High Court Kerala High Court

S.Sankarankutty vs The Cochin University Of Science … on 2 December, 2009

Kerala High Court
S.Sankarankutty vs The Cochin University Of Science … on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29066 of 2009(C)


1. S.SANKARANKUTTY, 'RESHMI', ROYAL LANE,
                      ...  Petitioner

                        Vs



1. THE COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

2. THE PRINCIPAL,

                For Petitioner  :SRI.ABRAHAM VAKKANAL (SR.)

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAI,SC,COCHI U

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/12/2009

 O R D E R

P.N.RAVINDRAN,J.

—————————————-
W.P.(C) No. 29066 of 2009 – C

—————————————-
Dated 2nd December, 2009

Judgment

The petitioner is a graduate in Engineering. He was

awarded the Degree of Bachelor of Science in Engineering by

the University of Calicut in the year 1978. After graduating in

Engineering, he worked in Tata Engineering and

M/s.T.V.Sundaram Iyengar and Sons Limited for a total period

of about 26 years. He thereafter joined the SCMS School of

Engineering and Technology as Lecturer in Mechanical

Engineering.

2. While the petitioner was thus working as Lecturer in

SCMS School of Engineering and Technology, the Cochin

University of Science and Technology, hereinafter referred to

as ‘the University’ for short, invited applications from eligible

candidates for admission to various academic programmes for

the year 2009-2010 including M.Tech. (Part-time) programme

in Civil, Chemical and Mechanical Engineering. The last date

W.P.(C) No.29066/2009 2

for submission of applications was 4.4.2009. Since the

petitioner’s application was in order, the original of Ext.P5 hall

ticket was issued to him to appear for the Departmental

Admission Test held on 18.7.2009. Along with Ext.P5 hall

ticket, Ext.P6 memo was also issued calling upon the petitioner

to be present for the admission test along with attested copies

of certificates to prove his name, age, community,

qualifications and experience. The petitioner appeared for the

admission test along with attested copies of the relevant

documents including the experience certificates copies of which

are Exts.P2 and P3 respectively. After the admission test was

conducted, a rank list was also published in which the

petitioner was assigned rank No.8. Thereafter, Ext.P8 memo

dated 14.9.2009 was issued to the petitioner and other

candidates calling upon them to report at 9.30 a.m. on

9.10.2009 in the office of the Principal, School of Engineering,

Cochin University of Science and Technology. By Ext.P8

memo, the petitioner was called upon to produce inter alia the

original of the experience certificate already submitted at the

W.P.(C) No.29066/2009 3

time of departmental admission test. In Ext.P8, inter alia, it

was stated that failure to report at the appointed time and

submission of documents mentioned therein except the

transfer certificate and the no objection certificate at the time

of admission itself would result in forfeiture of the chance of

admission.

3. The petitioner reported in the office of the Principal of

School of Engineering before the stipulated time. The

petitioner had not however brought with him the original of the

experience certificate already submitted at the time of the

admission test. He was therefore not given admission. It is

stated that the original of the experience certificate produced

at the time of the departmental admission test was deposited

with the employer and that on noticing that the original thereof

had not been brought, though he requested the authorities to

give him half an hour’s time, the said request was not granted

and he was denied admission. It is stated that the petitioner

thereafter met the Registrar of the University and submitted

Ext.P9 letter at 1.30 p.m. on 9.10.2009 requesting for

W.P.(C) No.29066/2009 4

admission to the M.Tech. degree programme. The petitioner

thereafter submitted Ext.P10 representation to the Principal of

the School of Engineering pointing out the above facts and

requested for admission to the M.Tech. degree course. This

writ petition was thereafter filed on 14.10.2009 seeking a

direction to the respondents to admit the petitioner for the

M.Tech. (Part-time) degree course in Mechanical Engineering.

The petitioner also seeks incidental and allied reliefs.

4. The petitioner contends that the denial of an

opportunity to him to produce the original of the experience

certificate, a copy of which had already been produced at the

time of departmental admission test is arbitrary and illegal. He

submits that he was permitted to appear for the departmental

admission test on being satisfied that he was eligible to appear

for the examination and that as the attested copy of the

experience certificate had already been produced on the day

the departmental admission test was held, the official

respondents ought to have given him time to produce the

originals thereof which were in the custody of the employer at

W.P.(C) No.29066/2009 5

Muttom near Aluva.

5. Respondents 1 to 2 have filed a counter affidavit

contending inter alia that as the petitioner did not bring the

original of the experience certificates at the time of admission,

he forfeited his chance of admission. It is contended that ten

marks were awarded based on the experience claimed by the

petitioner and that as the original of experience certificate was

not made available to substantiate his claim for the award of

ten marks for experience, they were not in a position to verify

whether the petitioner was eligible for admission based on the

marks including the marks awarded for experience. It is also

contended that on the terms of Ext.P8 memo, the candidate

should produce all the documents mentioned therein except

the transfer certificate and no objection certificate at the time

of admission itself. The respondents also contend that by

Ext.P8 production of essential certificates alone was insisted

and that if the petitioner’s request had been granted it would

have resulted in injustice to the candidates ranked below the

petitioner who had reported with all the relevant documents as

W.P.(C) No.29066/2009 6

directed in Ext.P8. The respondents further state that Sri. Jose

Sheril D’Cotha, rank No.7 in Ext.P7 rank list who is working in

the very same institution as the petitioner had produced all the

certificates stipulated in Ext.P8 on 9.10.2009 itself and that he

was given admission. The counter affidavit proceeds to stated

that all the 15 seats for the M.Tech. degree course in

Mechanical Engineering have been filled up, that the classes

commenced on 19.10.2009 and that there is no vacant seat

against which the petitioner can be given admission.

6. I heard Sri.Abraham Vakkanal, the learned Senior

Advocate appearing for the petitioner and

Sri.S.P.Aravindakshan Pillai, the learned standing counsel

appearing for the University. I have also gone through the

pleadings and the materials on record. By Ext.P8 memo which

the petitioner received in time, the petitioner was directed to

report at 9.30 a.m. on 9.10.2009 in the office of the Principal,

School of Engineering, Cochin University of Science and

Technology. By Ext.P8, the petitioner was directed to report

along with the originals of various documents including the

W.P.(C) No.29066/2009 7

experience certificate, a copy of which had already been

submitted at the time of the departmental admission test. In

Ext.P8, it was inter alia stipulated that failure to report at the

appointed time and failure to submit the documents mentioned

therein except the transfer certificate and the no objection

certificate at the time of admission would result in forfeiture of

the chance of admission. Though the petitioner reported at

9.30 a.m., he did not have with him the original of the

experience certificate submitted at the time of the

departmental admission test. His turn for admission arose at

11.30 a.m. Since he did not have the original of the

experience certificate, he was not given admission. The

petitioner does not dispute the fact that he was awarded

marks for experience also. He does not also dispute the fact

that at the time of the departmental admission test, only a

photostat copy of the experience certificate was produced.

The petitioner has not been able to establish that before he

was permitted to participate in the departmental admission

test, the original of the experience certificate was compared

W.P.(C) No.29066/2009 8

with the photostat copy produced by him. In my opinion, as

the eligibility of the petitioner for admission to the M.Tech.

(Part-time) degree course depends on the marks awarded in

the examination and also for experience, it was necessary for

him to produce the original of the experience certificate a copy

of which had already been submitted at the time of the

departmental admission test. The stipulation that the original

of the experience certificate already produced at the time of

departmental admission test should be produced, is one

intended to ensure that a different experience certificate is not

produced at the time of admission. Though the petitioner

contends that the wordings of Ext.P8 created a confusion in his

mind as regards the production of the original of the

experience certificate, on a plain reading of Ext.P8, I am not

able to subscribe to the petitioner’s contention that the

contents of Ext.P8 are in any way misleading. The petitioner

who is working as Lecturer in an Engineering College cannot in

my opinion plead that the stipulation in Ext.P8 that the original

of the experience certificate that had been produced at

W.P.(C) No.29066/2009 9

the time of the departmental admission test should be

produced at the time of admission was misleading. The

petitioner alone can be blamed for not producing the original of

the experience certificate. Further, the consequences of not

producing the original of the experience certificate are set out

in Ext.P8 itself. The petitioner’s colleague who is working in

the very same institution who is ranked immediately above the

petitioner had produced the original of the experience

certificate. Therefore, in my opinion, the respondents cannot

be blamed for not giving admission to the petitioner when his

turn for admission arose on 9.10.2009. The petitioner alone

can be held liable for the non-production of the original of the

experience certificate. As rightly pointed out by the

respondents, any concession extended to the petitioner would

have resulted in injustice to candidates who had complied with

the stipulations in Ext.P8 and had reported in time along with

the originals of the various documents referred to in Ext.P8. I

therefore find no merit in the contention raised by the

petitioner that the official respondents ought to have given him

W.P.(C) No.29066/2009 10

time to collect the original of the experience certificate from

the employer and produce it before the Principal of the School

of Engineering.

I accordingly hold that there is no merit in the writ

petition. The writ petition fails and is dismissed.

P.N.RAVINDRAN
Judge

vaa