Allahabad High Court
Avanish Kumar Mishra vs State Of U.P. And Ors. on 14 October, 2004
Equivalent citations: (2005)1UPLBEC668
Author: Arun Tandon
Bench: Arun Tandon
JUDGMENT Arun Tandon, J.
1. Heard Sri Ram Krishna Mishra on behalf of the petitioner, Standing Counsel on behalf of respondent No. 1 and Sri Anil Tiwari on behalf of respondents 2 and 3.
2. The petitioner, after obtaining degree of graduation applied as a candidate in the entrance examination for B.Ed. 2003-04 conducted by Veer Bahadur Singh Purvanchal University, Jaunpur. According to the advertisement the last date for submission of the application was 16.4 .2003. In the Rules framed by the University for regulating admission to B.Ed. course under Clause 12 it was mentioned that along with the form the candidate shall also enclose copy of the certificate on the basis whereof he is seeking benefit of weightage marks. In Clause '19-Anga' it was provided that the wards of teachers of the institution will be entitled to weightage of 15 marks subject to the condition that the certificate of being the ward of a teacher must be counter signed by the District Inspector of Schools/District Basic Education Officer/Regional Higher Education Officer/Vice Chancellor/Director and that the certificate must not be more than six months old. According to the petitioner in compliance of the aforesaid clause he submitted his application complete in all respect as per the application proforma, enclosing therewith the certificate of his being ward of a teacher. The said certificate was counter signed by the District Inspector of Schools and is dated 25.11.2002. The last date prescribed under the Rules for submission of the applications for entrance examination was 16.4.2003, it is apparently clear the said certificate of being ward of a teacher was within the period of six months as was prescribed. The petitioner was successful in the entrance examination and was entitled to the benefit of 15 weightage marks on the ground of his being the ward of a teacher. After declaration of the result the petitioner was issued a letter requiring him to report for councilling in the office of the vice Chancellor, respondent No. 2, on 14.3.2004. The petitioner admittedly appeared for councilling on the date and time fixed, however, he was refused admission on the said date on the ground that the certificate produced by the petitioner in respect of his being a ward of a teacher was more than six months old. The period of six months was counted backward from the date of councilling i.e. 14.3.2004. According to the petitioner the decision of respondents to refuse weightage of 15 marks to the petitioner on the ground that the certificate as produced by the petitioner at the time of councilling was more than six months old, is arbitrary and contrary to the stipulations mentioned in the regularizations for appearing in the entrance examination for B.Ed. as published by the University for the session 2003-04.
3. On behalf of the respondents it is submitted that the University has rightly calculated the period of six months backward from the date of councilling and therefore, refused weightage marks to the petitioner.
4. I have heard learned Counsel for the parties and gone through the record. The controversy giving rise to the present petition is confined to the issue as to whether the period of 6 months for the validity of certificate of a ward of a teacher, be counted from the last date of submission of the application form or from the date of councilling. In order to appreciate the aforesaid controversy it would be relevant to refer to Clauses 3, 6, 12, 13 and 19 (Tra).
3&vH;fFkZ;ksa dks izos'k QkeZ Lo;a vius gLrys[k esa Hkjuk vfuok;Z gSA os viuk Li"V gLrk{kj djsa] ;gh gLrk{kj Hkfo"; ds izi=ksa ds fy;s ekU; gksxkA 6&vkosnu i= fo'ofo|ky; esa izkIr gksus dh vafre fu/kkZfjr frfFk fnukad 16-4-2003 gSA fu/kkZfjr frfFk ds ckn izkIr vkosnu&i= fujLr dj fn;s tkosaxsA iw.kZ:is.k iwfjr vkosnu&i= jftLVMZ Mkd ls vko';d layXudksa lfgr fyQkQs esa Hkstuk gksxkA iathr Mkd ds vfrfjDr fdlh vU; ek/;e ls izsf"kr vkosnu Lohdkj ugha fd;s tk;saxsA 12& vkosnu i= ds lkFk vf/kHkkj gsrq tks layXud yxk;k tk;sxk] dsoy mlh ij gh x.kuk dh tk;sxhA ckn esa dksbZ Hkh izek.k&i= u rks Lohdkj gksxk vkSj u gh ekU; gksxkA 13&i=kpkj dk tks irk vH;FkhZ }kjk fy[kk gksxk] mlh ij mls lwpuk izsf"kr dh tk;sxhA irs dh oS/krk dh ftEesnkjh vH;FkhZ dh gksxhA 19& = ekU;rk izkIr f'k{k.k laLFkkvksa ds f'k{kdksa ,oa f'k{k.ksRrj deZpkfj;ksa ;k muds iq=@iq=h@ifr@iRuh bZ MCyw&15 vad bZ MCyw dk vf/kHkkj izek.ki= uohure vf/kdre N% ekg iqjkuk ,oa ftyk fo|ky; fujh{kd@ftyk csfld f'k{kk vf/kdkjh@{ks=h; mPp f'k{kk vf/kdkjh@dqylfpo@ funs'kd }kjk izfrgLrk{kfjr gksuk vfuok;Z gSA
5. From the aforesaid conditions as provided by the University it is apparently clear that the candidate must enclose copy of the certificate on the basis whereof claims to be a ward of a teacher, along with the form, the last date whereof was fixed as 16.12.2003. Since the certificate of being a ward of a teacher was required to be enclosed with the application form it must necessarily be a valid certificate and therefore, as per Clause 19 (Anga) which provides that the certificate should not be more than 6 months old. This condition of six months necessarily refers to the last date of submission of the application forms. In view of the aforesaid the certificate which was required to be enclosed by the candidate for the purposes of claiming weightage marks must not be more than six months old counted backwards from the last date of submission of the application forms. It is needless to point out that the date of councilling is uncertain. On the basis of an uncertain date it cannot be said that the candidate must produce another certificate other than the one which was submitted at the time of submission of application form.
6. Even otherwise in the opinion of the Court the correctness of the application forms must necessarily be judged as per statements made in the form submitted by the candidate. If at the time of councilling the candidate submits the same certificate, copy of which he had enclosed with the application form it cannot be said that he has made mistake in producing the original certificate at the time of councilling. In view of the above the stand taken by the University that the petitioner had produced a certificate of being a ward of a teacher which was more than six months old, having regard to the date of councilling, is legally not justified and the University has acted illegally in refusing to award weightage of 15 marks to the petitioner on the ground of his being a ward of a teacher.
7. In the circumstances it is directed that the University shall re-consider the claim of the petitioner and after verifying the original record as submitted by the petitioner along with the application form, grant admission to the petitioner to the B.Ed. course, at the earliest possible, strictly in accordance with law and in light of the observations made hereinabove. It is, however, clarified that the University shall ensure that the career of the petitioner is not jeopardized.
8. The petition stands allowed.