Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Boddu Manisha, Karimnagar Dist vs Prl Secy, Agri. Coop Dept, ...
2021 Latest Caselaw 602 Tel

Citation : 2021 Latest Caselaw 602 Tel
Judgement Date : 26 February, 2021

Telangana High Court
Boddu Manisha, Karimnagar Dist vs Prl Secy, Agri. Coop Dept, ... on 26 February, 2021
Bench: Challa Kodanda Ram
     THE HON' BLE SRI JUSTICE CHALLA KODANDA RAM


               WRIT PETITION No. 27777 of 2017
                            AND
               WRIT PETITION No. 22258 of 2020


COMMON ORDER:

      Petitioner being the same and the relief claimed also being

essentially against the University and interconnected, both the

Writ Petitions are heard together and are disposed of by this

common order.


W.P.No.27777 of 2017


      Petitioner claims that she is a resident of Salapally Village,

Peddapalli Mandal, Jagital District; that she passed 10th class

examination in March, 2011 and thereafter completed Intermediate

in March, 2013; that she being a girl from rural and agricultural

background,   she   was   interested   in   pursuing   Diploma    in

Horticulture Course and made an Application pursuant to the

Notification issued by the respondent university on 26.07.2017 for

the Academic Year 2017-18; that the eligibility criteria was

prescribed as a pass in 10th class, thereby, even the candidates

who passed the 10th class compartmentally also were eligible; that

there is a rider stating that persons who possess the qualification

of Intermediate and above are ineligible though they may satisfy

other criteria with respect to age and other subjects; that the

petitioner therefore approached the Vice Chancellor and also the

Secretary to the Government making a request to waive the said

stipulation pointing it out as irrational and unreasonable; that as

there was no response, the petitioner approached this Court.
                                       2                           wp_27777_2017 &
                                                                   wp_22258_2020
                                                                            CKR, J




      On 09.10.2017, when the writ petition was at the stage of

admission, this Court, while granting time for the respondent

University to file counter affidavit justifying the condition making a

candidate with higher qualification ineligible, directed to receive

the Application of the petitioner and keep one seat vacant.


      Against the order dated 09.10.2017 passed in the writ

petition, the petitioner filed Writ Appeal No.450 of 2018 on the

ground that classes have commenced and that she is losing time

and therefore prayed for granting of admission, subject to result of

the writ petition. The Division Bench disposed of the Writ Appeal

on 16.03.2018 giving liberty to the petitioner to seek early hearing

of the Writ Petition. However, the matter did not appear on board.


W.P.No.22258 of 2020

      In this writ petition also, the petitioner challenged the Clause

1-B in the Admission Notification for Diploma in Horticulture

course   for    the   Academic      Year     2020-21     whereunder          the

Intermediate qualified candidates were rendered ineligible.                 The

petitioner had also sought direction to the respondent University to

grant admission to the petitioner in Diploma in Horticulture for the

AY 2020-21.


      A counter affidavit is filed by the University stating that by

the date of order dated 09.10.2017 in W.P.No.27777 of 2017, 49

seats were filled, however, one seat which was reserved for Ex-

Serviceman Quota could not be filled as there was no eligible

candidate. In paras 4 and 5 of the counter, it has been stated that

     "In total, 286 Applications were received for 50 seats, out of which
     23 were rejected as they were not adhering to the conditions
                                        3                             wp_27777_2017 &
                                                                      wp_22258_2020
                                                                               CKR, J




     specified in the Notification, out of which one candidate's application
     was rejected since she passed the Intermediate examination. Insofar
     as the writ petitioner herein, her application was processed as she
     has enclosed only 10th class certificate. In the merit list drawn up
     from among the 263 applicants, the writ petitioner's name finds
     place at Sl.No.202 with application No. 127, since she secured
     marks of 9.2 GPA. From among the candidates who secured same
     GPA of 9.2, merit list was drawn up on the basis of the date of birth.
     The writ petitioner was ranked at 193 and her social status is
     recorded as BC-D local.      Out of 263 candidates, 93 candidates
     secured 10 out of 10 GPA. Among the 93 candidates, 27 candidates
     belong to BC-D category. Thus, the writ petitioner is not within the
     zone of consideration for admission into Diploma courses for the
     year 2020-21.
            It is submitted that the respondent university called for
     counseling of the applicants who secured rank from 1 to 150 on
     07.12.2020. In the counseling held on 07.12.2020 and 14.12.2020
     all the 50 seats were filled up. Thus, there are no seats available to
     consider the writ petitioner's candidature."



     Further in the counter affidavit, adverting to the impugned

condition that makes the candidates with higher qualification of

Intermediate and above ineligible, it was stated as follows:

     "...... The prescription of the said qualification is keeping in view of
     the fact that these Diploma courses are offered for the candidates
     who are residing in the rural villages with an intention to providing
     them training in Horticulture technology. The diploma course is of
     two years duration comprising of two semesters of each.            The
     prescription of the qualification is rationale keeping in view of the
     fact that persons with higher qualification are eligible for other
     courses offered by the University viz. Degree courses in Horticulture.
     Thus, there is no irrationality in prescription of educational
     qualifications for admission into Diploma courses offered by the
     university.     The educational qualifications for admission into
     Diploma courses prescribed in the composite State were continued
     to be in force even after formation of the respondent university in the
     State of Telangana. The writ petitioner filed W.P. No. 18517 of 2017
     against Dr. YSR Horticultural University, A.P. seeking a similar
     direction and the same is pending before the Hon'ble High Court.

     It is submitted that the judgment of the Hon'ble Supreme Court in Y.
     Srinivasa Rao v. J. Veeraiah and others, relied upon by the writ
     petitioner, arises under the A.P. Scheduled Commodities (Regulation
                                          4                         wp_27777_2017 &
                                                                    wp_22258_2020
                                                                             CKR, J




     of Distribution of Card System) Order, 1973 for appointment of Fair
     Price Shop Dealer.         In the notification, it was specified that
     preference will be given to the candidates who are experienced in the
     business, further preference will also be given to the unemployed
     educated persons, ladies, handicapped persons in case of equal
     qualification among the candidates.      Whereas in the Government
     Order, it was specified that among the unemployed educated
     persons, preference will be given to the less educated persons. The
     said procedure was found fault with on the premise that in the
     absence of guidelines in selecting the fair price shop dealer.
     Whereas in the present case, the notification clearly specified that
     the candidates who pass Intermediate and above are not eligible to
     apply. The said prescription was made keeping in view of the fact
     that the candidates with Intermediate are not eligible to apply for
     Degree courses in Horticulture offered by the university, whereas
     Diploma in Horticulture Technology is meant for self-employment.
     Thus, the Notification clearly specifies the prescription of the
     qualification keeping in view the object for which Polytechnic
     institutions are run by the University. The said prescription of the
     educational qualification for admission into polytechnic courses is
     rationale and do not violate the provisions of Article 14 of
     Constitution of India. Clear guidelines have also been specified in
     the notification prescribing the persons who are not eligible for the
     Diploma courses. Thus, the Writ Petition challenging the admission
     notification dated 17.09.2020 is devoid of merits and the same is
     liable to be dismissed."



      It was also stated in the counter that even assuming the said

condition is liable to be ignored, for the AY 2020-21, the petitioner

with a rank of 193 would not be in the zone of consideration as

there are about 40 candidates with better rank than her, and total

seats were filled up and there is no vacancy for this academic year

and also there is no possibility of creating a supernumerary seat.


      Heard learned counsel for the petitioner Sri Peeta Raman

and learned Senior Counsel Sri G. Vidya Sagar on behalf of the

respondent University.
                                           5                           wp_27777_2017 &
                                                                       wp_22258_2020
                                                                                CKR, J




           Facts

not being in dispute, the issues that arise for

consideration are:-

1) Whether disqualifying the candidates, who are

otherwise eligible, from acquiring a

qualification/skill, merely on account of their

possessing higher qualification than the one

prescribed for admission to a particular course, is

justifiable; and whether such restriction imposed

by way of clause 1-B in the impugned Notification

is a reasonable restriction under Article 19(6) of

Constitution of India.

2) Whether a supernumerary seat can be directed to

be created for the petitioner in the facts of the

present case.

At the outset, it may be noted that right to school education

for children of up to 14 years of age has been held to be

constitutional and fundamental right enforceable under the

Constitution. This aspect of the matter has been consistently held

by the Supreme Court, more particularly recognized in Mohini

Jain v. State of Karnataka1 which came to be approved in Unni

Krishnan, J.P. v. State of Andhra Pradesh2 and further

declared to be a fundamental right, followed by the enactment of

the Right of Children to Free and Compulsory Education Act,

2009. Apart from recognizing that the children of up to the age of

(1992) 3 SCC 666

(1993) 1 SCC 645 6 wp_27777_2017 & wp_22258_2020 CKR, J

14 years has a fundamental right to education, the Hon'ble

Supreme Court had also held in Mohini Jains' case the right to

education is relatable to Article 21. In the said case, it was

observed as under:

"'Right to life' is the compendious expression for all those rights which the courts must enforce because they are basic to the dignified enjoyment of life. It extends to the full range of conduct which the individual is free to pursue. The right to education flows directly from right to life. The right to life under Article 21 and the dignity of an individual cannot be assured unless it is accompanied by the right to education. The State Government is under an obligation to make endeavour to provide educational facilities at all levels to its citizens...."

In T.M.A. Pai Foundation v. State of Karnataka3, the

Supreme Court further recognized the right to establish an

educational institution and impart education as an activity which

can be traced to Article 19(1)(g) and is also entitled to protection

under Article 19(1)(g), thus recognizing the establishment of

educational institution as an occupation subject to reasonable

restrictions. In other words, as on today, even by incurring

expenditure, the right to get education and better qualification is

recognized as a constitutional right and it deserves protection

under Article 21.

In the case on hand, there is no dispute that the petitioner

was denied admission on the ground of her being over-qualified,

based on the Rule or Regulation framed by the University.

Imposing of such a rule/rider by way of a Regulation being

opposed to the right guaranteed under Article 21, the same is

AIR 2003 Supreme Court 355 7 wp_27777_2017 & wp_22258_2020 CKR, J

liable to be declared as void and unconstitutional. The

justification which the respondent University sought to canvass

before this Court that the subject course is meant for individuals

who have passed 10th standard only, and not for those who

possess intermediate qualification, is arbitrary and unreasonable

as the condition imposed has no nexus to the object sought to be

achieved. There is no basis for anyone to presume that merely

because a particular candidate had passed Intermediate, he/she

would not be suitable for acquiring a qualification/ skill in

Horticulture stream.

The judgment of the Supreme Court in Chief Manager,

Punjab National Bank v. Anit Kumar Das4, on which reliance

has been placed by the respondent's counsel relates to cases of

employment, and is therefore distinguishable on facts, as, in the

present case, acquiring of higher qualification is relatable to the

individual's right of better education which is directly relatable to

the rights guaranteed under Article 21.

Further, it may also be noted that the Supreme Court in

Institute of Chartered Financial Analysts of India v. Council

of the Institute of Chartered Accountants of India5, dealt with

a case where the Institute of Chartered Accountants of India had

issued a notification dated 03.08.1989 barring its Members from

pursuing Chartered Financial Analyst (CFA) certification. The

Supreme Court had observed that the desire to acquire more

qualification is an inherent human right, and the intention of a

Member of the Institute to acquire a qualification being an inherent

2020 SCC Online SC 897

(2007) 12 SCC 210 8 wp_27777_2017 & wp_22258_2020 CKR, J

and human right, the same cannot be a subject matter of

prohibition unless there exists a statutory interdict therefore, and

further observed that ICAI must confine its activities within the

four corners of the statute.

In Y. Srinivasa Rao v. J. Veeraiah6 while dealing with

denial of higher qualified person (a matriculation pass candidate

vis-à-vis matriculation failed candidate) for appointment as a fair

price shop dealer, the Hon' ble Supreme Court had observed that

the decision to prefer a less educated person without experience in

the business over a better educated person (the appellant therein

with a B.Com Degree) with experience of running a fair price shop

in the past, on the premise that a less educated person would stick

to the business while a better educated person may get a better job

and leave would only amount to allowing premium on ignorance,

incompetence and consequently inefficiency.

In the light of the above, so far as the condition stipulated by

the respondent University making a higher qualified person

ineligible to apply and study the Diploma Course is arbitrary and

unconstitutional and the same is required to be declared as void.

Coming to the aspect of whether a supernumerary seat can

be directed to be created for the petitioner, in the facts of the

present case, in the light of the judgment of the Hon' ble Supreme

Court in Dental Council of India v. Pravina7 whereunder it was

held that it is impermissible for the Courts to direct under Article

226 of the Constitution for creation of supernumerary seats, and

in the light of the factual data placed before the Court for the

AIR 1993 SC 929

(2005) 13 Supreme Court Cases 114 9 wp_27777_2017 & wp_22258_2020 CKR, J

Academic Year 2020-21 that the petitioner is not in the zone of

consideration in view of her rank, and keeping in view the limited

number of seats, no direction can be given to the university to

create a supernumerary seat, as creation of additional seats is

governed by the statutory provisions and it is not in the purview of

the Court.

Learned Senior Counsel for respondent University has cited

a very recent judgment of Hon'ble Supreme court in Anit Kumar

Das (4 supra), wherein the subject matter was disqualification on

account of over-qualification. The Hon'ble Apex Court has taken a

view that where a candidate who has higher academic qualification

was appointed as peon; and though the Hon' ble Apex Court held

that it is for the employer to determine the suitability of the

qualification of the candidates, dismissed the appointment of the

candidate as a Peon.

The case in Anit Kumar Das (4 supra) relates to dismissing

the appointment of over qualified candidate for the post of Peon,

whereas in the case on hand, the State's complete embargo on

education of a citizen where a person of higher qualification has

been barred from applying into a diploma course, such embargo is

out rightly denying the right of an individual to continue his/her

further studies and expand his/her knowledge for better career

prospects in life. Hence, Anit Kumar Das (4 supra) is

distinguishable on facts and therefore has no application to the

present case.

In the light of the above discussion, the clause 1-B in the

impugned notification restraining the intermediate qualified 10 wp_27777_2017 & wp_22258_2020 CKR, J

candidates from pursuing diploma in horticulture course being

inconsistent with Articles 14, 19(1)g and 21 of Constitution of

India, the same is liable to be struck down and is accordingly

struck down.

With respect to creation of supernumerary seat, as discussed

in the preceding paragraphs, in view of the submission made by

the learned Senior Counsel for respondent University that the

seats for the Diploma in Horticulture course have already been

filled, and there is no vacancy in the present Academic year, and

further keeping in view the judgment of the Hon' ble Supreme

Court in Dental Council of India (7 supra), no direction can be

given for creation of supernumerary seat for the petitioner.

Accordingly, the writ petitions are partly-allowed. No costs.

Miscellaneous petitions, if any pending, shall stand closed.




                                       ____________________________
                                       CHALLA KODANDA RAM, J
26th February, 2021

ksld
                             11                 wp_27777_2017 &
                                                wp_22258_2020
                                                         CKR, J




THE HON' BLE SRI JUSTICE CHALLA KODANDA RAM

WRIT PETITION No.27777 of 2017 And WRIT PETITION No.22258 of 2020

26th February, 2021

ksld

 
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 Newsletter