Delhi High Court High Court

Anuj Sharma & Ors. vs University Of Delih on 3 October, 2011

Delhi High Court
Anuj Sharma & Ors. vs University Of Delih on 3 October, 2011
Author: Kailash Gambhir
     IN THE HIGH COURT OF DELHI AT NEW DELHI


                        Judgment delivered on: 3rd October, 2011

                           W.P.(C) 6933/2011

Anuj Sharma & Ors.                               ......Petitioners

                        Through: Mr. Kush Chaturvedi and Ms.
                                 Priyanka Priyadarshini, Advs.

                                 Vs.

University of Delhi                                 ......Respondent

                        Through: Mr. MJS Rupal with Ms. Shawana
                                 Bari, Advs.



CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR:

1. Whether the Reporters of local papers may
   be allowed to see the judgment?                         Yes

2. To be referred to Reporter or not?                      Yes

3. Whether the judgment should be reported
   in the Digest?                                          Yes

KAILASH GAMBHIR, J. (Oral)

*

1. By this petition filed under Article 226 of the

Constitution of India, the petitioners seek directions to direct

W.P.(C) No. 6933/2011 Page 1 of 8
the respondent to convert the OBC category seats to the

general category which have remained unfilled after

31.8.2011.

2. Mr. Kush Chaturvedi, learned counsel for the

petitioners submits that 50 seats of the OBC category are

still lying vacant which were never converted to the general

category by the respondent University after filling the seats

in the OBC category as directed by the Apex Court in P.V.

Indiresan Vs. Union of India, Civil Appeal No. 7084/2011

decided on 18.8.2011. Counsel submits that there is a clear

defiance on the part of the respondent University of the

directions given by the Apex Court in the matter of P.V.

Indiresan (Supra), as in terms of the said judgment the

respondents were legally bound to convert the vacant OBC

category seats into the general category seats. Counsel also

submits that the rank of some of the petitioners in the

present petition are immediately after the rank of the last

candidate who was granted admission in the general

category. The contention of the counsel for the petitioners

W.P.(C) No. 6933/2011 Page 2 of 8
is that if all the unfilled seats of OBC category are

converted into the general category, then certainly the

petitioners would have a chance to get admission in the LLB

first year course in the 2011-12 session.

3. Mr. M.J.S. Rupal, learned counsel for the

respondent very fairly admits that there are still 50 unfilled

OBC seats in the first year of the LLB course of the

respondent University. Counsel, however, submits that since

the academic session has already begun from 1.8.2011 and

will close on 13.11.2011, therefore the petitioners have

belatedly approached this court to seek their admissions in

the LLB first year course.

4. I have heard learned counsel for the parties.

5. The following directions were given by the Apex

Court in the case of P.V. Indiresan(supra):

“41. We therefore, dispose of this appeal, affirming the decision
dated 7.9.2010 of the learned Single Judge of the High Court,
subject to the clarifications/observations above, and subject to the
following conditions:

W.P.(C) No. 6933/2011 Page 3 of 8

(i) In regard to the admissions for 2011-2012, if any Central
Educational Institution has already determined the ‘cut-off marks’ for
OBCs with reference to the marks secured by the last candidate in
the general category, and has converted the unfilled OBC seats to
general category seats and allotted the seats to general category
candidates, such admissions shall not be disturbed. But where the
process of conversion and allotment is not completed, the OBC seats
shall be filled by OBC candidates.

(ii) If in any Central Educational Institution, the OBC reservation
seats remain vacant, such institutions shall fill the said seats with
OBC students.

Only if OBC candidates possessing the minimum eligibility/qualifying
marks are not available in the OBC merit list, the OBC seats shall be
converted into general category seats.

(iii) If the last date for admissions has expired, the last date for
admissions shall be extended till 31.8.2011 as a special case, to
enable admissions to the vacant OBC seats.”

There is not even an iota of doubt that the respondent is in

clear defiance of the above directions given by the Hon’ble

Apex Court. No explanation has come forth from the side of

the respondent University as to why the unfilled 50 OBC

seats were not converted into the general category after the

same remained unfilled after the counseling for the OBC

candidates. The respondents were no doubt awaiting for the

directions of the Hon’ble Apex Court and due to that reason

the counseling process to fill the OBC seats was deferred.

W.P.(C) No. 6933/2011 Page 4 of 8
As per the respondent, an open house counseling was held

on 20.8.2011 and even after granting admission to OBC

candidates who had participated in the said counseling, still

50 seats of OBC category were left unfilled.

6. It is quite shocking that the non compliance of the

directions of the Apex Court is not by any other institution

but by a Faculty of law, University of Delhi, which is

considered to be one of the premier law institutions in the

country. The Admission Committee of the Law Faculty must

be comprising of law teachers and how can they who teach

and impart education to the students who would become

future lawyers, the means of dispensation of justice of the

society, ignore the directions passed by the Apex Court of the

country is baffling and alarming to say the least. To obey the

mandate of the highest Court of the country is the bounden

duty of all and by adopting a cavalier approach, the

respondents in a most brazen and outrageous manner have

given a go by to the directions of the Apex Court.

W.P.(C) No. 6933/2011 Page 5 of 8

7. The plea taken by the respondent that the

academic session of the LLB first year course has already

begun does not cut any ice in view of the fact that the

petitioners cannot be made to suffer for no fault on their

part. Ordinarily, the mid stream admissions are not the

preferred norm, but in the case like the present one where

there is a sea of opportunity but is not open to the ones

willing to avail, due to the unreasonableness and high

handedness of the respondents, the court will lean in the

favour where justice can be done and the principles of equity

and good conscience are the torch bearers.

8. The Courts have also consistently held that every

endeavour by the University and all other institutions

should be made to fill all the seats as wastage of seats is not

only at the cost of the public exchequer but at the cost of

depriving a number of aspiring students struggling to get

admission in coveted institutions and universities such as

the Delhi University, which is a dream of many. Hence,

considering the aforesaid circumstances, the respondent is

W.P.(C) No. 6933/2011 Page 6 of 8
hereby directed to hold a special counseling to fill the

vacant 50 OBC after converting the said vacant 50 OBC

seats into the general category in terms of the directions of

the Hon’ble Apex Court in the matter of P.V. Indiresan

(Supra). The said special counseling shall be conducted by

the respondent university after duly notifying the candidates

belonging to the general category through notice board and

through their website. At least seven days time shall be

given to the candidates through such a notice inviting them

to participate in the said special counseling. The respondent

is also directed to publish an advertisement to this effect in

a national daily so that the candidates can be made aware

that the admissions have yet not been closed so that not only

the present petitioners but the other candidates standing

higher in rank can try their luck to seek admission against

the unfilled vacant seats. It is further directed that after

filling the said 50 seats, the Faculty of Law shall conduct

special classes for such students so that they can cover their

curriculum to appear in their first semester examination.

W.P.(C) No. 6933/2011 Page 7 of 8
The attendance of such students shall also be reckoned from

the date of their admission in the course and not from the

date when the current academic session had begun.

9. With the above directions, the present petition

stands disposed of.

October 03, 2011                    KAILASH GAMBHIR, J
mg




W.P.(C) No. 6933/2011                  Page 8 of 8