Kerala High Court
The Assistant General Manager vs Haridev.S on 24 November, 2016
Author: Mohan M. Shantanagoudar
Bench: Mohan M.Shantanagoudar, Anil K.Narendran
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT:
THE HONOURABLE THE CHIEF JUSTICE MR.MOHAN M.SHANTANAGOUDAR
&
THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN
WEDNESDAY, THE 11TH DAY OF JANUARY 2017/21ST POUSHA, 19382017
WA.No. 46 of 2017 () IN WP(C).28538/2016
------------------------------------------
AGAINST THE JUDGMENT IN WP(C) 28538/2016 DATED 24-11-2016
----------
APPELLANT(S)/1ST RESPONDENT IN THE WPC :-
--------------------------------------
THE ASSISTANT GENERAL MANAGER, CANARA BANK,
RECRUITMENT CELL, HUMAN RESOURCE WING,
HEAD OFFICE, JEEWAN PRAKASH BUILDING,
113/1 JC ROAD, BANGALORE - 560 002.
BY ADVS.SRI.M.GOPIKRISHNAN NAMBIAR
SRI.P.GOPINATH MENON
SRI.K.JOHN MATHAI
SRI.JOSON MANAVALAN
SRI.KURYAN THOMAS
RESPONDENT(S)/PETITIONER, 2ND AND 3RD RESPONDETNS, ADDL.4TH
RESPONDENTS IN THE WPC :-
------------------------------------------------------------
1. HARIDEV.S, S/O.SAHADEVAN, VALIYAKULANGARA,
CMC - 20, CHERTHALA, POST CHERTHALA,
PIN : 688 524, ALAPPUZHA DISTRICT.
2. CHAIRMAN,
INSTITUTE OF BANKING PERSONNEL SELECTION,
IBPS HOUSE, NEAR THAKUR POLYTECHNIC, 90 FEET,
DP ROAD, OFF. WESTERN EXPRESS HIGHWAY, P.B.NO.8587,
KANDIVALI (E), MUMBAI - 400 101, INDIA.
3. UNION OF INDIA
REPRESENTED BY SECRETARY TO GOVERNMENT,
MINISTRY OF FINANCE, NORTH BLOCK,
CENTRAL SECRETARIAT, NEW DELHI - 110 011.
4. RAJAGIRI BUSINESS SCHOOL
RAJAGIRIVALLEY P.O., KAKKANAD, KOCHI.
BY SRI.T.ASAFALI
BY SRI.K.R.RAJKUMAR, ADDL.CGSC
BY SRI.TONY GEORGE KANNANTHANAM
THIS WRIT APPEAL HAVING COME UP FOR ADMISSION ON 11-01-2017,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
MOHAN M. SHANTANAGOUDAR, CJ
&
ANIL K. NARENDRAN, J.
---------------------------------------------------
W.A. No.46 of 2017
----------------------------------
Dated this the 11th day of January 2017
J U D G M E N T
Mohan M. Shantanagoudar, CJ The judgment dated 24.11.2016 passed in W.P.(C) No.28538 of 2016 is the subject matter of this appeal.
The only question to be decided in this appeal is as to whether the Post Graduate Diploma in Business Management (PGDBM) is equivalent to Post Graduate Diploma in Management (PGDM).
2. The 2nd respondent published Ext.P6 notification for the online examination for the Common Recruitment Process for Recruitment of Specialist Officers in Participating Organisations for various posts including I.T.Officer, Agricultural Field Officer, Rajbhasha Adhikari, Law Officer, Marketing Officer etc. The Participating Organisations are nationalised Banks, including Canara Bank, Syndicate Bank, Bank of Baroda, Bank of India, Andhra Bank etc. The qualifications prescribed for the post of Marketing Officer (Scale-I) is Graduation plus Full Time 2 years PGDBA/PGDBM with specialisation in Marketing, etc. W.A. No.46 of 2017 -: 2 :- The 1st respondent has obtained PGDM from the 4th respondent, Rajagiri Business School and the same is approved by the All India Council for Technical Education (AICTE), Government of India, as is clear from Ext.P2 certificate produced in the writ petition. Armed with the said certificate, he has applied for the post of Marketing Officer in Canara Bank. Though his candidature was provisionally allowed for the post of Marketing Officer (Scale- I) in Canara Bank, the same came to be cancelled subsequently as per Ext.P10 dated 29.6.2016. The said order was questioned by the 1st respondent before this Court in the aforesaid writ petition, which was allowed by the impugned judgment.
3. Learned counsel appearing for the appellant Bank submits that 'PGDBM' is different from 'PGDM' obtained by the 1st respondent and therefore, since there is no declaration of equivalence between the two Post Graduate Degrees, it is not open for the 1st respondent to apply for the said post. Hence, the Canara Bank is justified in passing Ext.P10 order cancelling the provisional allotment.
4. The said submission is opposed by the learned counsel for the 1st respondent, who draws attention of this Court to Ext.P16 issued by the AICTE. He argued in support of the W.A. No.46 of 2017 -: 3 :- judgment of the learned Single Judge. It is also submitted that since the other Banks, which are also parties to the common recruitment process, including Syndicate Bank, Bank of Baroda, etc. have accepted 'PGDM' degree for the concerned post, there is no reason as to why the Canara Bank made excuses in not accepting the candidates having 'PGDM' qualification.
Ext.P16 resolves the dispute fully. Ext.P16 dated 10.8.2016 is a certificate issued by the AICTE, which clarifies that the 'PGDBM' approved by the AICTE till 2006-'07 was renamed as 'PGDM' in 2007-'08, on the basis of recommendations of All India Board of Management Studies. Thus, it is clear that the very course, 'PGDBM' is renamed as 'PGDM' in 2007-'08. Since the 1st respondent has obtained the said degree after 2008, the nomenclature of his degree is 'PGDM', that is; Post Graduate Degree in Management.
5. Since Ext.P16 makes it amply clear that 'PGDBM' is nothing but 'PGDM' from 2007 onwards, the learned Single Judge is justified in setting aside Ext.P10 order passed by the appellant Bank, cancelling the allotment given to the 1st respondent. W.A. No.46 of 2017 -: 4 :-
Hence, no interference is called for. The appeal fails and the same stands dismissed. The appellant Bank shall comply with the judgment of the learned Single Judge within one month from the date of receipt of a copy of this judgment.
Sd/-
MOHAN M. SHANTANAGOUDAR CHIEF JUSTICE Sd/-
ANIL K. NARENDRAN JUDGE //TRUE COPY// P.A. TO JUDGE Jvt/11.1.2017