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 2, Cited by 1]

Kerala High Court

Dr.Thara K.Simon vs Mahatma Gandhi University on 7 January, 2021

Author: Devan Ramachandran

Bench: Devan Ramachandran

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN

    THURSDAY, THE 07TH DAY OF JANUARY 2021 / 17TH POUSHA, 1942

                       WP(C).No.22872 OF 2020(H)


PETITIONER:

               DR.THARA K.SIMON, ASSOCIATE PROFESSOR,
               UNION CHRISTIAN COLLEGE, ALUVA,
               W/O DR. JACOB ELIAS, RESIDING AT
               POOMTHOTTAM, 12, JYOTHIR NAGAR,
               U C COLLEGE. P O, ALUVA-680102.

               BY ADVS.SRI.P.RAVINDRAN (SR.)
               SRI.SREEDHAR RAVINDRAN
               SMT.LAKSHMI RAMADAS

RESPONDENTS:

      1        MAHATMA GANDHI UNIVERSITY,PRIYADARSHINI
               HILLS, KOTTAYAM, PIN-686560, REPRESENTED
               BY ITS REGISTRAR.

      2        THE VICE CHANCELLOR, MAHATMA GANDHI UNIVERSITY,
               PRIYADARSHINI HILLS, KOTTAYAM, PIN-686560,

      3        THE UNION CHRISTIAN COLLEGE, ALUVA, POST BOX
               NO.5, ALUVA-683102, REPRESENTED BY ITS MANAGER.

      ADDL.4 UNIVERSITY GRANTS COMMISSION (UGC),
             REPRESENTED BY ITS CHAIRMAN, BAHADUR SHAH
             ZAFAR MARG, NEW DELHI-110 002.

               SUO MOTU IMPLEADED AS PER ORDER DATED 02-12-2020

      ADDL.5 Dr.DAVID SAJ MATHEW.P., AGED 54 YEARS,
             S/O P.T.MATHEW, ASSOCIATE PROFESSOR/HEAD,
             DEPARTMENT OF BOTANY & DRAWING AND DISBURSING
             OFFICER, UC COLLEGE, ALUVA, RESIDING AT
             PULIKKAPARAMBIL, FATHIMA NAGAR, THRISSUR
             DISTRICT, PIN - 680 005.

               IMPLEADED AS PER ORDER DATED 07.01.2021 IN IA 2/2020
 WPC 22872/20                        2



               R1   & R2 BY SRI.ASOK M. CHERIAN, SC
               R3   BY SRI.S.RAMESH BABU (SR.)
               R3   BY ADV. SRI.SAJI VARGHESE
               R3   BY ADV. SMT.MARIAM MATHAI
               R4   BY SRI.S.KRISHNAMOORTHY, SC
               R5   BY ADV.SRI. JAIBY PAUL
               R5   BY ADV.SMT.ANITA GLENDA PHILIP


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
07.01.2021, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WPC 22872/20                          3




                               JUDGMENT

Dated this the 7th day of January 2021 Among the plethora of pleadings and materials on record is a singular question as to whether the Academic Performance Index (API) marks of the petitioner, granted by the competent Committee and affirmed by the subsequent 'Approval Sub Committee' of the Mahatma Gandhi University ('the University' for short), has been assessed correctly or otherwise.

2. The petitioner is an aspirant to the post of Principal in the third respondent - Union Christian College, Aluva ('the College' for short) and she impugns Exhibit P14 order of the University, which finds that she has not obtained the minimum eligible API marks that would entitle her to be so appointed.

3. The petitioner asserts that assessment of the API marks recorded in Exhibit P14 is inaccurate and contrary to the specific mandate of the University Grants Commission (UGC), as stipulated in Exhibit P13 Notification dated 11.07.2016 and therefore, prays that this Court may set aside Exhibit P14 and declare that she is entitled to the minimum API marks, if not much more, than what is required under the said Notification.

WPC 22872/20 4

4. I have heard Sri.P.Ravindran, learned Senior Counsel, instructed by Smt.Lakshmi Ramadas, appearing for the petitioner, Sri.Asok M.Cheriyan, learned Standing Counsel appearing for the University, Sri.S.Ramesh Babu, learned Senior Counsel, instructed by Sri.Saji Varghese, appearing for the third respondent, Sri.S.Krishnamoorthy, learned Standing Counsel appearing for the fourth respondent and Sri.Jaiby Paul, learned counsel appearing for the fifth respondent.

5. As has been indicated above, the resolution of the controversy in issue would pivot more or less substantially in the manner in which Exhibit P13 Notification will require to be interpreted. This Notification brings into parturition the University Grants Commission (Minimum Qualifications for Appointment of Teachers and other Academic Staff in Universities and Colleges and Measures for the Maintenance of Standards in Higher Education) (4 th Amendment), Regulations, 2016 ('the Regulations' for short).

6. As per the afore Regulations, the API score of a teacher is to be calculated in the manner as provided in Appendix III and this appendix III contains Tables I, II(A), II(B) and III.

7. Table I provides for certain common criteria for assessment of the API marks for promotion as well as for direct WPC 22872/20 5 recruitment and it has three sub Categories, namely, (I) Teaching, Learning and Evaluation Related Activities, (II) Professional Development, Co-curricular and Extension Activities and (III) Research and Academic Contributions. The specific manner of scoring of marks is postulated in these Categories.

8. As far as this case is concerned, it is conceded by the petitioner that Category I is not applicable, since she has to rely solely on the scores which would be eligible to her under Categories II and III.

9. When one examines the Notification/Regulations, Category II provides for 15 API marks for an academic year, which is basically calculated on the actual hours spent for teaching and other related activities, while Category III provides API marks for each publication and other academic inputs.

10. The controversy in this case essentially revolves on the grant of marks to the petitioner under Categories II and III. While the petitioner claims that she is entitled to larger marks than what has been granted to her under Category III, the University, through Exhibit P14, has found otherwise; while, as regards Category II, the petitioner claims that she is entitled to 45 marks per year, thus to a cumulative total of more than 650, since she has put in fifteen years WPC 22872/20 6 of service.

11. Sri.P.Ravindran, learned Senior Counsel for the petitioner, took me through Exhibit P13 Notification/Regulations in detail and tried to impress upon me that, though in Table I of Category II of Appendix III 45 marks is fixed as the maximum for each year, there is nothing therein to indicate that the cumulative total period of service cannot be taken into account. In other words, the learned Senior Counsel asserts that the petitioner is not entitled to 45 marks alone, but to nearly 650 marks for the fifteen years she has put in. He fortifies this argument by relying upon Table II(A) of Exhibit P13 Notification/Regulations, as per which, a minimum of 100 API marks is required for Category II and a minimum of 400 API marks is required for Category III, leading to a minimum cumulative mark of 600 for Categories II and III together, for being considered for promotion to the post of Professor/Principal.

12. The learned Senior Counsel vehemently submitted that this would luculently indicate that what is relevant for Category II is not the marks for one year but the cumulative marks for the entire period of service because, otherwise, according to him, a minimum of 100 API marks under that Category would become impossible, going by Table II(A) of Exhibit P13 Notification/Regulations. WPC 22872/20 7

13. Sri.P.Ravindran adds to the above submissions by predicating that the marks given under Category III is also incorrect and that Exhibit P14 has merely gone by the report of the earlier Expert Committee, which has been found to be incompetent by a learned Division Bench of this Court, as is evident from Exhibit P11 judgment. He thus closed his arguments by praying that Exhibit P14 be set aside and the University be directed to re-evaluate the API marks of the petitioner, based on Exhibit P13 Notification/ Regulations, taking note of her length of service as far as Category II is concerned.

14. Sri.S.Ramesh Babu, learned Senior Counsel, submitted that the the third respondent College is interested in solely ensuring that an eligible person is appointed as its Principal and that, on account of the pendency of this writ petition and various interim orders issued therein, the said appointment has been held up, which is now causing irreparable damage and concern to the College, particularly because, this is its centenary year. He submitted that going by Exhibit P14, there can be no doubt that the petitioner is not entitled to be appointed as the Principal, since she does not obtain the minimum of 400 API marks, as required in Exhibit P13 Notification/ Regulations. He, therefore, prays that this writ petition be dismissed. WPC 22872/20 8

15. Sri.Asok M.Cheriyan, learned Standing Counsel for the University, commenced his arguments in emphatic support of Exhibit P14 order and asserted that the details of the marks allotted to the petitioner have been enumerated therein, in seriatim. He thus beseeched this Court not to go into the merits of the decision now taken by the University since marks have been allotted by the authority vested with the jurisdiction and competence to do so and prayed that this writ petition be dismissed, especially because the petitioner's objections to the first Evaluation Committee had been specifically taken note of by the Approval Sub Committee appointed by the Syndicate of the University, leading to the decision recorded in Exhibit P14, which had been now accepted by the Vice Chancellor in exercise of his powers under Section 10(17) Chapter III of the Mahatma Gandhi University Act, 1985.

16. Sri.Jaiby Paul, learned counsel appearing for the fifth respondent, submitted that though he does not wish to join the controversy in this case, his client supports Exhibit P14 order, since it records the accurate assessment of API marks as far as the petitioner is concerned.

17. Finally, Sri.S.Krishnamoorthy, learned Standing Counsel for the UGC, submitted that, evidently, even when Table I of Appendix WPC 22872/20 9 III in Exhibit P13 Notification/Regulations itemizes the Categories and the manner in which API marks can be scored by the teachers - both for promotion under the Career Advancement Scheme (CAS), as also for direct recruitment/promotion. Table II(A) specifies for the minimum API marks for the former, while Table II(B) provides the minimum API marks for the latter. He submitted that, therefore, the petitioner's assessment is to be made on the touchstone of Table I and Table II(B) in Exhibit P13 Notification/Regulations and that Table II(A) does not apply to her, in any manner, whatsoever. He thus contended that the submissions of Sri.P.Ravindran, learned Senior Counsel, would have no legs to stand on because the petitioner is not entitled to rely upon Table II(A) in support of her case and that she will have to bank upon solely on Table II(B), if she requires any benefit as prayed for. He also, therefore, prayed that this writ petition be dismissed, contending that the stand taken by the University, as reflected in Exhibit P14, is irreproachable.

18. I have considered the afore submissions and have also gone through the lengthy materials and pleadings available on record.

19. As I have prefatorily said in this judgment, the real question is whether the petitioner is entitled to 45 marks for each year of her period of service under Category II of Table I of Appendix WPC 22872/20 10 III in Exhibit P13 Notification/Regulations or whether she is entitled to 45 marks alone.

20. Sri.P.Ravindran, learned Senior Counsel, no doubt, argues that the petitioner is entitled to 45 marks per year for the fifteen years of service and he relies vehemently for this purpose on Table II(A) of Appendix III in Exhibit P13 Notification/Regulations. He does so to drive home the point that as per this Table, the minimum eligible API marks for a teacher in Category II is 100 per assessment year and that this would be impossible to achieve if only 45 marks is allotted as the maximum for the entire period.

21. I have no doubt that the above argument, at first blush, looks very attractive, but loses its sheen thereafter because, Table II(A) of Appendix III in Exhibit P13 Notification/Regulations begins with the heading: 'promotion of teachers under Career Advancement Scheme (CAS) in University Departments and Colleges and Weightages for Expert Assessment'. Obviously, therefore, Table II(A) provides only for evaluation of API marks in the CAS stream and since the petitioner admittedly has no claim under this head, she cannot seek that same method should be adopted in her case, even though Table II(B) may apply to her.

WPC 22872/20 11

22. That said, Table II(B) of Appendix III in Exhibit P13 Notification/Regulations is under the heading: ' minimum scores for API for direct recruitment of teachers in University Departments and College and Weightages in Selection Committees to be considered along with other specified eligibility qualifications stipulated in the Regulation'. It is also not disputed that this Table would apply to the petitioner, though the contention is that, while calculating the API marks under it, the stipulation in Table II(B) must also be applied. I am afraid that this contention cannot obtain favour for various reasons as I will presently state.

23. As per Table II(A), the minimum API score for Categories II and III is 600 points per assessment year, while, as per Table II(B), the minimum API is 400 points, but without specifying the period. There is a marked difference in the manner in which these two Tables operate because, in the case of a teacher aspiring for promotion under the CAS, her entire period of service will have to be taken into account for the purpose of evaluating the minimum API marks under Category II, while in the case of a teacher aspiring for promotion (which is considered as direct recruitment by the UGC), she will get the benefit of a maximum of 45 marks for the assessment year in question. Therefore, even though Table II(A) provides for a minimum WPC 22872/20 12 of 100 API marks under Category II, it would not apply to the petitioner, since she is not aspiring for a CAS promotion, but only for a regular promotion/direct recruitment as the Principal of the third respondent College.

24. There can be no doubt on this because, as I have said above, Table I of Appendix III in Exhibit P13 Notification/Regulations specifies the common parameters and criteria as far as teachers in both these streams are concerned, while Table II(A) is confined to teachers seeking promotion under CAS and Table II(B) is confined to the teachers who seek regular promotion/direct recruitment as Professors and Principals of various Colleges.

25. I am, therefore, firm that this Court cannot accede to the submissions of Sri.P.Ravindran, learned Senior Counsel, that the petitioner is entitled to the assessment of API marks as per Table II(A) of Appendix III in Exhibit P13 Notification/Regulations. I can only, therefore, repel the same, as being without merit.

26. Coming to the second limb of the argument of the learned Senior Counsel Sri.P.Ravindran, he asserts that the mark allotted to the petitioner under Category III is also incorrect.

27. Before I affirmatively speak on this, I must first record the previous history of this case.

WPC 22872/20 13

28. It is admitted that the petitioner was initially evaluated by a Committee appointed by the University, the copy of its report being on record as Exhibit R1(b). This report was challenged by the petitioner by filing W.P.(C)No.28807/2018, which led to Exhibit P11 judgment and this was taken up in appeal before a learned Division Bench of this Court in W.A.No.1311/2019. This appeal was allowed with the following observations and directions:

"13. It is also pointed out by the learned Standing Counsel as well as the learned counsel appearing for the 3rd respondent College that, the appellant had challenged the order of termination passed by the 3rd respondent, based on the report of the Expert Committee constituted by this Court, in a separate writ petition. Learned Standing Counsel had further raised a contention that the appellant had not raised any specific ground in the Memorandum of writ appeal against constitution of the Expert Committee by this Court. However, we take note of the fact that the learned Single Judge had already quashed Ext.P17 proceedings of the University. Therefore, it is necessary to have a reappraisal of the eligibility of the appellant, in order to decide the question as to whether her appointment can be approved or not. In that adjudication, it becomes relevant as to what should be the method through which such reappraisal need to be done. We are of the considered opinion that, the approval of appointment is a matter which comes within the competence of the University. Decision in this regard need to be taken by the Syndicate or by the Vice Chancellor in exercise of power under Section 10(17) of the Mahatma Gandhi University Act,1985. In the case at hand, if the court finds that the decision taken in this regard by the Syndicate or by the Vice Chancellor is illegal or erroneous in any manner, proper course ought to have been adopted is to remit the matter back to the University for taking a proper decision in a legally acceptable manner. We find that there was no need for this Court to constitute a committee of its own, to make a reappraisal. Such a course adopted by the learned Single Judge will amount to permitting an external authority to usurp into the powers vested on the University. On an active consideration of the factual situations prevailing, we are of the opinion that Ext.P17 order passed by the WPC 22872/20 14 University suffers from illegality and impropriety, apart from it violates principles of natural justice. When the appellant claimed API score of 1218 based on proforma submitted with supporting documents, its evaluation ought to have been made with opportunity of hearing afforded to her, especially when the committee found that the claim made is not sustainable and the allowable score is only 273. Further, before accepting the report of the Expert Committee, the University ought to have supplied a copy of the report of the committee to the appellant and could have afforded her with an opportunity to file objections, if any against such report. Since these requisite formalities and procedures were not complied with, mere acceptance of the report made by the Vice Chancellor based on the recommendation of the sub committee, cannot be sustained as legal and proper. We think it only appropriate to direct the competent authority in the University to afford the appellant with an opportunity to question correctness of the appraisal made by the Expert Committee. It is just and proper that the competent authority in the University shall look into such objections and to take an appropriate decision based on the parameters settled through the UGC Regulations for appraisal of the API score based on Performance Based Appraisal System(PBAS).
14. Based on the above mentioned conclusions, we are inclined to interfere with the judgment impugned herein. Accordingly, the writ appeal is hereby allowed and the writ petition is also allowed. Ext.P17 order passed by the University rejecting approval of the appointment of the appellant as Principal is hereby quashed. The 1st respondent University is directed to reconsider the matter and to take fresh decision. The appellant shall submit her objections against the report of the Expert Committee with respect to appraisal of API score made therein, to the 1st respondent, along with a copy of this judgment, within one week from the date of receipt of a certified copy of the judgment.
15. The competent authority in the University, who is vested with powers for approval of appointment shall consider such objections, vis-a-vis the report of the Expert Committee, on the basis of the UGC Regulations-4th amendment, which came into effect as on 11th July, 2016, and which provides the guidelines (parameters) for appraisal of the API score. A decision in this regard shall be taken after affording opportunity of personal hearing to the appellant. Needless to observe that, if the competent authority arrives at a conclusion that the appellant is lacking the requisite API score of 400, as on the date on which she was appointed as Principal of the College, the authority will be entitled to refuse WPC 22872/20 15 approval of the appointment. On the other hand, if it is found that the appellant satisfies the requisite score, the appointment should be approved."

29. In obedience to the above directions of the learned Division Bench, the Syndicate of the University constituted an 'Approval Sub Committee' to consider the objections of the petitioner, namely Exhibit P12 and to assess whether the API marks earlier granted to the petitioner by the Committee was proper or otherwise. It is after completing this exercise that the Approval Sub Committee placed their recommendations before the Syndicate, which finally led to Exhibit P14 order.

30. Before going forward, I must certainly address one more corollary submission of Sri.P.Ravindran, learned Senior Counsel, that Exhibit P14 has been issued by an incompetent authority. He submits that going by the provisions of the Act, it is only the 'Approval Sub Committee' which should have taken a decision - it having been constituted by the Syndicate - but that Exhibit P14 has been issued by the Vice Chancellor invoking his powers under Section 10(17) Chapter III of the Act. The learned Senior Counsel says that, therefore, Exhibit P14, in any event of the matter, is in error.

31. To answer this contention, I must certainly go through Exhibit P14 and on doing so, it becomes inevitable that the 'Approval WPC 22872/20 16 Sub Committee' had gone through the objections of the petitioner and had made certain recommendations to the Syndicate of the University, which, in turn, forwarded the same to the Vice Chancellor. Therefore, even if the afore submissions of the learned Senior Counsel are acceded to, the only consequence would be that the 'Approval Sub Committee' will have to pass an order on its own, rather than place its recommendations before the Syndicate or the Vice Chancellor. However, this would be of no real effect at all because, as is manifest from Exhibit P14, the said Committee had already taken a decision and had made their recommendations to the Syndicate of the University approving the earlier findings of the initial Committee. Hence, even though Exhibit P14 has been issued by the Vice Chancellor, he has done so implicitly in terms of the recommendations of the Approval Sub Committee and I cannot, therefore, find it to be vitiated for the reasons now asserted by the learned Senior Counsel.

32. Thus moving on, the sole surviving question is whether the API marks given to the petitioner under Category III would require any interference by this Court. As rightly stated by the learned Senior Counsel Sri.Ramesh Babu and by Sri.Asok M.Cheriyan, assessment of the marks under Category III has been made by the 'Approval Sub Committee', which is the designated and WPC 22872/20 17 competent committee constituted by the Syndicate of the University. Further, this Committee has been constituted as per the directions of the learned Division Bench in Exhibit P11 judgment and liberty had been given to the petitioner to place her objections to the earlier findings of the Evaluation Committee before it.

33. It is, therefore, ineluctable that the 'Approval Sub Committee' is the competent one to consider all the relevant aspects and going by the well established canons of jurisprudence, it would be impossible for this Court to substitute its wisdom for that of the said Committee.

34. Even that being so, I have gone through the objections raised by the petitioner before the said Committee, namely Exhibit P12 and also the recommendations made by it in Exhibit P14 order. There is no doubt that the petitioner has sought for larger API marks under several heads in Category III and that the Committee has considered each of these objections, thus framing its recommendations, which have been extracted in Exhibit P14, in the following manner:

WPC 22872/20 18

35. It is needless for any further expatiation that this Court is incompetent to go into the merits of the decision taken by the 'Approval Sub Committee', being without access to the factual materials and documents assessed upon by it. This is more so since, while exercising the powers of judicial review, this Court can only WPC 22872/20 19 scrutinise the decision making process and not the decision of a competent authority.

36. I must, at this time, also record that even though a submission has been made on behalf of the petitioner at the Bar that her objections had not been specifically dealt with by the 'Approval Sub Committee', particulars thereof have not been pleaded nor has the specifics of such assertions been argued.

37. Be that as it may, the fact remains that the petitioner had earlier challenged the decision of the Evaluation Committee appointed by the Syndicate of the University, which was then directed to be re-considered by a competent authority of the University as per Exhibit P11 judgment. When that authority, which is the 'Approval Sub Committee', has found on the same lines as the initial Committee, I am certain that it would not be prudent for this Court to examine these aspects in greater detail as if I am sitting in judgment or appeal over the findings of the Approval Sub Committee of the University. This is especially for the added reason that the petitioner has no case that this Committee is incompetent or lacking in power to assess her API marks based on Exhibit P13 Notification/Regulations.

In the afore circumstances and for the reasons above, I cannot find the petitioner to have made out a case warranting WPC 22872/20 20 interference by this Court and consequently, dismiss this writ petition approving Exhibit P14; thus leaving liberty to the competent respondent to effect consequential action, in terms of the said order, as per law.

Sd/-

Devan Ramachandran, Judge tkv WPC 22872/20 21 APPENDIX PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER ISSUED BY THE 3RD RESPONDENT DATED 31.03.2018 EXHIBIT P2 TRUE COPY OF THE CERTIFICATE OF EXPERIENCE ISSUED BY THE MANAGER OF THE COLLEGE DATED 10.04.2018.

EXHIBIT P3 TRUE COPY OF THE SENIORITY CUM FITNESS CERTIFICATE ISSUED BY THE MANAGER DATED 01.04.2018.

EXHIBIT P4 TRUE COPY OF THE PROPOSAL FORWARDED BY THE MANAGER TO THE UNIVERSITY DATED 30.04.2018.

EXHIBIT P5 TRUE COPY OF THE PROFORMA SUBMITTED BY THE PETITIONER DATED 26.04.2018.

EXHIBIT P6 TRUE COPY OF THE ORDER ISSUED BY THE UNIVERSITY REJECTING THE APPROVAL OF THE PETITIONER DATED 2.6.2018 UO NO.4494/B2/02/ ACADEMIC/2018.

EXHIBIT P7           TRUE COPY OF THE JUDGMENT      IN   WPC   NO.
                     18732/2018 DATED 08.06.2018.

EXHIBIT P8           TRUE COPY OF THE REPRESENTATION SUBMITTED
                     BY THE PETITIONER BEFORE THE 2ND RESPONDENT
                     DATED 06.07.2018.

EXHIBIT P9           TRUE COPY OF THE REPRESENTATION SUBMITTED
                     BY THE PETITIONER BEFORE TEH 2ND RESPONDENT
                     DATED 07.07.2018.

EXHIBIT P10          TRUE COPY OF THE ORDER ISSUED BY THE

UNIVERSITY U O NO.9191/B2/02/ACADEMIC/2018 DATED 16.08.2018.

EXHIBIT P11 TRUE COPY OF THE DIVISION BENCH JUDGMENT IN W A NO 1311 /2019 DATED 14.06.2019.

EXHIBIT P12 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE REGISTRAR OF M G UNIVERSITY DATED 18.2.2020.

WPC 22872/20 22

EXHIBIT P13 TRUE COPY OF THE RELEVANT EXTRACT OF THE UGC NOTIFICATION ALONG WITH APPENDIX III DATED 11.07.2016.


EXHIBIT P14      TRUE COPY         OF THE ORDER ISSUED BY THE
                 UNIVERSITY         NO.3578/AC/B2/2020/MGU DATED
                 6.8.2020.

EXHIBIT P14(a) TRUE COPY OF THE EXTRACT OF THE PROCEEDINGS BEFORE THE SUB COMMITTEE APPENDED TO EXT.P14 DATED 18.06.2020.

EXHIBIT P15 TRUE COPY OF THE REQUEST FOR WITHDRAWAL OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE CHANCELLOR DATED 19.10.2020.

EXHIBIT P16. TRUE COPY OF THE MINUTES OF THE MEETING OF THE COLLEGE STANDING COUNCIL HELD ON 11.08.2020.

EXHIBIT P17 TRUE COPY OF THE REQUEST MADE BY THE MANAGER TO THE MEMBERS OF THE COLLEGE DATED 24.08.2020.

EXHIBIT P18 TRUE COPY OF THE ORDER OF THE NATIONAL COMPANY LAW TRIBUNAL (NCLT) NO.CP/17/KOB/ 2020 DATED 22.06.2020.


EXHIBIT P19      RELEVANT PAGES OF THE UGC REGULATIONS 2010
                 IN EXPLANATORY NOTE TO TABLE II(a) AND
                 TABLE II(b)

EXHIBIT P20      TRUE COPY OF THE COMMUNICATION FROM         THE
                 CALICUT UNIVERSITY DATED 13.03.2020         NO.
                 46251/GA-II-H1/2020/Admn

EXHIBIT P21      TRUE COPY OF THE COMMUNICATION FROM         THE
                 CALICUT UNIVERSITY DATED 13.03.2020         NO.
                 40523/GA-II-H2/2019/Admn

EXHIBIT P22      RELEVANT PORTIONS OF THE REGULATIONS PRIOR
                 TO ITS AMENDMENT APPENDIX-III TABLE I
                 PROPOSED SCORES FOR API IN RECRUITMENTS AND
                 CAS   PROMOTIONS    OF   UNIVERSITY/COLLEGE
                 TEACHERS (PAGES 2525 TO 2534)
 WPC 22872/20                      23



RESPONDENT'S EXHIBITS:

EXHIBIT R1(a)            A TRUE COPY OF THE JUDGMENT OF HON'BLE
                         HIGH COURT OF KERALA IN WPC 28807/2018
                         DATED 23.01.2019
EXHIBIT R1(b)            A TRUE COPY OF THE REPORT OF THE THREE-
                         MEMBER COMMITTEE DATED 14.03.2019

EXHIBIT R3(a)        ORDER F.NO.491/2010/46116 OF THE NATIONAL
                     COMMISSION    FOR   MINORITY      EDUCATIONAL
                     INSTITUTIONS DATED 28.9.2010 DECARING THAT
                     THE   3RD   RESPONDENT    IS    A    MINORITY
                     EDUCATIONAL   INSTITUTION    COVERED    UNDER
                     ARTICLE 30 OF THE CONSTITUTION OF INDIA

EXHIBIT R3(b)        TRUE COPY OF THE MINUTES OF THE SELECTION
                     COMMITTEE DATED 4.11.2020

EXHIBIT R3(c)        TRUE COPY OF THE INTERIM ORDER DATED
                     1.7.2020 PASSEDBY THIS HON'BLE COURT IN WPC
                     NO 13114/2020

EXHIBIT R3(d)        TRUE COPY OF THE ORDER OF THIS HON'BLE
                     COURT DATED 16.10.2020 EXTENDING EXHIBIT
                     R3(c) FOR A FURTHER PERIOD OF ONE MONTH

EXHIBIT R4 (a)       TRUE COPY OF THE JUDGEMENT DATED 23.01.2019
                     IN WPC NO.28807 OF 2018

EXHIBIT R4 (b)       TRUE COPY OF THE APPOINTMENT ORDER DATED
                     18.03.2019

EXHIBIT R4 (c)       TRUE COPY OF THE INTERIM ORDER         DATED
                     21.03.2019 IN WPC NO 8693 OF 2019

EXHIBIT R4 (d)       TRUE COPY OF THE NEWLY ISSUED ORDER
                     EXTENDING APPOINTMENT OF THIS RESPONDENT
                     ISSUED BY THE RESPONDENT UNIVERSITY DATED
                     22.10.2020

                              /TRUE COPY/


                                                      P.S. TO JUDGE