Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.Revathi vs The State Of Tamil Nadu
2024 Latest Caselaw 17364 Mad

Citation : 2024 Latest Caselaw 17364 Mad
Judgement Date : 3 September, 2024

Madras High Court

K.Revathi vs The State Of Tamil Nadu on 3 September, 2024

Author: N. Anand Venkatesh

Bench: N. Anand Venkatesh

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                  DATED : 03.09.2024

                                                       CORAM

                           THE HONOURABLE MR. JUSTICE N. ANAND VENKATESH

                                                W.P.No.25352 of 2024
                                   and W.M.P.Nos.27702, 27704, 27705 & 27707 of 2024

                 K.Revathi                                                             ... Petitioner

                                                          Vs.

                 1.The State of Tamil Nadu,
                   Rep. by its Principal Secretary to Government,
                   Higher Education K1 Department,
                   Fort St. George,
                   Chennai – 600 009.

                 2.The State of Tamil Nadu,
                   Rep. by its Principal Secretary to Government,
                   School Education Department,
                   Fort St. George,
                   Chennai – 600 009.

                 3.Teachers Recruitment Board,
                   4th Floor, DPI Campus,
                   College Road, Chennai – 600 006.

                 4.The Registrar,
                   Calicut University,
                   Malappuram,
                   Kerala – 673 635.                                             ... Respondents

                                                         1/10


https://www.mhc.tn.gov.in/judis
                 Prayer : Writ Petition filed under Article 226 of the Constitution of India for
                 issuance of a Writ of Certiorarified Mandamus, call for the records of the 1st
                 respondent in Go. Ms. No. 72, Higher Education (K1) department dated
                 15.03.2024 insofar as it relates to Item No. 19 stating that B.A. English language
                 and Literature awarded by University of Calicut is not equivalent to B.A. English
                 for the purpose of employment in public services and consequential proceedings
                 of the 3rd respondent in the revised provisional selection list dated 27.07.2024
                 insofar as it mentions the petitioner's candidature as 'withheld' at S.No.3 therein,
                 and to quash the same as being illegal and unsustainable in law insofar as
                 petitioner is concerned and for a consequential direction to treat the petitioner as
                 eligible for the post of B.T. Assistant for the subject-English for appointment
                 under the recruitment notification No.3 dated 25.10.2023, issued by the 3rd
                 respondent herein.

                                      For Petitioner    : Ms.N.Kavitha Rameshwar

                                      For Respondents : Mr.K.Surendran
                                                        Additional Government Pleader for R1

                                                         Mrs.P.Rajarajeswari
                                                         Government Advocate for R2

                                                         Mr.C.Kathiravan
                                                         Standing Counsel for R3




                                                         2/10


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

                           This writ petition has been filed challenging the Government Order issued

                 by the 1st respondent in G.O.Ms.No.72, dated 15.03.2024 insofar as it relates to

                 Item No.19 stating that B.A. English language and Literature awarded by

                 University of Calicut is not equivalent to B.A. English for the purpose of

                 employment in public services and also the consequential proceedings of the 3rd

                 respondent issuing the provisional selection list dated 27.07.2024 insofar as

                 placing the candidature of the petitioner as withheld at Serial No.3 and for a

                 consequential direction to treat the petitioner as eligible for the post of B.T.

                 assistant for the subject-English for appointment under the recruitment

                 notification dated 25.10.2023, issued by the 3rd respondent.



                           2.Heard Ms.N.Kavitha Rameshwar, learned counsel appearing on behalf of

                 the petitioner, Mr.K.Surendran, learned Additional Government Pleader

                 appearing on behalf of the 1st respondent, Mrs.P.Rajarajeswari, learned

                 Government        Advocate    appearing   on     behalf   of   the   2nd   respondent,

                 Mr.C.Kathiravan, learned Standing Counsel appearing on behalf of the 3rd

                 respondent.


                                                           3/10


https://www.mhc.tn.gov.in/judis
                           3.The issue that is involved in the present writ petition is squarely covered

                 by the earlier order passed by this Court in W.P.No23520 of 2024, dated

                 21.08.2024. The relevant portions in the order are extracted hereunder:



                                   5. This Court carefully went through the G.O.No.51,
                             referred to supra. The Tamil Nadu Public Service Commission
                             had forwarded the resolutions/recommendations passed by the
                             Equivalence     Committee       formed     by   the    Government     on
                             30.05.2012,      for    considering       various     Under    Graduate
                             degrees/Post Graduate degrees, etc. awarded by various
                             universities and educational institutions. While undertaking that
                             exercise, it was found that the B.Sc. degree granted by the
                             University of Calicut, is equivalent to the degree granted by the
                             Madras University.


                                   6. It is true that this exercise had taken place, when the
                             Tamil Nadu Public Service Commission was in the process of
                             filling up various posts in the Social Welfare Department.
                             However,      there    is   absolutely    no    indication    that   such
                             determination will confine itself only to the Social Welfare
                             Department and will not apply to other Departments.


                                                                4/10


https://www.mhc.tn.gov.in/judis
                                   7. The process of determining the equivalence in the degree
                             granted by other universities cannot be compartmentalised
                             between departments, in view of the fact that it is the same degree
                             which is taken into consideration while proceeding further with
                             the appointment by various departments. Therefore, it will be too
                             naive to say that the determination of equivalence in G.O.No.51,
                             will apply only to the Social Welfare Department and not to other
                             departments. If this argument is taken to its logical end, it would
                             mean that every time a department undertakes a selection
                             process, an equivalence committee must be constituted to
                             continuously review the degree granted by other universities. That
                             will result in absurdity.


                                   8. There is yet another way in which the above issue can be
                             handled. G.O.No.51 has not been cancelled or withdrawn and
                             there is an impact on the said G.O., only by virtue of the latter
                             Government Order issued in G.O.No.36. This Government Order
                             cannot operate retrospectively and take away the effect of the
                             earlier Government Order that was issued in G.O.No.51.


                                   9. It is also brought to the notice of this Court that there is

                             an annexure to the notification issued by the 2nd respondent,
                             wherein, there is also a reference to G.O.51 which declared the
                             degree granted by the University of Calicut to be equivalent to the

                                                             5/10


https://www.mhc.tn.gov.in/judis
                             corresponding degree granted by the Madras University. This is
                             yet another point which works in favour of the petitioner.


                                   10. In the light of the above discussion, this Court holds
                             that the Division Bench judgment that was relied upon by the
                             learned counsel for the petitioner, squarely covers the issue
                             involved in this case. In the case in hand, the writ petitioner had
                             completed B.Sc. (Physics) in the year 2006 itself. This was, in
                             fact, recognised by the Bharathidasan University, wherein, the
                             petitioner was allowed to undergo Post Graduate degree and he
                             had also completed Post Graduation in the year 2015. The degree
                             that was granted in favour of the petitioner by the University of
                             Calicut was also held to be equivalent by virtue of G.O.No.51.
                             The subsequent G.O.No.36 cannot obviously take away the right
                             vested on the petitioner by the earlier Government Order. This
                             Government Order can only have a prospective effect.


                                   11. In the result, Sl.No.37 of G.O.36 is held to have only a
                             prospective effect and it will not take away or affect the degree
                             obtained by the petitioner, prior to the passing of the said
                             Government Order. As a consequence, the name of the petitioner
                             should be brought within the eligible candidates list and should
                             be considered for appointment to the post of B.T.Assistant
                             (Physics), if he is otherwise qualified.

                                                              6/10


https://www.mhc.tn.gov.in/judis
                           4.In the case in hand, the petitioner had completed her B.A.(English) in the

                 year 2017 at Calicut University. Thereafter, the petitioner had completed her

                 M.A. (English) in the year 2011 from Bharathiyar University. The petitioner had

                 completed her B.Ed., course in the year 2014 at Pondicherry University.



                           5.The 3rd respondent had published the TNTET notification for writing the

                 TET examination. The petitioner applied for the same and passed the TET exam

                 in the year 2017. Thereafter, the petitioner also completed her M.Ed., at Tamil

                 Nadu Teachers Education University in the year 2022.



                           6.The 3rd respondent has issued a recruitment notification inviting

                 applications for the post of Graduate Teacher/B.T. Assistant. The petitioner wrote

                 the examination and she was also called for the certificate verification. When the

                 3rd respondent published the revised provisional selection list on 27.07.2024, the

                 name of the petitioner was mentioned as withheld for production of equivalence

                 of U.G., degree.




                                                           7/10


https://www.mhc.tn.gov.in/judis
                           7.In the case of the petitioner, already G.O.Ms.No.51, dated 14.07.2015

                 has been issued and the B.A., B.Sc., and B.Ed., degree issued by the University

                 of Calicut was held to be equivalent to the corresponding degree issued by the

                 Madras University. In view of the same, the subsequent Government Order in

                 G.O.Ms.No.72, cannot take away the right vested on the petitioner by the earlier

                 Government Order. This was the ratio decidendi in the earlier order that was

                 passed by this Court in W.P.No.23520 of 2024.



                           8.In the result, S.No.1, Item No.19 of G.O.Ms.No.72, dated 15.03.2024 is

                 held to have only a prospective effect and it will not take away or affect the

                 degree obtained by the petitioner prior to the passing of the said Government

                 Order. The degree obtained by the petitioner has already been held to be

                 equivalent in       G.O.Ms.No.51, dated 14.07.2015. In fact, this degree was

                 recognised when the petitioner thereafter completed her M.A., from Bharathiyar

                 University and it was also recognised when the petitioner took the TNTET

                 examination. As a consequence, the name of the petitioner should be brought

                 within the eligible candidates list and should be considered for appointment to

                 the post of B.T. Assistant (English), if she is otherwise qualified.


                                                          8/10


https://www.mhc.tn.gov.in/judis
                           9.This writ petition is disposed of with the above directions. No Costs.

                 Consequently, connected miscellaneous petitions are closed.



                                                                                        03.09.2024

                 Internet   : Yes
                 Index      : Yes
                 Speaking Order / Non Speaking Order
                 ssr

                 To

                 1.The Principal Secretary to Government,
                   State of Tamil Nadu,
                   Higher Education K1 Department,
                   Fort St. George, Chennai – 600 009.

                 2.The Principal Secretary to Government,
                   State of Tamil Nadu,
                   School Education Department,
                   Fort St. George, Chennai – 600 009.

                 3.Teachers Recruitment Board,
                   4th Floor, DPI Campus,
                   College Road, Chennai – 600 006.

                 4.The Registrar,
                   Calicut University,
                   Malappuram,
                   Kerala – 673 635.


                                                          9/10


https://www.mhc.tn.gov.in/judis
                                                        N. ANAND VENKATESH, J.

ssr

and W.M.P.Nos.27702, 27704, 27705 & 27707 of 2024

03.09.2024

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 : MAIMS

 
 
Latestlaws Newsletter