High Court Kerala High Court

Riyaz Anvar M. vs The University Of Calicut on 13 June, 2008

Kerala High Court
Riyaz Anvar M. vs The University Of Calicut on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5362 of 2008(L)


1. RIYAZ ANVAR M., AGED 29 YEARS,
                      ...  Petitioner
2. MOHAMMED KUNHI K., AGED 36 YEARS,
3. ABDUL GAFOOR K.P., AGED 29 YEARS,
4. NAJEEBA N.P., AGED 27 YEARS,
5. MOHAMMED MUSTHAFA K., AGED 27 YEARS,
6. ABDUL SALAM P.V., AGED 33 YEARS,
7. ASHRAF K., AGED 32 YEARS,
8. ATHIKA M., AGED 34 YEARS,
9. JUMAILA J.S., AGED 31 YEARS,
10. NAJEEB.M., AGED 28 YEARS,
11. SAJNA PALANADAN, AGED 31 YEARS,
12. NAJUMUNNESA THALAYAMCHEERI,
13. ARIFA A., AGED 31 YEARS,

                        Vs



1. THE UNIVERSITY OF CALICUT
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. THE DIRECTOR OF HIGHER SECONDARY

4. HUSSAIN PALEKKODAN,

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/06/2008

 O R D E R
                             K.T.SANKARAN, J.
                     --------------------------------------------
                     W.P.(C) NO. 5362 OF 2008 L
                     --------------------------------------------
                     Dated this the 13th June, 2008

                                 JUDGMENT

The grievance voiced by the petitioners in this Writ Petition is that

though they were included in the short list published by the Kerala Public

Service Commission, they were removed from the list on the ground that

the petitioners do not have the required qualification for applying for the

post of Higher Secondary School Teacher- Arabic (Junior). The

petitioners are holders of MS Post-Afzal-ul-Ulama in Arabic of the

University of Calicut. In Ext.P10 letter dated 20.11.2007, issued by the

Registrar of the University of Calicut to the Secretary of the Kerala Public

Service Commission, it was stated that the question of issuing

equivalency certificate for MA Post Afzal-ul-Ulama in Arabic to MA Arabic

is under the consultation of the PG Board of Studies in Arabic and the

decision in that regard is yet to be taken by the Academic Bodies. The

view taken by the University earlier was that MA Post Afzal-ul-Ulama in

Arabic is equivalent to MA Arabic and Ext.P7 certificate dated 16.11.2007

was issued certifying that MA Post Afzal-ul-Ulama Course conducted by

the University of Calicut is equivalent to MA Arabic degree of the said

University.

2. The petitioner has produced Ext.P12 along with I.A.No.6167 of

W.P.(C) NO.5362 OF 2008

:: 2 ::

2008. Ext.P12 is the communication dated 24.4.2008, issued by the

Registrar of the University of Calicut to the Secretary of the Kerala Public

Service Commission, wherein it is stated as follows:

“In continuation to this office letter of even No. dated
20.11.2007, I am to inform you that the Academic Council of
this University held on 05.04.2008 has approved that the MA
Post Afzal-ul-Ulama course of this University is equivalent to
MA Arabic degree of this University. Hence the equivalency
certificate issued to to this effect can be considered. The
letter dated 20.11.2007 may be treated as cancelled.”

3. It is submitted by the Standing Counsel for the Kerala Public

Service Commission that in view of Ext.P12, the Public Service

Commission has included the names of the petitioners also in the rank list

by way of Addendum Notification. Therefore, the grievance voiced by the

petitioners in this Writ Petition no longer subsists.

Recording the submission made by the Standing Counsel for the

Kerala Public Service Commission, the Writ Petition is closed.

(K.T.SANKARAN)
Judge

ahz/