Andhra Pradesh High Court - Amravati
Lhe. Oo "Ee 6 Oo C Ge " S A & Ed 0H vs & By Oon Fe An A H. Aa on 2 February, 2026
Author: D Ramesh
Bench: D Ramesh
IN THE HIGH COURT OF ANDHRA PRADESH AT AMARAVA) (SPECIAL ORIGINAL JURISDICTION) MONDAY, THE SECOND DAY OF FEBRUARY. TWO THOUSAND AND TWENTY Six : PRESENT: THE HONOURABLE SRI JUSTICE D RAMESH W.P. Nos.12179, 12245, 12246, 12247, 12248, 12249, 12250, 12264, 12274, 12274, 12276, 19964, 13965, 13986, 14652 and 14654 of 2098 WP.No.12479 of 2025: | Sehwvean: $ Dr Falasia Sri Lakshmi, Dfo Baswa Ras, aged 51 years, Ure: Assistant >rofessor, Department of Mathematics, GITAM School! of Science, GITAM (Deemed. fo. be} ee .Visakhanainam Rio. O.No.iG1, Sreesal Residency, Behind Honda Servi long center, Karmmadi, Visakhapatnam - .Paetifionsr 1. Union of India, Rep by | is Sex "retary Min istry of Human ReSOUrces . Department i27C, Sasti Bhavan, New Delhi, é. University Grants Commission, Rep by is Chairman Bahadurshah afar Marg, New Delhi -1710009. 3. State of Andhra Pradesh, Rep by Hs Princigal Secretary to Government, Higher Education Dearne A P Secretadat, Velagapudl, Ameravall Guntur Distric "«. The Commissioner of Higher Education Andhra Pradesh, ANR Towers, 1" Floor, Prasadampacu, Viayawada, Andhra Pradesh - ne Nagar, Rushikonda, Vieakhapainam, Andhra Pradesh ~ 536045. ol Retition under Article 226 of the Constitution of India praying that in De sieased {G IS8Le an appropriate wrf order or direction preferably a Writ DUICARQVHEIGSS/Reliaving/Q8a/s025 dated 11.4.2085 issued by the 5° Respandent herein refleving the petitiener from her services as Assistant Professor in the Respondent School in a sigmatic and in an unjustifiable manner by infraducing a fve devised systerna known as One Time farsctomnOTC) and Faculy Develoorient rogram (FDP YPerormance x : 3 improvement plan (FIP) even though the pelitinner had above 16 years O service and have good feedback and credentiais without * forowing Stee we re case of o 3 "niversity Grants Commission Get 1986 LIGC and rises anc . eguiahons made thereunder and unde r the oravisions of A P Educatio arp aot declaring the sare as arbi trary and particularly wielative of Anicies 14 z os f : we M4 wm Ati: S CoML EN ox ane mth . : tte My ig) and 27 of the Constitution of India anc _Sonsequently set aside {he ak. benefiis akin to the provisions of the LGC Act, 1958 and Rules and Regulations made there under: IA NG: TOF 2038: Ration under Section 151 OPO is fled praying that in the and the operation of the proceedings ors Rata IF 47 mS saat ar Ee N25 deted 11.4 2085 issued by the * bettioner Tham her senices as * Assistant Professor in the 8" Respondent School, pending dispcsal of WP No. 12t7?s of 2025, on the fle of the High Court. SO The petition coming on for hearing, upon perusing the Pelion and the affidavil fled in support thereof and the order of the ana Court order 19.08.2028 17 10.2025, 1S.td.20es, G8.12.s 2026 & 29.72.2085 made herein and ugon hearing the argurnenis of Sri A. Satya Prasad, isarned Senior counsel, representing Sri UD Jai Bhima Rao, Advecate for the Patifioner and Sr Pasala Ponna Rano, laarnecd Deputy Solicitor General for the Respondent Not; Sri Yella Reddy Rajanala, Advonate for the Respondent No.2 and GP for Services-li for the Respondent Noas.& & and Sr O.VIR, Rudra Prasad, Standing Counsel for the Respondent Nos. S & WP NO: 12245 OF 20288: heiween: Assistant Professar, . Department of English, GITAM School of Humaniies oe : and Social Sciences, Visakhapainam Campus, GITAM (Deemed to b University, Visakhapatnam R/o. Flat No.6S.6-238 Mulagada sousing Galony, Opposite Anjlaneya Temple, Galwaka Depot Gahawaka, Visakhepainam - S30026. Patitioner AND 7. Union of India, Rep by its Secretary Ministry of Human Resources Department 127C, Sastri Bhavan, New Delhi. 2. Universiy Grants Commission, Rep by Hs Chairman Bahadurshah afar Marg, New Delhi -17 0002. L a ty : once denne 7 ; . | we & & ca eo & £€ © 2 € 8 EF BRP oOo eB wn oO re pare fet oo 2 Oo 8 & 2 eg oe pe ness) ea TB ben @ Me me 9 6 ~» " & 8 £ GB a B we. nal 4 4 ere a 4 * eee " 'wag bot Pas ye a Lae ws gn on . Wo ts ss @ Cp eee be 3 OS o £3 a ye ke 3 cares ge as ~-- the bea "3 " ies ues Gs 3 Th tes . « Se Oo Fm ew og oy he Go 7 ed oh y Z oh is aed at a 6 ea Soe % C4 ve ae re '3 Ge ee os feboe 2 oe he EF a Se | Py CO @& A a ane Gs we KE wee 4 As i re Ci eee wo t3 oe am 7 x we © OD KE Fy a "© & DB wg BM 8 ¢ 8 S £ TOR wm Fa iy nA voee x 6. . aa fed a £4 Fa) is & Ao "eS bot Los % ee Fs moO we o & k& we ye Od ee wy te toe fo, a wm 2 ®@ OG "' & TH » & aE es oF OS wo ee 53 f yr; 2 ed & ' 43 ip ae a 2 fk GS ten " ed Lhe. oo "Ee 6 oo c gE " S a & ed 0h vs & by oon fe an A h. Aa bea wz Ee $8 4 Ko op OS hee "tS wet oe al m ££ * i fen as fe . CF nae AG moe tg ES Bem Be an <n ee ce a A 2 © > Se Soo oe 7 'Be FS wm ££ ws " gone ee Ped Ve hoe iad ye x Nat jee 2, panne a £% reer a taped uy 69) eet oceacl ty Jece Sad oe we ore GS fooe v4 oo ey aoe OS aa gs ok tS a , wm 32 thn gat 4, rs Cont on pa a 4 ne a (no a ry me an a + ae) be Eee "we Wome RB & A ke oe me 2 8B i Bem eB Cy he OE ee OL uP a see ep) oh fees ™ bond oder? 3 Te rag "f a ran : peng Seow "fs oben A 'aud ee Z ws as " lon ive wn $ 0% wae) ee. gees r; » 1% . aS "4 be ie we em br ae ae Bon ey or wo " te "tet Se yn 'es Soe or " ee wt oo esee ros) ai £33 rer iA ie thew EEE ay eh fst ~ Se O84 feeten iA es 6% "s 4" ben eet Se ¥ a mn Be 4 Che os "se oe 3 S34 et, SF lan ce Boe be ees ps ed od i eo hat Sr 4 nr ans 5 (3 iB aw 8 . bh te "i © & 8B ee £ & ewe & 8 GB zs Bw C4, : Cad Ded Sd. "tN on met i) ao an a a rar * : & PS BG we od fy 9 8. yradue & h so ary * h y ben fe on 7 free ead rs xt 4 , ' d > if g "5 Fae ve oo ee isd a a me é 5 x Sh, 4A pee 3 Son res 2 pf a GB sc @ ag Ae Kd oy len tho ae oS wm, eee i a my & ve ee ns) Ch Be ; ane en 5 Oo 8 wm Gow A 3 te RO wg wo SA Gh = cp ts thes ws me Gee th ton 13 6 % a § cone i eons i) if Fi a Ge a a oe" Aas 7, a nd hee fy he he? ed oy 7 > See theek " one, >" ay ee i a a4 i St a ay : is wey ; ; es bee a B > ans - wee EEE 4 f° ® ¢ © t -- & & % a Sor! f- . Gs ty eed Bowe sy "S5 os % : EE _ ' id i ras 25 6B Bowe Ae OE af Oe OBO & Oo = 2G = & xo eed a3. iS ed babe ae # a a ewer "3 Thy Bp et a ss a ie] "a i 63 ie AB acy fee / oo gc im ook ED . Red 2 ee Ps $ ao z en, " ww "5 yer ewe £5 oo dee baa 2% ap) OSs z Z Bo ae OS Ba i aoe Go 9 8 me B on @ et SAK oY Cemed 3, hy o 2 i 3 @ Soler § & a Patitio ircuryistarr fm FS i ou Ri . 8, fact he i ducatiaon o urgustfiahle mann mn FOP ~S N 3 : of ay « x m& 7 petitioner wilh all consequential benefits akin to the provisions of the UGC Act, TSS6 and | Rules and Regulati os made there under. fA NO: 4 OF 2028 Petition under Section 157 Ofc praying that in the clrcurnsfances Stated in the affidavit fled in support of the petition, the High Court may be isased fo suspend the operation of the proceedings Neo GOLICAO/HRIGSS/Relieving/97 8/2025 dated 10.4.2025 issued by the Sth Respondent herein relleving the petifioner frorn Ais services as Assistant "O Professor in the 6th Respondent School, sendin ng disposal of WP Ne. on em 12245 of 2028, on the file of the High Court The petition coming on for hearing, upon perusing the Pelion and ihe affidavit filed in pres thereof and the order of the High Court order Geled 06.05.2025, 30.06 2028, 16.07. 2085, 29.07.2025, 38.08.2095 herein and upon hearing the arguments of Sri A. Sa tya Prasad, imarned senor cOUNSEL, oe Ing or Ll Ddal Bhima Rao, Advocate far the. Petitioner and Sri Pasala Ponna Rao, learned Deputy Solicitor General for the Respondent _ Non Sr Yella Reddy Rajanala, Advocate for the sespondent No.2 anc GP for Services-l! for the Re sspandent Naso & 4 and Sri C.V.R. Rudra Prasad, Standing Counsel for the Respondent Nos. § & &: WE NO: 12245 OF 2028- Setweean: Or KS. Sireesha, Wo TVR Prasanna Kumar, aged 40 years, Occ: Assisiant Professor, Oepariment of Mathematics, GITAM Schoo! of Science, GITAM (Deemed tp be} University, Visakhapatnam Ris. D. No.d- 58-58: Reyappaiem Vilage, Bheemuni vipatnam, Visakhapainam - 587163 . Petitioner AND bo, i res iy i oars x4 Fa "i yer ory, teed if its ay ye oy, etn, regen % we oes Sen. UE he a A id se fee "eg A Ba Paes omnes A ne let Sr cn <n od ee ry fi ge oe) en a foes fete $e i 3 tee we CP EE he en 'neha " By: . o BO at 0 nc rs! bd Bed cd car a ee ve 4 yop, HH a Lp a £5 An 'g kat ee ye, ote ia 9 oA Lp he w and Go be Cp Te te a nS er a a a ar ao speed 5 oS thie cd ad we SM no TF a" oe EG te @ ra Od ie 4 eet an kee é aa is ed thet " 500. coe dt oe we bes Ch en Heb "x5 am th @ i Sek wy ke ry 2 Ey we OY ss co ee Eo ' wo aie ~ hee "8, Aen ey $ oar ed kK wt An aa , in he icons 42 oe " "s es are: oe ae ras sc Si g% % a et sheer Fas pa ~ yes , ue & wens tale ; oe 3 er foe , Reed tA ced tb ", foeee. 4 2 wheod ay io % yee on i shook ot ae) vane a Lot tee ye pe Us % vo 4 x a " ct, * ee . ¥ ae pevee. , g . ot , ae OM ie ; , * is : a, Be Ay & os me 4 Ss ge & Ohee op aon von Se A oa Be tty be yer oe 'ew oo : at > 'pene oer bee oo ra] oA ts A rn oi fore $8 my jE fe "ee igs Soe ae a a ES nee é ow Cen, ae RS Sees fa) a Lemp rt % 357 hd road we, re 3 viet tay i ae . a3 * O of ot lon nes mn aod sy eens 0% £38 ge wer " 4 van ek ber uy re a' ; ¢ ad 4. a a a an aan a oa | nt + ant aan; }) Hs aie > y Q Sco Ca an a nd & seh be a' nr ed es @ Y ' on wy ib Fs cosa i ae ot 1. £3 es 7 ots saeet te "Sn © | ry mnie LA ? pied we Seder a eh, i ee a Ae pete, : +83 ger aff , oot i" ¢ a wo tty fedea, aoe Seoe Pas 4% Foon ee %, " ee oe ene, on ao wat Lhe "} rod ; f F; Z r 2 er * ae is 4 y vente Bohs ~ BS es oA oe rn rh ae i ee So AEG ge Gh bebe 2 oo en io ka oe, "e ya s Neo ad 2 Moone pee if io fod ae re 45 no ty cr, . yee ee ae ee ay a4 wi pen je 83 S73 rs 4 aL te ea Festa a io ee mn + mae a an aor "er 3 a3 H ye nee De Ci a CF wy we we £S en le ad a fh Ce at a Seg, tee ee eS cr ° ce) £3 w er =. Bo i Bp om 22 Oh & ss ve . ce wa ay nd See x te y ra i's pee 3 4 ae Ct bs id we 'a "4 fone 3. ' en ben mw pe mm he ae am 4 * Ts ¢ eS S P ey ¢ H % ® - bony ie iy ae nsy ' 3 £% : es - . ' "os Ls ben oer 'ad =F po OO i to te em vg om . 9 ar an a aa conn Eas ke pan id & i, % a "i : Gh a % 3 os @ want an of pene so gy soppe' an ¢ Oalag i ny Gt on LE £7 a ya Se neste <5 noses ry i ey ; : ae *: ; x * Se od 'ne. '~ A ee . we Ly es Zz 'ad ~ nae: a jr nr i 4 my ES oo oS oe Cn ge an) a: ane me oo Me " ssh ; oh. wey aa % we apere bee wee 7 Sooo wy boon, ise hur BY Ra fay . si oO vernment B tO ari PO = CS OF oY Ye steed [oss z > ts 4 % . _ ' tae a com 2 A GS FOMANCS 4 ushhas she oe z Ny Pos th b ay & Pe above 10 years servine and have good feadback and orsdentiats wethout following established procedures and contrary fo the procedure conemplated under University Grants Commission Act 1986 (LAGC) and rules and reguiations made thereunder and under the provisions of A P iducation act declaring te same as illegal, arbitrary and particularly vindative of Articles 14, 19(7} ia} and 21 of the Constitution of india and consequently sel aside the same duly continuing the services of the betivioner with all consequential benefits akin fo the provisions of the UGC Ack, 1956 and Rules and Regulations made there under: IANO: 1 OF 20385: circumstances stated In the affidavit fled in support of the writ petifen, the High Court may be pleased to suspend the operation of the proceedings No GDUICAQVHRIGSS/Ralleving/S62/2025 dated 104.2085 issued by the 5" Respondent herein retievi ng. the petitioner from her services a: £9 Pox Assistant Prof sasor in the 6" Respondent School, pending disposal of WP No. 12248 af 209, on the He of the High Court. The petition caming on for hearing, upon perusing the Petition and the affidavit filed in support thereof and the order of the Hic ah Court order dated 06.05.2085, 20.06.2025, 18.07.2085, 29.07.2025, 28.08.2025, herein and upon hearing the ar gumants. of Sr A. Satya Prasad, fearned Sri Petitioner and Pasaia Ponn + Rao, learned Deputy Solicitar General for the Respondent No.1, Sri Yella Reddy Rajanala, Advocate for the Respondent No.2 and GP for Services-ll for he Respondent Nos.3 & 4 o, Qe We NO: Lega? OF 20E8: Between: lr Bodasing! Umea Prasad Rao, SO Chin nappalanadu, aged 46 years, Occ: Aasistent Professor, Deoartment of Mathematic . GIPAM School af scrence, GITAM (Deemed to be} Liniversity, Viss akhapainam Rio Nota, Kan Gardens, Durga Nagar, Chandrampaiem, Machurawada, Vinakhapainam - 830044 . Petitioner AND y. Union of India, Rep by Hs Secretary Minis "y of Human Resources Car Mara, New Dedhi-TPoooe. bad Si} gh. 3 a a @ wy, "nay oe one ot "¢ at D8 5S; oe a aD fi oF ee 4 Le ae, is Principal Secretary fo Government, Higher Educatian Dex ariment, A -P Secretariat, Velagapudl, Amaravatl Guntur District, 4. The commissioner of Higher education, Andhra Pradesh, ANR Towers, 1 Floor, Prasadampadi Vilayawa ada, Ancihra Pradesh - GITAM (Deemed to be University), Reo by fe Registrar, Gandhi a Nagar, Rushikenda, Visakhapatnam, Andhra Pradesh - SS0O8S ©. GITAM School of Science,.(Deemed ts be CITAM University}, Rep 3 by ite | ap Visakhapainam, Andhra Pradesh - RespandentsS30045. Respondents Patiion under Article 226 of the Constitution of india praying that in > GDU/CAOIHR/SSS/Ralieving/S7 1/2025 dated 11.4.2025 issued by the at Respondent herein relleving the petitioner frarn his services as Assistant Professor in the 6" Respondent School in a stigmatic and in an unjustifiable manner by introducing a bve devised systems known as One Tire Corection{OTC}) and Faculty Development program (FOPyPerformance Improvement plan (PIP) even thou git the petioner ned above 16 years service and have goad feedback and cradentiais | without Ralowing established procedures and contrary to the procedures confemplated under University Grants Commiasion Act 1986 UCSC and rules and regulations made thereunder anc under the provisions af A FP Education act declaring the same as illegal, arbieary and particularly violative of Articles 14, 19(4} (g} and 27 of the Constitution of india and sonsequently sel aside the same duly continuing the services of the petitioner with all consequential benefits akin fo the orovisions of the LGC Act, 1955 and Rules and Regulations made there under: IA NO: 7 OF 2028: Patilio a under Section TST GRO is fled praying thaf in the circumstances s Stated in the affidavit Sled in sugport of the writ petition, fhe High Court may be pleased fo suspend the operation of the proceedings No. GOLYCACVNR/QSS/Relleving/O7 1/2025 dated 11.4 2005 issued by the 5° Respondent herein relleving the petHioner from his services as Assistant Professor in the 6° Res spondent School, pending disposal of WP No. 12247 of 2025, on the file of the Hi ah Court. The petition coming an for hearing, upon oerusing the Petition and the affidavit fled in support thereof and the order of the High Court order dated eee eS aca 29.07 2025, 48.08 2026, herain and upon hearing the arguments of Sri A' Satya Prasad, learned enor counsel, representing Sri ULDdeai Bhima Rac Ack vocale for the Pettioner and Sri Pasa la Penns Rao, jearned Deputy & mike Shen General for 4 the Respondent No.1 Yella Reddy rir, Advocate for the and Sn OV R Rudra Prasad, Standing Counsel for the Respondent Nos ys WP NO: 12248 OF 2038: Sehveen: Or Neglima Davuluri, Gfo (Lafe) OV V Rama Rao, Aged 3S years, Ooo: ~ * $ Assistant Professor, Department of Mathematics, GITAM School of sciences, GITAM (Oeemed to be) University, Visakhapatnam Ryo. Flat No.g0g, Vaishnavi Enclave, Near AIMS College, Yendada, , ¥isakbanatinam ~ 880048 .Fettiionar AND 1. Union of india, Rep by its Secrefary Ministry of Hum an Resources Department 1270, Sastri Bhavan, New Seilhi, 2. University Grants Commission, Reo by its Chair rman, Bahadurshah éatar Marg, New Cath) <1 2 d0o2. be Sans '" Ny ae Fenn ond z . sae nw "Ar 5 ~ ee Y > . & State of Andhra Pradesh, Rep by fs Pry kanal Seereiary to Government Higher Edunoation Departinent, AP Secretariat, V¥elsgapucll, Amaravat) Guntur UMstrict, 4. The Cormissioner «of tiger Education, Andhra Pradesh, AN Towers, 1 Floor, Prasada ampadu, Visyawada, Andhra Pradesh - So F908. a GITAM (Deemed to be University), Rep by fs Reuisirar, Gandhi Nagar, Rushikonda, Visakhapatnam, Andhra Pradesh ~ S20045. 8. GITAM School of Science, GITAM (Deemed to be University}, Reo by aS Principal, SITAM Campus, Gandhi Nagar, Rushikonda, Visakhapatnam, Andhra Pradesh - San 5. . Respondents Pebtion under Article 226 of the Constitution of India is fled praying that in the circumstances stated in the affidavit fled therewith, the High Court may be pleased to issue an appropriate writ order or direction preferably @ WYi in the nature of Mandamus declaring proceacdings No QOU/CAGQVNRIGSS/Relieving/5O/2025 dated 11.4.2085 issued by the 5® Nespondent herein relieving the petitioner fromm her services Assistant Professor in the 6" Respondent School in. a stigmatic and in an unjustifiable manner by introducing a two devised systems known as One Time Correctian(OTC) and. Faculty Devel lopment program (FDP ¥Perfarmance improvement plan (PIP} even though the petificner had above 16 years service and have good feedback and cresentiais whhaut following established procedures and contrary to the nes cantemplated under Uni versiy Grants Commission Act 1986 {UGC} an rules and regulations made thereunder and under the orovisions of A & Education act declaring the same as egal, arbitrary and parlicularly viddative of Ariicles 14, 19(1Mg)} and 21 of the Constitution of india and consequently set aside the same duly continu ing the services of the pelitinner with all consequential benefits akin to the provisions of the LAC Act, 1958 and Rules and Regulations made there : under, iA NOs TOF 2038 Petition under Section 151 CPO is fled praying that in the circumstances atated in the aMidavit fled in su pport of the petition, fhe High Court may be -- te suspend the operation of the proceedings No GDUICADVHR/GSS/Ralieving/959/2085 11.4.2085 issued by the 5" Respondent herein refleving the petitioner frorn her services as Assistant Professer in the 6% Respondent School, » Pending disposal af WWP No The petiion coming on far hearing, upean perusing the Patition and ay % Se ar ry ay 3 sy 4 Sa EE Oe MR AGA ; a OH to BrAre Y wd oy x Re 3 ne ge oN < weed pyre ey ee Bow See PE PR Lal Din we SeTHOr COUNSS!, renrasenting Sri UO dai Bhima Petitioner anc Si Pasaia Ponna Rac S, learned Deputy 3 we Att be (Reddy Rejanaia, a the Respondent Nat; Sri Respondent No.2 and GP for Servces-i for the Ress £ re ZA oh %& ) Sh. "ae 3 in £43 Z $5, WE NO: 12849 OF 2038: Sehwean: Or K. Aruna Kuma, (Yo & Ranoagia ¥, aged §6 years, Gee Assistant we Professor, Department of Mathematics, GITAM Sahoo! of Science, GITAM (Deemed fo be) University Vieakhapeinarn Rio. Plot, No Shai, MALE hy yw 8 sy Pte * " ey Gitony, Visakhanainam - 17. AND spp apartment 12°C, Sastri Bhavan, New Delhi. éatar Marg, Naw Delhi 7110002, . ok Rivest e Sivrey Nx " nes Soap tees 2} Government, Higher. Education Oeparment, A 8 Secretariat Velagapucl, Amaravati Guntur Oistric 4. The Commissinner Higher Andhra of Education Pradesh, ANR wee 1 Floor, Pr: asadampady, Vileyawada, Andhra Pr adesh - 5. GITAM (Deamed to be University}, Rep by its Registrar, Gandhi Nagar, Rushikonda, Visakhanainam, Andhra Pradesh - 83004 8. GITAM School of Science, GITAM, (Oserned fo be University) Rep by Ne Principal GITAM Caripus, Gandhi Nagar, Rushikonda, Visakhapatnam, Andhra Pradesh ~ 530045, . Respondents Petition under Article 226 of the Constitution of Inelia praying that in the cirsumstances stated In the affidavit fled therewith, the Fioh Court may be pleased to issue an appr ropriate writ order or direction oreferably a Writ in the oo nefure oof «= Mandamus - secarng the proceedings No QDU/CAOVHRIGSS/Ralieving/M60/2025 dated 14.4.2005 issued by the BY Re espondent herein relieving. the petiloner fromm her services as ? Assistant Professor in the 6" Respondent Schosi in a stigmatic and in an unjustifiable manner by introducing & two devised systems known as One Time Correction (TC) and. Facuky Develooment orocgran (FOP Performance improvement pian (PIP) even though the petitioner had above t8years service and have good feedback and credentials without following established srocedures and contrary to the procedure contemplated under university Grants Commission Act 1988 (LIGC)} and rules and regulations made thersunder and under the provisions of AP ixducation act declaring the same as legal, arbitrery and particularly idlative of Articles 14, 18(1) (g)-and 31 of the Constitution of india and consequently set aside the same duly cortinuing the services of the petitioner with ail consequential benefits akin to the provisions of the LUGO ¥ Act, S58 ancl Rules anc Reguiations made there under oh Ra 7 OF 2088: ~N Petition under Section 151 CPC is filed praying fhat in the oroumstances sigied in the affidavit Med in support af the writ petition, the High Court may be pleased fo suspend the operation of the 'proceedings No. GOUCACVARIGSS Relieving: QGN2OVS dated 11.4. 2025 issued by the ath is eee herein relieving the peltiioner frorm her services tft te we an The petition coming on for fe: ming, UPON perusing the Reltion and py 2 * 2 oS a. Bg oy ihe affidavit Hex in support thereof and the order of the Nigh Court 19.00.2085, 17 10.2088, 12.74.2025, 08.12.2085 & 29.12.2025 made herain aed upon fearing the arguments of Soi A. Sativa Prasad, lsarnec my senor counsel, representing Sri UO dal Bhima Rao, Advocate for the fy Pe Petitioner and Gri Pasaia Ponna Ras, iearned Deputy Solicitor General for the Respandent Noi; Sri Yella Raddy Raianala yooate for the dent Nos.o & 4 and Sri C.V.R Rucre Prasad, Standing Counsel for the Respondent Nos. WP NO: 12250 OF 2028: Rohveean: 2 2 ~~ Respondent Noe and GP for Services-l] for the Resporr Oy, Sreedhar Sobhanapuram, S/o Balakrishna, aged 45 years, Rio. O.Nes-67/15, Oecc Assistant Professor, Department of Mathernatios, & " Frey aa Sirugudi Nagar, Yendade sakhamatnam - SQ004h, AND 1. Union of india, Rep by is Secrefary Ministry of Hurian Resources | Deoartrsnent 127C, Sasi Bhavan, Naw Delhi, fs Univereily Grants Commission, Rep by ite Chairman Sahadurshah afar Marg, New Delhi -171 000s. 3. Stais of Ssoyernmenl Higher boucation ee & FP Secretarial, Velagapudi, Amaravall Guntur Distie 4 The Cornmissioner of Higher Education, Andhra Pradesh, ANR Sy 2 Towers, 1 Floor, Prasadampadu Viayawada, Andhra Pradesh - 271D8. GITAM (Deemed to be University}, Rep by fis Registrar. Gandhi 7 ast Nagar, Rushikonda, VisakNapatnarn, Andhra Pradesh ~ $30045. GITAM School of Sclance, GITAM (Deeried fo be University), Rep 33 by ite Principal, GUAM Campus, Gandhi Nagar, Rushikenda, Visakhapatnam, Andhra Pradash - 530040. .. Respondents Re htion under Ariicie 228 of the Constiutian of india prey ing fhatin | the oe roum mstances stated i in the affidawt fled t jerewith, the High Court may be pleased to issue an appropriate writ order or direction oreferably a Writ in the nature of Mandamus declaring proceedings No GOU/CAQIHRIGSS/Reliaving/96S/2025 dated 11.4.2025 issued by the 5" Respondent herein relieving ihe petitioner fromm his services as Assistant Professor in the 6° Respondent School in a stigmatic and in an unjustifiable manner by introducing a fwa devised sysiems Knawn as One Time Correction {OTOQ). and Facully Development rogram (FDR VPerformance improvement olan (PIP} even though the petiioner mad abave Syears service and have good feedback and credernbals withaut folowing eslablished procedures and contrary to the procedure contemplated under Universtiy Grants Gamirisaion Act 1986 UGC and: * ~ i oF As and " x 3 RIS = EY s s wt ts MC ra Pay ¢ " NM ry en x y Pees on a. Ne MS < ~~ is N a ¥ NV ~ 3 TU & vidiative of Ar ry 3 " Yen % doce aa "4 is: Seco 45 nthe wh ee ee eee % % "ug om is od "hee hock ag) ee . neHe, - fone 05 od Ae wenn. a3 a Gat oboe ag ee oad Cat , - 4 be oh bose ras) Sve 38 an i ; on * " Be tad %% "ep @ rer ty 4 Seed P44 " $3 ot book £t% & Lo naps " ov By] ; ihe co ie) " % 4, hes vi & ' , et ; 4 aa ne % wm @ & % oS rs ea dome WO of me BOF De Oe oA Ee a ad ie a a J: nn Be a io oe O&O 8 «a & 6 & & we nn ae on?) me Rp ee 4 oan ie mo 5 an Be ee ES Se Pal th om x rn neg) We, it ; ~ w Fe te ee " er a a oes) os. "ED Ee aeal" pe ee > <e ff ae QR am 2 § & Bo 8B! ge mp & 2 Be YL 5 a enn Ka Foal v0, ay fon, he, a¥ 3 ays w Lip three Qo % em re BOE, SM EOE fg 2D | be a we ee ted i os wy od a Shove mo ay sy ae Se . © fe ee on GB oom ss '3 & @ =F rh oe co . & &® Bm 2 Boo eee " o or oS re nr © mrs) a ~ TL, £4 for By £4 spy, BER Pa 8 ty & wm SS cree fay) es pd oS haee tLe are ma fis Uo Re Sy Fe - ae oo iG Er BY 2 oe . = 8 € 8 eis BP Be a ts us ae waeee a mn oe ~s 6 cos foee "C4 oh. ax , ~ ; is soon ax ap if 457 £98) i ria te ey Ae ey be OB wm & me we 8 & GS ® & » % 8B = GG oh me me £3 as ose (3 ae On ced we , Oy as Dh. «NS A EG eo ROM OF 5 aan ae ay mek as Be Oo OO ee SN 8 -€ 8 2 & ¢ & Boe 8 PES we yg BF 8 EE te 9 Bo 8 Se & » S @ & @ & £€ G&G -~ &B B 5 hort eet Go rem, fe bow 4. % Be @ Sm ey 2 a ¢@o € 6 gh Bw Ea pe GS Ot. » Be! BBB , Som es a i rn 2 a Pe! om 6 «GG BS HB B. ge FB a ana a nr arr ont WP NO: 12264 OF 2025: Bohwran: Dr. Bora. Ravi Kumar , Sfo B. krishna Murthy, aged 46 years, Ooo: Assistant Frofessor, Department of Mathematics, GITAM Schoal of Seience, GITAM (Deemed to be) University, Visakhapatnam, R/o, Plat No. 236, MAV.P Colony, Visakhapatnam ~ 530017. _ Petitioner AND 1. Union of India, Rep by its Gecretary, Ministry of Human Resources % Department 127C, Sastr Bhavan, New Delhi, 2. University Grants Commission, Reo by iis Chairman, Bahadurshah 3. State of Andhra Pradesh, Rep by Ns Principal Secretary to Government, Higher Education Deparimenf AP Secrstanat, Velagapudi, Ameravati Guntur District 4. The Commissioner of Higher Education, Andhra Pradesh, ANR Towers, ie Floor , Prasadampadu, Viayawada, Andhra Pradesh ~ 5. GITAM (Qeeamed fo be University), Rep by ts Registrar, Gandhi Nagar, Rushikonda, Visakhapatnam, Andhra Pradesh - 530045. § GITAM School of Science, GITAM (Deemed to be University}, Rep by dis Frincinal, GITAM > Carncous, Gandhi Nagar, Rushikonda, Visakhapatnam, Ar nda Pradesh 520048. . Respondents Patition under Ariicie 226 of the Constitution of india is fled sraying that in the circumstances stated In. the affidavit fled therewith, the High Gourt ray be pieased to issue an aporopriate writ order or direction preferably a Writ in the nature of Mandamus deciaring the proceedings No GDUICACTHBAGS S/Ratieving/86a/2085 daied 114.2025 issued by ts ae is aie Soe as "wy , ee Sf eene. aha 5 on "erat fees bee nee 08 xn whom 03 8% be fo Ss OL eh ; Gt &3 whee eae * oh, te on hes ty oy er " £3 F npeed % Ae) eoeee ye 5 es Ps whens £4 " ot a ke ee rod sd oy ey ae Oe ie Cs a z - a as i A on Be fy | OS ee '$ 3 Crd rm yg o> 53 A me: ee Od [a os be Bs: taht i i mre we ee ron bon wt chet en trent oa van' ee, ey ted or aed at pb. yen ot rot ite xe Be ta on tt ras * xo Sunde £e . en wanes eee ,, Py; me fee. ay cw Ped Sesse] he fe oa pet ee Soon o3 ia oe wee "en, yl Cy ted MM oo ed . ie ae) ef gw & 3a SE te a a i nS 97 ee ew = & @ ee BF ow & & Sg a om are Bh ee te bbe wed rn ae 'eee 2 tw wes CS & & fy vd ye wm a 8 my, 8 | Bs on A rs) en A tt oy ke Ge Cn eG ee BB £ #B ine ae 8 & gL @ of og OG we sages m . 4% 4 eo ee hese % bere oad pe OS i : 4 » 3 én oe & g Ge 8 g 2 Sim Ss m & & of & fs 1 Sg & F ne4 "oe ee & & nd ah Sew ns os em @ ng << me | 5 om tye 4 gy See "agree Boot a seed fy 3 ee ss yt ER 6G t3 "a ey oe uy ? me BN 6 Bo om A me Ee a & -- & '& oe & ne) a tm & is] So a ye ee on eed 5) wae gere "eh pe feue, - 4 ys ym OK A Oe mf te i Ee ff oo os 4 ae re & © & 4 Co fe GY "ao CC a g a nr oa nr we { & rach un & oe eG a md wy ye te be a: th et <, % % 3 ; ey foo. wy it te veree as ae. pi, rs ¢ . woes cae A fe oe % U7 Bw 2m YE @ tO iy fp fe the ED ty ed ae » fh oe dx x Coe Pup on on eee eh ed been eee. hen SG F fe ee "ieee o & GO a a yer a meted yon ot wy gy Go ty ORS i ae te ar EB ° pay ty Oe tet Ba gen ge Bom 3S BB fp tov oo BES fog oes oc sed aA 4a $37 os ae oo ny , 'east % Br igs ag rie we ry eet hug 4S a net t aoe ; ye ; Fe x3 od , bey bP po '£3 £ oat ¢ fo % my v te ee Se wee a ns . ge COB Hh on ¥ BO x be ss (a, peed seove Se GR fee HS a es 4 wo a a fe oe B ne » & F# % & & 2 a are | iy "mm, fn i Ge oe B 45 @ if oS 8 sO mh © a 8 Eo gp we Be . ss ot . proves een gee ' & : A D3 aa en 3 aa . on Moe 4 Sere nt ws ie ne: Ke 453 LT gn # i ro oer a Maes % ne wt CE hee $85 wm te yg a & A J me ngge Ss Fee egy eS oR bon ro ee =e Sb Ped & 4g 6% Fh wn TH Ge a te ibed ot Peet heed Smee aor, 3 prvew Sof 4h * oo $5 Foon wea, £i5 eed ir an vane bonded i % ad Mm 43 & on ane? & @ . a iB B we Hs 2 Ee Bp ws OTR OG ~ & BE «on & = % 2S B= 3S B a 2 & aK ge B & 3 & rcs bt ees ecme gor eats eee an ee ny j , wee K é, ° ii one ? ase is LF £5 A ' A ite. mo oy Og 3 pe we " ° 4 B yea a J © 2 bh B ~ Gun te Ke ge Lg 8 @ wk co us ooow B SOS C, % <a id Bei 3 6 fs a Pais fe wn we OG ae a 2 Gi G ei ge te + io SB Bt Yue ~"s Q % 3 nent ae ey coe @ "4 $5 eae "eg am ip, Os oe Oe oon ? & p hove reed fer te ye ae #e 3 5 ~ 35 ¢ if 2 aoe eee atl an ne, . 4 bs & & 2 k Bo Oe 4g Se 6 2 8 a % ££ « Be S e 2 wm © i Shere Soe ton we ER 7 S23 rata Fa od baad oo mM 3 ¢ "ers ' ne a ne, 4 & & Ss : fj 1 ee GS BG fe oe uo oS eS me FS PA ae eS 6 he a an an n= my py ee 'ewe he ae 'be & a oS woe md £m. wy ny ig od C5 £3 " as % <i can oA is 3 Peas 9 Moon é ze we OR 3 55) an) yon (5 te re es go 2 & 2 so rs 3 ¢ N H x the Respondert No.t; Sri Yella Raddy Ralanala, Advocate for the Respondent No.2 and GF for Services-l} for the Respos dent Nos. a & 4 and Sri C.V.R Rudra Prasad, Standing Counsel for the Respondent Nas.§ & &: WP NG: 12274 OF 2028: Between: DrPoridhar Maisa, s/o Venkafalah, aged 48 years, Occ. Assistant Professor, Depariment of English, GHtam University, Hyderabad Campus, Myderabad, Rudraram-S02329, Ris. H.No. 1-4-28, Saradhi Nader, Khammam Urban, Sharimam-sovods, Petitioner AND woh Union of nee Rep by tis Secretary Ministry of Human Resources Department 12°C, Sastri Bhavan, New Oaihi. fe University Grants Commission, Rep by its Chairman, Bahadurshah Zafar Marg, New Delhi -110002. ed Siste of Andhra Pradesh, Rep by ts Principal Secretary fa Government, Higher Educ sation Department, A P Secretariat, Velagapudi, Amaravati Guntur District. 4. The Cornmissionear of Higher Eelucation, Andhra Pradesh, ANF Towers, 1° Floor, Prasadampadu, Viiayawada, Andhra Pradash - GITAM (Deemed to be Univeraifys, Rep by its Registrar, Gandhi Ft Nagar, Rushikenda, Visakhapatnam, Andhra Pradesh - 530045, S. Glam School of Hurnanties and Social Sciences, Hyderabad Campus, rep by iis Director, Gitar University, Hyderabad, . Respondents Patiion under Art cle 220 of the Constitution of indie arsying that in the circumstances stated in the affidavit fi lied herewi ith, the Hi gh Court may a¢ Hleased fo issue an appropriate writ order or direction preferably a Wirt ino the onature oof Mandamus declaring the proceedings No ODL CACVHRAGSS/Reliaving/S7a2025, dated 104.2025 issued by the § Respondent herein relieving the pelioner from his aervices as Assistant Professor in the 6° Respondent School in a stigmatic and in an unjustifiable manner by introducing a two devised systems known as One Time Gorrectien(OQTC} and Faouilty Development program (BOP IBerformance improvement man {PIP} even though the petitioner had 10 years service and have good fesdback and cradentiais without colowing established pracedures and contrary to the procedure rely sanfempisted under University Grants Commission Act 195@ Lo) and ody "te eI rules and regulations made thereunder and under the provisions af Education act declaring the Same as dhegal, arbitrary and oarticularly violative of Arficies 14, 181) dg) and 21 of the Constitution of India and consegueniiy set aside the same duly continuing fhe services of te peltvoner with all consequential benefils akin to the provisions of the UG Act, 1958 and Rules and Regulations made there under... IANO: 1 OF 2025 Petition under Section 1S) of CRC is Med praying that in fhe cinumstances stated in the affidavit Hed in supmort of fhe pelfinn, te High Court may be pleased to suspend the operation of the proceerings No GOUICAD/HRIGSSiRelleving/Q7S/2025 dated 10.4. 2028 issued by the 8° By Respondent herein refleving the petitioner from his services as Assistant Professor in the 6° Respandent School, pencing disnosal of WH Ne. T2277) of 2025, on the fle of the High Court. The petifian coming on far hearing, upon perusing the Petifian ana the affidavit fled in support thereof anc ihe order of the High Gout order dated 06.05.2025, 30.06.2025, 15.07.2025, 29.07.2025, 28.08.2028, 19.09.2085, 17.10.2028, 12.17.2628, O8. 12.2028 & 2O.12.2025 made herein and upon hearing the arquiments of Sri A. Satya Prasad, learned senior counsel, representing Sd UO.dai Bhima Rac, Advocate for the eivioner and Sri Pasala Ponna Rao, learned Deputy Solieliar General for the Respondent Not; Sd Yella Reddy Rajanala, Advocate for the Respondent Nog and GP for Services] for the Respondent Nas.3 & 4 and Sri CV .RURudra Prasad, Standing Counsel for the Respandent Nos.d WP NO: 722374 OF 2038: Between: DOr P oreeramulu, s/o Patnam, Krishi ngiah, aged | 50 years, Occ. Assistant Professor, Depariment of English, Gham University, Bangalore, Rio. eaikrupa Sankeip, AptSat, Venkateswara Layout, Mahadevanura, | Benagalore- S60048 | | | - Petitioner AND 1. Union of india, Rep by its Secretary Ministry of Hurnan Resources Deoariment 127C, Sastri Bhavan, New Delhi he University Grants Commission, Rep by is Chairman Bahedurshah aatar Marg, New Deihi-7 70002, us Slate of Andhra Pradesh, Rep by ie Principal Secrefary fo Government, Higher Education Oepartment, AP Secretariat, Velagapucl, Ameravati Guntur District, Vea ie B& £ EB ef fe Fee oP we ee wp eo when ot aroee rd bone "ay ee Son poe rf foes re toot be yn on oo pe "2 ion AG ten z ' 5 the. bees vo £% oe hove. Sed views £ * ne a a un ot ° % to te te yn ae, ee an aan a bi i ie ie tes C3 Son Co £ heh Ay uae ere ee saeel . 'ee oe + ' , 7 3 mn coer ma fa 2 Fo iy gm a ae ae. though fe Wd tt wm dp Bo" om fe 8 ry He 8 we OO ogy "4 Fe j oe Fa ae "$5 ; ye . we OE th Ton po '2 Be ~ ye TD eee od BB EB i a oar god mH @ oe Bm me So oe 8 6 OS m & & & go Mm Bm we G& KB a 2 , 5 et ae ye os ro £3 Be ane we Oke . ', 5 ., lees 4h, ne 4, a rr . . ee : ot 6 cK Ly tien g ay e bn fe oo Soo ae hy on wt hs -- hrm g 3 C ye © aS € ht yedent a3 Ge cm oS + s/f Gh wor ws BA ae ee hg we a ry By os i £3 eee a ae os % % . eee we Bes a gee Beg "3s & 8 tm Se ae OO we eh wi, o Ol @ eo ow wet a oe 1 iy en we ye <p bbs Fes « oy bone a sone , a ee at 9) we rs _- tf $ are? ¥ Saee y gees, soe. 3 A KE Uy ¥ bes wie % Bowe Bog WS a i an a) ors w yf, eB ia one eS et love ven ., a0 oon " Xn amc s, dove $s, $3 " tore aeee re ee Soe "ges, at od "% we we oe tere hh 1, 0k cone BS nn a oe Moe ye a fe be Be a ot $5 Gif o " €& @ » BEE ew Baw & a oR oS so "4 si ee Et wn "AG if 4 Tomy ce isin'; ane; a ea wee wt "noe Luk ir86 > yer cae) , 2. v4 Gy whoo "2 wh ae eens ah re 033 a, a Bo os & ab L., 6S @ &£ €@ G @ HH & & ea he a5 Stove ] oS n"s the a" lane a: "4 oor Last io Ux ; ih rs 6% CS a toe Jenny S53 ad oa igre ore poe weed foes " on on 3 4. 4 a we © & a "fe an a (5 a OR A oe SO gs cor aan ao cs) ce TS 4 wt hip me fhe 8 Be Bes OB Oe ee Bd i ee "KS oA 3 aB Ve eG 4 ' ~ G3 iE an ad Thy reese i a i as an A ~ Bp 4 O pte Ie ee a & & mB OU 2p eee Re eee - ad Se Tae i oa Ce SR 1 7 Cs 9g fom ds ae ote hae ne o, rae) es cad ts [a , a - y re aes 533 ay Hog EE ge oo fe Soto 7 [nn me ay a ao a ca Is 5 p peed on 54 i Fo ; ee ee a 0% he on wo i as thee boon tipoo. a 4 S% bon Ce 6 Ese poo ben $4 £3 oe be whe tad heee Se . OS oe se) a3 B we Pe wo na wd beg Go oe i a a nr i oom 2 A B® o 3 & ~ eo 8 a oo of 2 oe 3 8 & 7 hea, ae J fa esd sores, see ree p aber in) soe . Ke 2 & 5k ae BOG wm & 2 @ @ -« Ba as ee) ee <A a fs ye " © 2 2 2 2 RB G sn m MF rr ran ve we 4 73 ; ge ed oe 32 ce (© fb Soe th os 8 2 mo 2 RR & "Ef i& NO: 1 OF 2088 Petifion under Section 151 CPC praying that in the circumstance tated im ine affide: vit fied in support of the petition. the High Court may ba pleased io suspend the operation of the proceedings No GOLYCACVHRIGSS Relieving QaQ2025, dated 104.2085 issued by the Sth Respondent herein relieving the oetifoner from his services as Assistant Professor in the Sth Respondent School, pending disposal of WP No, T2eyd of 2025, on the He of the High Court. Yhe petition coming on for hearing, upean perusing the Pelltion and the affidavit fled in support thereof and the arcer of the High Court order dated O8.05.8028, 20.06.2088, 15.07. 2025, S9.07. 2025, 88.08. 2025, WHOS NSS, TIO 2085, TS. 17. 2085, AS 42.2025 & 294122085 made herein and upon Reating ihe arqumenia of Sri A. Satya Prasad, jearned senior counsel, representing Sri LOJeai Bhima Rao, Advocate for the Petitioner and Sri Pasala Ponna Rao, learned Deputy Solicitor General for ine Respondent No.l; Sd Yella Reddy Rajanala, Advorate far the Respondent No.2 and GP for Servicas-l} for the Responde nm Nas. & 4 and Sri CV. Rudra Prasad, Stand ing Sounsel for the Res BHon ndent Nos.5 WP NO: 12276 OF 2028: Setveen: Or Mindi Thrivent, Dio D. Aruna Reo, aged 4{-years, Occ Assistant z Professor, Department of English, GITAM School of Humanities and Social sciances, Visakhapatnam Camous, GITAM (Deemed in be} University, Visakhapainam Ryo. 0. No.d-F2, Gedda Veedhi, Kothavalasa Vilage, Virianagaram - 538183. . Petitioner AND oe wed et ad 4 @ tt ee 7 aT Z of £7 Denariment w2rc Sa sett Bhavan, New Delhi s. University Grants Comission, Rep by ds Chairman, Sahadurshah afar ar ar, New Delhi - 71008. Velagepusi, Amaraveal Guntur Oistrict, TOWELS, eo Floor Prasadampadu, Vieyawada, Andhra Pradesh 5. GITAM (Deemed to be University}, Reo by tis Registrar, Gandhi yn Nager. Rushikonda, Visakhapatnam, Andhra Pradesh - 520045, its & C2 ob i) oe "4 ra % 4 gees oo A, ee: very n en 09 ae oa fs 3 = Fe 2 o3 nets, vege "3 $33 ms ey 6B ft Bus "A £ me OH uy "y aA A 4 oat aciences, rep by He Olnectar, Visakhapainam Can (Deemed to be} University, Visakhacatran. . Raspandents Patition under Article 228 of the Constitution of India praying that in be pleased fo Igsue an appropriat 2. writ order or direction preferably a Wirr gy the rafura oof Mandamus decianing the prneescings 5 Respondent herein relleving the petitioner from her services as Assistant Professor in the 6° Respondent School in a sfigmatic and in an uriustfiable manner by introducitg a two devised ayaterns known as One Tans worreton(Ore) and Faculty Gevelonment proagrarr trad 7O years service and have goad feadbsck ancd credeniiaie wilhoul "3 wren & y toy ", ~ byes x wt oA ey reg oo § a peek following established sorocedures and contrary fo the procedurs cortemplatedd under University Grants Comrrussion Act 1986 USC} and 6) rules and regulations made thereunder and under the provisions of A P Education act declaring the same as legal, arbit itrary and Particularly viciative of Articles 74, 19{4)} (go) and 24 of the Constitution of ima and monsequenily set aside the same duly continuing the servicas of the %, petitioner with all consequential benefits akin to the provisions of the UGC Ax, TSS8 and Rules and Regulations made there under: IA NO: 1 OF 2025: . Petition under Section {517 CPC ik filed praying that in the croumstances stated in the affidavit fled in support of the writ petition, the High Court may be pleased to suspend the operation of the Orageadngs No GRU ACVHRA SOo/Ratieving/O7 7/2085 dated 10.4. 2025 issued by the 5" Respondent herein relieving. ine petitoner from her servines as Assistant Professor in the 6" Respondent 5 School, pending aigpossl of WP No. 12276 of 2025, on the file of the High Court. - The petdion coming on for hearing, upon perusing the Pefitian and the affidavil Med in support thereof and the order of the Nigh Court order herein and upon nearing the arquments of Sri A Satya Frased., irarnad Senicn counsel, represe ening Si LiD.Jal Bhima Rac. Advorate fer tha Pettioner and Sri Pasala Ponna Rao, learned Deouty Solicitor General for ihe Respondent Noi: Sr - Yella 'Reddy Rajlanala, Advocate for the Respondent No.2 and GP for Senices-l! for the Respondent Noss & 4 sont and Sri CoV R Rudra Prasad, Standing Counsel for the Respondent Nos.§ & §; MA Ph Nee) ole Lt A Fx " Ms te y 1, Op ¥ " Se 3 SAC EOarine : y 3 : : > a $3884 OF 2035 sor © ° x Ae ss Sahweaen: WP NO Ne x R R ~ 3 tes SS, og we ; fe co ey B ww - bss o AB oot eR oe £3 ge te Bg, | oe o a" a fo sed a aged syne ed hee fowe rok Sb uA saat o 4, sic) soos opened aS Kone us ood a tad CE Des EA ced 4, tek Fb "o% aeek She ge £4 'nat "aphe yr, neve. bene, res ~ 4 A ay z hove ' ne oped ran res ped & ee a & ~ Be ~ te ede & ae te ae Ms 5 5 . 72, oa o fowe 7% Lect ; a ke Lae Bete Bw bed ee OS a . w me V4 o eS oH om ea ; ; ; | OS i EO Oy me a ' me z re i £4 7s a Oe Prag fen, wo a bee "0% ss un pan, ee a " "x we en, See, 23 4% An snot : ~ week mG 9) aa hy ad G : ws AS - foe Gt seen ht as ke Gee oS wee ks be * "eng pees ' [an oa : ae ic Hoot ia. ge RB i a a ay oa ioe en ewe ot oe Pend a et *eatens, ge % oon eed gin ¢ : omens) fe oo Bee ws hy te en roe . Pe ER be A ve OS gs ee SG nn On ones eee '4 crag re C} Fe ay | tS 3 Booey we ve 4 oe ; oan . on took stanee wt wn a ff ws SL chews Sins x0 Le "sm, ee ES ta s @ Sed wg fe Aud we 4 <4 7 oe 7H nee ey red So Bp veed ad 4, £7 oe Sie vepeg 'ad vo he raat eet o3 ed fn Nene? - Ee nn s re ene t. hrved is es st wep ged we is e 5 rah tt "i or nt or) en aed ra tA SSE Fash ae ; a « te obs "ee eee i te. 4 i fy Me ee ca 4 ad geet fad Siders oe bowed ene. on ht " Ipeoes tee ae) a oe % ox 4, ens " aN a bow gL z LEY pg 4 pet, ed "7 ti 5 a wr 6s hk on me A OD gee bedew when us oe bee aeoG Some SUA Sees "1S ret "ae, Lippe. ¥ i oa oe wok ie ah are nee Pag ' ad oS oan ce oa) " Us ig y CA ng thoes Z be " % ao 4 : "ere * ' fe tw iy Kote 6S 6G 7s rn a. ans as ts it to 587 st we "yy tek 5 A a we "a 6 fe em ry wu an ne ar oa ne oS a a ae ce Set bs Me, wens i a we 7% feeds . we Ee Ce ao & & Jetee £% . We th ES ao . rg if Lp yr a lee. a ey "% fee wate sige : feet " ee 5 rg Ton we %. we "er ee > Bs Soe 'eed we " wg eee x . oe dee 'athe r (5 er oa ion we Ob oy pal ih gn Ih onewe ped on * Fe % mF sa ned "a 2 bt So an © Armee Sen ee pa 2 6B = G&G GO Qo % ice See EY ~ «if 4 Be (rn Sir An aE ee Laan ced a OE So a GR ke fe Be ti ii we . £2 a "ES Sex % Ay ss acd ve trod ie a bore : cea Sy bee : pee gee had es fone 643 bees BF, % Shes = Sex ee. aa we Es we wm ¢ ras om ad wv a fe ewe 44 4 cae %% £3 ~ ry ten rie va an 7 ah nr _ US See weg % Re oy gee BS a a St SS we he OO ced 3 rm id ou bods con ey es % bs, fa vee ns Bob "ae = wa RR ote BM ome QF Be geen awe Ch isa] no |e kM Em oe Re OR te @ a @ a o were f we oP Bed, % we, v1 Fen £7 fn aes Ss OO SS 1 7 OE = A) A " dan N a S. Es nm 3 AND @ ib as abet in the nature of Mandamus declaring the proceedings No SDLYCAOIHR/GSS/Relleving/O8 1/2029 dated 11.4. 2025 fssued by the 5th Respondent herein relieving the pelitioner from his services as Assistant Professor in the 6th Respondent Schon in a stigmatic and in an unjustifiable manner by infradicing a two devised sysiems known as One Time - Correction(QTss} and Facully Development nragram (FDP y¥eerfarmance Improvement olan {PIR} even though the petitioner had 10 years of service and have good feedback and credentials without following established procedures and cantrary fo the procedure contemplated under University Grants Commission Act 1886 UGC and rules and requiations made thereunder and under the provisions of A P Education act declaring the same as iNegal, arbitrary and narticularly vidlative of Ariicles 14, 180) (g} and 21 of the Constitution of India and consequently sat aside the same duly continuing the services of the melttioner with all o uential benefi is and atlendant benehis akin ta the orovisions of the UGSc Act T@h65 and Rules and Regulations mace there under, id NO: 4 OF 2025 Fetdion under rae Section 154 of CPC is fled praying that in the circumetanoes stated in the affidavil fled in sugport of the petition, the High Court may be pleased to suspend the operation of the proceerlings No COORONG 2OES dated 114.2025 issued by the 8° Respondent herein relieving the petitioner from his services as Assistant Professor in the 6" Respondent. Schoo pending disposal of WP No. 13854 of 2025, an the fle of the High Court The petiiien coming on for hearing, upon perusing the Petificn and the affidavit fled In support thereof and the order of the High Court order dsted 28.05.2025, 30.06.2085, 18.07 2085, 28.07 20245, 28.08.2085, THOS 2085, TAO 2028, 12.12.2028, OF. 12.2025 & 29.12.2025 made herein and upan hearing tne arg senior counsel, t -enresentin Patiioner and Sri Pasala Panna Nao, learned Deputy SalicHor General for ~~ Respondent Nos and GP for Serviogs-l} for fhe Respondent Nos & 4 a7 ; £ Daa & &: We NG: 13968 OF 2028: Sefween: Or. Boddana Simhachaiam, | % fo. Nagabhushana Rao, Aged 42 yrs, Ooo: Assistant Professor, Os apartment of Mathematics, GIFAM Schoo! of Science, GITAM (Deemed tebe University), Visakhapatnam Ryo Flat Sotiavanipaiem, Madhunwada, Visakhapatnan rettionar AND 1. Union of India, Rep by its Secretary Ministry of Numan Resources Deparment 127C, Sastri Bhavan, New Osihi. 2. Universiy Grants Commission, Rem by tis Chairman, Bahadurshah fatar Marg, New Delhi -7 10002. 3. State of Andhra Fradesh, Rep by &s Principal Secretary fo Government, . Higher Education Departneant A PRP Secretariat, Velagapudi, Araravati, Guntur D: 4. The Commissioner of Higher Educalion Andhra Fradesh, ANR Towers, 1° Floor, Prasadampadu Vilayawada, Andhra Pradesh - S2UTTGS. &. GSITAM (Deemed in be Unbversity), ¥ Ad ae 6% os za ee i wee Fone re) Be og Me ES 5] geod rok pe es a £3, a $33 G O33 m4. a t% oF Fi £53 Cok oF & her 454 5. GQHYAM School of Scisnos, GITAM (Osemed to be University), Rep by iis Principal, GITAM. Campus, Gandhi Nagar, Rushikanda, Visakhapainam, Andhra Pradesh ~ 5380045. . MespoNdenis Petition under Article 226 of the Constitution of India is fled praying that in the creumstances stated in the affidavil Sled therewith, the High Court may be pleased to issue an appropriate writ order oar direction orefsrably a Wil in the nature of Mandarnus declaring te croceedings No GDUICAO/NRIGSS/Rolieving/96G/2045 dated 11.4.2085 issued by the 5° Respondent herein relieving the petitioner fram his services as Assistant Professor in the 6" Ressondent School in a | stigmatic and in an. unjustifiable manner by introducing a two devised systerna known as One Time . Correctian(QTC'} are. Faculty . Development - program PRRs erformance impravement plan {PIP} even though the petidoner had 16 years of service and have good feedback and credentials without iiowing established procedures and contrary to the procedure comemplated under University Grants Commission Act 1888 fUGC} and rules and reguiations made thereunder and under the provisions of of AP Education aot deciering the same as Negal, arbitrary and particularly violative of Aricdies 14, 19(1} {a} and 21 of the Coretitufion of india and consequently set aside the same duly continuing the services of the ty peltioner with all consequential benefits and atlendant benefits akin fo the provisions of the UGC Act, 1956 and Rules and Regulations made there iA NO: 1 OF 2025 Petition under Section 181 CPO is Hed praying that in the circumstances slated In the affidavit fled in support of the patition, the High Gourt may be pleased to ee whe operation of the proceedings Ne GOUICACVHRIGSS/Relleving/S8G/2025 dated 114.2085 issued by the §* "ae FS 3 ¢ 8 S & a x r ay i 8, SN ate 7 a ¢ eer es he tts ree' 07 pot tt 7 , @ a a as a lee gy OP a "eo @ es ; < ? rae 4 eee vere ane Gt ay o Te _B es Fo te (BY fn he a mw RAB i a Sn , os PA 3 % se o a io Ch ped & 4 i. re > s t ' ee fe N 8 rm ° n tes : yop, ee ODD « RO 7 a) a aes ay te GE ~ fd "7 we ans' st oa. 4 : a * 7 f. i SS a ae pe - tf " &. sacaad eR} » AE "_ pers * ¥ 'ey: 5, . t wit . "e 5 oe Got sans ¢4 4%, to us 5 Oo Say YY BS ee ? 6 & a & we oo a gee Qf ay . oe , rae ieee i we OR tee = EER oe ke fe Poe ne tise ' a oar ian? ane fem # ~ SS 5 ie 3 th we gs, a g@ Bom #& o f mn co an "etl a 'y an cooper. mene ae ree, a ; wae % in Seas ot wn % fe" ws Ett £4 % 4 tone it ae eo GEG Ge bed ge ts & fat Ud OG be an whew. he tee as ; at Sd, on gh oe tA Le a. . Fess es ee 3 oe Oo «¢ gor AL é, 5 aa are > non aan % Hy Soe ' i we GOR BD oe eg Bo te "on 4 or fo ; os athe. been oon ' por of pees fs & Om te eo SL A a & 8 8 @ @ ~ oe 5 raid Ls raaay . ee Sane. res nee NA ry ~ - B go er ng re ne a ne o oi a na - 383 fer gy OD ted = 803 ay 7 ee We od Me BA Oo ny & HB sot is 1x Yim me . as a 4 oe rn <r s ie. ab er C. sg Lid pass ae geen a im eB Oo & e Be sg z ~ ag ik ee ~ feat ye a 23 tn, feoa be oe & pe Pa es oe eee yer em, paeoee LE tone "es % a rah ' en f ee Go gree Sen apo ; '3 Bs Fol mG i es oe OS oe Be Ye beneg 307 oN ¢ re " ate, tS Som 2 ~ Be & Ie GO we BH Bo me Pn ne, bs we oe Bart a @ YB ke a & © @ % RB 5 peoed o Ch. thot go boon Sn ad * cS) "ES ee ie . be. bo OS gt ny OE oy Bop Foo roa Q 5 a% a wn cy "e$ wars we ra . ; hse wn on we got Sonn, CS 8 » -£ & ES & oS ye BB Be a3 wes We Ge me OD BS @ iss GE. me os BE SS Og Fe ~ » & = as cR ress! A Ke vo ES wR eae a % iy a ee 3 " fi te or. " dove ree +4 "3 rts th. : febon chet sen ad * Pe ae) ~ & i 8 ( ge ube % By mE : ce 25 . 88 Mi Ch wo tp & « Sigte of Andhra Pradesh, Rep by its Frincins! Secretary to Government, Higher Educ sation Dex bariment, A PF Secretariat, Velagapuch, Arnaravatl Guntur District 4. The Commissioner of Education Higher Education,.Andhva-Pradesh, ANR Towers, ist Floar, Prasadamoadu "Vijaya wada, Andhra TAM (Deemed to be University}, Rep by its Registrar, Gandhi oft Nagar, Rushikenda, Visakhapatnam, Andhra Pradesh - 830045. §. GITAM School of Science, GITAM (Deemed to be University}, Rap - Le a _ Visakhapatnam, Andhra Pradesh -830045, Respondents Petilion under Article $28 of the Constitution of India oraying that in ihe circumstances slated in the affidavit fled therewith, the High Court may be pleased fo issue an appropriate writ order or direction oreferably a Writ in the natures of Mandamus declaring the proceedings No GOLYCAO/HRIGSS/Ralie wingMS 7/2025 dated 114.2025 issued by the a Respondent f herein relieving ihe petitioner from his services as Assistant Professor in the 8" Respondent School in a stigmatic and in an unjustifiable manner by introducing a fwo devised sysiams known as One Time Carrection(OTC} and Fant Devel lopment program (FOPyPerformance Improvement: plan ( (FIP) even though the petitioner had ié years of service and have good feedback and credentials without i folowing established procedures and contrary to the orecedure comemplatied under University Grants Commission Act 1986 wuac) and rules and regulations made thereunder and under the provisions of A P Education act declaring the same as egal, arbitrary and particularly vidialive of Articles 14, Y) (9) and 27 of the Constitution of India anc consequenty set aside the same duly continuing the services of the & _peltioner with all conseauanti 'al | pene ents and atiendant benefits akin to ihe provisions of the @ UGC Act _ 1988 2 under iA NO: 7 OF Soes8: ia Hed praying that in the é 5 a ne ae ifs wee eB ooh circumstances sfated in the Jif Support of the petition, the Migh Court m may be pleased to suspend the ¢ operation of the proceedings Sih -- agent hergin relieving the petitioner form his sendces as "7 Assistant Professor in the 8th Respondent School, pending disposal of ihe alfidavit Hed in suppart thereof and the order of the High Court order herein and upon hearing ihe arg ti SA aa oe) 5s97 aa) ot, iG 3 sorte, oT jon a hed 3 ra ce) aed or io & senior counsel, representing Sri UD ai Bhima Rao, Adye "tg Settioner and Sr Pasala Porma Ran, isarned Osputy Solicitor General for Respondent Nos and GP for Serices-}i for the Resoondent Nos.3 & 4 y C84 and or CAR Rudra Prasad, Standing Counsel for the Fk aspondent Nos. # xs WRIT PETITION NO: 146523 OF 3008: Eohveen: Or, Peddi Fhant Bushan Rao, Sfo late Paddi Venkata Appa Raq, ony ik University) Visakhapatnam R/o. §-iS8/2, GF-102, S. V. Gardens. C Gollala Yendada, Visakhapatnam - 830045 . | Petitioner AND 1. Union of india, Rap by fs Secretary Ministry of Numan Resources Dapariment 12°C, Sasi Bhavan, New Delhi. University Grants Commission, Rep by ifs Chairman, Bahadurshah Zalar Marg, New Delhi -110002 | tot State of Andhra Pradesh, Rep by its Principal Secretary to Government, Higher Education Department, A P Secretariat, Velagaoudi!, Amaravall Guntur District, Hy R % 4. The Commissioner of Higher Andhra Fradesh, ANR Towers, 1 Floor, Prasadampadu Vilayawadae, Andhra Pradesh ~ $23 708. Education art GITAM (Deemed to be University), Rep by its Registrar, Gandhi Nagar, Rushisonda, Visakhapatnam, Andhra Pradesh - S86045, _ &. GIraAM Schoal of Science, GITAM (Deamed fo be University), Rap | by its Principal, GITAM Campus, Gandhi Nagar, Rushikon la, Visakhapatnam, Andhra Pradesh - 530045. Respondents Petition under Article 226 of the Coneiiution of India praying that in the circumstances stated in the aff idavil fled therewith, the High Court may be pleased tn issue an appropriate writ order or direct! ion preferably a Writ in the nature of Mandamus al 3 of ee a e sy ee (ajdeclaring the proceedings No GDU /CACH . BOG025 dated 114.2025 issued by the s° ihe petitioner from his services as Assistant Professor in the et Respondent School in a stig gmatic and in an unjustifiable manner by oy infroducing @ Ove devisad systems known as One T: ime Correcton{OT? x du "9 '7 te eNeY es ¥ y XN ~ Re Py t N ioner has above a4 Ly : 3 + 4 "£5 ¢ Seve 7] Le Seas oF soe " sett amet i er age , i . Ca on ie <3 yee 4 'an me poe fe A {i fh. ny ee 63 a: io ans eg, ae #8 ed nae ae i us eo & 8 2B RR & ie mg TB " m 1 tS a: i rr ne a Se RD wm ee we ey ee oe a dom 5, % ee oe oa apeon "ys Pod c See S fit, oe wy Be pom & © » © BG = Fes he me foe Lo 6 om Fo & & ee a oe, 4 oo a Oo o% Cs as 33 es we . a oP ¢ 'Gok A ort £3 on ide Sef oo. necee. Ged ¢ vot a: ray y is e a oS ay O Ko dy & won & t & oe a SE os G aed B og & . 2 £ FF a m @& Bom w aon & go . ree " eaeed shoes e% oa ee ve Fe ew . re a on oa Py oon OO Sy i co a "echt a % & an Aare ion es Ga eg ee z 4 mp wm gr © me 5 i a " me 6 (ff RO ra & ee cy 2 & fee hs eo bon fs 2 - Zt go . % s z 5 r oh ae Ea us a. . 8h oa 4 dex " fig adh Ry eo ee a Ay ts cod $3 £2. fewe sms © ae ge wt yo é rheet ran y é one £83 ae 7 few oy OO i a ae Sn aber me EE 2 } oon aN mo @ # © % A OO oe F a oo RE Ord t (3 % Fos ae "4 ve 3 ¢ se as Bo fen j - paooe 9D ron 7 whe ho "SG yarn feoe r4 fad A 2 4 8 Bs Sa ns: "en % Ge GA? ao Ban BE 2 8 wm gg BS ® uy @ one oy esl rae ae ge Fe % 5 fy wh ge Ou : 'ree fed, ; 5 ene roe er. ead os 5 " 4 £ nS) . fs So ay Bed t 4 -_ Lo seed C2 ee {£3 * sfeoe ah food the fn, gad ce eG 3 Oo; ie th C3 ES gee seond op a, oh re or irae Fa oe See > we oad ree 3 ot L ae "hs ae . 3, iho ve be gw Os "sS & 2 & 2 ®B "& & me Fe ie Ee ee oa § a we je te "a C4 03 1 th rl OR ms mm cf Oe & oe as mas th 3 a ny: on %, Son KS rae a ws . on wns a 6 &£ BER eB oO wa a a mt GS » 2 VG Ch pe mB OG BS Sm te eo TO Eon S & ee he the owe & ee, | an + ae "t2 5 oy est : ed oS ehooce roe & Qo ~~ wy we ke pod AT tet , ee ougt ro fe Go OS a th fe vas mah OL wo i TY 4 we RY aS, 2 & " ko iy a | a co, 've wed & 2 & & we 7 Oo es ee. y eo CS ge shee? sere sqeee. Respondent Not: "gi Yella Reddy Ral janala, Advocate for the Resoondent Nog and GP FOR SERVICE S-H for the Respondent Nos. 2&4 and Sr VR. Rudra Prasad, Advosat te for the Respandant Nos.5 & &: WRIT PETITION NO: 14854 OF 2025 Between: [yr Blawajlt Rath, S/o late Bimbadhare Rao, aged 45 years, Oce Assistant Professor, Deoariment of Mathematics, GITAM School of SCIENCE, GIA! Mi (Qeered to be University} Visakhapatnam Ryo. Matd02, Sulatha Heights, P.M Palem, Visakhapatnam ~ §50042 -Pelitioner AND wee Urion of india, Reno by its See setary Ministry of Human Resouress Department 127C, Sastri Bhavan, New Delhi é. University Grants Commi gsion, Rap by is Chairman, Bahadurshah 2ajar Marg, New Delhi 140002. Slate of Andhra Pradesh, Rep by ffs Prine inal Secretary to £43 Sovernment, Higher Eduration Deparimant, A PF Secretariat, Velagapudi, Ame@ravatl Guntur District. 4. The Commissioner of Higher Education, Andhra Pradesh, ANR Towers, Ist Floor, Prasadampadu, Vlayawadsa, Andhra Pradesh - » GITAM {Deemed to be University), Rep by its Reaistar Gandhi Nagar, Rushikonda, Visakhapatnam, Andhra Pradesh - S3Qtds. as v2 2 conn Bes eco Son, i. 3 SY fs rincmal, Camous, Gandhi Nagar, Rushikoneda, Visakhamainam, Andhra Pradesh - 530045, Respondents ¥ Petition under Article 228 of the Conalitution of India is fled praying $ tbe. that in the circumstances stated in the affidavii fled therewith, the High Court may be pleased to issue an appropriate writ order or direction preferably a Wet in the nature of Mandamus declaring the proceedings No. GOUICADVNR/ GSS Rellaving/OfiNZO8S dated 17.4.2025 issued by the Sth Respondent herein avieving the petitioner from his services as Assistant Brofassar in the 8" Resmondant School in a stigmatic and in an urusiiiable manner " infraducing a two devise a % eed 551 wf B 3 te oo ed & 2 Doe 3 os os 5 os (FDP Perfomance Improvement plan Pip) evan. though ihe Seldianer had above G years service and have good feedback and credentials without foul iawing established ore ooadur eS and comrary fo the procedures contemplated under Univeraity Grants. Commission Act 1989 (UGC) and ruiss and regulations made thereunder and under the provisions of A P Education ant declaring the same as legal, arbitrary and particularly vinialive of Articles 14, 19(1} fg} anc' 21 of the Consfitution of India and ee eet aside the sare any cont Hing the services of the Act 7958 and Rules and Senulafions made there under. Ee iA NOs 1 OF 2028 Peltion under Section 157 CPC is fled praying thal in the oot see i: a i ron rede eae circumaianioes stated in the affidavit ed in su ioport of the petition Court may be ns nased fo suspend he opgration of the een, Neo GDUWCAOMRIC GSS/Relieving/O7w2025 dated 11.4.2025 issued by t a Paired Respondent herein releving the petitioner from his services as Assistant Professor in the 6° Reanondent School, Panding disposal af WP 14584 of 2025, on the fle of the High Court - The peltion coming on for hearing, upon perusing the Petition anc fhe affidavit fled In support thereof-and the High Court order dated 13.06.2025, 30.06.2025, 15.07 2025, 29.07 2025, 28.08.2085, 14.09. 27s, 1f.70.2025, 12.17.2028, 05.12 2028 & 29.42.2095 made herein and LON hearing the arguments of Sri A. oatya Prasad, representing SAU D JAI SHIMA RAO Advocate for the Pet itoner, Sri Pasala Ponna Rao, Deouty solicitor General of india. for the Respondent Newt Sn Yella Reddy ES] 2 Rajanaia, Advocate for the Respondent No.2 and GP FOR SERVE for the Respondent Nos.3 & 4 Sri G. VOR, Ruolra Prasad, Standing Counsel for the R Meapondent Nos.5 & 6, the Court made the following: ORDER:
At request of the learned counsel for the petitioners, as a last chances, list alt thess matiers along with W.P.No35894 of 2028 an 10.02.2028, _ | interim order granted earlier by this Court is extended HN then. Sd/-U SRIDEVI DEPUTY REGISTRAR HYRUE COPY// SECTION OFFICER TQ, :
re VW x IR SER Nata PAS | te Ho Ounsel [ORL "
x Ny wets &.
NAGH COURT DOR J DATEE: G2.02. 2026 LIST ALL THESE MATTERS ALONG WITH JALPNO 98899 OF 2028 ON VO.G2. 2028 .
WIP. Nos. airs, 12245, T2248, T2847, 12248, 12248, T8880, T2264, Waehi, T2274, 12278, T3QE4, T3986, 13968, 14952 and 14654 of 2OR8 INTERIM ORDER EXTENDED