High Court Kerala High Court

Mohana Pankaj vs Mahatam Gandhi University on 5 February, 2010

Kerala High Court
Mohana Pankaj vs Mahatam Gandhi University on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12791 of 2007(W)


1. MOHANA PANKAJ, W/O.JAYAPRAKASH,
                      ...  Petitioner

                        Vs



1. MAHATAM GANDHI UNIVERSITY,
                       ...       Respondent

                For Petitioner  :SRI.B.RENJITHKUMAR

                For Respondent  :SRI. T.A. SHAJI, SC, M.G.UNIVERSITY

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/02/2010

 O R D E R
          THOTTATHIL B.RADHAKRISHNAN, J.
                -------------------------------------------
                 W.P(C).No.12791 OF 2007
                -------------------------------------------
           Dated this the 5th day of February, 2010


                            JUDGMENT

The question raised in this writ petition is as to whether the

BA degree course in History, Economics and Hindi, conducted by

the Bangalore University under regular programme, is to be

granted equivalence with BA degree in Hindi of the Mahatma

Gandhi University. In Ext.P6, MG University states that it has

recognised the BA degree in History, Economics and Hindi

conducted by the Bangalore University under regular

programme. However, it proceeds to state that it is yet to issue

any order granting equivalence of that BA degree with BA

degree in Hindi of the MG University. Ultimately, the

requirement of the petitioner, going by the materials, is to

demonstrate to the Kerala Public Service Commission that BA

degree in History, Economics and Hindi conducted by the

Bangalore University is equivalent to BA degree in Hindi of the

MG University. However, PSC is not a party to this writ petition.

WPC.12791/07

2

Not only that, PSC is not shown to have issued any decision

taking the stand that it does not act on the BA degree in History,

Economics and Hindi conducted by the Bangalore University

under regular programme, which is a recognised degree, going

by the stand of the MG University. It has to be remembered that

in Universities like Bangalore University, there is no

classification between main subjects and subsidiary subjects and

a degree with three subjects is treated as a degree giving equal

importance for all the three subjects. The only question is

whether it has to be treated as a degree in any particular subject

or language. Under such circumstances, particularly in view of

the absence of the PSC on the array, the petitioner is given

liberty to move the PSC voicing her grievances and seek

redressal relying on the question whether the PSC would

approve the BA degree of the Bangalore University which the

petitioner has. If that request of the petitioner turns futile, it will

be open for her to move the MG University, or, if necessary and

WPC.12791/07

3

entitled, this Court. Hence, this writ petition is closed

preserving all the contentions in terms of what is aforesaid.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.08/02.