Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Manzoor Ahmad Dar S/O: Assadullah Dar vs U.T Of J&K Through Secretary To Govt
2025 Latest Caselaw 105 J&K/2

Citation : 2025 Latest Caselaw 105 J&K/2
Judgement Date : 9 May, 2025

Jammu & Kashmir High Court - Srinagar Bench

Manzoor Ahmad Dar S/O: Assadullah Dar vs U.T Of J&K Through Secretary To Govt on 9 May, 2025

Author: Sanjeev Kumar
Bench: Sanjeev Kumar
                  IN THE HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                                     AT SRINAGAR

                                                                    Reserved on: 24.04.2025.
                                                                 Pronounced on: 09.05.2025

                                                    WP(C) No. 1741/2022


                          1.    MANZOOR AHMAD DAR S/O: ASSADULLAH DAR
                                R/O: LARIYAR, TRAL, DISTRICT: PULWAMA.

                          2.    RASHID HAMEED GUROO, S/O: ABDUL HAMEED
                                GUROO, R/O: GHAT TOKUNA, TEHSIL AWANTIPORA,
                                DISTRICT PULWAMA.

                          3.    RUBINA ASHARAF, D/O: MOHAMMAD ASHRAF DAR,
                                R/O: BADERMUNA, TEHSIL DOORU, DISTRICT
                                ANANTNAG.

                                                                               ...PETITIONER(S)
                          Through: -   Mr. Jahangir Iqbal Ganaie, Sr. Advocate with
                                       Ms. Mehnaz Rather, Advocate
                                                              Vs.
                          1.    U.T OF J&K THROUGH SECRETARY TO GOVT
                                GENERAL ADMINSTRATION DEPARTMENT, CIVIL
                                SECRETARIAT SRINGAR/JAMMU.

                          2.    SECRETARY TO GOVERNMENT SCHOOL EDUCATION
                                DEPARTMENT, CIVIL SECRETARIAT
                                SRINAGAR/JAMMU.

                          3.    JAMMU AND KASHMIR, SERVICE SELECTION BOARD
                                THROUGH SECRETARY SEHKARI BHAWAN, RALL
                                HEAD, JAMMU.

                          4.    CHAIRMAN JAMMU AND KASHMIR SERVICE
                                SELECTION BOARD THROUGH ITS SECRETARY,
                                SEHKARI BHAWAN, RALL HEAD, JAMMU.

                          5.    DIRECTOR SCHOOL EDUCATION, KASHMIR,
                                SRINAGAR.

                          6.    UNIVERSITY GRANTS COMMISSION THROUGH ITS
                                SECRETARY BAHADUR SHAH ZAFFAR MARG, NEW
                                DELHI 11000.

                          7.    UNIVERSITY OF KASHMIR THROUGH ITS REGISTRAR
                                HAZRATBAL, SRINAGAR.

                          8.    MEHRAJ-UD DIN WANI S/O: GULAM MOHI-UD-DIN
                                WANI
                                R/O: PULWAMA.
MIR ARIF MANZOOR
I attest to the accuracy and
authenticity of this document

13.05.25
                           9.    IBAHAT JAN D/O: ABDUL GAFFAR JAN
                                R/O: PULWAMA AND ORS.

                          10.   RAFIA GULL D/O: GHULAM MOHAMMAD BHAT
                                R/O: GABERPORA, PULWAMA.

                          11.   NEELASH YOUSUF SHEIKH D/O: MOHAMMAD YOUSUF
                                SHEIKH
                                R/O: PULWAMA

                          12.   IRFAN MUSHTAQ WANI S/O: MUSHTAQ AHMAD WANI
                                R/O: NAINA BATAPORA, PULWAMA.

                          13.   MAIRAJ AHMAD SOFI S/O: ALI MOHAMMAD SOFI
                                R/O:TRICH KAKAPORA, PULWAMA.
                          14.   TAIQ AHMAD DAR S/O: ABDUL RASHID DAR
                                R/O:AUGLAR CHIRATE, PULWAMA.

                          15.   MEHRAJ-UD-DIN KUMAR S/O: GHULAM HASSAN
                                KUMAR R/O: AKINGAM ANANTNAG.

                          16.   REFAT RASHID D/O: ABDUL RASHID SHEIKH
                                R/O:AKINGAM, ANANTNAG.

                          17.   GOWSIA AMIN D/O: MOHAMMAD AMIN HARGAH
                                R/O:LOHERSENZI, ANANTNAG.

                          18.   MALIK IRFAN RASHID S/O: MALIK ABDUL RASHID
                                R/O:FATHEPORA ANANTNAG.

                          19.   TANVER AHMAD NAJAR S/O: GHULAM RASOOL NAJAR
                                R/O:WATLAR, GANDERBAL.

                          20.   NASEER AHMAD TANTRAY S/O: BASEER AHMAD
                                TANTRAY R/O:MANIGAM GANDERBAL.

                          21.   SHABIR AHMAD KHAN S/O: AB. HAMEED KHAN
                                R/O:BANDIPORA.

                          22.   MOHD RAFI BHAT S/O: ASHIQ HUSSAIN BHAT
                                R/O:SOPORE BARAMULLA.

                          23.   FEROZ AHMAD RESHI S/O: GH. HASSAN RESHI
                                R/O:WATLAB SOPORE DISTRICT BARAMULLA.

                          24.   MAQSOOD AHMAD BHAT S/O: ABDUL AHAD BHAT
                                R/O:TANGMARG BARAMLLA.

                          25.   MUDASIR BASHIR S/O: BASHIR AHMAD BHAT
                                R/O:PATTAN BARAMULLA.

                          26.   MAJID KHAN S/O: FARID KHAN
                                R/O:GINGAL URI BARAMULLA.


MIR ARIF MANZOOR           WP(C) No. 1741/2022
I attest to the accuracy and
                                                                        Page No. 2
authenticity of this document

13.05.25
                           27.   AIJAZ AHMAD DAR S/O: GHULAM QADIR DAR
                                R/O:TANGMARG BARAMULLA.

                          28.   SAMEERA YOUSUF D/O: MOHD YOUSUF HAJI R/O:
                                TANGMARG BARAMULLA.

                          29.   ISHARAT SOFI D/O: MOHAMMAD SHAFI KHANDI
                                R/O:MOHANDPORA SHOPIAN.

                          30.   SUMAIYA SHARIEF D/O: MOHAMMAD SHARIEF
                                RATHER R/O: PADSHAHI BAGH, SRINAGAR.

                          31.   MUKHTAIR AHMAD GOJER BHAT S/O: ABDUL GANI
                                BHAT R/O: SUNDERBRARI KOKERNAG, ANANTNAG.

                                                                        ...RESPONDENT(S)
                          Through:-   Mr. Abdul Rashid Malik, Sr. AAG with
                                      Mr. Mohd Younis Hafiz, AC for R-1 to 5.
                                      Mr. Z.A. Shah, Sr. Advocate with
                                      Mr. A. Hanan, Advocate for R-11 and 16.
                                      Mr. Syed Faisal Qadiri, Sr. Advocate with
                                      Mr. Syed Mansoor Bukhari, Advocate for R-7.
                                      Mr. Sheikh Umar Farooq, Advocate for R-21 to 23, 25, 26 and 31.
                                      Mr. Shahbaz Sikander, Advocate for R-6.
                                      Mr. Bilal Ahmad Malla, Advocate for R-9 and 10.


                          CORAM:
                             HON'BLE MR. JUSTICE SANJEEV KUMAR, JUDGE
                             HON'BLE MR. JUSTICE MOHD YOUSUF WANI, JUDGE

                                                       JUDGMENT

Per: Sanjeev Kumar-J:

1. The petitioners, three in number, belonging to the

District of Pulwama and Anantnag, respectively, are before

this Court and invoke the extraordinary writ jurisdiction

vested in this Court under Article 226 of the Constitution of

India to throw a challenge to an order and judgment dated

1st August 2022, passed by the Central Administrative

Tribunal, Srinagar, [for short "the Tribunal"], in TA No.

4652 of 2022, titled "Manzoor Ahmad Dar and others vs.

Union Territory of J&K and others", whereby the

MIR ARIF MANZOOR WP(C) No. 1741/2022

Tribunal has dismissed the TA filed by the petitioners being

devoid of merit.

2. Before we advert to the grounds of challenge urged by

Mr. Jahangir Ahmad Ganaie, learned senior counsel

appearing for the petitioners, we deem it appropriate to

briefly trace out the factual antecedents leading to the filing

of this petition.

3. The Respondent-Board, vide its advertisement

notification No. 06 of 2017, invited applications from eligible

candidates for participating in the selection process for

various district cadre posts of teachers. The petitioners No.

1 and 2 responded to the said notification and submitted

their application for the post of teachers borne on district

cadre, Pulwama, in the General Category and RBA Category,

respectively. The petitioner No. 3, however, applied in the

district Cadre, Anantnag, in the RBA Category. On

conclusion of the selection process, the Respondent-Board

notified a provisional select list on 25th February, 2019, in

which the recommendations of some of the candidates were

withheld pending clarification regarding their

dual/overlapping qualifications. As is claimed by the

petitioners, they were figuring in the waiting list.

4. The petitioner No. 1 figured at Serial Number 11 in the

waiting list under Open Merit Category for District Pulwama;

MIR ARIF MANZOOR WP(C) No. 1741/2022

the petitioner No. 2 figured at Serial Number 11 in the

waiting list under RBA Category for District Pulwama; and

the name of the petitioner No. 3 figured at Serial Number 3

under RBA Category for District Anantnag.

5. The petitioners, feeling aggrieved of the consideration of

the two degree courses of some of the selected candidates

pursued simultaneously, filed their objections to the

provisional selection list. Taking note of the objections raised

by the petitioners and a few other candidates, the

Respondent No. 1 vide Government Order No. 671-GAD of

2019, dated 13th June 2019, constituted a Committee to go

into the issue of dual/overlapping degrees acquired by some

of the selected candidates. Pursuant to the deliberations

held, the Committee submitted its report to the Government.

While the recommendations of the Committee were yet to be

made public, the Respondent No. 5 vide its Order No. 03-

DSEK of 2020, dated 7th January, 2020, accorded sanction

for appointment of the candidates whose recommendations

were withheld by the Respondent-Board on account of

dual/overlapping degrees. The Order of the Respondent No.5

aforesaid was called in question by the petitioners before

this Court in WP(C) No. 275/2020.

6. That while the aforesaid writ petition was pending

consideration, the Respondent-Board accepted the

recommendations made by the Committee and issued an

MIR ARIF MANZOOR WP(C) No. 1741/2022

Order bearing No. 61-SSB of 2020, dated 5th February,

2020, and cleared the appointments of some of the

candidates whose selection was earlier withheld. It is this

Order of the Respondent-Board, which was assailed by the

petitioners in TA No. 4652/2020. The impugned Order was

assailed by the Petitioners on the following grounds:-

(a) That pursuing of two degree courses

simultaneously was not permissible, as

stood clarified by the University Grants

Commission (UGC), by way of a public notice

issued on 15th January, 2016. The

universities, including the University of

Kashmir, stood directed by the University

Grants Commission (UGC) to conduct their

programs strictly in accordance with First

Degree and Master Degree Regulations,

2003.

(b) That the University of Kashmir had, by

virtue of Notification No. F(Amend-Statutes-

Gen)/Acad/KU/08 dated 16th September,

2008, permitted pursuing dual courses, one

by a regular mode and another through

distance mode. The aforesaid scheme

promulgated by the University of Kashmir

was suspended with immediate effect by

MIR ARIF MANZOOR WP(C) No. 1741/2022

Notification No. F-(Amend-Statutes-Gen)

Acad/KU/11, dated 1st March, 2011. The

notification, however, allowed the students

already registered for dual courses on 1st

March, 2011, to complete the courses. Later

on, by a subsequent notification dated 15th

March, 2012, the suspended scheme was

withdrawn with effect from the date of its

suspension.

(c) That any qualification acquired by a

candidate in violation of the statutes is

nullity in the eye of law and cannot be made

use of for seeking employment.

(d) That the decision of the committee that

candidates who have pursued two degrees

simultaneously shall be declared not to have

overlapping degrees, if the admission to

second course is taken after completing

minimum residential period of 1st course (21

months for the course consisting of 24

months and 09 months for the course

consisting of 12 months), is not supported

by any statute of the university, in

particular, Rule 5.7of the university statutes.

MIR ARIF MANZOOR           WP(C) No. 1741/2022





                                        (e)    That the decision of the Board to

consider one of the two overlapping degrees

in which a candidate has secured more

marks was irrational and arbitrary.

7. The OA was contested by the respondents. In the reply

affidavit filed by the Respondent-Board and the Director,

School Education, Kashmir, the impugned decision made by

the Board and implemented by the Director, School

Education, Kashmir, was justified on the ground that the

grievance raised by the petitioners was taken seriously and

got examined by the Committee of Experts. It was pleaded

by the Respondent-Board that impugned order was passed

on the basis of recommendations made by the Committee of

Experts. In a nutshell, the Respondent-Board sought to

justify its impugned decision on the ground that it was

based on the advice and the recommendations made by the

experts and, therefore, was immune from challenge in the

court of law.

8. The University of Kashmir also filed its reply affidavit

and submitted that it had permitted the pursuing of two

courses simultaneously, one as regular candidate and the

other through distance mode, for the period from

September, 2008 to March, 2011. Private Respondents also

filed their written submissions and contested the claim of

the petitioners.

MIR ARIF MANZOOR WP(C) No. 1741/2022

9. The Tribunal, having regard to the rival contentions

and the written submissions made by some of the parties,

came to the conclusion that the decision of the Respondent-

Board impugned in the writ petition was based on the advice

and recommendations of an expert committee and was,

therefore, not amenable to challenge under Article 226 of the

Constitution of India. Relying upon a couple of judgments of

the Hon'ble Supreme Court, the Tribunal held that it was

not within its domain to sit in judgment over the decision of

the experts. On this solitary ground, the Tribunal dismissed

the OA being devoid of merit, vide its order and judgment

impugned in this petition.

10. Before us also, the parties stuck to their rival stand

which they had taken before the Tribunal.

11. Heard learned counsel for the parties and perused the

material on record, including the judgment impugned

passed by the Tribunal. At the outset, it would be

appropriate to take note of the fact that the petitioners No. 1

and 2 are the candidates who had applied for the post of

Teachers borne in District Cadre, Pulwama. The petitioner

No. 1 figured at serial number 11 of the waiting list of

General Category candidates, whereas petitioner No. 2

figured at serial number 11 of the waiting list of RBA

category candidates of District Pulwama. The grievance of

the petitioners, if any, could only be in respect of the

MIR ARIF MANZOOR WP(C) No. 1741/2022

candidates selected in the District Cadre, Pulwama.

Simultaneously, petitioner No. 3 was an RBA candidate for

the post of Teacher in District Cadre, Anantnag, and

therefore, her grievance, too, could be restricted to the

candidates selected in the RBA category in District Cadre,

Anantnag. The Respondents No. 19 to 30 are the candidates

selected in the districts other than Pulwama and Anantnag,

and, therefore, are not necessary parties in this petition.

Their names are, therefore, struck off from the array of the

respondents.

12. The petitioner No. 1 was admittedly figuring at Serial

No. 11 of the waiting list of Open Merit Category in the

District Cadre, Pulwama. The petitioner would have chances

of selection only if 11 candidates finally selected in the

General Category in District, Pulwama, are either ousted or

have failed to join, which is a remote possibility. Similar is

the position with respect to petitioner No. 2. The petitioner

No. 3 also figured at Serial No. 3 in the waiting list of RBA

Category in District, Anantnag, and therefore, would have

chances of coming in the selection list only if the three

candidates from District, Anantnag, get out of the select list

of RBA Category candidates after their overlapping degrees

are ignored. This may be a possibility, but not a guarantee of

a selection of petitioner No. 3.

MIR ARIF MANZOOR WP(C) No. 1741/2022

13. With regard to Respondents 11 and 16, it was fairly

conceded by Mr. Jahangir Iqbal Ganaie, learned senior

counsel, that even if this petition is accepted and their

overlapping degrees are ignored, the aforesaid candidates

will still make it to the selection. The petitioners, therefore,

do not claim any relief against Respondents 11 and 16. It is

thus clear that the grievance of the petitioners as projected

in this petition survives only against some of the private

Respondents, i.e., Respondents No. 8-10, 12-15, 17, 18 and

14. We have given our thoughtful consideration to the

matter and find that during the finalization of the selection

process for the teachers in different districts of the Kashmir

Division, initiated vide Advertisement Notification No. 06 of

2017, an issue of dual/overlapping degrees cropped up

before the Respondent-Board. The issue arose due to the

objections raised by some of the candidates who were

figuring in the waiting list and were aggrieved by the

inclusion of the candidates possessing dual/overlapping

degrees in the provisional selection list.

15. Having found the issue ticklish and requiring

examination by the experts, the matter was taken up by the

Respondent-Board with the Government. Taking cognizance

of the issue, the Government, vide Order No. 671-GAD of

2019 dated 13th June, 2019, constituted two committees,

MIR ARIF MANZOOR WP(C) No. 1741/2022

one each for Kashmir and Jammu Divisions. The Committee

for the Kashmir Division consisted of Secretary to the

Government, Department of Higher Education as Chairman,

Registrar University of Kashmir, Controller of Examination,

University of Kashmir, and a member of Jammu and

Kashmir Service Selection Board, as members.

16. The committee deliberated on the issue and came to

the conclusion that there were broadly four categories of the

candidates with dual/overlapping degrees:-

(i) Candidates with non-overlapping periods.

                                    (ii)    Candidates    with     1-3     months    of

                                            overlapping periods.

                                    (iii)   Candidates    with     clear    overlapping

                                            periods.

                                    (iv)    Candidates who were yet to furnish the

actual admission date to the overlapping

degrees.

17. The Committee after threadbare discussion arrived at

the following decisions: -

(i) 106 cases have been found to have the

residential period of the overlapping degrees

falling in two separate academic sessions.

(ii) 35 candidates have been found to have

overlapping period of concurrent degrees but

MIR ARIF MANZOOR WP(C) No. 1741/2022

exempted in light of amended statutes of

University of Kashmir from September 2008

to March 2011 vide No. F(Amend-Statues-

Gen) Acad/KU/08 dated September, 16,

2008 and No. (Amend-Statues-Gen)

Accd/KU/11 dated March, 01, 2011.

(iii) 39 candidates whose dual degrees have 1-3

months overlapping period, Members from

University relaxed such overlapping on case-

to-case basis, taking into consideration the

admission of students and appearance in

examination as such they may be further

scrutinized in consultation with the

University of Kashmir.

(iv) 72 number of candidates have been found as

having concurrent/dual degrees with clear

overlapping period. In respect of such

candidates, the Committee was of the

opinion that JKSSB may revisit their

selection on the basis of only one of the

degrees that secures more points.

(v) 58 candidates are pending as they have not yet furnished the actual date of admission to overlapping degrees.

18. On the basis of the aforesaid decisions of the

Committee and the recommendations made, the

MIR ARIF MANZOOR WP(C) No. 1741/2022

Respondent-Board vide impugned order, released the

withheld recommendations of the candidates figuring in

Annexure-C of the report of Committee, after deducting the

points granted for the overlapping degree.

19. It is true that the UGC regulations, in particular, the

First Degree and Master Degree Regulations, 2003, ["the

regulations"] do not contain any specific provision restricting

the candidates to pursue only one degree course at a time,

though there is a requirement of minimum attendance for

the candidates pursuing their degree courses on regular

basis. We could not find anything in the Regulations of 2003

which puts an embargo on the right of the candidate to

pursue the two-degree courses simultaneously, more

particularly, when one of the course is through distance

mode. It is because of this ambiguity, the UGC itself was in

quandary and completely baffled with the problem for grant

of dual degrees pursued by candidates simultaneously.

20. In the year 2012, the UGC constituted an expert

committee to look into the issue. The UGC, after soliciting

the views from different Universities, made a positive

recommendation for allowing simultaneous degree

programmes. It seems that instead of taking its decision to

the logical end and seeking the approval from the Central

Government, the UGC once again dealt with the issue and

solicited views from various statutory councils. The issue

MIR ARIF MANZOOR WP(C) No. 1741/2022

was taken up for discussion by the Full Commission of UGC

in the year 2016, in which it was decided not to allow the

students to pursue a double degree course simultaneously

in the same academic year. The decision was taken to the

Ministry of Human Resources Department, Government of

India, for its approval. The Ministry was not in favour of

approving the decision. This constrained the University

Grants Commission (UGC) to again place the issue before

another expert committee headed by Shri Bhushan

Patwardhan, Vice-Chairman of UGC. The expert committee,

after having considered the issue, forwarded its

recommendation on 17th June, 2019, favouring the

simultaneous degree. The recommendations of the

committee headed by Shri Bhushan Patwardhan were

approved by the Full Commission of UGC in its 546th

meeting, held on 14th May, 2020. The matter has now been

referred to the Ministry of Human Resources Department,

the Government of India, and is pending consideration. Till

the decision is approved by the Government of India, no

formal notification can be issued by the UGC.

21. It is true that in the year 2016, when the full

commission of the University Grants Commission (UGC)

took a policy decision not to allow students to pursue two-

degree courses simultaneously, a public notice was issued

by the UGC on 15th January, 2016, clarifying that it did not

MIR ARIF MANZOOR WP(C) No. 1741/2022

endorse the idea of students pursuing two degrees at the

same time. In terms of the aforesaid public notice, all the

Universities were directed to conduct their programmes in

accordance with the Regulations of 2003.

22. However, as previously noted, the 2003 Regulations

neither expressly permit nor prohibit the pursuing of two-

degree courses simultaneously. The Regulations are, as a

matter of fact, silent on the issue. The UGC was yet to take a

clear decision on the issue. Earlier it did not favour the

grant of dual degrees pursued simultaneously, but the said

proposal did not receive the concurrence of the Central

Government. The matter was subsequently reviewed, and in

the year 2019, the UGC took a decision and decided to allow

the pursuing of two-degree courses simultaneously and

recommended this to the Government. A final decision from

the Government was awaited. This was the position during

the selection process in question.

23. However, after the promulgation of National Education

Policy (NEP, 2020, which, inter alia, emphasizes the need to

facilitate multiple pathways to learning involving both formal

and non-formal modes of education, the University Grants

Commission examined the issue of allowing the students to

pursue two academic programmes simultaneously. Pursuant

to a decision taken in tune with the National Education

Policy, 2020, the University Grants Commission issued

MIR ARIF MANZOOR WP(C) No. 1741/2022

guidelines for pursuing two academic programmes

simultaneously in April 2022. With the issuance of the

guidelines with effect from April 2022, it is now permissible

for a student to pursue even two full time academic

programmes in physical mode, provided that in such cases,

class timings of one programme do not overlap with the

class timings of the other programme. The students,

however, can pursue two academic programmes one in full

time physical mode and another in open and distance

learning(ODL)/online mode, or up to two ODL/online

programmes simultaneously etc. etc. The guidelines,

however, shall be applicable to students pursuing academic

programmes other than PhD programmes.

24. In these circumstances, we cannot hold with certainty

that the 2003 Regulations as were in vogue anyway

prohibited the pursuing of two degree courses

simultaneously. There was, however, a requirement of

minimum attendance in a regular course which would make

it abundantly clear that a student pursuing two degree

courses as a regular candidate shall not be able to register

the minimum 75% attendance as is required by the statutes.

Therefore, practically speaking, a candidate cannot pursue

two degree courses simultaneously on a regular basis.

However, the situation would be different if one of the

degrees is pursued through distance mode.

MIR ARIF MANZOOR WP(C) No. 1741/2022

24. Furthermore, there is no express prohibition in this

regard in the University Statutes of the University of

Kashmir regarding this matter. Rule 5.7 of the University

Statutes only provides that no candidate shall be admitted

to more than one course at a time within the University

department or any of its constituent or affiliated colleges or

institutions. There is, however, an exception to this general

rule. It provides that whenever a student having sought

admission to a particular course either in the University or

any of its constituent or affiliated colleges or institutions as

a regular student and having completed a minimum period

of attendance and laboratory work, where applicable, and in

the meanwhile he gets admission to a different course, such

candidate shall not be debarred from appearing in the

examination of the course indicated above etc. etc.

25. Thus, Rule 5.7 of the university statute only prohibits

pursuing of two-degree courses in the University

departments or any of its constituent or affiliated colleges or

institutions. The rule admittedly speaks about the regular

courses sought to be pursued by a candidate simultaneously

from the Kashmir University only. Rule 5.7, therefore,

cannot be said to have put a prohibition with regard to

pursuing a degree course through distance mode

simultaneously with another course through regular mode.

It is also relevant to note that the University of Kashmir,

MIR ARIF MANZOOR WP(C) No. 1741/2022

vide its notification dated 16th September, 2008, added a

proviso to Rule 5.7 allowing students pursuing a degree

through distance mode to simultaneously seek admission to

a regular programme and vice versa. This proviso was later

withdrawn with effect from 1st March 2011 by a notification

issued by the University dated 15th March, 2012. The

notification dated 16th September 2008, as is apparent from

its reading along with Rule 5.7, is more a clarificatory than

an exception to the general provisions of Clause 5.7. Its

withdrawal later on, in our opinion, would not make much

difference.

26. Viewed from any angle, we are convinced that, in the

absence of any express prohibition either in the UGC

Regulations of 2003 or in the Statutes of the University as

were then applicable, it cannot be held that a candidate was

not permitted to pursue two degree courses simultaneously,

one through regular mode and another through distance

mode. It is also pertinent to note that neither the applicable

recruitment rules nor the selection criteria framed by the

Respondent-Board provide for the exclusion of such degrees,

except, if these are not relevant or have been obtained in

violation of some law.

27. The Respondent-Board and for that matter, the

appointing authority, in the facts and circumstances of the

case, may not be in a position to ignore the degrees of the

MIR ARIF MANZOOR WP(C) No. 1741/2022

candidates obtained from recognized universities unless it is

apparent on the face of the record that such degrees are in

violation of the UGC Regulations or the University Statutes.

The Committee of Experts constituted by the Government

has thoroughly examined the issue and made its

recommendations which we cannot revise, modify or

improve in the exercise of our jurisdiction under Article 226

of the Constitution of India. While we may agree with the

learned senior counsel for the petitioners that the

Committee, on the basis of the material before it, could have

taken a better decision, however, that cannot be a ground to

interfere with the well thought-after decision taken by the

committee.

28. Viewed thus, we find no merit in this writ petition, and

the same is, accordingly, dismissed.

                                (MOHD YOUSUF WANI)                              (SANJEEV KUMAR)
                                     JUDGE                                           JUDGE
                          Srinagar,
                           09.05.2025
                          "Mir Arif"



                                                   Whether the Judgment is reportable? Yes

                                                   Whether the Judgment is speaking? Yes




MIR ARIF MANZOOR          WP(C) No. 1741/2022





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter