High Court Kerala High Court

Dr.Ajithkumar.A.U vs Union Of India on 21 October, 2009

Kerala High Court
Dr.Ajithkumar.A.U vs Union Of India on 21 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29657 of 2009(B)


1. DR.AJITHKUMAR.A.U,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY ITS
                       ...       Respondent

2. STATE MISSION DIRECTOR,NATIONAL

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
        W.P.(C) NOs. 29657, 29658 & 29685 OF 2009
       ===============================

          Dated this the 21st day of October, 2009

                         J U D G M E N T

These writ petitions are filed by BHMS Graded Degree

holders. They claimed eligibility to be considered for the post of

Medical Officer, Homoeo in pursuance to Ext.P1, in WP(C)

No.29657/09, issued by the second respondent.

2. According to the petitioners, their Degree viz., BHMS

Graded is equivalent to that of BHMS(GD) prescribed in Ext.P1

and therefore they should also be treated as eligible candidates.

Petitioners in WP(C) No.29657/09 have also produced Ext.P3, an

order issued by the University equating BHMS Graded with BHMS

Direct Degree and they are also relying on Ext.P4 judgment in OP

NO.2726/03 and 5429/03 to support their contention.

3. In my view, the respondents cannot be faulted for the

view that the petitioners are ineligible. This is for the reason that

admittedly what the petitioners possess is BHMS Graded and

what is prescribed in Ext.P1 is BHMS Direct Degree. Unless the

recruitment rules for the post of Medical Officers, Homoeo equate

the post of BHMS Graded also with BHMS Direct, the petitioners

WPC Nos. 29657, 29658 & 29685/09
:2 :

who are possessing the former degree cannot claim eligibility to be

considered for the post.

4. In so far as Ext.P3, the University order referred to above is

concerned, even if the University has equated these two qualifications,

petitioners cannot claim any right based on the university oder, so

long as the Recruitment Rule do not contain any such equation.

5. In so far as the judgment referred to above relied on by the

counsel for the petitioners is concerned, a reading of para 2 of the

judgment shows that in that case, learned Government Pleader had

agreed to treat those having degree of BHMS Graded also as qualified

for the post of Tutor. There is no adjudication on the merits of the

controversy and therefore, the judgment is not of any assistance to the

petitioners.

6. Counsel for the State Mission Director, the 2nd respondent in

WP(C) NO.29657/09 also has brought to my notice judgment of this

Court in WP(C) NO.26901/09 where this Court has upheld the

competence of the said authority to prescribe qualifications. In view of

all the above, I am not inclined to agree with the petitioners.

Writ petitions fail and are dismissed.

ANTONY DOMINIC, JUDGE
Rp