
in the III year. For admission to II year B.E. degree course under Lateral
Entry scheme in Tamil Nadu, OC candidates have to secure a minimum aggregate
of 60% in the final year Examination. Since Thiru Abdul Khabeer belongs to
Andhra Pradesh, his admission could be considered under OC category only. In
as much as he secured only 56.4%, it is not possible to accord approval for
his admission and allot him a seat in any one of the Engineering college to
continue the course which he has already studied.

It is clear that he has not secured the minimum aggregate of 60% and secured
only 56.4%. Hence, approval was not accorded for his admission and no seat
was allotted to him in any one of the approved Engineering Colleges to
continue the course, which he had already studied.

11. Though learned counsel for the petitioner relied on certain
decisions of the Honble Supreme Court, in view of the information furnished
by the Director of Technical Education in the letter dated 28.4.2 004, viz.,
he has not secured the minimum aggregate marks, we are of the view that it is
unnecessary to refer those decisions.

12. Finally, learned counsel for the petitioner submitted that a
direction may be issued to the first respondent for refund of the fees which
the petitoner has paid at the time of admission. Inasmuch as it requires more
adjudication, the same cannot be done in these proceedings. The petitioner is
free to move the appropriate forum/court if the same is permissible under law.

13. With the above observation, the Writ Appeal is dismissed. No
costs.

JI.

To

1 The Controller of Examinations (i/c)
University of Madras,
University Buildings,
Chepauk, Chennai-5.

2 The Director,
Department of Technical Education,
Chennai-600 025.