High Court Jammu High Court

Sajal Gupta And Ors. Etc. vs State Of J. And K. And Ors. on 5 August, 1997

Jammu High Court
Sajal Gupta And Ors. Etc. vs State Of J. And K. And Ors. on 5 August, 1997
Equivalent citations: AIR 1998 J K 1
Author: Gandhi
Bench: R Gandhi, G Sharma


JUDGMENT

Gandhi, J.

1. These two Letters Patent Appeals are directed against the judgment and order dated 14-3-97 passed by the learned Single Judge whereby Writ Petition Nos. 64,27,72 and 59 of 1997 have been dismissed.

2. A few facts nceessary for disposal of the appeals are that the appellants in LPA No. 187/97 arc the private institutes approved by the All India Council for Technical Education and affiliated with the J&K State Board of Technical Education for imparting Technical Education in various Technical courses for a duration of 2 years and 3 years and have at their roll about 3000 students. The managements of these institutions till the year 1993 were making admissions to the courses available in the institutes for imparting technical education. In the year 1993 on 4-2-1993, the Hon’ble Supreme Court in case titled J. P. Uni Krishanan v. State of A. P. (AIR 1993 SC 2178) laid down a scheme for imparting education by the professional colleges in Medical and Engineering Courses and the State Governments were required to regulate the admissions of the private institutes through Competent Authority or prescribed authority. The judgment of the Supreme Court was not complied with and implemented till 1995 by the authorities of the State for selecting the candidates for under-going training in professional courses in these institutes according to the scheme laid down and directed by the Supreme Court.

3. Kashmir Institute of Technology and Engineering, Raj Bagh, Srinagar, appellant-writ petitioner in W.P. No. 27/1997, for the first time in the year 1996, addressed a letter to the Director, Technical Education. J&K Government inviting attention that no policy regarding the admission has been made by the Govt., therefore, his institution is going to make admissions at his own for the courses available in the Institute as other Institutions have already made the admissions. The Secretary, State Board of Techinical Education, on 3-8-95 issued a Circular for information as directive to the institutions which was published in the Daily Kashmir Times on 4-8-1995, which reads as :–

“All the Principals of the Private Poly technics/ Institutes located in J&K State are hereby directed not to make any admission in their respective Polytechnics/Institutes for the current session 1995-96 till further instructions from the Administrative Department.”

4. Under Secretary to Government, Technical Education, also wrote a letter on 7-8-1995 to the National Institute of Science and Technology, Miran Sahib, Jammu, directing him that in pursuance to the Judgment of the Hon’ble Supreme Court in J. P. Uni Krishanan v. State of A. P. and in pursuance of A.I.C.T.E. Notification G.S.R. 476(E) dated 20-5-1994 all admissions shall be made by the competent authority through a Common Entrance Test on 50 : 50 basis for Paid seats and ‘Free seats’. Any deviation of the orders would invite serious consequences in the shape of adverse orders from the Hon’ble Supreme Court. The letter further communicated that no admission should be made by the institutes in contravention of the Supreme Court orders and if any advertisement has already been made for admission he withdrawn forthwith.

5. This letter specifically disclosed the mind of the Government for banning the admissions to be made by the management of the institutions.

6. On 15-8-95 another Circular came to be issued hy the Director. Technical Education, which appeared in the news column of a Local Newspaper as a notice to the general public, which reads as :–

“It is for the General information of public that no student will take admission either for 3 years diploma or 2 years Draftsman Course (Engineering and non-Engineering discipline) with any Private Polytechnic/Institution located in Jammu and Kashmir State for the session 1995-96. Any body doing so will be doing at his own risk and responsibility.”

7. Confronted with this situation appellants made representation to the Commissioner Secretary to Govt., Technical Education, the text of which is reproduced as under :–

“In view of the above mentioned submissions it is very earnestly requested to give your august consideration and revise decision regarding admissions for 1995-96 as has been done in 1994-95 session in spite of Supreme Court Decision being in force from 20-5-94. It is also highly prayed that a revised admission policy to be formulated by the Government on the basis of Supreme Court verdict may kindly be communicated well in advance for the next session i.e. before May 1996 as nothing of the sort has filtered down about the procedural changes to be effected in the mode of admission to technical Institutions.”

8. The State Board of Technical Education on 29-8-95 issued a notification permitting 6 private institutes out of the present appellants to make admission for the Session 1995-96 which came to be published in Daily Kashmir Times on 30-8-95, which reads as follows :–

“It is for the information of general public that the following private Polytechnics approved by All India Council for Technical Education are allowed to made the admissions for the courses approved by AICTE/SBOTE strictly as per the norms of AICTE/SBOTE for the session 1995-96.”

9. Till session 1995-96, the authorities of the stale, did not implement the judgment consequently admissions could not be made in accordance with the scheme laid down by the Supreme Court. Though the State Government was aware, which is evident from the facts stated herebefore that there action qf permitting the Institutes for making selection is contemptuous, derogatory and in breach of the directions of the Hon’ble Supreme Court. SUN the Govt. again issued Notification on 12-9-1995 which was published in local Newspaper which reads as :–

“In pursuance of Administrative Department No. Edu/Tech/40132 dated 10-9-1996 the following AICTE and State Government recognised Private Polytechnics of J&K state are allowed to make the admissions for the session 1996-97 (Ally strictly on merit and prescribed norms of AICTE in the approved courses.

It is one timer relaxation. This concession will not however form a procedure in future. In future the admissions will be done by the Competent Authority Entrance Examination.”

10. One of the private institutions issued an advertisement which appeared in the column of a newspaper, inviting candidates to seek admission for diploma courses in the institute. One of the Judges of this Court taking notice of the said advertisement, suo-motu entertained the writ petition and passed certain directions there in on 31-12-1996. One of the directions was issued to the respondent State that since the law laid down by the Supreme Court in J. P. Uni Krishahan v. State of A. P., is being violated therefore, the State should ensure compliance and implementation of the judgment and that the Board of Technical Education and Universitites in the State of J&K shall not conduct the examination of the candidates who have not been selected in accordance with the scheme laid-down by the Supreme Court.

11. Pursuant to the directions issued by the Writ Court on 31-12-1996, the State Board of Technical Education for seeking compliance and implementation of the said directions issued an order on 6-1-1997, which reads as under :–

“In view of the order passed by the Hon’ble
High Court of J&K at Srinagar dated 31-12-1996
in a public Interest Litigation, all Polytechnic
examinations which are being conducted in the
J&K, by Secretary State Board of Technical
Education are hereby postponed with immediate
effect. The dates for the said examination shall be
notified lateron.”

12. The appellants writ petitioners have challenged this order dated 6-l-1997 in writ petitions, which came to be dismissed by the learned Single Judge by an order dated 14-3-1997 with the observations that the judgment of the Hon’ble Supreme Court has not been flouted only but a complete defiance has been shown by the Government and by the management of the private Institutions and the attitude of the Government and private Institutes is nothing but to dilute and dilute the judgment of the Supreme Court completely:

13. It is this order (dt. 14-3-97) which has been called in question in the LPA No. 187/97 by the appellants.

14. L.P.A. No. 187 of 1997 came to be presented by the affected students against the same order which is under appeal in L.P.A. No. 197 of 1997.

15. Three applications were filed being IA No. IV on behalf of eight petitioners, I.A.No. V by 12 petitioners, and I.A.No. VI by 40 petitioners, who arc also effected students, for impleading them as party-appellants. The applications were allowed and the petitioners were directed to be impleaded as party-appellants.

16. The Management of the Institutions and some of the affected Students have filed the appeals while the State Government has not preferred to challenge the order of the learned single Judge in appeal.

17. We have heard the learned counsel for the parties, gone through the Memorandum of the appeals and the grounds taken therein, order under appeal and the other evidence on record.

18. The learned counsel for the appellants have urged before us that the scheme laid down by the Supreme Court in its judgment (supra) is a method, manner and procedure evolved for regulating the Professional Colleges and the selection and admission of the candidates for under-going courses, in the colleges is neither sacrosanct nor taw as such, laid down by the Supreme Court. The Scheme is subject to further modifications as has been done by the Supreme Court. Further that whether the judgment of the Supreme Court can be implemented by the High Court in terms of the mandate of Article 144 read with Article 215 of the Constitution of India and Section 94 of the Constitution of the State of Jammu and Kashmir? Whether the students, who have acted on representations can be made to suffer and penalised for commission of the contempt of the Surpeme Court judgment, if any, and for no fault of their? Whether for the sins committed by the State and the Management iff the Institutions, the Students can be visited upon with a penalty of the nature with which they have been penalised being thrown out from the classes hanging in the balance cursing their fate. ? Whether 2 years/3 years Diploma certificates secured by thos students who, admittedly have been enrolled in these Institutes after the judgment of the Supreme Court, will be honoured by the Govt. and what will happen to those students who are similarly situated but could not get through in 1 st attempt to secure the diploma and being their basic admissions are at peril? Whether the students/appellants are not justified in demanding equitable relief?

19-20. The learned counsel for the State has also made submissions and contended that the appeals should be rejected for the reason that the writ petitions are not maintainable as the order under challenge in the wrti petitions is issued by the State Board of Technical Education in execution of the order dated 31-12-1996 passed by the learned single Judge. He submits that this objection was raised by him before the learned single Judge who has made a mention of his contention in the course of the order, but has not returned a finding to that effect and the petitions have been dismissed on other grounds, The objection taken before the writ Court still survives for adjudication before this Court with regard to the maintainability of the writ petitions.

21. He has tried to justify that the Institutions were permitted to make admission because of the peculiar circumstances with which the State is confronted because of the militancy and efforts have been made to implement the Scheme laid down by the Supreme Court, authorising them to make admission as one time relaxation only. We are not convinced with the argument of Mr. M. A. Goni, learned Sr. Additional Advocate General to that effect. The scheme laid down by the Supreme Court should have been put in practice by the State of Jammu and Kashmir in its right earnest in the year 1993. Though the SRO-51 of 1997 has been issued in implementation of the judgment still fee structure have not been fixed and it is yet to be known as to what yearly fee a student has to pay for undergoing the course.

22. Mr. Goni was also directed to apprise the Court as to what is the system evolved by the Government for monitoring the implementation of the judgment of the High Court and the Supreme Court. What prompted the Slate Government to authorise the institutions for permitting them to make admissions as one time relaxation, while the Competent Authority in the State is already in-existence. Mr. Goni could not tender any plausible explanation but pleaded only that the State is facing extremely peculiar circumstances and have tried to implement the Scheme laid down by the Supreme Court.

23. Before we deal with all the questions raised and canvassed at the bar, the objection raised by the learned counsel for the State that writ petitioners are not maintainable and so the appeals, need to be considered first, as it goes to the roots of the case and its determination can, well decide the fate of the case.

24. Undoubtedly, the direction issued by the writ Court on 31-12-1996 have not been challenged. It is only the order dated 6-1-1997 issued by the State Board of Technical Education seeking compliance of the Court direction have been challenged. The learned single Judge in the course of the order under appeal has referred the objection taken by the learned Advocate General, representing the State that the order impugned in the writ petitions have been issued by the Government in compliance to the direction of the High Court, therefore, no writ would lie. Had the petitioners felt aggrieved of the writ Court order dated 31-12-1996 they should have challenged the said order in appeal. The learned single Judge has not specifically dealt with the point and returned finding on the objection raised, which is sustainable to be agitated for having determination by us in appeal. We feel that there is substance in the contention of the learned counsel representing the State which must prevail. The legal contention raised by the learned counsel for the State is not res integra and stand settled by the Apex Court in case titled Naresh Shridhar Mirajkar v. State of Maharashtra, reported in AIR 1967 SC 1 while dealing with the scope of writ jurisdiction under Articles 32(2), 226 and 19(1) of the Constitution of India. The facts of the case are that in a suit proceedings, the trial Judge passed the oral order prohibiting publication of the proceedings of the trial. The learned counsel made a prayer before the Court that a written order to that effect should be passed by the Court. Rejecting the submission, the Court did not pass a written order, but observed that no written order was necessary and expected that the oral order should be obeyed. Against this oral direction passed by Mr. Justice Tarkunde, the trial Judge, the aggrieved party moved the Bombay High Court in a writ petition under Article 226 of the Constitution of India. The petition was dismissed by the Division Bench of the said High Court on the ground that the impugned order was a judicial order of the High Court and was not amenable to writ jurisdiction under Article 226. The aggrieved party moved the Supreme Court under Article 32 of the Constitution of India questioning the legality of the orders of the High Court. The Supreme Court has dealt with this aspect as to whether the judicial order of the High Court is amenable to writ jurisdiction under Article 226 in para 39 of the judgment, which is reproduced as under :–“The impugned order is, in a sense, and order of a collateral nature, it has no direct relation with the decision of the dispute which had been brought before the Court in the proceedings between the parties. The learned Judge, however, thought that in order that he should be able to do full justice between the parties it was necessary to pass the impugned order. Thus, though the order in a sense is collateral to the proceedings which were pending before the Court, it was directly connected with the said proceedings inasmuch as the learned Judge found that he could not do justice between the parties and decide the matter satisfactorily unless the publication of Mr. ‘Goda’s evidence was prohibited pending the trial. The order is not collateral in the sense that the jurisdiction of the Judge to pass that order can be challenged otherwise than by a proceeding in appeal. Just as an order passed by the Court on the merits of the dispute before it can be challenged only in appeal and cannot be said to contravene the fundamental rights of the litigants before the Court so could the impugned order be challenged in appeal under Article 136 of the Constitution, but it cannot be said to affect the fundamental rights of the petitioners. The character of the judicial order remains the same whether it is passed in a matter directly in issue between the parties or is passed incidentally to make the adjudication of the dispute between the parties fair and effective. On this view of the matter, it seems to us that the whole attack against the impugned order based on the assumption that it infringes the petitioners’ fundamental rights under Article 19(1), must fail.”

25. This law laid down by the Supreme Court contained in thejudgment (supra) is applicable to the facts of the present case with full force. In the present case also the order impugned in writ petition is issued seeking implementation and compliance of the Court direction dated 31-12-1996. If order dated 6-1-1997 is set aside, it will render the direction issued by the writ Court on 31-12-96 redundant and infructuous. The order passed by the writ Court in exercise of the extraordinary writ jurisdiction under Article 226 of the Constitution of India can be modified and altered in the same proceedings by the writCourt but, cannot be sought to be set aside by filing a separate writ petition invoking extraordinary writ jurisdiction. The remedy for the writ petitioners was either to seek modification of the basic order dated 31-12-1996 or to challenge it before any available competent forum.

26. In view of the above narrated facts and the law laid down by the Supreme Court, the writ petitions are held to be not maintainable and consequently the appeals are bound to fail, which are accordingly dismissed.