High Court Karnataka High Court

Ganga Kaveri Institute Of Science … vs University Of Bangalore on 5 October, 2010

Karnataka High Court
Ganga Kaveri Institute Of Science … vs University Of Bangalore on 5 October, 2010
Author: S.Abdul Nazeer
 

 

IN THE HIGH COURT OF KARNATAKA AT 

DATED nus THE 5"" DAY 0? OCTOBER ;>.Q_I.-fit...' ' gt  * 

BEFORE

THE HON'BLE MRJUSTICE 5. A3DtJi:.jvAzEE1§'   

WRIT PETITION N0.26895/guio (EnAf.REG;.:5) B    

Between:

Ganga Kaveri Institute of Science  Mia.r;étgemen--t§_' C _
{A Group Institution of_Venkata}ak_shmamma'Siubbaiah
Shetty Education & Chari'table[Trus§',fRegd~.v)'_7V~,. , h C

No. 1699, (43/1), of, Raji<u_rrxar"Road,      

3"' Stage, Rajajin3gaif;----Bfinga1ore,j;=_56Q 02L}  A

Reptd. By TrustCVha£~rn:i,;1n   ~  

Sri S. Jaggzinath .,   ..
S/o late B. Subbaiah Shettyj,' ._  " 
Aged about 52 ye;1r_~; V' "

R/0 Bangaiore.  Petitioner.

x(§'y.Sri"i\/f:é1di1'usudhan R.Né1'ik, Sr. Adv. for M/s Naik & Naik Law
 » FV1'r.m, Advfi,  __

Antiu 

  1 V Uniyefvsityv of Bangalore,

» Jnana.Bharathi (City Campus),
,  AA Cent1'al College, Bangalore ---- 9,
A'  *Re_ptd. By its Registrar.



ORDER

The petitioner is an educational institution v_u’~i;npar’ting 0

education in different disciplines such as i{3.Sc._’in «Bio-“Fechno1.ogy,i.,__Tf

Biochemistry, Microbiology, Ge:n_etics,i’– pComputer~i1TScience, 3

}ourna1ism, Business Management, several giaduate
courses in different discipiinejsflt is Jtiie petitioner that it
had made an application to for grant of
affiliation to two ipcoiirpsesp, International
Business Abcounting (MFA) and
for renewa£_Aof_ accordance with Section 59 of

the Karnataka’St_ate_Uniye1’s.ities”_;Act, 2000 (for short ‘the Act’). It

_ is conteiipdedstmat the”a..pplication was placed before the Syndicate,

Win .accordance,%w,ith. sub–c}ause (6) of Section 59, which in turn

to be made by the Local Enquiry

Committee (i’,or’short ‘LIC’). In furtherance thereof, the LlC carried

“the,_inspection and submitted its report to the Academic

.C.oui.;’.cil.”‘l’aking note of the LIC report and the opinion of the other

e.

autho1’it.ies of the University, the State Government proceeded to

make recommendation for grant of affiliation by an order Vdatedpu

18.3.2010 (Annexure–B) to the two courses of M18 and _

an intake of 60 in each of the discip1.ines. On receipt-»o.f:t.he”~e:ai<d

order from the Government, the petitioneriawaitgd for time for ;y A

the University to grant affiliation, but, -,i._1_i the fabgieiice of
communication in terms of sub–sectiorfi'('l.x2:) itvfimade
a representation on ~–Unfi'yer§ity to grant an
order of affiliation. Since ivyrefepond to the
said request, it hag mafidamus directing
the Univereity ./to grant:':the'formal order of affiliation in

accordance Wi"th_ of Section 59 by taking into

_Vconside,ra5:tiont'~the directions issued by the State Government under

its .con1mun_ica1:f1on"'a.t__Annexure 'B' and to include the petitioner-

institutione' neiyj–Qot;r$;es of MIB and MFA in the 'seat matrix' and

counsel adinihsaiion for the Academic Year ZOIO-I I.

it

e"

2. The first respondent–University} ha$.,.fiiled”‘.i{s’:’_obj_ec*tio.ni$i__0 f

contending that the college had i.an_bmitted._ its applicaptivoni for 0

renewal of affiliation along with for new
courses including MFA for though the
University had not issued a for the
new courses for inspected the
college on recommending for
the 1*enewal.ii courses, but had not

recommended for MFA. the academic year 2005-06, the

college sjubmittediits: haipplicavtion for renewal of affiliation and for

MFA. The LIC had visited the college on

1¢5L’?.i2’0’05p0A its report rejecting the application for

0 affili.ati”on for {he«:MFA course. For the academic year 2006-07, the

0′ .had noltrrecommended for affiliation to the new courses. As

i’§u’ctzt._ the~’Academic Council and the Syndicate did not recommend

‘%n,:«;-~”””~w»

for the said course. However, the State Government on the basis of

a letter addressed by the Chairman of the

recommended for affiliation to the course by its the

order dated 4.10.2007 (Annexure

correspondence, the State Governinentby its”l.ette.r datedi-3} .0

suggested the University to reject thiei’tvteq11est ‘college for
affiliation of new courses course for the
academic year 2009-2010 academic
years 2007»~08. 20Qa;c§.i:ana.v2–Q09;to, not apply for
grant of att’itiatio:a inlaid Ltc while considering

the applica’:i0n._of theCi:-I1egel’or:irenewal of affiliation for 200940

without there being clairn~t lj’ol;ihe said courses has surprisingly

vrecomineinded. for the ..affiliat%.0n of the new course including the

Academic Council and the Syndicate have

resolve’d._not”toi’_”gran;t’affiliation to the courses not applied for and

the said” decision was corninunicated to the Government on

“hie Government by its letter dated 22.9.2009 has once

agairt-recommended for grant of affiliation to the said course. The

it

{

University sent a letter to the Government dated 9.2.2009

informing its inability to comply with the same. When

stood thus, the Government has recommended to grant”stffilia’tion

gm_

for M113 and MFA courses for the acadeinicyear 20_t0¥’l$I’.’:

3. Sri Madusudhan R. Naikt iearned’
appearing for the petitioner wouid that iiietijtioner had
made application for extensiognfof existinigicourses
and for grant of affiliation to. Master of

International ‘(It/IVL3) hand 4_4Master””‘of Finance and

Accounting 59 of the Act for the academic
year 2009-10. _The ” “gaiaced before the Syndicate in

accordance. with’su;5;’section.”(6)”of Section 59 of the Act, which in

trim Adi’rected*the..Iocal to be made by the LEC. The LIC

carrie.:i_e.oiu’t ..the.i.i’nspec.tion and submitted the report for renewal of

it affi1.iati’0.n for thdexisting and also for grant of affiiiation for the

” «iifjgfiadditioynal iicoiirses sought for the academic year 2009-10. After

“corisiidering the report of the LIC, the Academic Councii and the

it

Syndicate recorded their opinion. The Registrar of the Univ,ersi_ty.e_

submitted the application, the report of the MC, the proceédin.gs..oii .1. ‘

the Academic Council. and the Syndicate to the State..,Cii:(rvei’iirire_nt

for taking a decision thereon. The State:”Goveriime.i_1t -dire_cte:d_the

University to accord affiliation to the tvvo t’vlIB

MFA with an intake of 60 each as p-‘e._r’:–he order at Ann’e;XnV:ev«*vBV7V.
the light of the said order, the Univers_i_ty’»h_ass.no other option but to
issue a formal order of ElffiiiEt[i0′;1’uI’ldCii:_SlJ5*vSé€tiCv~!1b (12) of Section

59. Learned Senior Coiinsel’_ zhasy ifurtherii.’s:ii)mitted that
‘Government R.C_… C0_ll”_ege’ §alor2e_5.ivas.einei_uded fin the seat matrix

for the courses ‘i’ts;1’is.t_heiacademic’ year 2009-10. However, many

other coliegeshatve beeni”i.ncluded in the seat matrix for academic

year 201 Olri. Therefore, the University ought to have included the

peiti’t§o_,ner vtheiseat matrix for the academic year 2010} 1.

hand, Sri M..Keshava Reddy, learned

0 it ‘Counsel aPi)car’irig for the University submits that the petitioner is

0 entitledtor grant of affiliation to the courses in question for the

academic year 20l0-1l. It argued that for the atraclernic

2004-05. the petitioner had applied for grant of affiliation~~t.o_jhll_lf’;§1 if

course though the University has not issued a notificatv_ion inyiting

the application for the new courses. l;Th€_”UIlvl’\l€:I’Sil’y

recommend for grant of affiliation to {he new icottrsesfor. the said

year. For the academic year 2005–0d;>.t::.l_ie college-.haci’appliedHfor
grant of affiliation to
submitted a report rejecting ltiliiigvgvipetitioner. The
report was the Syndicate.

For the acadernic éooaroa and 2009-10,
the petitioner grant of affiliation to the new

courses. Howeyer, for iithe~’academ.ic year 2006-07, the State

_ Govern.t_neintzon theibasis of the letter addressed by the Chairman of

in college; l:at1yreco_mm.ended for affiliation to MFA Course by its

orderfidateid After some correspondence, the State

–Governifnen’tiAsent:a letter dated 3.1.8.2009 suggesting the University

itoxreject. the request of the college for grant of affiliation to new

“for the academic year 2009-10. While considering the

E
at

10

application of the college for renewal of affiliation for 2009-l_0,tlieii~.._

LIC has surprisingly recommended for affiliation of new:_c()’urs.eQ’s,« *’

which was not at all applied for by the college. The’

Council and the Syndicate have resolved not tcrgrant’a.ffi’lia”tion 76′

the course not applied for and the said’decision-
to the Government on 29.6.2Q09. the
Government has reviewed vviddatef3.1.8.2009 and
recommended for grantof afl’i:li’ati’on:’1fovr’the_lvllB ll./[FA courses
by its order dated. 2010-11 even
though the He prays for

dismissal ofthe. writ pvctiitiom

5. Havin_gi1=egard to” £115: ueontentioiis urged, the question for

co11siderajtionr..is whe:h_erVthe petitioner is entitled for grant of an

a.ff;iliatEfoi1…_for M113 and MFA courses for the academic

my K”

11

6. It is evident from the materials on record_.–t_halt”‘ –1-

petitioner had sought for grant of at’t’iliationytoV MFA eoi1’r’:-;el’_:”or”t.he* _

academic year 2004-05. The application r¢t;j’eict’ed’eeby’-tlhe 5: ‘A

the Academic Council and the Syndicate. Forthe acaGe.mi.ci-years

2006-07, 2007-08, 2008-09, and college’ apply
for grant of affiliation to MIB on the
basis of a letter ofst.he- the State
Government granytecl an intake of
60, which * when the University
brought toll’-.the« Government that it is not

permissible in lavvlfor granltof aliit.%’l.iatjon, the State Government by

ordeiiatiA’Anneitu1°e._fR’20’ dated 31.8.2010 suggested the

l”Lin’ivers;i.ty to ‘re_i’eC,t”‘tl’_i_e application for the academic year 2009-£0.

The said’-order .is”rjatsE:1nder:

% fie %%=%?%éf€:23m
:’2$~/0—v mozgé £35

12
” –2:1:sxa/5&4 fééad
§o 32$ /4.6/,L.C;x:i.k>i3;f);.o’2.z:”r ;

%

§mzr’;:g€% s$¢arcr’:::{ §i>:§::;e>c>:’o,
,1 ‘1–“J’t’7:>::..:~;.,2e;»e;£»/”ng 532,g,A=i,

9.<:%'"s</'xL3.,ci2, :'SEs;3)c:»5: ;5VjI'Q8.51ogC)_
fififfid 5)0m;n::::52",

i%?2:;a§ CW'§z3*§§;,a3")J
s}v-<'H;;g§§,,<g§\,»~5_t"5000!.

QSM:

5i3e)§9§~:’¥’5b:

§\%}g{\gJ1(§-J I555§”%£§Q>”Oaj}’
‘);5;6’kgw\Ci’U’ ‘$0 055.

_g5g3’1,z);§,a; §oc>’Mo;:S’e s2:5}e9,»? e(*3§,_€?,”$2. :nem_»v–%8};:€g.£> €9,<§%wLi%(&f 3&9
5533 Cwé ~"~'-0 '.§1C-7'rg5§*13'§~=§'€'€.. v%}7¢':"~.éJ'¢'5.§v3_?§5'V§"$ °;5;o<::3nc.1–3:i3.,
Q./\7=1(;"jj;2;’ 6;,,%;;e;3e;,VV/;2aga;xa, £3570 sf cg :7: 4 019 me.

D ‘1§°fiE/>9«’~»’ ‘?’9..?i>’4%%._%3″.:§€f:\”” £5253, Coon’ S%»..§<.1z'£ise'{%;s:~s’::;\1§.,t;;:*ou” 9.r.:.£»:?:’§ s:’:o_§;D ae.zg§.a-
Sim figff €355 “:’_55 3″#’:h; ‘ ~fEE1d€_¢bJz”F»g,?i»o4 960$ ESEJJ q£oo_-‘.i»~<=22£m?\
¢%2g_,s%§) @:2£:~a:s;~:é;_,5V_ .?is9'3f.C9';5%%@o:2§ .’:3’3«’3é’ gfifimd
(;,);§«%aA»&,%;»,»g,;=A,gV%£*_[§»,;(;:}%4;»;;;:g ;$}”fi’3m;5_:f;’j5;?J;}7$ €cga€)d.:5::\£_ szsmmja, afleagnaa Yiofij»
535~Ir)¥(¢’5t”‘f.:’i)§_s’.’-S,;$ Lfpt”33_;zg.’f>,:9’cax’§u;12X’
k«3i€T$;&e%%aw§oé %%a&:g\)X .s9g;v§$e,w ,9£ze«sg,:me,.g,
Q

,5) 3}’?-«g’-t-j:\.)’) Z3€hCb.?3»*Z5«r)g’;é§c’ ,@’jf$ §2o;£cé’–11€e€pfie;€ wsfifié

%i:5;F)’fi @7€30$L§’c»?€

my/..

‘ fcsgf-.,z,m.s>_ eoggg”)
?’5’~5)e’2’!1: 39902:? (;9:gi3m35e9a1Mg2>,”

31%

13

7. While considering t.he application of the petiti_o’:ner–«it_orj:F :_. ‘
renewal of affiliation for the academic year 2009-l0_wi*thot;t thereh

being any claim for M18 and MFA courses;.1’the_-LIAC ;, at

for affiliation to the courses as per
of 60 in each of the courses. Howeveritheifacadeniic and
the Syndicate did not recom1nend.”l’or’l.sgra;n’t:;io’l”atliiliation to the said
courses which is clear. fromithevihreport ‘R22’. The
State Governmenthy 18.3.2010 has
directed the aforesaid two
courses the 1. it is clear from the

notification lSSl;i€j_dby the under Section 59(2) of the Act

4_ .. dated l,7§i{9i.u2009 (Ari’n’e2<inre«I'{:l) that it has not invited applications

"for grant of afiilyiation to the aforesaid course for the academic

'fhough the learned Senior Counsei for the

gietitioner contends that petitioner has made an application for grant

oj9.,afi'i1i-ationiiifor the academic year 2009-E0, the original records

by the University wgid clearly show that no such

fig

14

application was filed by the college nor has it depositedr.._the_V

affiliation fee.

8. As directed by me, learned HCGP apgfaeariiigy the if
second respondent has produced the file trelatindgy to’gra’1i1i:».,,c,9l’tV:.it.d

affiliation to the aforesaid two courses. Th’e._file cor».£ai1aVsVya_ letter i

dated 5.9.2009 sent by the Cltairmaifoi’ the col’lcgeto the then
Minister for Higher Educati–onfreq’§ies:_in.g”him to _ grant affiliation
for the academic year 2OO9–Alt(}.dYVet a–nothe’rd”ietterC_was sent by the
Chairman requesting tithe. then Secreta.-fyforulfigher Education for
grant of :aft’iliyation “tt:”the’raforesaiyd’courses w.e.f. 2010-ll instead

of 2009~lOt “Et4_’isl thus order of affiliation has been

granteofgxyithcout Vany ._applica’;ion for the academic year 2010-11. In

in year 2009-10 is concerned, it is clear that the
any application nor has it deposited the

if _ aiftliattonffhe State Government had already rejected the
H of°the petitioner for grant of affiliation as per the order

3l..8.2009 for the said academic year. In order to clarify the

E
gilt

4.

15

position, this Court sought for an explanation in this regard.

the present Secretary for Higher Education. He ha_s:”fileCi

affidavit dated 20.9.2010 stating that he

irregularities in issuing the order and that heAAvyi.ll”recons-ide’r :;i__1_e=:;s

matter strictly in accordance with law andxvill take” fnec_essai’y 0

corrective measures. The affidavit is as “under:

“I, 1\é..Mad*1n*** I’i..}§:,S0.-:§””Q” ‘é/o Sri
Venkatachari,i’paged about; ‘working as
Principaléil 0toffiiovtdiEdiication Department
lVl.S.0’B’il(1g;;,,,5’angalore, do hereby

solemnly affivrrn-“o.n’oath as follows:

am presently working as
_P’rine.ipal Secretary to Govt, Education Department
Eéducativohj, as such, I am fully conversant
V ” of the case and I am swearing to this

0 “‘ai’f’idavift;

2.40.01 submit that, after thorough verification of

0 as therecords pertaining to this case, it has been noticed

is

16

that there are some irregularities in passing thewlt

impugned order. I submit that the matter will V

reconsidered once again strictly under the provisions

of Section 59 of the Karnataka Universities i«;c’i;’2’otio ”
and necessary corrective measureslyvillt-Abeitaken and
the matter will be set right in compliance wiptnhfithe l’

provisions of Section 59 in acccsrdanc-e with..law.,_

What is statedizibove isi’trti’et.:to the best of”r’r1’y
knowledge, info1’rnationl”ahd-beli_eVl€.’fv V l l

9. A University– is a corporation .o’f_teac_hers’.v or assemblage

of learnedlnien”oAr:9v?gvolll§:ges higher branches of
learning. established to hold the

exarnination, gr”ztnt_lanVc”1*. confer degrees, diplomas and other

d’ivs.tinc’ti.olns&_\’..tandup also l{o””adrnit educational institutions, not

rr.ain’tainet<lVh}{ it totvt.i_ts_.;)rivileges as affiliated colleges. The various

powers._of the University are enumerated in section 4 of the Act.

-‘«._Affi1iation oflithe college is essential for the purpose of attaching an

etiticatioiial institution to such University within jurisdiction as

¢

17

directed by law. I_t is generally sought for from the Universi»t__y’1_

before it starts functioning. The expression ‘affiliation’ , i’

been defined in the Act. Sub–section (1)(a) of Section l2}_A of-the

University Grants Commission Act, 1956_.de§ines

‘affiliation’ as under:

” ‘affiliation’, together with itsA,gra._nivma’t–ical var.iation.s,’:
includes in relation to.col1ege;{_’reeogiiitioh of such
college by, association ofsuch e_ollege”‘~by’,’association

of such co11ege’wii_”t–h, and college to

99 3 ‘i

the privileges ‘Q niV*eir5_i’t3:,

l0. :Chapter.X”iof’-the for affiliation of colleges

and recognitio’n,__of Vvinistitiitiioiisiifi-The relevant provisions for the
,pnrpose«.lj)fithis case’ai’e,si_2_h-«Sections (1), (2), (4), (5), (6), (9), (10)

fraynd it?) vOf.i_S6Clit):rl”59, which are as under:
.._rSec.59:.,.vAffi~!iation of Colleges: (1) Colleges within
” the Universitly area shall on satisfying the conditions

sfjeciifiediin this Section be affiliated to the University

19

financially viable to run the Colleges without the aid

the State Government.

(5) The application shall further conta.in””~._:z1n’
undertaking that after the college vis””af–fi.Eiateud,
shall not be any transfer of managernent’_’orfchénge~

name and style of the college,’ without .pri’or appr(w;aIV’_

of the State Government and the”UuniversityL”

(6) On receipt of applicati_on L’-:;n_bo–ise.ction
shall be placed before the Syndicfite’ for ‘c.onsideration.
The Syndicate_r’0_n co’ns§i’d’e’rfa!ion..’:’e. of C’ of the

applications for :%:1ffit§i:1Vti’0n 1: shell direct’ CV21″ ‘local inquiry

to be made iocalé irrqviiiry committee:

7Pro–vided_bE’i1erLocal Inquiry Committee
shall con$lsts’vof a.tlea,st”ene person belonging to the

Scheduled Cnsteeor the Scheduled Tribes.

A (7) 2,;-exxxxx “”x’xxxx xxxxx
‘n{8) _ X.X.’~(4XX._V xxxxx xxxxx

Tine”‘v’vS_yni;’Iic.ate shall consider the report of the

€.omnzitteei’.vand the resoluiihfi of the Academic Council

20

and shall further record its opinion on the questiorig. T

whether the request shall be granted either in whole;”or«.[j~.._i’ » l

in part or rejected. after making such further enquilryuas i”

may be deemed necessary.

(10) The Registrar shall submit the aptp1:ie_atit)n its. «.
enclosures, Annexures, the ret5o_r’t’-.<)V_f'thelocal_ir1t;t1iry""*
Committee, the Academic Ct)unic'i'i.;:artr1' the lsyzhdiczitefi
and after such enquiryvajs may t:oi'be necessary
make their recornmendaitieon it-to?' :the__: to
affiiiate or rejeet' ;t_i'fi1i2;.tio'ii' the ifrtayfi or any

part thereof_7§r1ci;ading.vthe yariationfinlltliel 'ifitake.

(11): — f xxxxx

(12) The.tJ1iiversity"E:ha.l]. "or; receipt of the directions of
the .. State" GrivV'ern.menTt, issue formal order

" « ….. .. Q

" A provisions would clearly indicate that the

Collegesxwithin the University area shall be affiliated to the

'U.r1i»versii't_y' as affiliated colleges oi'\§1e University on satisfying the

21

conditions mentioned in Section 59 of the Act. Sulysection (2) of
Section 59 states that the Registrar shall notify atieast
leading newspapers one in English and one in ‘V’ V
applications for affiliation of new courses in .the__exis_*.in”g’
colleges, new subjects in the affiliated colle.ges1’_anti aili”s:)1i”i

in the sanctioned intake fixing t1ie_v'”ia.st date for

applications. The colleges have to s_e.nd”~.thex,_Vappiica«tion the
Registrar within the time iirnitigsipecifiecf. iinithel advertisement
furnishing the informati_on i1nde_r s’ubgseiction (3) of
Section 59 of the«’Act,_ .Si_i.b1_-sectioni’ (.6) of Section 59 states that on
receipt of the appiicatioryit’placed before the Syndicate for

consideration. The Vsyindicatet’ consideration of each of the

..gpplicatie1niv for affililati-on__shali direct the iocai inquiry to be tnade

Sis.-y LIC…Tl:e ‘A;c’avd_e1nic Council after receipt of the report of the

LI.C,’*t;o’ns’ider’ finding of the committee envisaged in the report

and make such thurther enquiry may appear it to be necessary and
I 1’ecord’ii’t«s opinion on such request and transmit it to the Syndicate.

“w~..p_”‘i”*hefeafter, the Syndicate has to consider the report of the

it

\

22

committee and resolution of the Academic Council and record its

opinion on the question whether the request shall be granted either

in whole or in part or rejected. The Registrar has to subrrlit

application and its enclosures, Annexures, the report of LlCeVa’nd” r ii

the proceedings of the Academic Councilv-andthe S~yndti.cate’ytoiithe’lv

State Government for takin a decision thereon iEaefore’3il”*i
g _ _ _ _

of the ensuing year. The language ernployed sub;s.¢;ct’iofi’.{:l0)”of
Section 59 makes it clear that the State’Go<.Ier11ment shall consider
such applications in the light of the irecori1mendat.ior:s of the LIC,

the Academic Counciliand the Synd.ica.te"a°n–d_ afte'r such enquiry as

may appear it to he "inec-eAss3ry';.niake their recommendation to the

University to atfilitate or_reject affiliation as the case may be or

_ any part inclu'di.ng the variation in the intake. On receipt of

7the, directions~.ot7.tih'e,State Government, the University has to issue

theiforma! orde_r<. accordingly.

29$”

23

12. It is thus clear that the institutions concerned.§h”aVew.lto–.: -1- i

apply for grant of affiliation in response to theb’notifi.eatio–n:13}/il’th¢’–_

Re istrar of t.he Universit under submsectioen Section”’59”?i’§.._
E Y i 1 _ _ _ _

the Act. After compliance of theilptocedure-.. i;i1escrihed..;vunders

various sub–sect.ions of Section 59, hasto the
report to the State Governrneiitdor before 315′
March of the ensuing. year :arid:..the A has t.o
consider only liithieirecommendations
of the authorities clveiarlifrom the scheme of
the Act thaitflif an of affiliation is made for the

academic session “2009′-_l(l)l,: tl”:eli”_State Government cannot grant

_.fresh affiliation for the..next academic year. Needless to say that

‘without 2 n;.atk1’ng*«.Vati. application for grant of affiliation for a

particular’yearll–‘Vthe”SVtate Government cannot direct the University

to grant 5 forrnalorder of affiliation.

ll

25

of course nor is it a formality. Admission to the privileges of a

University is a power to be exercised with great care keeping —in

view the interest of the students. When the law

procedure for grant of affiliation, it must he done only iin-thafl

manner. Statutes have been made by th-e”‘U1iiversity_:.regij.lating? in

grant of affiliation. The guidelines issued thezUnive;isity».staties if

that the exercise of affiliation shall atleast .nin.e_”gn1oi<3thsiiiin
advance and get completed atleast two"rr1onths–.before'admissions
are made in the college. The object ofvtiie local .A7enciu~jry is to find

out if the coliegepossessesfi req11ired-..Vin'frastriicture to start the

course. Affi_liat.ion .car,n:e.t_ibe on the basis of the letters of

the Chairman the c'olle'ge" tofthe concerned Minister and the

Secretary: i'or'~Higher "EdiuVcatir)n, without inaking an application to

"the Unive1s.ity«.iti«accordance with iaw. The Act has not conferred

upon'~thc–.State Govegrninent inherent powers to direct the University

to issue ofafifiliation to the colleges. It has to function within

powers and duties assigned to it under the Act. In the

'eia*cu'ii1stances, the Principal Secretary to the Government,

is

I.

26

Education Department (Higher Education), is right in stating that

he has noticed irregularities in passing the impugned order. in

background, the University has taken a correct

petitioner is not entitled for grant of an ord_er..of__afi’ili–ation’.–.l . l’

14. The other submission of the learned_HS’enior Cowasei, ifollrflg g

the petitioner that though the _U_nivers’i.gyl’*..has gneasvilnvited 3

applications for grant of affiliation fofthe’courses~inl’qaestion, the
University has included SCV6r%1l”vQ{lle.t’lliI1$tiE’E.l.{_l(?Itl’S’-1l.I1 seat matrix for
the academic year 2010- ll and ..,ti1a_t ithe=”~peti~ltion5er has been

discriminated i_s’\v,ithVotIt._a’ny ‘meri’t.. ‘For the academic year 2009»

10, Governme’nt__RtC_College, ‘Bai_tgalore, was granted affiliation for

_ the af’oresaid.two courses, which is clear from the seat matrix of

I~Iowever,~–several other institutions have been included in

the though the University has not invited

applicatioti for grant of affi1.iation. It is Well established that if the

lljaivei’s–i.t&y has granted affiliation to some other educational

illegally for the academic year 20l0–lI, this Court

t
it

27

cannot direct the University to grant affiliation to the petitio11er;ti._lt’»r.

is settled that a party cannot claim that since some thing _,_ A’ »

been done in another case, direction should be given. doing

another wrong. No one has a right to cvlaiin-perlforniance. offan f

unlawful or illegal act. The jurisdiction under
intended to perpetuate illegalities but at 1
OF INDIA & ANOTHERV TieaD1NG
C0. & ANOTHER ..g(2o03):a5–s.cc& 43i2,ctom has held
that two wro11g.s4..cio claim that
since another case; direction
should beigiven’ .wrong. In such matters, there is

no discrimination’ invo’l.vedt Tloieconcept of equal treatment on the

._logic Article i’4’~.of the Constitution cannot be pressed into

i’x_serViee_ in suc.h”~cases. What the concept of equal treatment

presupposes’ ii’9>”t6V)§:i§ilt€11C€ of similar legal foothold. it does not

‘ocouiitenance repetition of a wrong action to bring both wrongs on a

ifpar. ‘Even hypothetically it is accepted that a wrong has been

“«~’coi’amitted in some other cases by introducing a concept of

‘ !
3

tylg’

28

negative equality, the respondents cannot strengthen their c;;1s:_:_.”‘*,

They have to establish the strength of their case on soraf1’e”‘other:

basis and not by claiming negative equality.

15. The Registrar of the University’;

dated 24.9.2010 stating that affiliation cannot’-.be to
petitioner as it has not applied for al’filiation to the”sai’dA
the academic year 2009-l0 arid~~.the oifered
for the academic year 2010–lli that it has

come to the notice*’o’f’«y:.the Un.iver’eity “that-i_cer_taifn colleges were

given affiliation f:)ritl’£e, saiidicoa._rsevs__for-the academic year 201041,

and that the ‘*;l}nivers’ity”‘.§vi..Jth’eXamine each and every case

_Vindividually and actionuvvill be initiated against such colleges in

A’accordance_vvi.tn,law, if the grant of affiliation is not in conformity

with/theyproviisi_o;1g~1;jf’.Section 59 of the Act. The stand taken by

the Univ”ersi’ty isjust and fair.

K3″

1

29

16. There is no merit in this writ petition. It is accordirig’.yi._V

dismissed. No costs.

S i

BMM /-