Madras High Court
Hari Prasad vs The Registrar on 8 January, 2019
Author: T.Raja
Bench: T.Raja
1
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 08.01.2019
CORAM:
THE HONOURABLE MR. JUSTICE T.RAJA
W.P.No.30347 of 2018 and
WMP.Nos.35419 and 35421 of 2018
Hari Prasad ... Petitioner
Vs
1. The Registrar,
Bharathiar University,
Coimbatore.
2. The Controller of Examinations,
Bharathiar University,
Coimbatore-641 046.
3. The Principal,
Sri Krishna College of Arts and Science,
Coimbatore. ... Respondents
Prayer: Petition filed under Article 226 of the Constitution of India, to
issue a Writ of Certiorarified Mandamus, to call for the records of the 3 rd
respondent in Order dated 05.10.2018 and to quash the same as being
illegal and unsustainable in law and for a consequential direction to the
respondents to permit the petitioner to continue his 4 th Semester,
permitting him to appear for the 3rd Semester Exams (Subjects) along
with the 4th Semester Examinations to be held in April, 2019.
http://www.judis.nic.in
2
For Petitioner : Ms.N.Kavitha Rameshwar
For 3rd Respondent : Mr.M.Venkatachalapthy,
Senior Counsel
for Mr.M.Sriram
ORDER
Mr.S.Hari Prasad, a Second Year Student of 3rd respondent College, namely, Sri Krishna College of Arts and Science, Coimbatore, who is pursuing his B.Sc. Information Systems Management, has come to this Court challenging the correctness of the Impugned Order dated 05.10.2018 passed by the 3rd respondent, namely, the Principal, Sri Krishnan College of Arts and Science, Coimbatore and to quash the same as being illegal and unsustainable with a consequential direction to the respondents to permit him to write the 3 rd Semester Examinations and to continue his 4th Semester.
2. Learned Counsel appearing for the petitioner submitted that the petitioner is a 2nd year student pursuing his B.Sc. Information Systems Management in Sri Krishna College of Arts and Science, Coimbatore, the 3rd respondent herein. While so, on 30.06.2018 in the early morning, he went out with a friend and was driving his car. Suddenly, he was apprehended by the Police under the pretext that his Alto Car has been following one White Xylo Car in which a kidnapping http://www.judis.nic.in 3 has allegedly taken place. The petitioner was completely unaware of anything connected with either the alleged offence or with the entire incident or even unaware of the people involved therein. Later, the petitioner found that since the person kidnapped was a business rival of the elder brother of Santhosh, friend of the petitioner, who was with him, the police has attributed motives to Santhosh and also assumed that the petitioner had also involved in the commission of the offence. In this connection, the petitioner was detained in custody from 05.07.2018 and remanded to judicial custody on 06.07.2018. Thereafter, he moved a Bail Application before this Court in Crl.O.P.No.21306/2018 and obtained bail by order dated 04.09.2018. Subsequently, he was released only on 06.09.2018. Thereafter, he appeared before the Controller of Examinations, Bharathiar University, Coimbatore, the 2nd respondent herein to comply with the condition imposed by this Court in the said Criminal Original Petition. But the 3rd respondent college has refused to permit him to attend the classes without giving any reason whatsoever, however, he was permitted to attend the classes only from 14.09.2018.
3. The learned Counsel for the petitioner further submitted that since the petitioner failed to secure 75% of attendance as required by the Regulations of the University, he was not permitted to appear for http://www.judis.nic.in 4 the 3rd Semester Examinations. In view thereof, the petitioner has approached this Court by filing W.P.No.25145/2018 seeking a Writ of Mandamus to direct the 2nd respondent to condone the shortage of attendance and to reguarlise his attendance for the 3rd semester academic year 2018-19 and permit him to appear in the 3rd Semester Examinations to be held in October, 2018. This Court vide order dated 24.09.2018, taking into account the fact that the petitioner did not have requisite attendance due to his remand to judicial custody from 06.07.2018 to 04.09.2018, simply directed the petitioner to make a representation to the 1st respondent therein, namely, the Registrar, Bharathiar University, Coimbatore on or before 27.09.2018 seeking condonation of shortage of attendance with a further direction to the 1st respondent to consider the representation of the petitioner for permitting him to attend for 3rd Semester Examinations and pass appropriate orders on merits and in accordance with law on or before 03.10.2018.
4. The learned Counsel for the petitioner also submitted that pursuant thereto, the present impugned order has been passed by the 3rd respondent herein, but no order has been passed by the Bharathiar University as directed by this Court. Hence, the impugned order is liable to be set aside, it is pleaded.
http://www.judis.nic.in 5
5. A detailed Counter Affidavit has been filed by the third respondent herein.
6. Learned Senior Counsel appearing for the 3rd respondent would submit that the contention made by the learned Counsel for the petitioner that a direction was issued by this Court in W.P.No.25145/2018 dated 24.09.2018, directing the Registrar, Bharathiar University, Coimbatore to pass an order on the representation made by the petitioner is wholly untenable since the University itself has forwarded the petitioner's representation to be considered by the college. Pursuant thereof, the 3rd respondent College, applying the Regulation-IV which deals about the requirement for a student to appear for the examination, making it clear only a student who secured not less than 75% of attendance in the number of working days during the semester can be allowed to enter the subsequent semester, refused to accept the case of the petitioner.
7. Adding further, it is stated by the learned Senior Counsel for the 3rd respondent that the 3rd respondent college was initially started under the 1st respondent University, thereafter, the 3rd respondent college has applied for autonomous status to the University Grants Commission in the year 2010 and the University Grants Commission has http://www.judis.nic.in 6 accorded Autonomous Status to the 3rd respondent on 20.06.2011. Finally, the University Grants Commission by a Notification dated 20.06.2011 was pleased to confer the autonomous status to the 3 rd respondent college from the academic year 2011-12 to 2016-17 and by letter dated 28.3.2018, the autonomous status was extended to the 3 rd respondent college from 2017-18 to 2021-22. Therefore, the 3rd respondent college has become an autonomous college and have framed their own regulations, rules governing the admission etc. Even though, the 3rd respondent college has attained autonomous status from the year 2011, the college is still following the regulations for Undergraduate degree course in Science, Humanities, Social Sciences and Commerce formulated by Bharathiar University. As per Regulation- II, there shall not be less than 90 working days for each semester and the examination shall be conducted at the end of every semester for respective subjects.
8. The learned Senior Counsel for the 3rd respondent would also submit that Regulation IV deals about requirement for a student to appear for the examination and Regulation IV-A stipulates that a candidate shall be permitted to appear for the university examinations for any semester (practical/theory), (i) if he/she secures not less than 75% of attendance in the number of working days during the semester., http://www.judis.nic.in 7
(ii) he/she earns progress certificate from the Head of the Institution of having satisfactorily completed the course of study prescribed in the scheme of examinations for that semester as required by these regulations and (iii) his/her conduct has been satisfactory, provided that, it shall be open to the Syndicate or any authority delegated with such powers by the syndicate to grant exemption up to 10% to a candidate who has failed to earn 75% of the attendance prescribed, for valid reason subject to usual conditions. Regulation IV B stipulates that a candidate who has secured less than 65%, but, 55% and above attendance in any semester has to compensate the shortage of attendance in the subsequent semester besides earning the required percentage of attendance in that semester and appear for both semester papers together at the end of the later semester.
9. The learned Senior Counsel for the 3rd respondent would further submit that in the present case, since the petitioner has secured only 27.7% of attendance for June-October, 2018 odd Semester, he was not permitted to write the 3rd Semester Examinations and the impugned order has been passed by the Committee debarring the petitioner for the respective year of the study and making it clear that he has to be readmitted after getting approval from Bharathiar University in June 2019 in the same semester of study. http://www.judis.nic.in 8
10. I find full merits on the submission of the learned Senior Counsel for the 3rd respondent. The reason being that when the petitioner was implicated in a criminal case relating to an offence of kidnapping of a business rival of the elder brother of his friend, he was detained in police custody on 05.07.2018 and thereafter, remanded to judicial custody on 06.07.2018 and he was in judicial custody for at least two months from 05.07.2018 to 04.09.2018 and he has come out of bail only on the basis of the order passed by this Court in Crl.O.P.No.21306/2018 dated 04.09.2018. Subsequently, he was released only on 06.09.2018. When the petitioner is a student, he should not have given room for serious allegation to be roped in. Consequently, since he was remanded to judicial custody, as a result, he lost his attendance and possessed only 27.7% of attendance in June- October, 2018 Semester. Therefore, as per the regulation relating to attendance of Bharathiar University that was adopted by the 3rd respondent college, a student should have possessed 75% of minimum attendance eligible to appear for semester examinations. Since the petitioner has miserably failed to possess the said requisite attendance, he is neither eligible nor can plead mercy before the University. http://www.judis.nic.in 9
11. In the result, the Writ Petition fails and the same is accordingly dismissed and the impugned order of the 3rd respondent college is confirmed. No costs. Consequently, connected Miscellaneous Petitions are closed.
08.01.2019 Index:Yes/ No Internet:Yes/No Speaking /Non-speaking order tsi To
1. The Registrar, Bharathiar University, Coimbatore.
2. The Controller of Examinations, Bharathiar University, Coimbatore-641 046.
3. The Principal, Sri Krishna College of Arts and Science, Coimbatore.
http://www.judis.nic.in 10 T.RAJA, J.
tsi W.P.No.30347 of 2018 08.01.2019 http://www.judis.nic.in