Bombay High Court High Court

Dr. D.Y. Patil Educational … vs The Director Of Technical … on 29 August, 2008

Bombay High Court
Dr. D.Y. Patil Educational … vs The Director Of Technical … on 29 August, 2008
Bench: A.P. Deshpande
                                       1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                              
                       CIVIL APPELLATE JURISDICTION




                                                      
                    WRIT PETITION NO. 5809 OF 2008

    1) Dr. D.Y. Patil Educational Academy                )
        Sr.No.124 and 126,                               )




                                                     
        At Post-Ambi, Talegaon-Dabhade,                  )
        Tal. Maval, District-Pune-410 506.               )

    2. Dr. D.Y. Patil College of Engineering             )




                                            
        Sr.No.124 and 126,                               )
        At Post-Ambi, Talegaon-Dabhade,
                              ig                         )
        Tal. Maval, District-Pune-410 506.               )
        Represented through its Director-                )
        Mr. Uday Shende.                                 ).. PETITIONERS
                            
              Versus
    1) The Director of Technical Education               )
             


         Government of Maharashtra                       )
          3, Mahapalika Marg, Mumbai 400 001             )
          



    2) State of Maharashtra                              )
        represented through The Principal Secretary      )





        Higher and Technical Education and               )
        Employment Development,                                         )
        Government of Maharashtra                        )
        Mantralaya, Mumbai 400 032                       )





    3) All India Council for Technical Education         )
        Western Regional Office, 2nd Floor               )
        Industrial Assurance Building, V.N. Road         )
        Opp. Churchgate Railway Station                  )
        Churchgate, Mumbai 400 020.                      )..




                                                      ::: Downloaded on - 09/06/2013 13:46:48 :::
                                                 2

    RESPONDENTS




                                                                                          
    Mr. Vikas Singh with Ms. Udita Singh and Mr. Navdeep Vora i/by M/s.
    N.Vora & Associates for the petitioner. 




                                                                  
    Mr. V.S. Masurkar, Government Pleader for the State.
    Ms. Beena Menon for respondent No.3.

                          CORAM:  SWATANTER KUMAR, C.J., &




                                                                 
                                          A.P DESHPANDE
                                                       , J.

JUDGMENT RESERVED ON : 21ST AUGUST 2008
JUDGMENT PRONOUNCED ON : 29TH AUGUST 2008

JUDGMENT : (Per Swatanter Kumar, C.J.)

In this Petition under Article 226 of the Constitution of India,

Petitioner No.1 Academy prays that the Respondents in the Writ

Petition be directed to include the name of Petitioner No.2 Dr. D.Y.

Patil College of Engineering in the list of eligible colleges for allotment

of students for the academic year 2008-2009 for Engineering courses

through Centralised Admission Process being monitored and

implemented by the Director of Technical Education, Government of

Maharashtra. As a necessary corollary to this relief, it is further

prayed that Petitioner No.2 college be permitted to give admissions to

the students for an intake of 240 students for the present academic

::: Downloaded on – 09/06/2013 13:46:48 :::
3

year in accordance with the letter of approval issued by the All India

Council for Technical Education dated 31st July 2008.

2. These reliefs are claimed on the premise that Petitioner

No.1 is an educational academy imparting education through its

various institutions including Engineering college at Ambi, Talegaon-

Dabhade, Taluka Maval, District Pune. Petitioner No.2 is stated to be

one of the colleges managed and run by Petitioner No.1. Petitioner

No.1 applied to the University of Pune to recommend the

establishment of the Engineering college. University of Pune

informed the Petitioners vide their letter dated 3rd January 2008 that

the University had recommended to the State Government i.e.

Director of Technical Education, for establishment of Petitioner No.2

college. Thereafter, Petitioner No.1 also submitted a proposal for

establishment of the Engineering college to the All India Council for

Technical Education, New Delhi, who in turn vide their letter dated 18th

January 2008 required the authorities to be present for personal

hearing on 1st February 2008. In furtherance to which, the Petitioners

::: Downloaded on – 09/06/2013 13:46:48 :::
4

were informed by Letter of Intent that they are required to furnish

documents and satisfy other requirements stipulated by them vide

letter dated 1st February 2008. In the Letter of Intent, various

documents were asked for and the Petitioners were required to satisfy

the requirements stated in the said letter and furnish among others,

inter alia, joint fixed deposit receipts, etc. and it was also stated that

the Petitioners may indicate the readiness for Expert Committee visit

within a period of two months for further consideration of the case.

The matter remained pending because of certain non-compliance and

as per the Petitioners for want of proper persuation by the All India

Council for Technical Education. However, vide letter dated 27th June

2008, the All India Council for Technical Education clearly stated that

the letter of approval cannot be issued due to following deficiencies :-

“The site of construction of the new Engg. College
building is not matching with the approved building

plan

Workshop, Civil work is incomplete.”

::: Downloaded on – 09/06/2013 13:46:48 :::
5

3. It was also stated in the said letter that as per Approval

Process Handbook (2008), they could avail the opportunity of

reconsideration of the proposal. No correspondence or facts have

been averred as to what transpired between 27th June 2008 and 31st

July 2008 when the letter of approval for establishment of the

Engineering college in all 240 seats was issued by the All India

Council for Technical Education. This letter did not indicate as to for

which academic year the approval was issued. The approval was

granted subject to various terms and conditions and the Petitioners

were required to comply with all the conditions. In terms of Clause 17,

it was stated that in the event of non-compliance with regard to the

guidelines, norms and conditions, action for withdrawal would be

taken.

4. After the Petitioners received this letter of approval, the

Petitioners without approaching the State Government through

Director of Technical Education as well as the affiliating University,

filed the present Writ Petition seeking the above reliefs and for

::: Downloaded on – 09/06/2013 13:46:48 :::
6

appropriate steps to be taken for grant of permission to commence

the courses in the Institution and affiliation to the University.

5. When the Writ Petition was filed, the Petitioners had also

not impleaded All India Council for Technical Education as a

Respondent. However, on oral request of the learned Counsel

appearing for the Petitioners, leave to amend was granted and the All

India Council for Technical Education was added as Respondent No.3

where after the All India Council for Technical Education appeared in

the present Petition.

6. The learned Counsel appearing for the Petitioners

vehemently argued that after the grant of approval by the All India

Council for Technical Education, the Director of Technical Education

and the affiliating University has hardly any role to play and thus there

was no need to approach them for any permission. It is also

contended that the College has complete infra-structure. The fourth

round of counselling is to be held by the centralised agency between

25th and 28th August 2008. Therefore, the Respondents are liable to

::: Downloaded on – 09/06/2013 13:46:48 :::
7

be directed for inclusion of the name of Petitioner No.2 in the list of

colleges and they are obliged to allocate students for admission to the

said college. In the larger interest, it is also contended that the seats

will go waste and no prejudice would be caused to anybody if the

students are allocated to the college and the college commence its

Engineering courses. In support of its contention, reliance is placed

upon the judgments of the Supreme Court in the case of Medical

Council of India vs. Madhu Singh and others, (2002) 7 SCC 258,

Manish Ujwal and others vs Maharishi Dayanand Saraswati University

and others, (2005) 13 SCC 744 and Mridul Dhar (Minor) and another

vs Union of India and others, (2005) 13 SCC 65 and an order of the

Division Bench of this Court in the case of The Shetkari Shikshan

Mandal vs. State of Maharashtra and others passed in Writ Petition

(Lodging) No.1826 of 2008 decided on 1st August 2008.

7. Because of shortage of time and persistent request of the

Petitioners that the matter be heard expeditiously, no reply could be

filed on behalf of All India Council for Technical Education. However,

::: Downloaded on – 09/06/2013 13:46:48 :::
8

the reply on behalf of the State of Maharashtra was filed and the

prayers of the Petitioners were strictly opposed. It has been averred

on behalf of the State that if the permission is granted to the Petitioner

Institution to commence the courses at this juncture, it will defeat the

merit and it will be unfair to higher and meritorious candidates for

picking up college of their choice. According to the State, it will be

serious breach of the golden rule of merit cum preference. It is

averred that in the advertisement given by All India Council for

Technical Education on 24th September 2007, much prior to the time

when the application was submitted on behalf of the Petitioners, that

the applications for establishment of new institutions for technical

programmes received after 30th June shall not be valid for the current

academic year but shall be valid for next two academic years. Thus,

the Petitioner Institute does not have a valid and existing approval for

the current academic year i.e. 2008-2009. It was argued with some

emphasis that number of other colleges have not been considered for

the current year on the same basis and if the Petitioners are permitted

to be included in the list now, it will result in patent discrimination by

::: Downloaded on – 09/06/2013 13:46:48 :::
9

the State inasmuch as other colleges who have been granted

approval after 30th June have not been included in the list on the same

analogy and clear direction and rule made by the All India Council for

Technical Education. It will be useful to refer to some portions of the

reply filed on behalf of the State, which reads as under :-

“…. Moreover it is pertinent to note that in the
State of Maharashtra `The Director of Technical

Education’ is appointed as the Competent Authority by
the State of Maharashtra to conduct the admission

process of various educational institutions conducting
technical education courses. I say that the Director of
Technical Education has prescribed a specific
schedule for conduct of admissions to various

Engineering courses in the State of Maharashtra.
Hereto annexed and marked as EXHIBIT `A’ is the

copy of the Notification issued in this regard on 9th
June, 2008 by the aforesaid Director.”

….. ….. …..

9. I say that in as much as the provisions of the
Maharashtra Universities Act, 1994 (for the sake of
brevity, hereinafter referred to as `the said Act’
) are

concerned, Sub-section 6 of Section 83 of the said Act
makes it abundantly clear that no student shall be
admitted by the Petitioner College/Institution unless the
first time affiliation has been granted by the University
to the Petitioner College/Institution. I say that in view

::: Downloaded on – 09/06/2013 13:46:48 :::
10

of this clear unequivocal mandate of the Legislature, it
is impermissible for the Petitioner to admit even a

single student in absence of such first time affiliation
from the concerned University.

10. However, I will hasten to add that the State
Government cannot permit at this stage grant of even a
single admission at the Petitioner Institution. The

reasons for the same are more particularly set out in
the aforesaid paragraphs. In short, I say that the
Petitioner Institution does not have affiliation and
therefore, it is just not possible to permit the Petitioner

to admit even a single student at the Institution/college.
It is worthwhile to note that in the advertisement given

AICTE on 24/09/2007 vide Advt. No. AICTE/Legal/09
(04)/2007, it is clearly mentioned in category – I under

serial no. 4 of “APPLICATION FOR ESTABLISHMENT
OF NEW INSTITUTIONS FOR TECHNICAL
PROGRAMMES” such as “The letter of Approval
issued after 30th June shall not be valid for the current

academic year but shall be valid only for next two
Academic years”. The AICTE has issued the Letter of

Approval (LOA) to the Petitioner’ s Institute vide letter
dated 31/07/2008 which is already annexed at page
no. 19 of the petition. Therefore the Petitioner’ s
Institute is not valid for the current academic year i.e.

2008-2009 but shall be valid only for next two
Academic years.

….. ….. …..

12. If to obviate the aforesaid situation the
Petitioner College is offered to all the students who
have been already admitted, the entire admission
process will get unsettled. Allowing shifting of an

::: Downloaded on – 09/06/2013 13:46:48 :::
11

already admitted single student from one college to
another college, sets in chain reaction that unsettles all

the admissions so far settled. In other words, allowing
admissions to the Petitioner college at this stage, will

amount to re-opening of the entire admission process.
This is certainly against the public interest and will be
counter productive from the point of view of student
community and starting of educational activities of the

present academic year. As per this Hon’b le Court
Order s passed in W.P. No. 3916 of 2001 and W.P.

No. 1647 of 2007, the Respondent No.1 and 2 have
not considered the petitioner’ s institute for admission

during the academic year 2008-09. At the same time
as per the Order passed by this Hon’b
ig le High Court,
Mumbai Full Bench on 08/08/2008 in Writ Petition No.
8849 of 2007 along with other Petitions and as the

AICTE has issued the Letter of Approval (LOA) to the
Petitioner’ s Institute vide letter dated 31/07/2008 the
Petitioner’ s Institute is not entitled to fill in seats for the
current academic year i.e., 2008-2009 and shall be

valid for next two academic years. Hereto annexed
and marked as EXHIBIT `B’ is the copy of the above

mentioned Order delivered on 08/08/2008.”

8. It is argued on behalf of the Respondents that the

consistent and uniform stand of the Respondent authorities is

that the approvals granted post the cut off date (i.e. 30th June

2008) will be valid only for next academic year and not for the

::: Downloaded on – 09/06/2013 13:46:48 :::
12

current academic year. It will be inappropriate and unjust now to

make the admissions in undue haste as it would cause serious

prejudice to the meritorious students, commencement of the

courses and would introduce an inevitable element of arbitrariness as

many other colleges which have already been excluded on this

ground would be deemed to have been treated unfairly.

9.

The main emphasis which has been placed by the parties

and particularly by the Respondents is on the Handbook and the

Advertisement issued by the All India Council for Technical Education.

Under both these documents, the stipulation with regard to the

issuance of letter of approval on and after a particular date has been

clearly stated. In the advertisement which was issued by the College

for the current academic year on 9th April 2007 and even published

subsequently on 24th September 2007, the relevant clause reads as

under :-

“3. SUBMISSION OF APPLICATION

The application can be submitted “anyn time” round

::: Downloaded on – 09/06/2013 13:46:48 :::
13

the year. However, the applications complete in all
respects received up to 31st December shall be

considered for the following academic year.

Application received after 31st December shall be

considered for the next academic year.

                 ....        .....        ....




                                                  
     4. APPROVAL PROCESS

* “Letter of Intent (LOI)” issued will be valid for “3
years from the date of issue”.

* “Letter of Approval (LOA)” issued will be valid for

“2 academic years from the date of issue”.

* The decisions of grant of approval or otherwise
shall be communicated “throughout the year”.

However, the letter of Approval (LOA) for the
current academic year shall be issued by 30th

June for completed application received by 31st
December of the previous calendar year which

have fulfilled norms and standards prescribe4d by
the Council for establishment of new institutions.
LOA issued on or before 30th June shall be valid
for Two academic years including the current

academic year for obtaining affiliation with the
respective Universities and fulfilling concerned
State Government requirement for admission.

* The Letter of Approval issued after 30th June shall
not be valid for the current academic year but
shall be valid only for next two Academic years.
* The Applicant institutions, whose cases have
been rejected for grant of Letter of Approval (LOA)

::: Downloaded on – 09/06/2013 13:46:48 :::
14

may submit compliance for reconsideration or
may prefer to appeal by 30th May. The requests

for reconsideration or appeal received after 30th
May will not be considered for LOA for the current

academic year but only for next two academic
years. The Applicant shall have only one
opportunity for reconsideration or/for making an
appeal for issue of LOA for the current academic

year. The applicant may submit requests for
reconsideration or prefer an appeal after 30th June
for consideration for issue of LOA for subsequent
academic years.”

10. The All India Council for Technical Education is a statutory

body with the obligation to maintain proper standards relating to

technical education in the entire country. Once the Council in

exercise of the statutory powers frames out a policy or issues

guidelines, then such guidelines are binding on all concern and should

essentially be adhered to. The Handbook issued by the All India

Council for Technical Education is a legal and binding document

issued for information of the concerned parties i.e. Students and

Institutions and other public. Authorities cannot be heard contrary to

the specific language of the Notifications issued by the Council in

::: Downloaded on – 09/06/2013 13:46:48 :::
15

exercise of its statutory power. No doubt it is a settled proposition of

law that the All India Council for Technical Education enjoys

supremacy in regard to grant of approval for technical courses. Once

the approval is granted, the University or the other authority like

Director of Technical Education cannot sit in judgment over the grant

of approval but their function is not so ministerial that it has no

significance in the field of education whatsoever. The Director of

Technical Education is required to grant permission for

commencement of courses and allot students by central counselling

strictly in accordance to the merit and preference of the student. The

University is expected to grant affiliation subject to satisfaction of the

conditions. What they cannot do is to interfere with the approval

granted by the All India Council for Technical Education or its

compliance. In terms of Maharashtra University Act, 1994, the

students can be admitted to the course only when the institution is

affiliated to the University in terms of Section 83(6) of the Act. The

Petitioners did not even care to approach these authorities for taking

appropriate action in accordance with law. The attempt on behalf of

::: Downloaded on – 09/06/2013 13:46:48 :::
16

the Petitioners was to completely bye pass the process required to be

followed on the ground that All India Council for Technical Education

has granted approval. We are unable to accept this contention as

every authority, no matter how formal is its function, is expected to act

in accordance with the prescribed procedure. It is for the University

and the Director of Technical Education to examine various aspects

and then to grant or decline permission or affiliation in accordance

with law. Of course, they may be expected to act with

expeditiousness, but certainly their role cannot be wiped out entirely

and that too contrary to law.

11. We may also notice that in the meanwhile, the Full Bench of

this Court has also pronounced the judgment in the case of Mahatma

Gandhi Missions Institute vs The State of Maharashtra and others (Writ

Petition No.8847 of 2007 alongwith other connected matters),

wherein these principles have been reiterated and the Full Bench has

issued the following directions :-

::: Downloaded on – 09/06/2013 13:46:48 :::
17

(a) As far as all colleges of the petitioner

institutions/trusts for the academic year 2007-2008

are concerned, the students who were admitted in

furtherance to orders of the court against variation

in intake of seats duly approved by the Council,

their admissions would not be disturbed.

(b) The colleges/institutions shall ensure that in the

courses already undergone by them, there is no

deficiency. If the students have joined their

respective courses late, they shall be required to

make up the deficiency.

(c) For the current academic year 2008-2009, we see

no reason to interfere with the notification issued

by the All India Council of Technical Education or

Directorate of Technical Education. The said

courses shall commence strictly in accordance

with the schedule and no institution which is not

duly approved by the AICTE with the concurrence

::: Downloaded on – 09/06/2013 13:46:48 :::
18

of opinion by the Directorate of Technical

Education and the affiliating University as per the

requirements of law upto 30th June, 2008 shall

admit any students. However, as per the stand

taken by the AICTE after completing the requisite

formalities and satisfying the authorities concerned

in regard to infrastructure and educational

standards, such seats would be available to have

for the next academic year. The AICTE and other

authorities are permitted to adhere to the schedule

notified by them. In fact, it is directed that

henceforth, there shall be strict adherence to the

schedule specified in the law and hand-book

printed by AICTE in exercise of its statutory

powers.

(d) The AICTE and all other concerned authorities are

hereby directed to communicate to every applicant

institution, university or trust about refusal and/or

::: Downloaded on – 09/06/2013 13:46:48 :::
19

grant of approval of their proposal by 15th June of

every academic year where the applications have

been received in terms of its brochure upto 31st

December of the previous year, regarding

admissions for the academic year.

12. As held by the Full Bench judgment of this court in

Mahatma Gandhi Missions Institute v. The State of Maharashtra and

others (Writ Petition No.8847 of 2007 alongwith other connected

matters), we cannot find any fault in the stand of the All India Council

for Technical Education in its attempt to adhere to the notified

schedule. It is also a correct stand that adherence to the prescribed

standards, cut-off dates and grant or refusal of approval has a direct

nexus to the performance of its duties in terms of the Act. The

Council cannot grant approvals in a mechanical manner. It is

expected to adhere to its schedule and conduct inspections in

accordance with its policy and provisions of the All India Council for

Technical Education Act. The stand of the All India Council for

Technical Education is that the approval is for the next academic year

::: Downloaded on – 09/06/2013 13:46:48 :::
20

as it was granted subsequent to the notified date of 30th June, 2008.

This fact is not in dispute even before us. Not only this, even the

application for approval was moved by the petitioner subsequent to

the cut-off date for that purpose i.e. 31st December, 2008 as it was

moved on 8th January, 2008. Thus, there is substance in the

argument of the State that Petitioners do not have any valid and

proper sanction for the current year. Furthermore, the approval is

subject to the compliance of the conditions stipulated in the approval

letter. Vide their letter dated 27th June, 2008 which was just three

days prior to the cut-off date of 30th June, 2008, the Council had

clearly stated that there were deficiencies including the deficiency in

regard to the infrastructure i.e. College building was not in

accordance with the approved building plans and the workshop and

civil work is incomplete. The college was also clearly informed that

the college could avail the opportunity of reconsideration of proposal.

These substantial compliances could hardly be completed for the

current academic year. In the letter of approval dated 31st July, 2008,

there is nothing to state that those deficiencies had been made good.

::: Downloaded on – 09/06/2013 13:46:48 :::
21

The letter of approval dated 31st July, 2008 had also informed the

college in no uncertain terms “You are required to submit compliance

report as per AICTE’
s requirements by 31st August, 2008.” There is

nothing on record to show that such compliance was made by the

college even till date. All these events clearly indicate that the entire

process was for the next academic year and not for 2008-2009. The

college cannot drive any benefit for the reason that they claimed to

have engaged certain staff members, teachers for the current

academic year. The college cannot take advantage of its own wrong

as the AICTE had put them to a notice by virtue of notification and

hand-book that application submitted subsequent to 31st December

and approvals granted subsequent to 30th June, 2008 would be for

the next academic year and not the current academic year. The

Letter of Approval dated 31st July, 2008 opens with the language that

the regulations notified by the Council, norms and standards and

conditions prescribed by Council from time to time would be

applicable. It is not even the case of the petitioners that they had not

submitted the application in furtherance to such hand-book and

::: Downloaded on – 09/06/2013 13:46:48 :::
22

notification. By 31st August, the date for compliance of counseling is

expected to be completed and courses are expected to commence as

per the calendar. Another aspect which cannot be ignored by the

court is that the petitioners did not even care to approach either the

University or the Director of Technical Education, State of

Maharashtra for their affiliation and permission respectively. The

University, in fact, has not even been impleaded as respondent in the

present petition. The Court cannot, in these circumstances, take unto

itself compliance of the requirements of affiliation and permission to

commence the courses by deeming fiction. The grant of approval by

All India Council for Technical Education is a principal permission

which was granted conditionally and as already noticed, there is not

even a document on record to show that compliance report was

submitted by 31st August, as stated by the Council. No matter how

formal is the requirement of the University granting affiliation and

Director of Technical Education, State of Maharashtra granting

permission to commence the courses but the law in that regard has to

be essentially followed by the petitioners and he ought to have

::: Downloaded on – 09/06/2013 13:46:48 :::
23

approached these authorities for appropriate action in accordance

with law. The petitioners have none else to blame except its own

conduct for the present situation.

13. Full Bench of this Court in Mahatma Gandhi Missions

Institute (supra) has directed strict adherence to notified schedules

and cut-off dates, ensure implementation of merit-cum-preference

principle and not to shorten the length of the courses in professional

education. If the relief prayed for by the petitioner is granted at this

stage, it would directly or indirectly have the effect of infringing these

principles. Even in the case of Mridul Dhar (Minor) and another v.

Union of India and others,(2005) 2 SCC 65, relied upon by the

petitioners, the Supreme Court unequivocally stated the principle in

relation to desirability of commencement and completion of courses

according to schedule and in paras 22 and 23 of the judgment stated

that if any student is admitted after commencement of the course, it

would be against the intended object of fixing the time schedule.

Further in its conclusion, the court also stated that there is no scope

::: Downloaded on – 09/06/2013 13:46:48 :::
24

for admitting the students mid-stream and even if seats are unfilled,

there cannot be a ground for making mid-session admission. In the

case of Mridul Dhar (supra) where the Supreme Court issued certain

directions, the court re-emphasised the need to adherence to time

schedules in professional colleges, however, required the Medical

Council of India and the Central Government to examine the

applications for approval. None of these judgments help the

petitioners to sustain a claim before the court that in face of clear

stipulation of the hand-book and the notification, this court should

compel the All India Council for Technical Education to violate its own

rules and issue directions against other respondents including the

University (which is not even a party to the writ petition) to grant

permission without compliance to their requirements and even to

allocate the students for admission to the college. Such expansion of

jurisdiction under Article 226 of the Constitution of India would be

opposed to the very spirit of law stated in different Acts including All

India Council for Technical Education Act, Maharashtra Universities

Act and the Notifications issued by the Director of Technical

::: Downloaded on – 09/06/2013 13:46:48 :::
25

Education. The Full Bench of this Court in Mahatma Gandhi Missions

Institute (supra) considered the Division Bench order of this court in

Shetkari Shikshan Mandal v. State of Maharashtra and others and

Atharva Institute of Management Studies and others v. Director of

Technical Education, Maharashtra State and others. The Bench

approved the principle stated in the case of Atharva Institute of

Management Studies and directed that for the current academic year,

the All India Council for Technical Education and Director of Technical

Education should adhere to the notified schedule and the colleges

whose approvals were granted that too conditionally after 30th June,

2008 were to be included in the list of colleges published for

admission for the next academic year.

14. We are unable to find any error of law or element of

unfairness in the stand taken by the respondents. Such stand and

timely implementation of schedule would hardly call for any judicial

intervention. There is merit in the submission of the State that

number of other colleges have not been included in the list as

::: Downloaded on – 09/06/2013 13:46:48 :::
26

approval of the All India Council for Technical Education subsequent

to 30th June, 2008 and there is no reason to treat the petitioners

differently and in any case, there are no exceptional or compelling

circumstances which would justify grant of relief to the petitioners.

Nothing prevented the petitioners from acting timely and submitting

their applications prior to 31st December, 2007 and then pursuing the

same vigoursly to ensure that the approval was granted prior to 30th

June, 2008 and their names were included in the list of colleges for

allocation of students. Even if they were to be granted any relief

today, it would be unfair as firstly, the admission process would be

over by that date and secondly, most of the students have already

been admitted and they even may not know about the availability of

seats in the Petitioners’
college. Thus, it would hurt the golden rule of

merit-cum-preference and would obviously result in late

commencement of courses. It needs to be noticed with some

emphasis that the colleges still have to comply with the requirements

of letter of approval dated 31st July, 2008 and still have to approach

the University and Director of Technical Education for affiliation and

::: Downloaded on – 09/06/2013 13:46:48 :::
27

grant of permission to commence the courses respectively.

15. For the reasons aforestated, we find no merit in the Writ

Petition and the same is dismissed, however, leaving the parties to

bear their own costs.

CHIEF JUSTICE

A.P. DESHPANDE, J.

::: Downloaded on – 09/06/2013 13:46:48 :::