Sunday, 07, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

B.Padmanabhan vs The Registrar
2024 Latest Caselaw 626 Mad

Citation : 2024 Latest Caselaw 626 Mad
Judgement Date : 9 January, 2024

Madras High Court

B.Padmanabhan vs The Registrar on 9 January, 2024

Author: G.K.Ilanthiraiyan

Bench: G.K.Ilanthiraiyan

                                                                               W.P.No.15622 of 2022


                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED: 09.01.2024

                                                      CORAM:

                             THE HONOURABLE MR. JUSTICE G.K.ILANTHIRAIYAN

                                               W.P.No.15622 of 2022
                                     and W.M.P.Nos.14839, 14840 & 14841 of 2022

                     B.Padmanabhan                                             ... Petitioner
                                                        -Vs-

                     1. The Registrar,
                        Bharathiar University,
                        Coimbatore – 641 046.

                     2. The Audit Coordinator,
                        Registrar's Office,
                        Bharathiar University,
                        Coimbatore – 641 046.

                     3. The Assistant Director,
                        Local Fund Audit,
                        Bharathiar University,
                        Coimbatore – 641 046                                   ... Respondents

                     Prayer: Writ Petitions filed under Article 226 of the Constitution of India
                     praying to issue a Writ of Certiorari, to call for the records of the third
                     respondent in his proceedings dated 05.02.2021 (Audit Slip No.25 for the
                     year 2019-20) communicated by the first respondent to the petitioner and
                     to quash the same as being illegal and unsustainable in law.


                                     For Petitioner   : Ms.Kavitha Rameshwar

https://www.mhc.tn.gov.in/judis
                     Page 1 of 8
                                                                                   W.P.No.15622 of 2022



                                       For Respondents : Mr.K.Shakespeare
                                                         Standing Counsel

                                                          ORDER

This writ petition has been filed challenging the proceedings

issued by the third respondent dated 05.02.2021, thereby revised the pay

scale and refix the same and also ordered to recover the excess payment

from the petitioner.

2. The petitioner has been appointed as an Assistant Professor

in the department of English and Foreign Languages in the first

respondent university on 28.02.2011. His service was regularized on

13.04.2015 from the date of joining. His probation was also declared on

16.12.2016 from 02.03.2013. The respondent university had called for

applications under the Career Advancement Scheme (hereinafter called as

“CAS”) and the petitioner made application for promotion from Stage-I to

Stage-II as an Assistant Professor. Accordingly, the first respondent

promoted the petitioner from Assistant Professor Stage-I to Stage-II with

effect from 16.06.2015 in the pay band of Rs.15600-39100 with AGP of

Rs.7000/-.

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

3. As per the CAS norms, the petitioner is eligible for counting

of past services as Assistant Professor in English at Gobi Arts & Science

College, Coimbatore, from 25.06.2004 to 28.02.2011. It is also to be

counted for the purpose of promotion under CAS. He had also completed

one orientation course and one refresher course as required under the

norms. He was given promotion with effect from 16.06.2015 by an order

dated 09.07.2018. However, the counting of his past service has not been

carried out and his promotion was not revised from 16.06.2015.

4. The third respondent had raised an audit objection by way of

Audit Slip dated 05.02.2021 and the petitioner was called upon to reply.

The petitioner submitted detailed reply dated 31.03.2021 to the first

respondent. In pursuant to the circular issued by the first respondent

dated 09.07.2021, called for application from eligible faculty members

for promotion under UGC-CAS. The petitioner submitted his application

for his promotion from Assistant Professor Stage II to Stage III along with

necessary documents. However, it was not considered. In respect of his

reply to audit slip forwarded by the first respondent, it is pending. Once

again, the first respondent communicated the same by the letter dated

03.03.2021. Though the petitioner made several representation to the https://www.mhc.tn.gov.in/judis

audit objection raised by the third respondent, it was not considered. The

requirement for orientation and refresher court for promotion due under

the CAS shall not be mandatory upto 31.12.2018. However, the audit slip

is still pending and kept alive.

5. Heard the learned counsel appearing on either side and

perused the materials placed before this Court.

6. The learned counsel appearing for the petitioner relied upon

the order passed this Court in W.P.No.20558 of 2018 dated 15.06.2022

in the case of Dr.A.Balamurugan Vs. The Barathiar University, as

follows:-

“15. Now the controversy is in a very narrow compass, and the issue to be decided is as to whether the petitioner is entitled to get promotion to the post of Assistant Professor Stage-II with effect from 07.03.2013 or from 14.06.2014.

16. The only hurdle for the petitioner to get such promotion from 07.03.2013 instead of 14.06.2014 is that, the petitioner completed the refresher course only on 13.06.2016, which was one of the essential qualification as per the 2010 Regulations.

17. However, the 2018 UGC Regulations made it clear https://www.mhc.tn.gov.in/judis

that till 31.12.2018 the requirement of orientation and refresher course shall not be treated as mandatory one, and thereby that can be dispensed with. Therefore, based on the requirement of refresher course or orientation course the promotion need not be delayed to any incumbent like the petitioner in view of the 2018 UGC Regulations, which has in fact been adopted by the State Government in G.O.Ms.No.5 dated 11.01.2021. Therefore, the benefit of the UGC Regulations 2018 followed by the Rule of the State Government, which adopted the 2018 Regulations can very well be extended to the petitioner. If that being so, the petitioner would be entitled to hold the post of Assistant Professor Stage II with effect from 07.03.2013 instead of 14.06.2014. Therefore, this Court feels that the impugned order can be interfered with to that extent.

18. In the result, the following orders are passed in this writ petition.

* That the impugned order giving promotion to the petitioner to the post of Assistant Professor Stage II to the extent 'with effect from 14.06.2014' is hereby set aside.

* As a sequel, there shall be a direction to the respondent University to confer such promotion to the petitioner ie., Assistant Professor Stage II with effect from 07.03.2013 and accordingly the consequential service benefits also can be conferred on the petitioner.

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

* The needful as indicated above shall be undertaken by the respondent University within a period of eight weeks from the date of receipt of a copy of this order.” Thus, it is clear that till 31.12.2018, the requirement of orientation and

refresher course shall not be treated as mandatory one and it can be

dispensed with.

7. Further the Hon'ble Division Bench of this Court in the

judgment dated 20.10.2023 passed in W.A.No.224 of 2023 etc., batch in

the case of Dr.R.Prabhakaran Vs. The Registrar, Bharathiar

University and ors., held that even if the State government is a body that

funds the university, the State government cannot under the guise of

auditing the accounts of the university, interfere with the internal

administration of the university, which power of the university includes

the power to make appointments as well as further promotions.

Therefore, the third respondent completely ignored the factual

background as well as the circumstances in which the petitioner claims to

be appointed as Assistant Professors in the respondent university under

the UGC plan and more importantly, that it was beyond their power as

well as jurisdiction under the Tamil Nadu Local Fund Audit Act, 2014 as

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

well as under the Bharathiar University Act, 1981, to have raised

objections with regard to the validity of the appointments made under the

UGC XI Plan. Further the UGC regulations of the year 2018 have also

been adopted by the Government in G.O.Ms.No.5 Higher Education

Department, dated 11.01.2021, wherein it has be reiterated the

requirement of orientation and refresher course for promotion due under

the CAS shall not be mandatory upto 31.12.2018. Hence, the impugned

proceedings shall not be sustained and liable to be quashed.

8. Accordingly, the impugned proceedings dated 05.02.2021,

viz., Audit Slip No.25 for the year 2019-20, passed by the third

respondent, is hereby quashed and the Writ Petition stands allowed.

Consequently, connected miscellaneous petitions are closed. There shall

be no orders as to costs.

09.01.2024 (3/3) Internet: Yes Index : Yes/No Speaking/Non Speaking order rts

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

G.K.ILANTHIRAIYAN. J,

rts

To

1. The Registrar, Bharathiar University, Coimbatore – 641 046.

2. The Audit Coordinator, Registrar's Office, Bharathiar University, Coimbatore – 641 046.

3. The Assistant Director, Local Fund Audit, Bharathiar University, Coimbatore – 641 046

W.P.No.15622 of 2022 and W.M.P.Nos.14839, 14840 & 14841 of 2022

09.01.2024 (3/3)

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 : MAIMS

 
 
Latestlaws Newsletter