High Court Kerala High Court

University Grants Commission vs Rajesh.R. on 21 July, 2008

Kerala High Court
University Grants Commission vs Rajesh.R. on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1796 of 2007()


1. UNIVERSITY GRANTS COMMISSION,
                      ...  Petitioner

                        Vs



1. RAJESH.R., LECTURER, DEPARTMENT OF
                       ...       Respondent

2. M.S.SREEKANT, LECTURER, DEPARTMENT OF

3. A.T.ANSU, LECTURER, DEPARTMENT OF

4. THE KERALA UNIVERSITY REP. BY ITS

5. THE MANAGER, S.N.COLLEGE, CHERTHALA.

                For Petitioner  :SRI.S.KRISHNAMOORTHY, CGC

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :21/07/2008

 O R D E R
                                                       CR

                   J.B.Koshy & P.N.Ravindran, JJ.
                  =====================
                         W.A.No.1796 of 2007
                  =====================

                Dated this the 21st day of July, 2008.

                               JUDGMENT

Ravindran,J.

The University Grants Commission, the first respondent in W.P.

(C) No.6157 of 2005, is the appellant in this Writ Appeal. For the sake

of convenience, the parties are referred to as they are arrayed in the

Writ Petition. The brief facts of the case are as follows:

2. By a notification dated 29.7.1999 published in the Kerala

Kaumudi, Mathrubhoomi, Indian Express and the Hindu Dailies, the

Manager, Sree Narayana Colleges invited applications from eligible

candidates for appointment to the post of Lecturer in Computer

Science. The number of vacancies notified was 5. Though the

notification is not produced by any of the parties, the newspapers in

which the notification was published are available in File No.Acf

III/1/006197/2000 produced by the Kerala University. The notification

states that the qualifications are as per University Grants

Commission/University norms. The qualifications in detail, were

WA 1796/07 -: 2 :-

however not set out. The files disclose that the Academic Council of

the Kerala University had at its meeting held on 19.11.1996 prescribed

the qualifications for appointment of teachers in Computer

Science/Electronics in the affiliated colleges offering B.Sc. Computer

Science/Electronics courses. The Kerala University thereupon issued

order No.Acad. A IV/2/2812/95 dated 21.12.1996, the relevant portion

of which reads as follows:

“The Academic Council at its meeting held on

19.11.96 considered along with the recommendations of

the Standing Committee and approved the following

qualifications for appointment of teachers in Computer

Science/Electronics courses in affiliated colleges offering

B.Sc. Computer Science/Electronics courses.

1. Lecturers in Computer Science

(a) First Class B.E./B.Tech. in Computer

Science/Computer Engineering.

OR

(b) First Class B.E./B.Tech. in Electronics/ Electrical

and Electronics Engineering with one year teaching/R&D

Experience in Computer Science/ Computer

Engineering/Computer Application in Universities/

Colleges/ Govt./ Public Sector Organisations.


                                    OR

           (c)   M.Sc.   (Computer       Science)/MCA  Computer

     Science with minimum 55% marks.

     NOTE

WA 1796/07                          -: 3 :-

             (i) Candidates under category (a) & (b) will be

governed by AICTE norms & will be eligible for promotion

only after acquiring Masters degree.

(ii) Candidates under category (c) should have passed NET/SET

in their relevant subject of specialization.

3. The petitioners, who possess MCA degree, applied for

appointment as Lecturer in Computer Science. They were selected by

the selection committee constituted for the purpose and appointed

along with one Smt.Nimi Thilak as Lecturer in Computer Science in

S.N. College, Cherthala as per Ext.P1 proceedings dated 24.12.1999

issued by the Manager, Sree Narayana Colleges. The proposals to

approve the appointment of the petitioners and Smt. Nimi Thilak were

forwarded to the Kerala University by the Principal, Sree Narayana

College, Cherthala to the Registrar of the Kerala University along with

his letter dated 17.2.2000. By Ext.P2 order dated 15.1.2002, the

Kerala University, hereinafter referred to as the “University” for short,

approved their appointment subject to the condition that they should

pass the National Eligibility Test (NET) within two years as stipulated in

letter dated 15.6.1998 sent by the Joint Secretary, University Grants

Commission, New Delhi to the Commissioner and Secretary to

Government, Higher Education Department, Government of Kerala.

4. By Ext.P2, the appointment of Smt. Nimi Thilak was approved

WA 1796/07 -: 4 :-

with effect from 29.12.1999. The appointment of the petitioners was

approved with effect from 29.12.1999, 31.12.1999 and 30.12.1999

retrospectively. The petitioners and Smt. Nimi Thilak did not pass the

NET within the period of two years stipulated in Ext.P2. They along

with Smt.Nimi Thilak submitted a representation dated 28.1.2002 to

the Vice Chancellor of the University requesting that they may be

exempted from passing the NET. In the said representation, they

referred to and relied on Ext.P7 order dated 19.8.2000 issued by the

University exempting three Lecturers in Computer Science appointed

on 1.6.1998 in Sree Ayyappa College, Eramallikara from passing the

NET and approving their appointment with effect from 1.6.1998. They

also brought to the notice of the Vice Chancellor of the University that

the Mahatma Gandhi University has by Ext.P8 order dated 14.3.2001

exempted Lecturers in Computer Science appointed during the period

1997-99 from passing the NET. The request of the petitioners and

Smt.Nimi Thilak was forwarded by the Principal, Sree Narayana

College, Cherthala to the Registrar of the University who in turn

forwarded it to the University Grants Commission along with his letter

dated 4.6.2002. The University Grants Commission in Ext.P13 letter

dated 4.9.2002 called for certain clarifications. The Registrar of the

University thereupon sent a letter dated 20.11.2002 furnishing the

WA 1796/07 -: 5 :-

details sought in Ext.P13. This was followed by yet another letter

dated 26.7.2003 addressed to the Secretary, University Grants

Commission wherein the University Grants Commission was requested

to consider the request earlier made. A set of documents sent along

with the letter dated 20.11.2002 was once again forwarded. The

University Grants Commission thereupon sent Ext.P14 letter dated

2.9.2004 to the University stating that the minimum qualification

prescribed by the University for the post of Lecturer in Computer

Science is not as per the regulations of the University Grants

Commission, which stipulated a pass in the NET as one of the

qualifications. It was also stated that the University Grants

Commission Regulations are mandatory and every University is bound

to follow them and that the matter needs clarification.

5. Aggrieved by the delay in the disposal of their representation

seeking exemption, the petitioners filed W.P.(C) No.7675 of 2004. By

Ext.P15 judgment delivered on 4.3.2004, this Court disposed of the

said Writ Petition, recording the submission made by the Central

Government Standing Counsel appearing on behalf of the University

Grants Commission that a decision will be taken in the matter within

three months from the date of receipt of a copy of the judgment. The

University Grants Commission thereafter sent Ext.P16 letter (wrongly

WA 1796/07 -: 6 :-

addressed to the Registrar, University of Calicut) stating that at its

meeting held on 24.12.2004 exemption has been granted to the

petitioners and Smt.Nimi Thilak from passing the NET, subject to the

condition that they should clear the NET in the relevant subject within

two years from the date of the communication, failing which they will

not be eligible for any exemption thereafter. The petitioners thereupon

filed W.P.(C)No.6157 of 2005 challenging Ext.P16 and seeking the

following reliefs:

“(a) issue a writ of certiorari or other appropriate

writ, order of direction calling for the records leading to

Ext.P16 and quashing the same to the extent it

incorporates the condition that the petitioners should be

acquired NET within two years from the date of

communication of Ext.P16.

(b) issue a writ of mandamus or other appropriate

writ, order or direction declaring that in accordance with

Ext.P12 regulations the petitioners are entitled to be

exempted from NET without any condition since there

was no candidates possessing NET at the time of

appointment of the petitioners as Lecturers in Computer

Science in S.N. College, Cherthala.

(c) issue a writ of mandamus or other appropriate

writ, order or direction declaring that Ext.P16 order to the

extent it incorporates the condition that the petitioners

should acquire NET within two years from the date of

communication of the order is ultravires and void.

WA 1796/07 -: 7 :-

(d) issue a writ of mandamus or other appropriate

writ, order or direction directing the 2nd respondent to

approve the appointment of the petitioners as Lecturer in

Computer Science treating them as exempted from

possessing NET ignoring the condition incorporated in

Ext.P16 that the petitioners should acquire NET within

two years from the date of communication of Ext.P16

order.”

6. The petitioners challenged the conditional grant of exemption

on the ground that it is arbitrary and discriminatory. They pointed out

that by Exts.P3 to P6 and Exts.P9 to P11, the University Grants

Commission has exempted Lecturers appointed in various colleges

affiliated to the University of Calicut from passing the NET without

prescribing any time limit, while in the case of the petitioners, the

University Grants Commission has granted exemption, limiting it for a

period of two years from the date of Ext.P16 communication. The

petitioners also relied on Ext.P7 order dated 19.8.2000 issued by the

University according approval for the appointment of three Lecturers in

Computer Science in Sree Ayyappa College, Eramallikara without

insisting on passing the NET. Reliance was also placed on Ext.P8 order

dated 14.3.2001 issued by the Mahatma Gandhi University exempting

Lecturers in Computer Science appointed during the period 1997-1999

from passing the NET. The petitioners also challenged Ext.P16 on the

WA 1796/07 -: 8 :-

ground that it is not in tune with the regulations governing the field.

It was contended that the provision in the regulations enabling the

University Grants Commission to grant exemption does not

contemplate the prescription of any condition. Though under the

regulations, exemption can be limited to a specified period in respect

of the University for which it is granted, it cannot be interpreted as an

exemption in respect of the candidates and limited in duration of time

rendering the appointee liable to be thrown out after the said period, it

was contended. The petitioners contended that when the University

Grants Commission grants exemption to a University for a specified

period, candidates who have not passed the NET can be appointed in

colleges affiliated to that University during the period specified in the

order of exemption and that the said appointments would be perfectly

in order and cannot be revoked on the ground that the candidates who

were appointed have not passed the NET within the period of

exemption. In other words, the contention of the petitioners was that

during the period of exemption, a candidate who has not passed the

NET, but is otherwise eligible can be validly appointed and that his

appointment is liable to be approved unconditionally if it is made

during the said period of exemption. It was also contended that

candidates appointed during the period of exemption cannot be

WA 1796/07 -: 9 :-

compelled to pass the NET during the period the exemption is in force.

7. The University Grants Commission resisted the Writ Petition

contending inter alia that exemption from passing the NET is granted

where (a) no NET examination is held in the subject or (b)NET/SLET

qualified/exempted candidates were not available when the selection

was held. It was further contended that the University Grants

Commission had at its meeting held on 13.8.2004 laid down the

general criteria to be followed by the Exemption Committee while

granting exemption and that individual cases were considered based

on the said criteria. It was further contended that it was in the light of

the norms thus evolved by the University Grants Commission on

13.8.2004 (Ext.R3) that Ext.P16 order of exemption was passed and

that it is open to the University Grants Commission to limit the period

of exemption and to insist that those who are granted exemption

should pass the NET during the period of exemption.

8. By the judgment under challenge, the learned Single Judge

held that the stipulation in Ext.P16 that the petitioners should pass the

NET during the period of exemption is not in tune with Ext.P12

regulations and is therefore arbitrary. The University Grants

Commission has in this appeal canvassed the correctness of the said

decision.

WA 1796/07 -: 10 :-

9. We have heard Sri.S.Krishnamoorthy, the learned counsel

appearing for the appellant, Sri.K.R.B.Kaimal, the learned Senior

Counsel appearing for respondents 1 to 3, Sri.M.Ragagopalan Nair, the

learned Standing Counsel appearing for the fourth respondent

University and Sri.A.N.Rajan Babu, the learned counsel appearing for

the fifth respondent – Manager. The learned counsel appearing on

either side reiterated the contentions advanced before the learned

Single Judge, set out in detail in paragraphs 6 and 7 above.

10. It is clear from the University order dated 21.12.1996 which

we have quoted above that candidates who seek appointment as

Lecturer in Computer Science should have passed M.Sc. degree in

Computer Science or MCA degree in Computer Science and NET/SLET

in the relevant subject. The qualification prescribed by the University

for the post of Lecturer in Computer Science is in tune with the

regulations issued by the University Grants Commission. Regulation 2

of the University Grants Commission (Minimum Qualifications required

for the Appointment and Career Advancement of Teachers in

Universities and Institutions affiliated to it) Regulations, 2000,

hereinafter referred to as the “Regulations” for short, reads thus:

“2. Qualification: No person shall be appointed to a

teaching post in University or in any of institutions

including constituent or affiliated colleges recognised

WA 1796/07 -: 11 :-

under clause (f) of section 2 of the University Grants

Commission Act, 1956 or in an institution deemed to be a

University under section 3 of the said Act in a subject if

he/she does not fulfill the requirements as to the

qualifications for the subjects as provided in the

Annexure.

Provided that any relaxation in the prescribed

qualifications can only be made by the University Grants

Commission in a subject in which NET is not being

conducted or enough number of candidates are not

available with NET qualifications for a specified period

only. (This relaxation, if allowed, would be given based

on sound justification and would apply to affected

Universities for that particular subject for the specified

period. No individual applications would be entertained:)

Provided further that these regulations shall not be

applicable to such cases where selections of the

candidates having had the then requisite minimum

qualification as were existing at the time through duly

constituted Selection Committees for making

appointments to the teaching posts have been made prior

to the enforcement of these regulations.” (Emphasis

supplied).

In the Annexure to the Regulations, the qualifications prescribed for

appointment to the post of Lecturer are as follows:

“1.3.3 Lecturer

Good academic record with at least 55% of the

WA 1796/07 -: 12 :-

marks or an equivalent grade of B in the 7 point scale

with latter grades O,A,B,C,D,E and F at Master’s degree

level, in the relevant subject from an Indian University,

or, an equivalent degree from a foreign University.

Besides fulfilling the above qualifications, candidates

shoulid have cleared the eligibility test (NET) for Lecturers

conducted by UGC, CSIR or similar test accredited by the

UGC.”

(Note omitted as it is not relevant in the case on hand)

11. In our opinion, the real question that arises is, what is the

scope of the relaxation contemplated under the first proviso to

Regulation 2 extracted above and whether Ext.P16 is in tune with the

said proviso. Regulation 2 stipulates that no person shall be appointed

to a post in a University or in any of its affiliated colleges unless he/she

possesses the qualifications prescribed in the Annexure to the

Regulations. A pass in the NET in the subject concerned is one among

the prescribed qualifications. However, the first proviso to Regulation

2 empowers the University Grants Commission to grant relaxation

from the prescribed qualifications, if NET is not being conducted in a

subject or enough number of candidates with a pass in the NET were

not available. The relaxation contemplated is in respect of the

University concerned for that particular subject, for the period

specified in the order granting relaxation. The first proviso to

WA 1796/07 -: 13 :-

Regulation 2 also makes it clear that no individual application for

relaxation of the prescribed qualifications will be entertained. In the

instant case, the selection and appointment of the petitioners is not

under challenge. There is no pleading or proof to the effect that the

petitioners were selected overlooking qualified hands with a pass in the

NET. It is evident from Ext.P16 that the University Grants Commission

has chosen to exempt the petitioners from passing the NET for the

reason that no NET qualified hand was available at the time when they

were interviewed for selection to the post of Lecturer in Computer

Science. On the terms of the first proviso to Regulation 2 quoted

above, non-availability of qualified hands with a pass in the NET is one

ground for granting exemption. Therefore, in the case on hand, the

petitioners have been rightly found eligible for the grant of exemption.

Then the only question is whether the stipulation in Ext.P16 that the

petitioners have to pass the NET within the period of exemption is

sustainable in the light of the first proviso to Regulation 2 extracted

above.

12. While Sri.S.Krishnamoorthy, the learned counsel for the

appellant would contend that it is open to the University Grants

Commission to insist that those who are granted exemption should

pass the NET during the period of exemption, Sri.K.R.B. Kaimal, the

WA 1796/07 -: 14 :-

learned senior counsel appearing for respondents 1 to 3 would contend

that on the terms of the first proviso to Regulation 2, the University

Grants Commission cannot impose such a condition. It was contended

that the University Grants Commission has no common standard or

yardstick and that in Exts.P3 to P6 and Ext.P9 to P11 it had adopted

different approach when exemption from passing the NET was granted

in the years 2002 and 2003 in respect of teachers appointed in

colleges affiliated to the University of Calicut in the subject, Computer

Science. We have given our anxious consideration to the submissions

made at Bar by the learned counsel appearing on either side.

In our opinion, the relaxation contemplated under the first proviso

to Regulation 2 is not an exemption granted to the candidates

who have been chosen by the affiliated colleges or the University to

which they are affiliated, from passing the NET in the concerned

subject. The relaxation is for the University which has sought

relaxation. Such relaxation can be granted only if the NET is not being

conducted in a particular subject or if enough number of candidates

with a pass in the NET were not available at the time of selection. The

first proviso to Regulation 2 does not contemplate a situation where

the candidate appointed during the period when the relaxation is in

force, either in the University itself or in any of its affiliated colleges,

WA 1796/07 -: 15 :-

would have to pass the NET or face retrenchment if he or she does not

pass the NET during the period the relaxation is in force. The

contention of the University Grants Commission that Ext.R3 (which is

the same as Annexure A3 produced along with the Writ Appeal)

empowers it to prescribe such a condition is in our opinion, plainly

untenable and is not contemplated by the Regulations. Annexure A3

proceeds on the erroneous assumption that individual requests for

grant of exemption from passing the NET can be entertained. This is

clearly prohibited by the first proviso to Regulation 2. The first proviso

to Regulation 2 does not contemplate the grant of an exemption. It

contemplates only a relaxation in the prescribed qualifications. That

relaxation if granted is for the University concerned for the period

specified in the order granting relaxation. If during the period the

relaxation is in force, a teacher is appointed either in the University in

respect of which relaxation is granted or in any of its affiliated or

constituent colleges, it would enable the University/constituent

colleges/affiliated colleges to appoint a candidate who has not passed

the NET in the concerned subject during the period the relaxation is in

force. The relaxation contemplated in the first proviso to Regulation 2

is not a relaxation from possessing the basic educational qualifications,

but only from passing the NET. The first proviso to Regulation 2 does

WA 1796/07 -: 16 :-

not contemplate an order of exemption in respect of a particular

candidate for a specified period and does not empower the University

Grants Commission or any of its committees to impose a condition

similar to the one stipulated in Ext.R3 that the candidate should pass

the NET during the period of exemption. Regulation 2 does not

stipulate that the University Grants Commission may subject to such

conditions as it may deem fit to impose, grant relaxation from passing

the NET. As the grounds on which relaxation can be granted are set

out in the first proviso to Regulation 2 itself, the Exemption

Committee and the University Grants Commission are not competent

to impose conditions for the grant of relaxation. Though the norms

evolved by the Exemption Committee as set out in paragraph 2 of

Ext.R3 are in tune with the first proviso to Regulation 2, the conditions

stipulated in paragraphs 1 and 3 thereof run counter to the first

proviso to Regulation 2. We therefore hold that an order of relaxation

issued by the University Grants Commission in exercise of the power

conferred on it under the first proviso to Regulation 2 to a particular

University would enable the said University or its constituent or

affiliated colleges to appoint candidates who have not passed the NET

in the concerned subject during the period when the relaxation is in

force and that persons appointed during the period when the

WA 1796/07 -: 17 :-

relaxation is in force, are not required to pass the NET during the said

period or thereafter and are not liable to be retrenched, if they do not

pass the NET on the cessation of the period of relaxation. It is evident

from Ext.P16 itself that no candidate with a pass in the NET/SLET was

available when the petitioners were interviewed, selected and

appointed as Lecturers in Computer in Science in Sree Narayana

College, Cherthala. Their eligibility for the grant of exemption is also

not in dispute. Further, they were appointed in the year 1999 and

more than 8 years have passed thereafter. In these circumstances,

we are not inclined to remit the matter to the University Grants

Commission for a denovo consideration.

13. As noticed by us earlier, under the first proviso to Regulation

2 of the Regulations, relaxation from passing the NET can be granted if

NET is not conducted in the concerned subject or if no candidate

having a pass in the NET was available when the selection was made.

The relaxation can be granted, if either of the two conditions exist.

Therefore even if during the relevant time, the NET was being held in

Computer Science, relaxation can be granted if no candidate

possessing the said qualification participated in the selection process.

In the case on hand, a stalemate has arisen due to the wrong exercise

of power of relaxation by the University Grants Commission without

WA 1796/07 -: 18 :-

properly understanding the scope of the power to grant relaxation.

Further, it is evident from Exts.P3 to P6 and P9 to P11 that the

University Grants Commission has granted exemption to a number of

teachers appointed in the colleges affiliated to the University of Calicut

from passing the NET without the stipulation that they shall pass the

NET within the specified period. Exts.P3, P4, P5 and P6 relate to

Lecturers in Computer Science appointed in colleges affiliated to the

University of Calicut. In those cases, no such condition as in Ext.P16

has been imposed. It is evident that while issuing Ext.P16, the

University Grants Commission has not taken note of the real purport of

the first proviso to Regulation 2.

14. In Principal, King George’s Medical College v. Dr.Vishan

Kumar Agarwal and another – (1984) 1 S.C.C. 416 the Apex Court

held that as the University has granted relaxation to two other

candidates for admission to the M.D. course, it would be unfair to treat

the respondent differently though he was similarly situated. In the

instant case, both the University Grants Commission and the University

have adopted a different yardstick in the case of the petitioners. The

University Grants Commission has treated the petitioners differently

from the Lecturers named in Exts.P3 and P6 in the matter of grant of

exemption from passing the NET. Exts.P3 to P6 relate to Lecturers in

WA 1796/07 -: 19 :-

Computer Science, appointed in the Colleges affiliated to the University

of Calicut. In those cases, the University Grants Commission did not

impose a condition similar to the one in Ext.P16 that they should clear

the NET during the period of exemption. Exts.P3 to P6 are in tune with

the interpretation which we have placed on the first proviso to

Regulation 2 of the Regulations. Likewise, the University has by Ext.P7

exempted three Lecturers in Computer Science appointed on 1.6.1998

in one of its affiliated Colleges (Sree Ayyappa College) from passing

the NET and approved their appointment with effect from 1.6.1998.

The University also has adopted a different yardstick in the case of the

petitioners. Therefore, it is crystal clear that though the petitioners

were found to be eligible for grant of relaxation in terms of the first

proviso to Regulation 2, the University Grants Commission and the

University have treated them differently by imposing a condition that

is not prescribed in the Regulations. The condition stipulated in Ext.P16

that the petitioners shall pass the NET during the period of exemption

is ultravires the Regulations. The said stipulation is therefore liable to

be declared invalid and unenforceable.

15. In the instant case, the appellants were appointed in

December, 1999 after a widely published selection process. They have

been discharging their duties for the past more than 8 years and have

WA 1796/07 -: 20 :-

gained experience as Lecturers in Computer Science. It would not

therefore be proper to send them out of service at this distance of

time. In Ajet Kumar and others v. K.V.Sunil Kumar and another

– ILR 1993(2) Kerala 765, a Division Bench of this Court following the

decision of the Apex Court in Munindra Kumar v. Rajiv Govil – A.I.R.

1991 S.C. 1607 held that though the selection of the appellants is

liable to be set aside, as they were working in the post for a long

number of years, the selection should not be disturbed. It was held

that their selection should not be annulled in the absence of plea or

proof of any malafides, after a long number of years.

16. For the reasons stated above, we hold that the exemption

granted to the petitioners by Ext.P16, from passing the NET in

Computer Science shall be treated as an order of relaxation issued

under the first proviso to Regulation 2 in respect of the University of

Kerala for appointment to the post of Lecturer in Computer Science

during the year 1999-2000 when the petitioners were selected and

appointed. We also declare that the stipulation in Ext.P16 that the

petitioners should pass the NET within two years from the date of

Ext.P16 is ultravires the Regulations and is unenforceable. We

accordingly direct the University of Kerala to approve the appointment

of the writ petitioners as Lecturers in Computer Science without

WA 1796/07 -: 21 :-

insisting on a pass in the NET, with effect from the dates mentioned in

Ext.P2. The writ petitioners would also be entitled to all consequential

benefits.

The Writ Appeal is disposed of as above. No costs.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 27/6