Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Tamil Nadu State Transport Corporation vs K.Muthusamy
2025 Latest Caselaw 5306 Mad

Citation : 2025 Latest Caselaw 5306 Mad
Judgement Date : 25 June, 2025

Madras High Court

Tamil Nadu State Transport Corporation vs K.Muthusamy on 25 June, 2025

Author: R.Subramanian
Bench: R.Subramanian
                                                                                       W.A.Nos.893 and 1851 of 2025

                                    THE HIGH COURT OF JUDICATURE AT MADRAS
                                                   DATED: 25.06.2025
                                                           CORAM:
                                  THE HONOURABLE MR. JUSTICE R.SUBRAMANIAN
                                                    AND
                                    THE HONOURABLE MR. JUSTICE K.SURENDER

                                            W.A.Nos.893 and 1851 of 2025
                                                        and
                                          C.M.P.Nos.7546 and 14173 of 2025

                     W.A.No.893 of 2025:

                     1.Tamil Nadu State Transport Corporation,
                      (Villupuram) Ltd.,
                      Rep. by Managing Director,
                      3/137, Salamedu,
                      Valudhareddy Post,
                      Villupuram – 605 602.

                     2.Tamil Nadu State Transport Corporation,
                      (Villupuram) Ltd.,
                      Rep. by the Senior Deputy Manager (HRD),
                      3/137, Salamedu,
                      Valudhareddy Post,
                      Villupuram – 605 602.

                     3.Tamil Nadu State Transport Corporation,
                      (Villupuram) Ltd.,
                      Rep. by the General Manager,
                      Kancheepuram Regional Office,
                      Ponnerikkarai, Karapettai,
                      Chennai – Bangaluru Highway,
                      Kancheepuram – 631 552.                                                    ... Appellants

                     1/9




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 27/06/2025 04:50:49 pm )
                                                                                      W.A.Nos.893 and 1851 of 2025



                                                              Vs.
                     1.K.Muthusamy
                     2.V.Jeganathan                                                            ... Respondents


                     Prayer in W.A.No.893 of 2025: Writ Appeal filed under Clause 15 of
                     Letters Patent, praying to set aside the order made in W.P.No.6547 of 2024
                     dated 13.03.2024 and allow this Writ Appeal.


                     W.A.No.1851 of 2025:

                     1.Tamil Nadu State Transport Corporation,
                      (Villupuram) Ltd.,
                      Rep. by Managing Director,
                      3/137, Salamedu,
                      Valudhareddy Post,
                      Villupuram – 605 602.

                     2.Tamil Nadu State Transport Corporation,
                      (Villupuram) Ltd.,
                      Rep. by the Senior Deputy Manager (HRD),
                      3/137, Salamedu,
                      Valudhareddy Post,
                      Villupuram – 605 602.

                     3.Tamil Nadu State Transport Corporation,
                      (Villupuram) Ltd.,
                      Rep. by the General Manager,
                      Thiruvannamalai Regional Office,
                      Thiruvannamalai – 636 601.                                                ... Appellants




                     2/9




https://www.mhc.tn.gov.in/judis             ( Uploaded on: 27/06/2025 04:50:49 pm )
                                                                                        W.A.Nos.893 and 1851 of 2025

                                                                Vs.

                     M.Ismail Sharief                                                            ... Respondent
                     Prayer in W.A.No.1851 of 2025: Writ Appeal filed under Clause 15 of
                     Letters Patent, praying to set aside the order made in W.P.No.8369 of 2024
                     dated 26.03.2024 and allow this Writ Appeal.


                                  For Appellants       : Mr.T.Chandrasekaran in both W.As

                                  For Respondents      : Mr.N.Ishak in both W.As

                                                               *****

                                           COMMON JUDGMENT

(Judgment of the Court was delivered by R.SUBRAMANIAN, J.)

We do not see any merit in these appeals. Admittedly the

respondents were permitted to undertake part time course to enable them to

complete the Bachelor of Engineering by the Corporation vide the letter

dated 06.07.2010. Subsequently, the respondents in W.A.No.893 of 2025

completed Bachelor of Engineering in 2011-2015 and the respondent in

W.A.No.1851 of 2025 completed Bachelor of Engineering in May 2013

with Sri Chandrasekharendra Saraswathi Vishwa Maha Vidhyalaya, a

Deemed to be University under Section 3 of the University Grants

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/06/2025 04:50:49 pm ) W.A.Nos.893 and 1851 of 2025

Commission Act, 1956.

2. The issue as to whether the University requires approval of All

India Council for Technical Education for conducting Technical courses was

considered by the Hon’ble Supreme Court in Bharathidasan University Vs.

AICTE reported in (2001) 8 SCC 676 and the Hon’ble Supreme Court

concluded that the University do not come within the definition of Technical

Institution within the All India Council for Technical Education Act.

Therefore, they were not required to get approval of All India Council for

Technical Education for conducting Technical courses.

3. This position of law prevailed till the Hon’ble Supreme Court

pronounced in Orissa Lift Irrigation Corp. Ltd., Vs. Rabi Sankar Patro

and others reported in (2018) 1 SCC 468, wherein, the Universities were

also mandated to get the approval of All India Council for Technical

Education for running Technical courses. In paragraph Nos.25 and 26 of the

said judgment in Orissa Lift Irrigation Corp. Ltd., Vs. Rabi Sankar Patro

and others (supra), the Hon’ble Supreme Court has observed as follows:-

25. On 24-9-2001, a decision was rendered by this

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/06/2025 04:50:49 pm ) W.A.Nos.893 and 1851 of 2025

Court in Bharathidasan University v. AICTE [Bharathidasan University v. AICTE, (2001) 8 SCC 676 : 1 SCEC 924] . The appellant therein, created under the Bharathidasan University Act with its area of operation over three districts in the State of Tamil Nadu had commenced courses in technological subjects in its own departments as an adjunct to the University without any approval of AICTE. A writ petition was filed by AICTE submitting that no such courses could be started without its prior approval. The plea was accepted [Bharathidasan University v. AICTE, 1998 SCC OnLine Mad 715 : (1998) 3 CTC 236] by the High Court of Madras which view was challenged in this Court. While dealing with question whether prior approval of AICTE was required for a “university” to start courses in technical education, this Court held that the definition of “technical institution” under the AICTE Act excludes a “university” and since the power of grant of approval for starting new “technical institution” and for introduction of new courses or programmes under Section 10(k) of the AICTE Act would not cover a “university” but only a technical institution, the appellant University was within its rights to start such courses without the prior approval of AICTE.

26.Bharathidasan [Bharathidasan University v.

AICTE, (2001) 8 SCC 676 : 1 SCEC 924] having laid down that

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/06/2025 04:50:49 pm ) W.A.Nos.893 and 1851 of 2025

prior approval of AICTE was not required for a university to start technical courses, the subsequent guidelines, notifications issued by UGC, AICTE and the Government of India were framed in the light of the said decision. The understanding entertained by all the authorities was that AICTE was not competent to deal with issues of prior approval in respect of “universities” for technical courses and since the term “university” under the UGC Act includes deemed to be universities, AICTE has no power to deal with issues of prior approval for technical courses in respect of deemed to be universities as well.

4. Therefore, the requirement of approval by All India Council for

Technical Education applied to the Universities concerned only from the

Academic Year 2018-2019. Those graduates who had completed the course

Bachelor of Engineering in those universities prior to 2018-2019 would

possess a valid degree.

5. The learned Single Judge has also after noticing the above

judgment held that the Bachelor of Engineering degrees obtained by the

respondents are perfectly valid. Therefore, we see no reason to interfere

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/06/2025 04:50:49 pm ) W.A.Nos.893 and 1851 of 2025

with the orders of the writ Court.

6. The Writ Appeals fail and are accordingly dismissed. It is

made clear that the respondents will be entitled to the benefit of the order of

the learned Single Judge and the same shall be complied with within a

period of twelve (12) weeks from today. No costs. Consequently, the

connected miscellaneous petitions are closed.

                                                                                        (R.S.M.,J.)    (K.S.,J.)
                     dsa                                                                      25.06.2025
                     Index                 : No
                     Neutral Citation      : No
                     Speaking order









https://www.mhc.tn.gov.in/judis               ( Uploaded on: 27/06/2025 04:50:49 pm )
                                                                                     W.A.Nos.893 and 1851 of 2025

                     To

                     1.The Managing Director,

Tamil Nadu State Transport Corporation, (Villupuram) Ltd., 3/137, Salamedu, Valudhareddy Post, Villupuram – 605 602.

2.The Senior Deputy Manager (HRD), Tamil Nadu State Transport Corporation, (Villupuram) Ltd., 3/137, Salamedu, Valudhareddy Post, Villupuram – 605 602.

3.The General Manager, Tamil Nadu State Transport Corporation, (Villupuram) Ltd., Kancheepuram Regional Office, Ponnerikkarai, Karapettai, Chennai – Bangaluru Highway, Kancheepuram – 631 552.

4.The General Manager, Tamil Nadu State Transport Corporation, (Villupuram) Ltd., Thiruvannamalai Regional Office, Thiruvannamalai – 636 601.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/06/2025 04:50:49 pm ) W.A.Nos.893 and 1851 of 2025

R.SUBRAMANIAN, J.

and K.SURENDER, J.

dsa

W.A.Nos.893 and 1851 of 2025

25.06.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 27/06/2025 04:50:49 pm )

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter