High Court Kerala High Court

Febin K.A. vs The Cochin University Of Science & on 17 September, 2007

Kerala High Court
Febin K.A. vs The Cochin University Of Science & on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2261 of 2007()


1. FEBIN K.A., AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. THE COCHIN UNIVERSITY OF SCIENCE &
                       ...       Respondent

                For Petitioner  :SRI.ESM.KABEER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/09/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN, J.
                      --------------------------------------------------
                              W.A.No. 2261 of 2007
                         --------------------------------------------
                  Dated this the 17th day of September, 2007.

                                   J U D G M E N T

H.L.Dattu, C.J.

This appeal arises out of the order passed by the learned Single

Judge in W.P.(C).No.25613 of 2007 dated 5th September, 2007. The facts in

brief are as under:

2. The petitioner has passed BBA Degree examination through

Distance Education Programme of the Mahatma Gandhi University. She

sought for admission to the M.B.A. Course conducted by the respondent,

Cochin University of Science & Technology (University for short).

3. It is stated in the petition that after the written test and group

interview, the petitioner was assigned 21st Rank in the list for admission to the

MBA Course for the academic year 2007 of the respondent University.

4. The respondent has also issued a memo dated 9th August,

2007 informing the petitioner to participate in the Counseling and Admission to

Management Programmes 2007 (MBA Course). Thereafter, by yet another

order passed in Ext.P8, the respondent has informed the petitioner that, since

she has obtained the basic degree through Distance Education Programme

which is not recognized by the University, she is not entitled for admission to

the MBA Course. Aggrieved by Ext.P8 order, the petitioner was before this

Court in W.P.(C).No.25613 of 2007. The learned Single Judge, keeping in

W.A.No.2261 of 2007
-2-

view the notification issued by the respondent University for the Academic

Admissions 2007-2008 has rejected the writ petition. That is how the petitioner

in the writ petition is before us in this appeal. In order to appreciate the

contentions canvassed by the petitioner and her learned counsel, the notification

issued for Academic Admissions 2007 of the respondent University (Ext.P1) and

the orders passed by the respondent (Ext.P8) requires to be extracted. They

are as under:

“Academic Admissions 2007
Key Information
Who can Apply for CAT?

All Academic Admissions are based on the Merit of the
Applicants as determined through an Admission Test conducted
for the purpose subject to satisfying other Prescribed Eligibility
Criteria. (See section on “Eligibility Criteria”)

Foreign Nationals are exempted from the above
requirement of writing the Admission Test and may obtain details
of the Application Procedures from the Unit for International
Relations and Academic Admissions of the University. (See
section on “International Students”).

Students who have passed the Qualifying Examination
(prescribed under Eligibility Criteria) shall be eligible to apply for
the CAT. (Degree obtained through Distance Education
Programmes other than through IGNOU are not recognized by
the Regulations of the University in force).

However, Students who have passed all the Courses
except those prescribed for the final Year/Semester of the
Qualifying Degree/Diploma./Certificate may be considered for
admission if they have appeared or are appearing for all the
Examinations in the Courses of the Final Year/Semester of the
Qualifying Degree/Diploma/Certificate and if they produce at the
time of Group Discussion/Interview/Counseling, whichever is held

W.A.No.2261 of 2007
-3-

earlier, the Original Mark Lists of all Relevant and Previous,
(including the penultimate) Examinations, the Transfer Certificate
and a Certificate from the Head of the Institution Last attended
that they have completed the Programme of study and have
appeared or are appearing for all the examinations in the courses
of the final year/semester of the Qualifying
Degree/Diploma/Certificate and that their Results are awaited,
failing which they will not be permitted to attend the Group
Discussion/Interview/Counseling as the case may be.

If such Students admitted to a Programme of Study in the
University fail to attain the Prescribed Eligibility for Admission
before the date of Registration for the Regular I Semester
Examination of the Programme to which they were granted
Admission, they shall not be permitted to continue the programme
and shall be summarily removed from the Rolls of the University.

These concessions shall not be applicable to students who have
failed in their Qualifying Examination or who have failed to
acquire the required Percentage of Marks and subsequently have
appeared for Supplementary/Improvement Examination (s).

However for Admissions to B.Tech., 5 year Integrated
M.Sc. In Photonics, and 5 year LL.B (Hons.) Programmes, the
Mark List obtained in the Qualifying Examination shall be
produced at the Time of Admission. Those who fail to produce
Mark List shall not be considered for Admission.

Admission of Students, who pass the Plus Two or
equivalent Qualifying Examination in subsequent chances to the
B.Tech. Programmes of the University in the same Year shall be
governed by the current Rules prescribed in the matter by the
Government of Kerala.”

“On verification it was found that the candidate Febin K.A. Roll
No.138549 has obtained her degree through distance education.
As per Notification for academic admission 2007, candidates who
have acquired their qualifying degree through distance education
programmes are not eligible for admission. Hence candidate
Febin K.A. Roll No.138549 is not admitted for the Management
Programme during the counseling held on 20/8/07. This is
issued as per the oral request of the candidate. ”

W.A.No.2261 of 2007
-4-

5. The notification issued by the University for Academic

Admissions of 2007 would clearly indicate that students who have passed the

Qualifying Examination are eligible to apply for CAT. Therefore, it is stated that

degrees obtained through Distance Education Programmes other than through

IGNOU are not recognized by the Regulations of the University in force. That

only means it is only those students who have obtained degree through

Distance Education Programmes in IGNOU are recognized by the University

and others who have obtained the degree through Distance Eduction

Programmes is not recognized by the University for the purpose of Academic

Admissions for the academic year 2007-2008.

6. Keeping in view the orders passed by the respondent and also

the conditions prescribed in the notification, let us look at the facts pleaded by

the petitioner in the instant case.

7. In the instant case, the petitioner admittedly has obtained her

BBA Degree through Distance Education Programme of the Mahatma Gandhi

University. The said Degree is not recognized by the respondent University. In

view of the prospectus/notification issued by the respondent University, the

petitioner, as a matter of fact cannot seek any admission in the respondent

University in the MBA Course. For the reasons best known the petitioner has

not questioned certain clauses mentioned in the notification issued by the

respondent University. Since the petitioner has not questioned certain clauses

in the notification, it may not be possible for us to grant any relief to her by

W.A.No.2261 of 2007
-5-

interfering with the orders passed by the respondent University in Ext.P8. The

University has merely followed the prospectus/notification issued by them for

admission to the MBA Course. In that view of the matter we do not see any

error in the order passed by the respondent University which would call for our

interference. Accordingly, the appeal requires to be rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS