IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20414 of 2010(B)
1. SREEVIDHYA S .MARAR.,'IVIYA'
... Petitioner
Vs
1. SREE SANKARACHARYA UNIVERSITY OF
... Respondent
2. VICE CHANCELLOR,
3. SECRETARY, KERALA PUBLIC SERVICE
For Petitioner :SRI.A.G.BASIL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/07/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 20414 of 2010
==================
Dated this the 1st day of July, 2010
J U D G M E N T
The petitioner challenges Ext.P7 memo issued by the 1st
respondent University to the petitioner, wherein they refused to issue
an equivalency certificate for the M.Sc. (Psychology) degree obtained
by the petitioner from the Madras University. The writ petition
proceeds on the basis that the petitioner has got a regular M.Sc.
(Psychology) degree from the Madras University and that other
similarly placed degree holders have been given equivalency
certificates, singling out the petitioner for hostile discrimination. On a
reading of Ext.P7, I found that the University had refused to issue
equivalency certificate to the petitioner on the ground that M.Sc.
(Psychology) degree of the Madras University through correspondence
cannot be recognised as equivalent to M.A. (Psychology) degree of the
University. Nowhere in the writ petition has the petitioner stated that
the petitioner had obtained M.Sc. (Psychology) degree from the
Madras University by distance education. The petitioner has also not
taken a contention that the degree obtained by distance education is
equivalent to the degree obtained by attending regular course of
studies. The petitioner has also not stated that the other persons who
have been given equivalency certificates had also obtained degrees by
w.p.c.20414/10 2
distance education. As such, the petitioner is guilty of suppressing
material facts in the writ petition. On that ground, I am inclined to
dismiss this writ petition. Accordingly, the same is dismissed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge