Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Karnataka High Court

Dr Gopala A vs Karnataka State Eligibility Test ... on 14 November, 2025

Author: R.Devdas

Bench: R.Devdas

                            -1-
                                     WP No.20935 of 2021




     IN THE HIGH COURT OF KARNATAKA AT BENGALURU


      DATED THIS THE 14TH DAY OF NOVEMBER, 2025


                         PRESENT

           THE HON'BLE MR. JUSTICE R.DEVDAS

       WRIT PETITION NO.20935 OF 2021 (EDN/RES)


BETWEEN:

DR. GOPALA A.
S/O. LATE SHRI ANJINAPPA,
AGED ABOUT 48 YEARS,
R/AT. NO.3, SNEHA NIVAS,
9TH CROSS, MAHALAKSHMI LAYOUT,
FURTHER EXTENSION,
BENGALURU-560086.
                                              ...PETITIONER

(BY SRI. SHRIDHAR PRABHU, ADVOCATE)

AND:


1.     KARNATAKA STATE ELIGIBILITY TEST
       (KSET) CENTER, UNIVERSITY OF MYSORE,
       MOULYA BHAVAN,
       UNIVERSITY OF MYSORE,
       MANASAGANGOTHRI,
       MYSURU-570 006.
       (REPRESENTED BY ITS REGISTRAR)

2.     UNIVERSITY GRANTS COMMISSION,
       A BODY ESTABLISHED UNDER THE
       UNIVERSITY GRANTS COMMISSION ACT, 1956,
       BAHADUR SHA ZAFAR MARG,
       NEW DELHI-110002.
       (REPRESENTED BY ITS CHAIRMAN)
                               -2-
                                            WP No.20935 of 2021




3.   STATE OF KARNATAKA,
     DEPARTMENT OF HIGH EDUCATION,
     SECRETARY, ESTABLISHMENT,
     HIGHER EDUCATION DEPARTMENT,
     2ND GATE, 6TH FLOOR, M.S.BUILDING.
     (REPRESENTED BY ITS PRINCIPAL SECRETARY)

                                                 ...RESPONDENTS

(BY SRI. ARIHANT R.SUNGAY, ADVOCATE FOR
SRI. T.P.RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
SRI. H.R.SHOWRI, ADVOCATE FOR R2;
SMT. B.P.RADHA, AGA FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL

FOR RECORDS AND ISSUE A WRIT OF CERTIORARI OR ANY

OTHER WRIT OR DIRECTION TO QUASH THE IMPUGNED

NOTIFICATION TITLED "CUT OFF MARKS AND PERCENTAGES

OF SUBJECTS OF KSET-2021 EXAMINATION HELD ON 25TH

JULY 2021" DATED 02.11.2021 PRODUCED AT ANNEXURE-A IN

SO FAR AS IT RELATES TO THE PETITIONER'S SUBJECT AT

SUBJECT    CODE   18    IS   CONCERNED        ISSUED      BY   THE

RESPONDENT AND ETC.


      THIS WRIT PETITION HAVING              BEEN HEARD        AND

RESERVED     ON        04.09.2025,     COMING        ON        FOR

PRONOUNCEMENT     OF     ORDER,      THIS    DAY,   THE    COURT

PRONOUNCED THE FOLLOWING:
                                          -3-
                                                         WP No.20935 of 2021




                               CAV ORDER

       (PER: THE HON'BLE MR. JUSTICE R.DEVDAS)
     The petitioner who is presently working as Assistant

Professor in the Government Law College, Chamarajnagar,

is aggrieved of his non-accreditation in the Karnataka

State Eligibility Test (hereinafter referred to as 'KSET' for

short). The prayer in the writ petition is as follows:


     A.    Call for the records.

     B.    Issue a Writ of Certiorari or any other Writ, Order
           or Direction to quash the impugned Notification
           titled "Cut off marks and Percentages of subjects
           of KSET-2021 Examination held on 25th July,
           2021" dated 02nd November, 2021 produced at
           Annexure-A      in       so    far    as   it   relates     to   the
           Petitioner's    subject         at    Subject        Code   18    is
           concerned issued by the Respondent;

     C.    Issue a Writ of Certiorari or any other Writ, Order
           or Direction to set aside Impugned Notification
           regarding 'Conditions for Eligible Candidates' dated
           2nd November 2021, produced at Annexure-B
           issued by the Respondent;

     D.    Declare the Petitioner as eligible by taking into
           consideration       of    the       Aggregate    score      of   the
           petitioner     in        Law        Subject     in     KSET-2021
           Examination as per UGC formula and Karnataka
                                        -4-
                                                   WP No.20935 of 2021




            State Reservation policy as prescribed in KSET-
            2021 Notification dated 06th February 2021;

     E.     Issue a Writ of Certiorari or any other Writ, Order,
            or     direction    to     quash     Annexure-D   of    the
            Notification dated 6th February, 2021 to the extent
            it     prescribes        the     impugned   formula         for
            determining eligibility for the posts under KSET-
            2021.

     F.     To pass such further orders as this Hon'ble Court
            may deem fit in the facts and circumstances of the
            case in the interest of justice and equity."



    2.      Respondent No.1-KSET, a Nodal Agency, has

been established by the State Government in coordination

with the Government of India to accredit teachers, certify

them as eligible for being appointed to the post of

Lecturers and Assistant Professors. Having regard to the

Education        Policy,   1986,           the   Government        of         India

envisaged qualifying tests to be conducted and to certify

only those candidates who, besides fulfilling the minimum

academic qualification prescribed for the post of Lecturer,

have qualified in a comprehensive test to be specifically

conducted for the purpose, will be certified as eligible for
                                   -5-
                                                WP No.20935 of 2021




appointment as Lecturer.            Respondent No.1-KSET, in

consultation    with    respondent           No.2-University      Grants

Commission conducts eligibility tests in the State of

Karnataka.       The     petitioner           responded        to    an

invitation/notification issued by respondent No.1-KSET on

06.02.2021 and filed an application to take up the test, for

the post of Assistant Professor, in the subject-Law. The

results of the examination were declared in the official

website of respondent No.1 on 02.11.2021 and the

petitioner     was     declared         as    "not   eligible",     and

consequently, this writ petition is filed by the petitioner

raising a challenge to the declaration of results in the

impugned notification at Annexure-A dated 02.11.2021,

the subsequent amendment as permitted, the petitioner

has also raised challenge to the "conditions for eligible

candidates" in the impugned notification dated 06.02.2021

where a formula is prescribed for determining eligibility.


    3.       Learned counsel for the petitioner submits that

procedural criteria for declaration of KSET results, as

found in the impugned notification dated 06.02.2021 at
                             -6-
                                      WP No.20935 of 2021




Annexure-D prescribes 6% of the candidates who appear

in both the papers, namely, Paper-I and Paper-II of KSET,

to be accredited. However, although procedure prescribed

subject-wise and category-wise distribution, nevertheless,

the formula prescribed in the impugned notification, does

not adhere to such selection, subject-wise. It is submitted

that the State Government has enacted the Karnataka

Scheduled Castes, Scheduled Tribes and Other Backward

Classes (Reservation and Appointment etc.) Act, 1990

(hereinafter referred to as 'the Act of 1990' for short) to

provide for reservation in the appointments or the posts in

the State Civil Services etc. and in the educational

institutions established and maintained by the State

Government. The State Government, through Statute has

prescribed reservations to the Scheduled Castes at 15%

and Scheduled Tribes at 3% respectively. It is submitted

that in terms of the provisions of the Act of 1990,

reservation to the persons belonging to the Scheduled

Castes and Scheduled Tribes and Other Backward Classes

should be provided in every cadre, department-wise.
                                 -7-
                                           WP No.20935 of 2021




    4.    Learned counsel submits that having regard to

the mandate for reservation as found in Article 16(4) of

the Constitution of India, the State Government has made

provision for reservation in appointments and posts to give

adequate representation in the services under the State.

It is submitted that the procedural criteria prescribed in

the impugned notification seeks to give subject-wise

representation to the persons belonging to the Scheduled

Castes and Scheduled Tribes and Other Backward Classes,

nevertheless,   in    the   final   analysis,   the   eligibility   is

declared, giving a go by to the subject-wise requirement.

In order to drive home the point, it is pointed out from

Annexure-A-notification dated 02.11.2021 that in the

subject-Law, under the ST-Category, no cut off percentage

is prescribed. It is pointed out that in the subject-Law,

under GM-Category, the cut off mark is prescribed as

57.33%   and    for   SC-Category,       the    cut   off   mark    is

prescribed as 48.67%. Learned counsel submits that the

petitioner scored more than 35% in the two papers

combined. In fact, the petitioner secured 35 out of 100
                               -8-
                                         WP No.20935 of 2021




marks in Paper-I and 84 out of 200 in Paper-II, and

therefore, the percentage secured by the petitioner is

39.33%. Learned counsel submits that all efforts made by

the petitioner to secure information from respondent No.1

as to the number of candidates who applied for the test in

Law subject and number of candidates who are declared

eligible, has gone in vain, no information is made available

to the petitioner. Learned counsel submits that having

regard to the provisions of the Act of 1990, in every

subject, reservation of 3% is required to be given to ST

Category, but respondent No.1 has failed to provide for

reservation in each subject, and therefore, the petitioner is

aggrieved.


    5.       Learned     counsel    Sri.T.P.Rajendra    Kumar

Sungay appearing for respondent No.1-KSET submitted

that the final results have been declared in terms of the

impugned notification at Annexure-D and the formula

prescribed    in   the   notification,   under   the   heading

"Procedure and Criteria for Declaration of KSET Results".

All the three steps shown in the procedure have been
                              -9-
                                        WP No.20935 of 2021




followed. In the first step, the total number of slots which

shall be equal to 6% of the candidates who appeared in

both the papers is arrived at. In the second step, a merit

list is prepared having regard to the total slots arrived

step-wise and category-wise, using aggregate marks of all

the two papers secured by the candidates. In terms of the

directives issued by the UGC, third step is followed as per

the formula given by the UGC notification. It is submitted

that no fault can be found in the action of respondent

No.1-KSET.


    6.     Learned counsel Sri.H.R.Showri appearing for

respondent    No.2-UGC     submitted    that   the    formula

prescribed by the UGC cannot be faulted. Attention of this

court is drawn to the counter affidavit filed on behalf of the

UGC, having regard to the additional prayer made by the

petitioner seeking the formula prescribed by the UGC as

unconstitutional. It is submitted that the UGC which is

constituted under the provisions of the University Grants

Commission Act, 1956 is entrusted with the duty to take

such steps as it may think fit for the promotion and
                                 - 10 -
                                              WP No.20935 of 2021




coordination   of      university        education    and    for   the

determination and maintenance of standards of teaching,

examination and research in universities. For this purpose,

UGC has been vested with the power to recommend to any

university, the measures necessary for the improvement

of university education and advise the universities upon

the action to be taken for the purpose of implementation

of such recommendations. It is pointed out that in the

Education   Policy,     1986,   the       Union   Government       has

envisaged   that      only   those       candidates   who,    besides

fulfilling the minimum academic qualifications prescribed

for the post of lecturer, have qualified in a comprehensive

test to be specifically conducted for the purpose, will be

eligible for appointment as lecturers. The UGC held wide

ranging discussions regarding this issue of conducting

qualifying test for appointment as lecturers and Assistant

Professors amongst experts, including group of academics

and State Education Secretaries etc. The UGC conducted

the first test for Junior Research Fellowship (JRF) and

eligibility for lectureship on 24.12.1989, in the subjects
                                - 11 -
                                         WP No.20935 of 2021




falling   under   Humanities     including   languages,   social

sciences and a few science subjects, and the Council of

Scientific and Industrial Research (CSIR) conducted the

joint CSIR-UGC Test for JRF and eligibility for lectureship

on 31.12.1989 for disciplines falling under the basic

sciences. Since then, UGC-NET and the joint CSIR-UGC

Test have been conducted on a regular basis, generally

twice every year.


     7.     It is submitted that State Governments and

Union Territories were conferred with authority to conduct

their own test on fulfilling certain yardsticks. It was

decided that the State Governments and Union Territories

decided to conduct a test equivalent to UGC-NET and joint

CSIR-UGC Tests, these tests shall require accreditation

from UGC. In response to the said proposal, some of the

States opted to conduct their own tests, namely, State

Eligibility Test (SET) for lectureship only. The candidates

who have cleared the State Eligibility Test accredited by

UGC for eligibility for Assistant Professorship held prior to

01.06.2002, are exempted from appearing in NET. For
                               - 12 -
                                        WP No.20935 of 2021




SET's held after 01.06.2002, the qualified candidates are

eligible to apply for the post of Assistant Professor only in

the universities/colleges situated in the State from where

they have cleared their SET.


    8.     It is stated in paragraph 10 of the counter

affidavit of the UGC that though 35% is the minimum

requirement for being considered for preparation of the

results of the SET, nevertheless, candidates who have

obtained marks above the cut off qualifying marks shall

only be issued the eligibility certificate. Learned counsel

for respondent No.2-UGC submitted that respondent No.1

has clearly followed the methodology prescribed by the

UGC for preparing the results of SET, and therefore, there

is no merit in the writ petition.


    9.     Having heard the learned counsel Sri.Shridhar

Prabhu for the petitioner, learned counsel Sri.T.P.Rajendra

Kumar Sungay for respondent No.1, learned counsel

Sri.H.R.Showri    for   respondent     No.2,   learned   AGA

Smt.B.P.Radha for respondent No.3, and on perusing the
                               - 13 -
                                         WP No.20935 of 2021




petition papers, this court finds that the crux of the issue

is,


            "Whether the methodology and the formula

      prescribed in the impugned notification meets

      the requirement of the constitutional mandate in

      giving adequate representation to the persons

      belonging to the Scheduled Castes, Scheduled

      Tribes and OBC category?"


      10.    It is the contention of the petitioner that if the

formula prescribed by the UGC is followed, as done in the

present case, no person belonging to the Scheduled Tribes

category will receive certificate of clearing SET. It is the

contention of the petitioner that in the final analysis, the

percentage of reservation prescribed in the Act of 1990

may be met, but in many subjects, candidates though

having minimum qualification, will be deprived of the

eligibility certificate, as found in the case subject "Law". It

can be seen from Annexure-A, the impugned notification,

in many subjects, such as, Visual Arts, Music, Performance
                                   - 14 -
                                              WP No.20935 of 2021




Arts, Linguistics, Philosophy, Anthropology, Archaeology,

Home       Science,        Environmental         Science,        Public

Administration,      Urdu,      Folk   Literature,   Sanskrit,    Law,

Criminology       etc.,   the    candidates    belonging     to    the

Scheduled Tribes category have not received eligibility

certificate.


     11.       The Division Bench of Allahabad High Court in

the case of DR.VISHWAJEET SINGH AND OTHERS VS STATE OF

U.P. AND OTHERS reported in 2009 SCC ONLINE ALL 420,

while considering the grievance of the writ petitioners that

entire cadre cannot be taken as a unit for computing the

reservation, also considered the issue "what is a unit for

applying Rules of Reservation according the Act of 1994

and the roster framed thereunder". The provisions of the

U.P. Public Services (Reservation of Scheduled Castes and

Scheduled Tribes and Other Backward Classes) Act, 1994,

which is similar to the Act of 1990 of Karnataka fell for

consideration. Noticing the similar provisions as contained

in the Act of 1994 therein, the Division Bench held as

under:
                                 - 15 -
                                            WP No.20935 of 2021




          "Thus, the reservation contemplated in admission of
    the students relates to various courses of study. Each
    course of study has to be treated separate unit for
    applying the percentage of reservation. There is no
    indication of clubbing various course of studies for
    applying the reservation in admission. Although the
    manner of applying reservation in admission of the
    students has no direct bearing with regard to method of
    applying reservation and roster on various posts of
    lecturers in a college but at least said statutory provision
    gives an indication that different course of studies have
    been accepted as a unit for applicability of reservation in
    admission."

    12.    It was noticed that earlier, another Division

Bench of Allahabad High Court in the case of DR.DURGA

PRASAD YADAV VS STATE OF U.P. in W.P.NO.53197/2006

had held that, the lecturer in different subjects required to

possess different qualifications as provided by the Statute

of the University and the posts are not interchangeable.

Different subjects in a college are in different disciplines

and post in a college is created subject-wise. Thus, it was

held that neither all the posts of one subject in different

colleges can be clubbed together for applying the rules of

reservation nor all the post of lecturers in one college can
                            - 16 -
                                      WP No.20935 of 2021




be grouped together for applying the reservation. It was

therefore, held that reservation according to 1994 Act and

roster thereunder, is to be applied college-wise and

subject-wise.


    13.   The decision of the Allahabad High Court in

DR.VISHWAJEET SINGH (SUPRA) was affirmed by the

Hon'ble Apex Court in the case of SANJEEV KUMAR AND

OTHERS VS STATE OF UTTAR PRADESH AND OTHERS reported

in (2019) 12 SCC 385. In the meanwhile, a reference

was made by another Division Bench which was unable to

agree with the view taken in Dr.Vishwajeet Singh to a

Larger Bench of more than Three Judges. Having regard to

the decision of the Hon'ble Apex Court in the case of

SANJEEV   KUMAR    (SUPRA)    affirming   the   decision   in

Dr.Vishwajeet Singh, the Five Judges Bench found itself to

be bound by the decision of the Hon'ble Apex Court in

SANJEEV KUMAR (SUPRA) and accordingly, held that there

was no occasion to rule on the reference. The said decision

of the Five Judges Bench again came up for consideration

before the Hon'ble Apex Court in the case of BABLOO
                            - 17 -
                                      WP No.20935 of 2021




SINGH AND OTHERS VS STATE OF UTTAR PRADESH AND

OTHERS reported in (2019) 12 SCC 403, and the Hon'ble

Apex Court upheld the decision of the Five Judges Bench,

in view of the affirmation of the judgment of Dr.Vishwajeet

Singh.


    14.   Further, on facts, it has to be noticed that in the

subject-Law, totally 26 slots were available when the

impugned notification was issued. In the final analysis, in

terms of the final results declared by respondent No.1, 18

slots out of 26 are accorded to General category, 3 to

Scheduled Castes category, 2 to II-A category, and 1 each

to II-B, III-A and III-B categories. While applying the

formula recommended by the UGC, in the final results, the

candidates under Scheduled Tribes category have not

received representation in many subjects such as, Visual

Arts, Music, Performance Arts, Linguistics, Philosophy,

Anthropology, Archaeology, Home Science, Environmental

Science, Public   Administration, Urdu, Folk Literature,

Sanskrit, Law, Criminology etc.
                                    - 18 -
                                               WP No.20935 of 2021




     15.    The argument of respondent Nos.1 and 2 is that

overall results complies the requirement of reservation.

This argument cannot be accepted. The reservation of

roster as per the Act of 1990 has to be applied

subject-wise. It is nobody's case that there are single slots

available in the subject-Law or many such other subjects,

thereby preventing reservation. On the other hand, as

noticed earlier, there were sufficient slots available in

every subject, and therefore, the rule of reservation along

with roster should have been applied. Although it is true

that this is not the case of appointment to any posts,

nevertheless, it is the process of certifying a candidate as

eligible   to   apply   to   the      posts   of   Lecturer/Assistant

Professorship. Therefore, constitutional mandate adopted

in the Act of 1990 providing reservation is necessarily to

be applied in the present context also. The formula

prescribed by the UGC does not take care of the statutory

requirements of reservation enabled by the State of

Karnataka.
                                 - 19 -
                                           WP No.20935 of 2021




    16.    In the considered opinion of this court, the first

two steps prescribed in the 'Procedure and Criteria for

Declaration of KSET Results', in the impugned notification

do follow the requirement of identification of slots and for

providing for reservation. However, the third step gives a

go by to the requirement of law in the matter of

reservation, as prescribed in the Act of 1990. The third

step should therefore be replaced by following the roster

point   prescribed   by   the     State   of   Karnataka   in   its

subsequent notifications. Following the roster, would be a

simple solution for providing reservation, in the matter of

certifying candidates, subject-wise.


    17.    However, it is to be noticed that the final results

in terms of the notification at Annexure-A was issued on

02.11.2021 and only one candidate is before this court in

this writ petition. No useful purpose would be served in

setting aside the impugned notification at Annexure-A. At

the same time, if the relief is given to the petitioner, it

would not cause any prejudice to the respondents or any
                                - 20 -
                                                WP No.20935 of 2021




of the candidates. Consequently, this court proceeds to

pass the following:


                             ORDER

i) The writ petition is allowed in part.

ii) Respondent No.1-KSET is hereby directed to declare the petitioner as successful and issue a certificate of SET to the petitioner.

iii) The certificate shall be issued to the petitioner as expeditiously as possible, and at any rate within a period of four weeks from the date of receipt of a copy of this order.

iv) Respondent Nos.1 and 2 are hereby directed to revisit the "Procedure and Criteria for Declaration of KSET Results" and ensure that the rule of reservation as mandated in the Karnataka Scheduled Castes, Scheduled Tribes and Other Backward Classes

- 21 -

WP No.20935 of 2021

(Reservation and Appointment etc.) Act, 1990 is followed while declaring the results and certifying the candidates as eligible, subject-wise and category-wise. Ordered accordingly.

Sd/-

(R.DEVDAS) JUDGE MBS CT:VH