High Court Kerala High Court

S.B.Syamkumar vs State Co-Operative Union Kerala on 7 June, 2007

Kerala High Court
S.B.Syamkumar vs State Co-Operative Union Kerala on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14536 of 2007(E)


1. S.B.SYAMKUMAR, CASHIER,
                      ...  Petitioner

                        Vs



1. STATE CO-OPERATIVE UNION KERALA,
                       ...       Respondent

2. CO-OPERATIVE TRAINING CENTRE,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :07/06/2007

 O R D E R
                                  K.M.JOSEPH, J.

                    ------------------------------------------

                       W.P.(C).No.14536 OF 2007

                   --------------------------------------------

                      Dated this the 7th day of June, 2007



                                JUDGMENT

Case of the petitioner in brief is as follows:

Petitioner is working as Cashier in Nedumangad

Co-operative Urban Bank. He was originally appointed as peon in

the bank under the dying-in-harness scheme consequent on the

death of his father. He is having 24 years and 8 months service.

He passed the secondary certificate course conducted by the Ana

Technological University. Ext.P1 is the certificate issued by the

Anna Technological University. Ext.P2 is the communication

issued by the Government of India under the Ministry of Human

Resources Development which reads as follows:

” I am directed to your letter no ATU/04/1524

dated 7th Jan 04, regarding Reorganisation of

Degree/Diploma/Certificates issued by Anna

Technological University, Raipur ( Chhattisgarh). It

WPC No.14536/07 2

is to say that Degree/Diploma/Certificates & Pre-

University ( 10th & 10+2) Courses awarded by a

University for which it is recognised or authorised as

reacquired by any law does not require any separate

recognition.

Your University being established under State

Act( Chhattisgarh notified by Gazette notification no

E-73-212/03/HE/38 dated 10/10/2003 under

Chhattisgarh Niji Ksheatra Vishawavidalaya

( Sthapana and Viniyaman) Adhiniyam 2002 ( No-2

of 2002). Degree/Diploma/Certificate including

pre-university ( 10th & 10+2) courses issued by Anna

Technological University Raipur ( Chhattisgarh)

stands automatically recognised for the purpose of

employment under Central/State Government, for

Higher Studies in India and Abroad.

2. Case of the petitioner is that the first respondent

established by the Government of Kerala is a statutory entity

imparting training in various courses. It invited application for

admission to Junior Diploma in Co-operation, known as JDC for

the course commencing in June 2007. Basic qualification for being

WPC No.14536/07 3

admitted in the course is SSLC or equivalent. According to the

petitioner, the qualification which the petitioner possesses is

equivalent to SSLC.

3. In the statement filed on behalf of the first respondent.

it is stated as follows:

” The petitioner is working as cashier in

Nedumangad Co-operative Urban Bank Ltd. No.

3193. The first respondent invited applications for

admission to JDC course commencing in June, 2007.

The minimum qualification required for admission to

the JDC course is SSLC. The qualification of the

petitioner is secondary certificate course from Anna

Technology University, Raipur. The 2nd respondent is

identical matter have referred the same to the Director

of Public Instruction, Kerala for obtaining

clarification whether the secondary certificate course

from Anna Technology is equivalent to SSLC issued

by Government of Kerala. It is submitted on behalf of

this respondent that Raipur Anna Technological

University is not included in the records in the office

relating to the equivalency certificate. Hence it is

WPC No.14536/07 4

prayed that the petitioner is not entitled to any reliefs

sought in the writ petition.”

4. I heard the learned counsel for the petitioner and the

learned counsel for the first respondent also.

5. Learned counsel for the petitioner submits that it is a

hard case where petitioner has been working since 1982 and

persons even with one year service are being admitted to the

course. He submits that having regard to the terms in Ext.P2 there

cannot be any doubt that the qualification possessed by the

petitioner must be treated as equivalent to SSLC. Learned counsel

for the first respondent reiterates the contention taken in the

statement.

What is stated in Ext.P2 is only that the certificate issued by

the Anna Technological University stands automatically

recognised for the purpose of employment under the Central/State

Government and higher studies in India and Abroad. Admittedly

petitioner does not have SSLC and he can claim admission only if

WPC No.14536/07 5

he possesses a qualification which is treated as equivalent. Going

by Ext.P2 all that it says is that the certificate ( Ext.P1) possessed

by the petitioner is to be recognised for the purpose of

employment and higher studies. It cannot be relied upon to

establish that the certificate possessed by the petitioner is

equivalent to SSLC qualification. They are two different concepts

in my view. If that be so, much as I may sympathise with the

condition of the petitioner, I feel myself disabled by the

requirement for admission to the course. Even though learned

counsel for the petitioner would submit that Ext.P2 was not

considered by respondents, I feel that no purpose will be served by

directing that the matter to be looked into by the respondents. Writ

petition fails and it is dismissed.

K.M.JOSEPH

JUDGE

sv.

WPC No.14536/07 6