High Court Kerala High Court

Dr.C.V.Thomas vs The Mahatma Gandhi University on 17 June, 2009

Kerala High Court
Dr.C.V.Thomas vs The Mahatma Gandhi University on 17 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1234 of 2009()



1. DR.C.V.THOMAS
                      ...  Petitioner

                        Vs

1. THE MAHATMA GANDHI UNIVERSITY
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/06/2009

 O R D E R
      K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
                      ------------------------------
                      W.A. No.1234 OF 2009
                      -------------------------------
              Dated this the 17th day of June, 2009

                          J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

The appellant is the writ petitioner. He was an applicant for

the post of Assistant Director, Department of Adult Continuing

and Extension Education, when the Mahatma Gandhi University

invited applications for the said post. Ext.P6 dated 23.1.2009 is

the notification issued by the Mahatma Gandhi University. Going

by Ext.P6 notification, the appellant does not have the prescribed

qualifications. He submits, he has the qualifications prescribed

for the said post by the Kerala University. By virtue of Section

99(2) of the Mahatma Gandhi University Act, 1985, the

prescription made by the Kerala University will be applicable to

the Mahatma Gandhi University also. Therefore, Ext.P6 to the

extent, it is at variance with the prescription of qualifications for

the aforementioned post made by the Kerala University, is illegal.

The learned Single Judge noted that the Statues and Ordinances

in force, when the Mahatma Gandhi University Act came into

force did not mention about the post of Assistant Director in the

W.A.No.1234/2009 2

aforementioned subject. It is not a post included in the schedule

of the Ordinances of the Kerala University. Therefore, the

prescription made by the Mahatma Gandhi University, even if, it

is not by framing an Ordinance, was held to be valid. Based on

that finding, the Writ Petition was dismissed. Feeling aggrieved

by the said decision of the learned Single Judge, this Writ Appeal

is filed.

2. The appellant raised the very same contention relying

on Section 99(2), which was rejected by the learned Single

Judge, before us also. He also submitted that the prescription of

qualifications contained in Ext.P6 is at variance with the

prescription of qualification for the said post made by the

University Grants Commission (for short ‘UGC’) in Annexure-I.

3. Section 99(2) of the Mahatma Gandhi University Act,

1985, reads as follows:

“Notwithstanding anything contained in
sub-section (1) all Statutes and Ordinances
made under the Kerala University Act, 1974
(17 of 1974) and in force on the date of the
commencement of this Act shall, in so far as
they are not inconsistent with the provisions

W.A.No.1234/2009 3

of this Act continue to be in force in respect
of the areas referred to in sub-section (1)
until they are replaced by the Statutes and
Ordinances to be made under this Act.”

4. The Statutes, Ordinances etc. in force in the area of

operation of the Mahatma Gandhi University, but transferred

from the area of the Kerala University and which are framed by

the Kerala University will continue to operate until the Mahatma

Gandhi University frames its own Statutes, Ordinances etc. As

per the Ordinance, relevant in this case, framed by the Kerala

University, there is no post of Assistant Director in the

department of Adult Continuing and Extension Education in the

Kerala University. Therefore, Section 99(2) have no application

to the facts of the case. So, we notice that the learned Single

Judge has rejected this contention validly and we find no reason

to interfere with it. The appellant has raised a new ground in

this appeal, which he has failed to raise in the writ petition, that

there is conflict between the prescription made by the UGC under

Annexure-I and the prescription made by the Mahatma Gandhi

University in Ext.P6. We notice that there is not much difference

between the qualifications prescribed by the Mahatma Gandhi

W.A.No.1234/2009 4

University for the said post and the qualifications contained in

Annexures-I and III produced along with this Writ Appeal. The

said annexures contain prescriptions of qualification made by the

UGC for the said post. Even assuming, there is some difference

in the qualification, the same will not make Ext.P6 null and void.

Such variation, if found to be substantial, will enable the UGC to

take appropriate action against Mahatma Gandhi University. We

are not inclined to accept the contention of the appellant that

Ext.P6 is at variance with Annexures-I and III and even assuming

it is at variance, the same will not make Ext.P6 a nullity.

In the result, the Writ Appeal fails and it is dismissed.

(K.BALAKRISHNAN NAIR, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ps