High Court Kerala High Court

Jinuraj R vs State Of Kerala on 3 June, 2008

Kerala High Court
Jinuraj R vs State Of Kerala on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8020 of 2008(D)


1. JINURAJ R.,
                      ...  Petitioner
2. PRIYA S.R.,
3. NIHA RANJAN,
4. LAISY I.J.,
5. ASWATHY RAJ,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

3. THE DEPUTY DIRECTOR OF EDUCATION,

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/06/2008

 O R D E R
                             S. Siri Jagan, J.
             =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=-=-=
             W. P (C) Nos. 8020, 8248 & 10840 of 2008
             =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=-=
                    Dated this, the 3rd June, 2008.

                            J U D G M E N T

Petitioners in W.P(C) Nos. 8020 and 8248 of 2008 are students

admitted to T.T.C Course in private institutes during the year 2007-

08. the petitioner in W.P(C) No. 10840 of 2008 is an institute

conducting TTC Course who have admitted students irregularly for

the same year. In these writ petitions, the petitioners seek a

direction to the respondents to permit the irregularly admitted

students for the TTC Course for which they have been admitted.

Their admissions became irregular because the students did not

possess the minimum qualifying marks of 50% in the qualifying

examinations. They seek the relief prayed for on the ground that the

Supreme Court of India has, in similar writ petitions, permitted

similarly placed students to continue their studies.

2. I have heard the learned Government Pleader also.

3. The minimum marks of 50% for the qualifying examination is

fixed by the NCTE. Even the Supreme Court has held that the State

Governments have no power to dilute the qualifications so prescribed

by the authorities like the NCTE. That being so, it is settled law that

admissions for TTC Course in Kerala shall only be in accordance with

the criteria fixed by the NCTE. 50% marks in the qualifying

examination is the minimum qualification prescribed by the NCTE is

not disputed. It is also not disputed before me that the students

involved in these writ petitions do not possess 50% marks in the

qualifying examination. The NCTE has fixed this minimum criteria for

ensuring standards of education in the country. When the Supreme

Court itself holds that State Governments cannot dilute such minimum

W.P.C. No. 8020/08 etc., -: 2 :-

criteria fixed by institutions like NCTE, I do not think that this Court

can pass orders regularising admissions made in violation of the

minimum qualification prescribed by the NCTE. That would also lead

to reduction of standards of education in the State which cannot be

permitted. When such minimum qualification has been prescribed

and admissions have been made violating those minimum

qualifications, if such admissions are allowed to be regularised, that

would encourage unscrupulous managements to make admissions in

violation of the standards prescribed in future also and later claim

that since they have already been admitted, they may be allowed to

continue their studies. A large number of writ petitions are coming

before this Court for similar reliefs. In fact, in two of these writ

petitions, there are a total of 15 petitioners who have been so

admitted without possessing the minimum qualification prescribed.

If all these admissions are regularised, the future of the children

whom these students passing T.T.C. have to teach would be in serious

peril. Such situation cannot be permitted in law in the interest of

educational standards in the State which knowledgeable persons are

lamenting, is going down day by day because of wrong policies.

4. The contentions raised by the petitioner on the interim order

of the Supreme Court is also misplaced. Such powers are vested

solely with the Supreme Court in exercise of its constitutional powers

to do justice in a particular case which power the High Courts do not

have. The question as to whether the admission of the students not

possessing the minimum marks of 50% can be regularised has already

been held against such students by this Court, which has been

confirmed in writ appeal also. That being so, this Court cannot now

W.P.C. No. 8020/08 etc., -: 3 :-

countenance such admissions. Therefore, I do not find any merit in

these writ petitions and accordingly the same are dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/