High Court Madras High Court

K.M.Rajkumar vs Director Of School Education on 24 August, 2005

Madras High Court
K.M.Rajkumar vs Director Of School Education on 24 August, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated: 24/08/2005

Coram

THE HON'BLE MR. MARKANDEY KATJU, THE CHIEF JUSTICE
and
THE HON'BLE MR. JUSTICE A. KULASEKARAN

Writ Appeal No.1166 of 2005

K.M.Rajkumar                           .. Appellant

-Vs-

1.  Director of School Education,
    Chennai.

2.  The Secretary,
    P.L.W.A. Higher Secondary School,
    Vikramasingapuram,
    Ambasamudram,
    Tamil Nadu.

3.  The District Educational Officer,
    Cheran Mahadevi Educational District
    at Tirunelveli.                                     .. Respondents


        Writ Appeal filed under Clause 15 of the Letters  Patent  against  the
order dated 30.7.2004 passed in Writ Petition No.81 of 2004.



!For appellant :  Mr.  R.Subramanian
                for M/s.  Hema Sampath

^For respondents:  Mr.  S.Srinivasan
                Government Advocate


:JUDGMENT

(Judgment of the Court was delivered by
The Honourable The Chief Justice)

Heard the learned counsel for the appellant.

2. This writ appeal has been filed against the impugned order of the
learned single Judge dated 30.7.2004 passed in Writ Petition No.81 of 2004.

3. The writ petitioner/appellant had prayed for a writ of mandamus
directing the second respondent to call the petitioner for interview for the
post of P.G. Assistant in Physics in P.L.W.A. Higher Secondary School,
Vikramasingapuram, Tirunelveli District, to be held on 3 1.7.2004.

4. Admittedly, the petitioner did not possess the M.Sc. Degree in
Physics on the date of the interview. What he contended was that he had given
the M.Sc. examination on 28.5.2004 i.e. prior to the date of the interview

and he was awaiting the result which was expected to be published in the first
week of August 2004. The interview was held on 31.7.2004 and admittedly, by
that date, the M.Sc. examination result had not been declared.

5. In this connection, the Allahabad High Court took the view that
the Doctrine of relating back can be adopted and that the date of the last
paper of the M.Sc. examination can be treated to be the date of the
declaration of the result. However, the view of the Allahabad High Court was
reversed by the Supreme Court in U.P. Public Service Commission v. Alpana,
(1994) 2 SCC 723 which was followed in Bhupinderpal Singh v. State of Punjab,
(2000) 5 SCC 262, and the Doctrine of relating back was rejected by the
Supreme Court. It was held that the candidate must possess the necessary
qualification on the cut off date fixed in the service rules, and if there is
no cut off date fixed in the rules then the cut off date fixed in the
advertisement for the post, and if there is no cut off date fixed in the rules
or advertisement then the last date for receiving the applications.

6. It follows that acquiring the necessary qualification subsequent
to the date of the interview will be of no avail. Hence, in our opinion, the
learned single Judge rightly held that the petitioner was not qualified at
that time and he has rightly rejected the writ petition.

7. However, if in future any vacancy occurs for which the appellant
is qualified he may apply for the same and shall be considered amongst others
in accordance with the relevant rules. The appeal is dismissed with this
observation. W.A.M.P.No.2119 of 2005 is dismissed.

Index:Yes.

Internet:Yes.

Vu

To

1. Director of School Education,
Chennai.

2. The Secretary,
P.L.W.A. Higher Secondary School,
Vikramasingapuram,
Ambasamudram,
Tamil Nadu.

3. The District Educational Officer,
Cheran Mahadevi Educational District
at Tirunelveli.