Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

S.Jayapal vs The Chairman
2021 Latest Caselaw 13305 Mad

Citation : 2021 Latest Caselaw 13305 Mad
Judgement Date : 6 July, 2021

Madras High Court
S.Jayapal vs The Chairman on 6 July, 2021
                                                                                W.A.(MD)No.397 of 2018

                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                     DATED : 06.07.2021

                                                          CORAM

                              THE HONOURABLE MR.JUSTICE T. S. SIVAGNANAM
                                               AND
                                THE HONOURABLE MRS.JUSTICE S.ANANTHI

                                                   W.A.(MD)No.397 of 2018

                S.Jayapal                                             ... Appellant/Petitioner

                                                            Vs.
                1.The Chairman,
                  University Grants Commission (UGC),
                  Bhadur Shah Zafar Marg.,
                  New Delhi – 110 002.
                2.The Chairman,
                  All India Council for Technical Education,
                  7th Floor, Chanderlok Building,
                  Janpath,
                  New Delhi – 110 001.
                3.The Registrar,
                  Gandhigram Rural Institute – Deemed University,
                  Gandhigram – 624 302. Dindigul District.
                4.B.Senthil Kumar                              ... Respondents/Respondents
                (R4 is impleaded vide Court Order
                 dated 29.04.2021 made in CMP(MD)
                 No.3910/2021 in W.A.(MD) No.397/2018
                 by TSSJ & SAIJ)
                Prayer : Appeal filed under Clause 15 of the Letters Patent against the order
                passed by this Court in W.P.(MD)No.5938 of 2011, dated 31.01.2018.


                                   For Appellant             : Mr.S.Louis


https://www.mhc.tn.gov.in/judis/
                1/4
                                                                                      W.A.(MD)No.397 of 2018

                                   For Respondent No.1           : No appearance

                                   For Respondent No.2           : Mr.N.Dilip Kumar
                                                                   Standing Counsel

                                   For Respondent No.3           : Mr.P.Thangavel
                                                                   Standing Counsel

                                   For Respondent No.4           : Mr.M.Saravana Kumar

                                                             *****

                                                        JUDGMENT

(Judgment of the Court was delivered by T. S. SIVAGNANAM, J.)

This Writ Appeal is directed against the order in W.P.(MD)No.5938 of

2011, dated 31.01.2018.

2.The legal issue involved is whether the respondent University is

entitled to fix the minimum educational qualification for the recruitment to the

post of Assistant Professor and it is bound by the UGC regulation.

3.The learned Writ Court has rightly held that the University has right

to fix higher qualification and the petitioner has no right to question the

minimum educational qualification prescribed as per UGC norms.

https://www.mhc.tn.gov.in/judis/

W.A.(MD)No.397 of 2018

4.The grievance of the appellant is that the recruitment is to the post

of Assistant Professor and the candidate has to handle only diploma level post

and therefore, PG level qualification is unnecessary. The learned Standing

Counsel for the University submitted that it is factually incorrect and the

previous post was abolished and the same was re-designated to handle decree

level posts. For the reasons assigned above, the order of the learned Writ Court

does not warrant interference.

5.Learned counsel for the appellant submitted that time bound

promotion due to the appellant has not been extended till date. The appellant is

directed to submit a representation to the respondent University seeking

appropriate relief, which shall be considered by the respondent University in

accordance with law within a period of eight weeks from the date of receipt of a

copy of this order.

6.The Writ Appeal stands disposed of with the above direction. No

costs.


                Index    :Yes/No                                     [T.S.S., J.]      [S.A.I., J.]
                Internet :Yes/No                                               06.07.2021
                sj



https://www.mhc.tn.gov.in/judis/

                                                                               W.A.(MD)No.397 of 2018

                                                                          T. S. SIVAGNANAM, J.
                                                                                          AND
                                                                                   S.ANANTHI, J.


                                                                                                   sj

Note: In view of the present lock down owing to COVID-19 pandemic, a web copy of the order may be utilized for official purposes, but, ensuring that the copy of the order that is presented is the correct copy, shall be the responsibility of the advocate/litigant concerned.

W.A.(MD)No.397 of 2018

06.07.2021

https://www.mhc.tn.gov.in/judis/

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter