High Court Punjab-Haryana High Court

Association Of Education … vs State Of Haryana Through The … on 21 November, 2008

Punjab-Haryana High Court
Association Of Education … vs State Of Haryana Through The … on 21 November, 2008
1                        CWP No. 17284 of 2008

      HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH.
                    ***

CWP No. 17284 of 2008
Date of Decision: 21st November, 2008.

***

Association of Education Colleges (Self Financing) of Haryana, registered
office at Swami Devi Dyal College Campus, Village Golpura, Barwala
District Panchkula through its General Secretary V.K.Sharma, Tulsi
College of Education for Women, Hisar Road, Ambala City.

….Petitioner.

Versus

1. State of Haryana through the Secretary to Government of Haryana ,
Department of High Education, Haryana, Chandigarh and others.

…Respondents.

***

CWP No.16171 of 2008

The Self-Financed B-Ed Colleges Association Punjab (Regd.)

Versus

The State of Punjab and 2 others
….

CWP No.18922 of 2008

Kirandeep Kaur and 5 others Versus State of Punjab and
others.

CWP No. 16893 of 2008.

Divya Shiksha Gurukul College of Education Vs. State of Punjab and
another.

CWP No.14116 of 2008

New Gobind Public Welfare Society and another Vs State of Punjab and
others.

….

CWP No.17376 of 2008

H.K.L.College of Education and 19 others Vs. State of Punjab and others.

***
2 CWP No. 17284 of 2008

CWP No.16860 of 2008

Sewa Devi S.D.College of Education Versus State of Punjab and others
….

CWP No.17315 of 2008

M.R.College of Education and others Vs. State of Punjab and another.

….

CWP No.18933 of 2008

Ishwar and others Versus State of Haryana and another
….

CWP No.19480 of 2008

Sushila Devi and 6 others Versus State of Haryana and others
….

CWP No.17938 of 2008

Narender Kaur and others Versus State of Haryana and others
….

CWP No.19541 of 2008

Amita Singh and others Versus State of Haryana and another
….

CWP No.19585 of 2008

Ruchika and others Versus State of Haryana and another
….

CWP No.18859 of 2008

Shashi Mehta and others Versus State of Haryana and others
….

CWP No.18980 of 2008

Geetu and others Versus State of Haryana and others
….

CWP No.19040 of 2008

Anju and others Versus State of Haryana and others
….

CWP No.19207 of 2008

Kiran Yadav and others Versus State of Haryana and others
….

CWP No.19232 of 2008
3 CWP No. 17284 of 2008

Meenakshi Nadal and others Versus State of Haryana and another
….

CWP No.19254 of 2008

Vanita Rohawal and others Versus State of Haryana and another
….

CWP No.19268 of 2008

Meenu Datta and others Versus State of Haryana and others
….

CWP No.19300 of 2008

Sarita Kumari and others Versus State of Haryana and another
….

CWP No.19312 of 2008

Uma Rani and others Versus State of Haryana and another
….

CWP No.19341 of 2008

Kavita and others Versus State of Haryana and others
….

CWP No. 19618 of 2008
***

Isha and others Versus State of Haryana and others.



            ***
Present:    For the Petitioners.

Shri Rajiv Atma Ram, Sr.Advocate, with
Shri Daman Dhir, Advocate.
Shri Mukul Aggarwal, Advocate, for

Shri Ashok Aggarwal, Sr.Advocate, for the petitioners.

Shri Animesh Sharma,Advocate;

Ms. Madhu P.Singh, Advocate.

Mr. Animesh Sharma, Advocate;

Shri R.K.Girdhar, Advocate;

Shri Anil, Chawla, Advocate;

Shri Vijay Sharma, Advocate;

Shri Manjeet Singh, Advocate;

Shri Rajbir Sehrawat, Advocate;

Shri Rakesh Nehra, Advocate;

Shri Manjeet Singh, Advocate;

Shri Sanjiv Dahiya, Advocate;

4 CWP No. 17284 of 2008

Shri S.P.Khatri, Advocate;

Shri Varun Gupta, Advocate;

Shri J.S.Thind, Advocate;

Shri Hari Om Attri; and
Shri Akshay Bhan, Advocate.

FOR THE RESPONDENTS.

Shri Salil Sagar, Addl: A.G.Punjab;

Shri Kanwaljit Singh, Senior Advocate with
Ms. Aman Sibia, Advocate.

Shri Vinod S.Bhardwaj, Advocate;

Shri Rameshwar Malik, Addl: A.G.Haryana’
Dr.Balram Gupta, Sr.Advocate, with
Shri Anurag Goyal, Advocate; and Shri S.S.Brar, Advocate.

****

CORAM: Hon’ble Mr. Justice T.S.Thakur, CJ and
Hon’ble Mr. Justice Jasbir Singh.

***
T.S.Thakur, Chief Justice

In a country with a population of over one billion, the

problems generally arise out of scarcity of resources and infrastructure.

That is true even in regard to seats available in educational institutions

where candidates seeking admission more often than not far exceed the

number of vacancies available. The present batch of petitions however

present a different scenario. The problem here is not of scarcity but one

arising out of plenty. There are more seats in different colleges offering

Bachelor of Education (B.Ed) courses in the States of Punjab and Haryana

than the candidates seeking admission against the same. This situation

has arisen entirely due to setting up of a large number of institutions in this

region. It is common ground that in the State of Haryana alone there are

456 colleges offering B.Ed course to candidates as against 176 such

institutions in the State of Punjab. The total number of seats available in

these institutions is so large that even when the last candidate who

appeared in the Common Entrance Test (CET) for admission is admitted to

the course, thousands of seats have remained unfilled. What should
5 CWP No. 17284 of 2008

happen to these seats is the real question that falls for determination in

these petitions. While, according to the Association of Self Financing

institutions established in Punjab and Haryana who are petitioners in

C.W.P No. 16171 of 2008 and CWP No. 17284 of 2008, such seats ought

to be filled up by admitting candidates who are otherwise eligible for such

admissions, the respondents opposed any such admission not only on the

ground that admission sought to be made only through the medium of

Common Entrance Tests but also on the ground that any admission made

at this belated stage, is likely to affect the academic standards and the

calendar fixed by the University. Before we advert to the merits of the

contentions urged on either side, we consider it proper to set out in brief

the factual back-drop in which the controversy arises.

For admission to B.Ed institutions in the State of Haryana, the

government authorized respondent No.3- Kurukshetra University,

Kurukshetra to invite applications from eligible candidates for taking the

Entrance test which would then become the basis of admission to those

emerging successful. As many as 42704 candidates applied for admission

in response to the said notification for admission against a total of 53000

seats available in 456 colleges in the State. A total number of 41103

candidates actually appeared in the CET examination held on 18.08.2008.

The result of the examination was declared on 18.9.2008 and since no

minimum qualifying marks were prescribed for being declared successful,

all the candidates who had taken the examination were found eligible for

admission. The number of those who filled in their option forms for

counseling, was however not more than 30585. It is also common ground

that around 25000 candidates only appeared for counseling and were

admitted, thereby leaving as many as 28000 seats vacant and un-filled.

It was in the above back ground that the petitioner Association

of Self Financing Colleges from the State of Haryana filed a representation
6 CWP No. 17284 of 2008

before the Kurukshetra University, Kurukshetra for permission to fill up the

vacant seats on the basis of merit of the candidates in the qualifying

examination. The said representation was, however, rejected by the

University in terms of a communication dated September 19, 208 on the

ground that only such students as had appeared in the Entrance Test,

could be admitted to the colleges and that no digression from that Rule was

permissible.

Aggrieved by the rejection of its request, the Association of

Colleges has filed Writ Petition No. 17824 of 2008 in this Court inter alia for

a writ of certiorari quashing the order passed by the university and for a

mandamus directing the respondents to permit the member colleges of the

society to fill up the vacant seats on the basis of merit of the candidates in

the qualifying examination.

Apart from the writ petition filed by the Association, there are

as many as 14 other petitions bearing Nos. 18933, 17938, 19541, 19585,

18859, 18980, 19040, 19207, 19232, 19254, 19268, 19341, 19312 and

19300 of 2008 filed by candidates who were unable to take the CET but

who otherwise claim to be eligible for admission as they fulfill the condition

of eligibility stipulated in the prospectus issued by respondent No.3-

Kurukshetra University, Kurukshetra. In addition Civil Writ Petition No.

17315 of 2008 is filed by four other colleges offering the B.Ed course in the

State of Haryana, making a common cause with each other and the

Association for permission to fill up the seats that are lying vacant and un-

utilized with them.

The position is no different in the State of Punjab where also

applications were invited for admission to the B.Ed institutions through the

medium of a Common Entrance Test to be held by respondent No.2-

Punjabi University, Patiala. It is not in dispute that as against 35000

candidates who appears in the CET for admission against a total of 20120
7 CWP No. 17284 of 2008

seats in 163 colleges advertised as per the prospectus, only about 12000

candidates qualified for admission. This means that there are as many as

8000 or so seats still vacant in different colleges situate in the State of

Punjab which will go abegging if the colleges are not allowed to fill up the

same from out of candidates who had not appeared in the CET. Writ

Petition No. 16171 of 2008 filed by the Self Financed B.Ed Colleges

Association, Punjab seeks a writ of certiorari quashing clauses 8(b) and 9

(1) of the Government Notification dated 17.04.2008 and a mandamus

directing the respondents to permit the members of the petitioner society to

fill up the vacant seats on the basis of the qualifying examination or on the

basis of Entrance test conducted by the petitioner society. In addition, writ

petition No. 17315 of 2008 has been filed by M.R. College of Education

and four other colleges seeking permission to fill up the vacant seats

available with them. Writ Petition No. 18922 of 2008 filed by Ms. Kirandeep

Kaur and five other candidates seeks a direction for admission to the B.Ed

course in the Colleges established in the State of Punjab.

In response to the notice of motion issued by this Court, the

State of Haryana has appeared in Writ Petition No. 17284 of 2008 and filed

a counter affidavit. Even, respondent No.3, Kurukshetra University,

Kurukshetra has filed a reply to the said writ petition, wherein refusal of

permission to admit candidates against the available vacant seats is sought

to be justified on the ground that the colleges cannot commercialize

education simply because the same are Self Financing institutions. It is

also stated that keeping in view the large number of colleges that have

been recognized it is inevitable that some seats in each college will remain

vacant. The University further states that the colleges cannot complete the

admission process before December 01, 2008 in which event the

candidates would fall short by two months in completing the course of their

studies nor would they be able to complete 180 working days stipulated for
8 CWP No. 17284 of 2008

that purpose. It is also stated that the requirement of 180 working days is a

statutory requirement which the University would not like to be

compromised as the same would affect the academic standards prescribed

under the National Council for Teacher Education ( Recognition, Norms

and Procedures) Regulations, 2007. In addition requirement of at least 40

days of “practice teaching” is also, according to the University vital and

cannot be compromised. The University has also expressed difficulties

regarding extension in the academic calendar, as according to it if the

teaching schedule is extended the same would result in delay in holding

the examination for the B.Ed candidates thereby delaying the admission to

M.Ed course also. All told, the counter affidavits filed by the State and the

University in Writ Petition No. 17284 of 2008 support the stand taken by

the said respondents against the admission of any candidates, at this

stage.

A counter affidavit has been filed similarly in Writ Petition No.

16171 of 2008 filed for the benefit of the colleges in Punjab in which also

the respondents have opposed the prayer made in the writ petition and

relied upon the provisions contained in Regulation 9 of the National Council

for Teacher Education (Recognition, Norms and Procedures) Regulations,

2007 (hereinafter to be referred to as Regulations, 2007). It is stated that

the State Government has issued its policy for the academic Session 2008-

09 in terms of notification dated 17.04.2008 in which a Joint Entrance

Examination has been prescribed under which a candidate can be held

successful in the entrance examination only if he scores at least 30%

marks in CET for a general category candidate and 25% marks for those

from SC/ST category. The counter affidavit further states that while

instructions have been issued by the Government not to insist upon the

requirement of 30% marks in CET for candidates admitted against

management quota the rest of 85% admissions can be granted only in
9 CWP No. 17284 of 2008

case the candidates have passed their Entrance test with the minimum

percentage stipulated for that purpose. Grant of admission to candidates

who have not appeared in the CET, would not according to the

respondents be permissible and would tantamount to admitting students

not otherwise eligible for such admissions which could in turn lower the

academic standards and affect public interest.

Respondent No.2-Punjabi University, Patiala has also filed a

counter affidavit and opposed the prayers made in the writ petitions inter

alia on the ground that classes for the Session 2008-09 have already been

started and a part of the syllabus already completed. Any relaxation to the

institutions and any admission of candidates at this stage would adversely

affect the academic schedule of the University.

We have heard learned counsel for the parties at considerable

length and perused the record.

In so far as colleges established in the State of Haryana are

concerned, admissions to the same are regulated by the Rules and Norms

set out in the prospectus issued by respondent No.3 – Kurukshetra

University, Kurukshetra. Two distinct features emerging from the said

prospectus need to be noticed at the very out-set. In the first place, the

prospectus does not give an exhaustive list of Self Financing Colleges for

whom the selection process is undertaken by the University. As a matter of

fact the prospectus enlists a large number of colleges in the State of

Haryana in Annexure XVI forming part of the said document. A reading of

the Annexure shows that the updated list of Colleges of Education had to

be provided at the University Website at the time of counseling. Annexure

XVI to the prospectus also made it clear that the number of colleges as well

as the number of seats in a specific college could increase or decrease at

the discretion of the competent authority and the university . Paras 3 and 4

appearing in Annexure XVI are in this regard relevant and may be
10 CWP No. 17284 of 2008

extracted:-

3.Updated list of Colleges of Education will be
provided at the time of counseling on University
Website https://www.kukinfor.com.

4. The No. of Colleges as well as the No. of seats
in a specific college may increase or decrease
depending upon the decision by the competent
authority depending upon university notification. For
example, notified by Kurukshetra University,
Kurukshetra vide letter No. CG-VI/08/3217-3333
dated 19.04.2008″.

It is thus evident that the list of colleges for whom the

admission process was undertaken by the University was not exhaustive.

As a matter of fact, Colleges could be included in the Counseling for the

Session 2008-09 upto September 16, 2008. This is clear from the following

para appearing in the prospectus:-

“No private College which obtains recognition
from NCTE after the date of 2nd Counseling i.e.
September 16, 2008 shall be included in the
Counseling for the session. Therefore, such colleges
may submit their request for inclusion in the counseling
process before the date of 2nd Counseling i.e
September 16, 2008”.

Consistent with the terms of the prospectus, the Kurukshetra

University, had issued an”INSTRUCTION BOOKLET” in which the

particulars of the Colleges including the number of seats available in the

same was indicated. The total number of Colleges included in the said

Instruction Booklet is around 456. It is in the light of the above, difficult for

us to appreciate how the respondent university can argue that seats that

remain vacant after admitting all the candidates, who appeared in the CET

are referable to those available in the institutions established after

16.09.2008. The true position is that the unfilled excess seats are available

in the Colleges which the University has recognized in the prospectus and
11 CWP No. 17284 of 2008

the Instruction Booklet issued by it. We, therefore, have no hesitation in

rejecting the contention urged by Mr. Gupta counsel for the university that

the vacant seats are in Colleges that have come up subsequent to the

issue of the prospectus and could not, therefore, be taken into

consideration for the issue of any direction by this Court. The vacant seats

that remains unfilled are actually available in the very same Colleges that

have already been notified and included by the respondent University and

against which the University has itself made admissions, based on the

CET.

The other aspect that stands out prominently is that all the

Colleges included in the list published by the University are recognized by

the NCTE and affiliated to one University or the other. This implies that

seats available in the said Colleges are duly supported by the

infrastructural requirements stipulated by the NCTE. There is no gain said

that availability of seats in educational institutions is a valuable resource,

which should not go waste, subject to fulfillment of other requirements

including maintenance of academic standard. The non-filing of available

seats will not even otherwise benefit the affiliating University, the

Institutions or the candidates in any way, nor would filing of such vacant

seats cause any harm to any one of them. This position was accepted even

by Mr. Gupta, appearing for the affiliating University, who argued that while

refusal of permission to fill up the vacant seats will not help anyone, filing

up of these vacant seats at this stage, may lead to dilution of academic

standard and disturbance of academic calendar fixed by the affiliating

University. Mr.Gupta, was however, unable to explain as to why the

respondent-University had not been able to fore-see a situation in which the

number of candidates applying for admissions through NCTE may be less than

the number of seats that were available in the Colleges. According to Mr. Gupta,

experience of immediate past year had not given rise to any such anomaly and
12 CWP No. 17284 of 2008

the current situation has taken the University’s authorities by surprise. That

explanation does not appear to be wholly acceptable. With a very large number

of Colleges coming up in the State of Haryana and the number of seats

available in the same going up considerably, the University ought to have known

better. It should have realized that as against 59390 seats available for

admission, the total number of candidates, who had applied was only 42,704.

This meant that there was an excess of nearly 17000 seats even on the last date

for the receipt of the applications. The University could, therefore, well anticipate

a situation where the number of candidates applying for admission through CET

was less than the number of seats available in the Institutions and should have

made a provision for filling up of such seats in a manner that would ensure that

eligible and meritorious students get admitted to these Institutions against such

excess seats. It could make a provision that in case seats remain vacant, even

after all the candidates, who have applied for admission, through CET were

admitted, the Colleges shall be free to admit students of their own provided that

they were otherwise eligible for such admissions. It may even have made a

provision that such excess seats may be filled by the University on its own from

one of eligible candidates. Nothing of that sort was done by the University. This

resulted in confusion not only amongst the Colleges but even the students, who

are eligible but may not have, for one reason or the other, appeared in the CET.

Suffice it to say that the situation with which we are faced is not attributable to

the Colleges where seats have remained unfilled. It is on the contrary

attributable to the University because of whose failure to make specific

provisions for filling of the excess seats we have a spate of writ petitions before

us.

The next question then is whether this Court should permit

admissions or let the available seats go waste, Which out of the two options

would serve the ends of justice is the only question that detained us. If one

were to adopt a pedantic and hyper technical approach, one could say that

admissions need not be made at this stage as the University’s apprehension of

dilution of academic standards and disturbance of academic calendar should not
13 CWP No. 17284 of 2008

be disregarded. The wisdom behind that approach however, appears out-

weighed by the compelling need to avoid the wastage of seats and denial of an

opportunity to eligible students to get admitted against the same. It is true that

academic standard needs to be maintained and academic decisions by expert

bodies respected as far as possible, but it is equally true that when admissions

are delayed, a certain amount of adjustment can and ought to be made by the

Institutions as also the affiliating University. These adjustments do not, however,

necessarily dilute the academic standard as is apprehended by the University in

the instant case. The Institutions are ready and capable of making up the

requisite number of working days by holding special classes for the students,

who have joined late. The admission granted at this stage will not also require

the University to compromise on the 40 days practice teaching or the percentage

of lectures, which a student must have for being declared eligible for taking the

examination. It is noteworthy that candidates admitted to a session has to

perform by the same standard as is required of the other candidates in order to

be declared successful in the examination. If a student, otherwise admitted late,

is unable to come up to the standard of the University, he/she will be declared

unsuccessful. Super-added to the above is the fact that the number of students,

who may even now seek admissions, may not be very large to require holding of

any test to determine their inter-se merit for grant of admission. The argument

advanced by Mr. Gupta that the Colleges may have to hold independent CET for

granting admissions, which may delay the completion of admission process, is in

our opinion, misplaced. Such a situation could arise only where the number of

students applying is more than the number of seats available in the Institutions.

That, however, is not the position in the instant case. Even so, the apprehension

that lesser merited students may be admitted while ignoring meritorious

students, can be allayed by directing that the Institutions shall grant admissions

strictly in accordance with the merit in the qualifying examination, which is one

of the recognized norms for granting such admissions.

That brings us to the writ petitions filed by the Institutions

established in the State of Punjab. The ground situation in Punjab, as already
14 CWP No. 17284 of 2008

noticed, is no different from that in the State of Haryana. The number of seats in

Punjab is far more than the number of candidates seeking admissions through

CET. It was, however, argued on behalf of the respondents in cases relating to

State of Punjab that the prospectus issued by the University required candidates

to score a minimum of 30% marks in the CET. It was submitted that the

Government had, no doubt, relaxed the requirement of cut-off in the 15% seats

reserved for the Management Quota but the fact that the said relaxation was

given, did not imply that the requirement of cut-off should be made relevant even

for the unfilled seats. It was contended by Mr. Salil Sagar that no matter

students, who are ineligible for admission in Punjab could get admitted to the B.

Ed courses in the State of Haryana where there was no cut-off, the Institutions in

Punjab should not be allowed to fill up the vacant seats available with them.

Para 5 of the Prospectus published by the Punjabi University

envisages the preparation of a merit list based on the performance of candidates

in the entrance test. It reads:-

(a) The merit list of successful candidates in the Entrance

Test will be available on University website on the basis of

the attainment of a minimum of 30% marks (75 marks)

(25% in case of SC/ST(62.5) marks) of the maximum

marks in the test taken as a whole.

(b) when two or more candidates have secured equal

marks in the Entrance test, their inter se merit for

admission will be decided on the following criteria in the

order of preference;

i) Candidate with higher percentage of marks in Master’s

degree.

ii) Candidate with higher percentage of marks in the

qualifying examination.

iii) Candidate older in age.

It is evident from the above that the merit list of successful

candidates has to be prepared on the basis of their performance in the entrance
15 CWP No. 17284 of 2008

test in which a candidate must have scored a minimum of 30% marks (25% in

cases of SC/ST) but the said requirement it is obvious is applicable only to those

who are seeking admission based on the entrance test. It would not apply to

candidates seeking admissions against seats that are available even after the

last candidate found eligible in the CET has been admitted. The requirement of

30% marks in the entrance test is in any case not sacrosanct for admissions to

be made by the Institutions against 15% seats reserved for Management. If the

University or the State Government do not have any candidate to offer to the

Institutions for admissions on the basis of entrance test held by them, the unfilled

seats need not be wasted by preventing the Colleges from admitting students,

who are otherwise eligible for such admissions as per the NCTE norms. It is

common ground that said norms do not prescribe any minimum percentage of

marks in CET as a conditional precedent for admissions. In the totality of

circumstances, therefore, the unfilled excess seats available with the Institutions

could be allowed to be utilized by the Institutions by admitting students, who are

otherwise eligible as per NCTE norms.

In the result, we allow these writ petitions but only in part and to the

following extent:-

i) the Colleges duly recognized by NCTE and affiliated

to the Universities in the States of Punjab and Haryana and

those, who have been included in the list of Colleges eligible

for admitting students by the University holding the CET,

shall be free to fill up the seats that are lying vacant by

admitting suitable candidates eligible for such admissions to

the B.Ed Courses;

ii) Admissions against the excess seats shall be made

only on the basis of merit of the candidates in the qualifying

examination. In the event of seats being less than the

number of candidates seeking admission to any College,

the College shall grant admission strictly in accordance with

the inter-se merit of the candidates;

16 CWP No. 17284 of 2008

iii) the College shall conclude the admission process

and submit a list of the candidates admitted by them to the

University concerned latest by 5th December, 2008. We

make it clear that the Institutions shall not grant any

admission to any candidate after 5th December 2008 for the

academic session 2008-09. In the event of violation of

these directions, the University concerned and NCTE shall

initiate proceedings for withdrawal of recognition and for de-

affiliating the defaulting College/ Colleges;

iv) Such of the Colleges as make admissions against the

excess seats pursuant to this order, shall take steps to

ensure that special classes are held by them so that the

candidates are in a position to complete 180 working days

and other requirements of attendance and practice teaching

etc. The Universities shall not, by reason of this order, relax

its academic standard stipulated for the Courses in any

manner whatsoever;

v) the admissions granted shall not exceed the intake

capacity of the Colleges. Any default thereof, shall expose

the College to risk of de-recognition and withdrawal of

affiliation;

vi) the affiliating University shall for the future examine

and take an appropriate decision regarding the mechanism

to be adopted for filling up of unfilled excess seats in the

Institutions for the session 2009-10 onwards. They shall

consider whether Colleges can be allowed to fill up the

remaining vacant seats of their own after the admissions

through CET had been completed within the time frame

stipulated for this purpose and if so, the terms on which and

safeguard subject to which this can be done. The University

concerned shall also be free to devise any other mechanism
17 CWP No. 17284 of 2008

for filling up unfilled seats considered appropriate.

The parties are left to bear their own costs.





                                                   ( T. S. THAKUR )
                                                   CHIEF JUSTICE




November 21, 2008                                   (JASBIR SINGH )
Malik/kalra                                              JUDGE