High Court Patna High Court - Orders

Chandra Bhushan Prakash Paswan vs The National Institute Of Tech on 9 November, 2010

Patna High Court – Orders
Chandra Bhushan Prakash Paswan vs The National Institute Of Tech on 9 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.16448 of 2010
                               CHANDRA BHUSHAN PRAKASH PASWAN .
                                            Versus
                               THE NATIONAL INSTITUTE OF TECHNOLOGY & ORS .
                                        -----------

For the Petitioner : Mr. Y.V.Giri, Sr. Advocate with
Mr. Raju Giri, Advocate
For the Respondents: None

2. 09.11.2010 Heard learned Counsel for the petitioner. No one appears

on behalf of the respondents despite service of a copy of the writ

application upon them and name of the Counsel appearing in

the cause list.

The petitioner is stated to be a student of the National

Institute of Technology, Patna in the B. Tech. Mechanical

Engineering Course in the four year session duration

commencing from July 2008. Each session consists of two

semester examinations to be held in December and May/June.

In the last semester examination for the first Session 2008-

2009 he was issued a show cause notice on 13.7.2009 for

having used unfair means. After consideration of the cause

shown his examination was cancelled on 28.7.2009 on grounds

mentioned in the order. The petitioner approached this Court in

CWJC No. 12282 of 2009 questioning the College permitting

him to join afresh from the Session 2010-2011 on the ground

that under the regulations he was required to take fresh

admission in 2009-2010 Session and could pursue his lst year

course afresh. A counter affidavit was filed by the respondents.

The Court after consideration of issues noticed the stand of the

NIT as follows:-

“Counsel for the N.I.T. submits that the
regulations are very clear and on account of
2

certain ambiguity certain persons were erroneously
allowed to appear. A fresh corrigendum has been
issued on 24.4.2009. The submission on behalf of
the N.I.T. is that a candidate who is found to have
been using unfairmeans in the semester is
debarred for the next academic session as a
measure of punishment. After the punishment is
allowed to run its course, the candidate is
permitted to take admission in the next academic
session. Applying that interpretation, what
transpires is that for the unfairmeans indulged in
May/June semester examination in 2009, the
petitioner as a measure of punishment is debarred
from appearing in May/June examination of the
Sessions 2009-2010. After the punishment has
completed its course, the petitioner is allowed to
join the next academic session after the duration of
punishment in 2010-2011.”

It was held that the Court did not find any

unreasonableness or arbitrariness in the decision warranting

interference. The petitioner in terms of the stand taken by the

NIT itself was eligible to take admission in the Session 2010-

2011.

The petitioner therefore represented afresh for permission

to take admission in the Session 2010-2011 on 3.8.2010. That

has been rejected by an order dated 12.8.2010.

Learned Counsel for the petitioner submitted that once

the respondents took a particular stand before this Court and

the petitioner seeks relief after dismissal of his writ application

in the manner and to the extent that the respondents

represented before this Court, he cannot be denied admission in

the course commencing from the Session 2010-2011. No reason

has been assigned in the impugned order dated 12.8.2010.

On perusal of the order in CWJC No. 12282 of 2009 it

appears that the respondents in no uncertain terms took the
3

stand that the petitioner was debarred from pursuing the course

in the Session 2009-2010 and that after punishment ran its

course he was allowed to join in the next academic session

2010-2011. Once they took a particular stand before the Court if

they chose to deny the petitioner the benefit, they were required

to spell out reasons. The reason may or may not have had its

justification which would have been then assessed by the Court

on its own merit.

An administrative order which has civil consequences is

required to be reasoned. The giving of reasons are a facet of the

principles of natural justice displaying application of mind to the

issue and arriving at a decision after consideration of all aspects.

It controls arbitrariness and leaves the citizen satisfied that his

case has been duly and properly considered but that he was

unfortunate that the law debarred him. Reasons have been held

to be heart and soul of an order. An order sans reason, more so

when the edifice for the relief claimed is based on a court’s order

becomes arbitrary and perverse. The order dated 12.8.2010

therefore is not sustainable. It is accordingly set aside.

The petitioner is held entitled to be admitted to the

aforesaid course in the Session 2010-2011. The right to appear

at the examination, attendance etc. are matters for which the

petitioner if so advised may move before the respondents

appropriately under the Regulations.

The writ application stands allowed.

Snkumar/-

(Navin Sinha,J.)
4