High Court Madras High Court

G. Selladurai vs The Registrar on 24 March, 2005

Madras High Court
G. Selladurai vs The Registrar on 24 March, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

DATED: 24/03/2005  

CORAM   

THE HONOURABLE MR. JUSTICE P.K. MISRA         

WRIT PETITION NO.35311 OF 2004     

G. Selladurai
S/o. Ganesan                                    ..  Petitioner

-Vs-

1. The Registrar,
   Tamil Nadu Dr.Ambedkar Law  
   University, Chennai.

2. The Co-ordinator (III Year
     Law Entrance Examinations),
   'Poompozhil',
   5, Greenways Road, 
   Chennai 28.                                  ..  Respondents

        Petition filed under Article 226 of the Constitution of India for  the
issuance  of  Writ  of  Certiorari  to call for the records on the file of the
second respondent in his Proceedings No.C.L.E/B.L.,  III  Yr/  Sel/2004  dated
28.9.2004 and quash the same.  

!For Petitioner         :  Mr.R.  Karthikeyan

For Respondents        :  Mr.V.M.G.  Ramakkannan 

:J U D G M E N T 

A student seeking admission to Law College has waged several
legal battles in Courts of law.

2. The petitioner was an Under Graduate Student of Annamalai
University and he had appeared in the final year examination of B.A., course
for the year 2004. Tamil Nadu Dr. Ambedkar Law University, Respondent No.1,
had issued prospectus for admission to 2004-05 Academic year. In the
Advertisement it was also indicated that those students who had appeared at
the degree examination and were awaiting results may also apply for admission.
Accordingly, the petitioner appeared at the entrance examination for admission
to III Year B.L. Degree course. On the basis of the marks obtained by him at
the entrance examination, the petitioner was called for Counselling between
1.9.2004 and 4.9.2 004 and he participated on 2.9.2004. Unfortunately,
however, by then the results of B.A., examination of Annamalai University were
yet to be published, and therefore, the petitioner was not in a position to
produce his Pass Certificate. The petitioner had however produced a
Certificate issued by the Joint Controller of Examinations, Annamalai
University indicating that he had appeared in the examinations conducted in
May 2004 and the results were “likely to be published shortly”. However, the
first respondent University did not admit the petitioner as he had not passed
B.A., by then. Subsequently, the petitioner filed W.P.No.25977 of 2004, which
was disposed of on 13.9.2004 on following terms :-

“The petitioner prays for mandamus directing the respondents to allot
a seat to the petitioner enabling him to attend the classes in B.L., (Regular)
III Year Course.

2. According to the petitioner, he has applied B.L., (Regular) III Year
Course and he was selected, but he was waiting for the result of his degree
course of B.A.,(History) and he was informed by the Tamilnadu Dr. Ambedkar
Law University to produce the Degree certificate for his admission in B.L.,
(Regular) III Year Course. Therefore, till such production of Degree
Certificate, he has no right to get admission in the Law College. It is open
for the petitioner to approach the Annamalai University for getting the Degree
Certificate. Accordingly, this writ petition is dismissed with liberty to the
petitioner to file representation along with degree certificate to the first
respondent. The first respondent may consider such representation and pass
orders on merits in accordance with law.”

(Emphasis added)

3. On the basis of the order passed by the High Court, the
petitioner again filed a representation dated 23.9.2004. Such representation
was rejected on 28.9.2004 by indicating that without proof of eligibility on
the scheduled counselling date, the claim for selection now cannot be
considered. Subsequently, after the results of
Annamalai University were declared and the petitioner had passed B.A., he
filed a further representation dated 17.11.2004 which having been remained
unanswered, the present writ petition has been filed.

4. The main contention of the petitioner is to the effect
that when the petitioner was eligible to apply as per the Advertisement of the
University and when he had produced a certificate from Annamalai University
that the results would be published shortly, the respondent University should
not have denied admission to the petitioner. In this connection, it is
submitted that the delay in publication of the results by Annamalai University
cannot be a ground to penalise the petitioner, who was not at fault, and the
respondent University should have allotted a seat to the petitioner.

5. Learned counsel for the petitioner has placed reliance
upon the decision of Orissa High Court reported in A.I.R. 2001 Orissa 61 (
DEEP KUMAR THADANI v. CHAIRMAN, ADMISSION SUB-COMMITTEE, JOINT ENTRANCE
EXAMINATION [K & M] BURLA AND OTHERS) and the decision of the Supreme Court
reported in 2004 (10) SBR 424 (DOLLY CHHANDA v. CHAIRMAN, JEE AND OTHERS) and
contended that mere non-production of relevant certificate cannot be a ground
for denial of admission.

6. I have carefully gone through the aforesaid two decisions
and, in my opinion, such decisions are not applicable to the facts of the
present case.

In the decision of Orissa High Court in AIR 2001 Orissa 61 (cited
supra), denial was on the ground that original mark sheet has not been
produced even though provisional mark sheet has been produced and the
explanation of the candidate that he had lost the original mark sheet was
accepted by the Court. In such circumstances, the Court held that denial of
admission was improper.

In the decision of the Supreme Court, the necessary correct
certificate has been produced at the time of second counselling and the
Supreme Court observed that every infraction of rule need not necessarily
result in rejection of candidature.

7. However, in the present case, the facts are entirely
different. It is not in dispute that a person can be admitted to LL.B.,only
if such person passes degree course. Even though many of the Universities
permit students, who have appeared at the examination but whose results were
yet to be published, to apply, it is obvious that at the time of selection
such persons can be selected only if they were eligible in all aspect,
including basic educational qualification.

8. In the present case, admittedly the petitioner had not
passed degree examination at the time when he was called for selection.
Therefore, the decision of the University in not admitting the petitioner
cannot be found fault with. As a matter of fact, a similar view has been
expressed in order dated 5.10.2004 by a learned single Judge of this Court in
W.P.No.25721 of 2004 in respect of the very same University relating to a
candidate similarly situated.

9. In course of hearing, the learned counsel appearing for
the petitioner has submitted that who had passed in Annamalai University were
called for Counselling on latter dates and they were admitted even though they
had secured less marks. To ascertain the veracity of the submission, the
Respondent University was directed to file additional counter affidavit.

10. In the additional counter affidavit, it has been
indicated as follows :-

” … in this connection no student who had passed the graduation
course of Annamalai University or Alagappa University or any other University,
for which, the results were pending at the time of counselling for admission
to the B.L. 3 year Degree Course in any counselling of the Law College in the
State is allotted a seat.”

11. In such view of the matter, the claim of the petitioner
in getting admission to Law College for the academic year 2004-2005, which has
practically come to an end, cannot be accepted.

12. The writ petition is accordingly rejected without any
other order as to costs.

Index : Yes
Internet: Yes

dpk

To

1. The Registrar,
Tamil Nadu Dr.Ambedkar Law
University, Chennai.

2. The Co-ordinator (III Year
Law Entrance Examinations),
‘Poompozhil’,
5, Greenways Road,
Chennai 28.