High Court Kerala High Court

Chief Executive Trustee vs State Of Kerala on 4 January, 2007

Kerala High Court
Chief Executive Trustee vs State Of Kerala on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17873 of 2006(C)


1. CHIEF EXECUTIVE TRUSTEE,
                      ...  Petitioner
2. THE SECRETARY (FR.FRANCIS XAVIER),
3. LEENA JINCY CORREYA, (MINOR),
4. LISHA P.THOMAS, (MINOR),
5. RAYSON CHACKO,
6. MINU JOHN, NERIAKKAL HOUSE,
7. ROMY JOSEPH, (MINOR),
8. SILMY JOSEPH, (MINOR),
9. ANN STEFFY MARTIN, (MINOR),
10. JOSEPH PAYNTER,
11. MAXON JOB, S/O.PUSHPPY JOB,
12. SITHARA ANTONY, (MINOR),
13. SIMY JOHN, PAZHAMPILLY HOUSE,
14. NIXON PAUL, PALAKAL HOUSE,
15. ANJU DAVIS, (MINOR),
16. LIYA JOSEPH, (MINOR),
17. RESHMA JOSE (MINOR),

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER FOR ENTRANCE EDAMINA-

                For Petitioner  :SRI.KURIAN GEORGE KANNAMTHANAM

                For Respondent  :SRI.G.JANARDHANA KURUP (SR.)

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice P.R.RAMAN

 Dated :04/01/2007

 O R D E R
                  V.K. BALI, C.J.   &   P.R. RAMAN, J.

                --------------------------------------------

                      W.P. (C) Nos. 17873,   17969,

                      18008, 18012, 18299, 18307,

                      18444, 18553, 18899, 18906,

                      19253, 19440, 19588, 19584,

                      19663, 19679, 19741, 19755,

                      19844, 19846, 19888, 24824

                               and 26444 of 2006

                --------------------------------------------

          Dated, this  the   4th       day   of  January, 2006


                                  JUDGMENT

V.K. BALI, CJ.:

The Kerala Education Bill, 1957 contained many

provisions imposing considerable State control over the

management of Educational institutions in the State of Kerala,

aided or recognised. The provisions which affected the aided

institutions were much more stringent than those which would

apply only to recognised institutions. The width of power of

control sought to be assumed by the State appeared to the

President of India to be calculated to raise doubts as to the

constitutional validity of some of the provisions of the Bill as an

infringement of some of the fundamental rights guaranteed to

the minority communities by the Constitution. The President

under Article 143(1) of the Constitution of India sought opinion

W.P.(C) No.17873/2006 etc. – 2 –

of the Supreme Court on questions of law of public importance

that had far reaching consequences. The Supreme Court in Re.

Kerala Education Bill, 1957, AIR 1958 SC 956, for the first

time dealt with the right of minority community to establish and

maintain educational institutions and other related educational

matters. Ever since the decision of the Supreme Court in Re.

Kerala Education Bill case till date, the same very and other

questions on education have engaged the High Courts and the

Supreme Court in a marathon litigation spanned over a period of

almost six decades. The leading five cases decided by the

Supreme Court are A
hamedabad St.
Xavier’s C
ollege Society

v. State of Gujarat, 1974 (1) SCC 717, S
t.Stephen’s C
ollege

v. U
niversity of Delhi, (1992) 1 SCC 558; Unnikrishnan v.

State of A.P, (1993) 1 SCC 645, T
.M.A. P
ai F
oundation v.

St
ate of K
arnataka, (2002) 8 SCC 481 and P.A. Inamdar v.

State of Maharashtra, (2005) 6 SCC 527, (hereinafter referred

to as St.Xavier’s case, St.Stephen’s case, Unnikrishnan’s case,

T.M.A.Pai Foundation case and Inamdar’s case respectively).

W.P.(C) No.17873/2006 etc. – 3 –

2. The second ever largest Bench consisting of eleven

Judges was constituted culminating into the decision in T.M.A.

Pai Foundation when the judgment rendered by the Supreme

Court in St.Stephen was doubted. The Supreme Court in

T.M.A.Pai Foundation framed eleven questions to be answered

by it, some of which were answered and some left to be decided

by the regular Bench. Even though one of the ever largest Bench

was constituted, the aftermath of the decision in T.M.A.Pai

Foundation was not encouraging. The Bench consisting of 11

Honourable Judges gave five opinions, the majority decision was

delivered by the then Chief Justice; the four Honourable Judges

delivered three separate opinions partly dissenting from the

majority view. The interpretation of the judgment of the

Supreme Court in T.M.A.Pai Foundation almost became a game

to be played by the State Governments and also the educational

institutions, who would interpret the majority opinion in their

own way. This lead to flooding the courts at all levels with multi

faceted and multi dimensional litigations. The chaos that

resulted because of the rival parties interpreting the judgment of

W.P.(C) No.17873/2006 etc. – 4 –

the Supreme Court in their own way paved way for constitution

of yet another Bench of five Judges in Islamic Academy of

Education v. St
ate of Karnataka, (2003) 6 SCC 697,

(hereinafter referred to as Islamic Academy of Education case)

wherein as well two opinions were expressed, one by a majority

of four Honourable Judges, delivered by the then Chief Justice,

whereas the other by one Honourable Judge, who delivered a

separate judgment. Despite the judgment in Islamic Academy

of Education, it was accepted both by the Government and by

the privately managed aided or unaided institutions that the

position in law was still not clear. There were still unsettled

issues and there was still no clarity in the decision of eleven

Judges in T.M.A.Pai Foundation, thus resulting into constitution of

seven Judges Bench in P.

                                          A.  In
                                                 amdar's  case.     Indeed   by   this


decision, some of the issues have been settled whereas,

concededly, some still need to be settled and the cases including

such unsettled points are still pending decision of the Supreme

Court, one of which pertains to the Kerala Self Financing

Professional Colleges (Prohibition of Capitation Fee and

W.P.(C) No.17873/2006 etc. – 5 –

Procedure for Admission and Fixation of Fees) Act, 2004

(hereinafter referred to as ‘Act of 2004’). It is at this stage when

the judiciary in the country has struggled for more than half a

century to find out solutions to some of the educational related

problems and when answer to those problems is still awaited and

when so far the challenge to the Act of 2004 is still alive, the

Government of Kerala has come up with the Kerala Professional

Colleges or Institutions (Prohibition of Capitation Fee, Regulation

of Admission, Fixation of Non-Exploitative Fee and other

Measures to Ensure Equity and Excellence in Professional

Education) Act, 2006 (hereinafter referred to as ‘Act of 2006’).

To the questions already debated, answered or unanswered,

many more dimensions have been added. Sea changes of far

reaching consequences have been made. The admission of

students in all professional colleges or institutions for all seats

except NRI seats is now to be made through Common Entrance

Test conducted by the State Government, irrespective of any

judgment, decree or order of any court or any other authority.

The right of management institutions, whether aided or unaided,

W.P.(C) No.17873/2006 etc. – 6 –

whether run by the religious minority or otherwise, to make

admissions have been completely taken away. The fee structure

has to be determined by the Regulatory Committee and the same

shall be binding on unaided professional colleges or institutions

for a period of three years. Whatever rights the management

had earlier with regard to determination of fee have also been

taken away. The status of the minority institutions now, for the

first time, shall be determined by Government on factors

enumerated in Section 8. By virtue of judicial precedents, the

status of minority institution was to be determined on the basis

of percentage of population of a particular religious minority

taking State as a Unit. In addition to this condition for

determination of minority status of an institution, further

conditions that the number of professional colleges or institutions

run by the linguistic or religious minority community in the State

shall be proportionately lesser than the number of professional

colleges or institutions run by the non-minority community in the

State and that the number of students belonging to the linguistic

or religious minority community to which the college or

W.P.(C) No.17873/2006 etc. – 7 –

institution belongs undergoing professional education in all

professional colleges or institutions in the State shall be

proportionately lesser than the number of students belonging to

the non-minority community have been added. In the words of

the Honourable Supreme Court dealing with the appeals arising

from the interim directions issued by this Court in these very

cases, there are drastic changes in the Act of 2006 in the mode

of admission and also determination of minority status of the

institution. The petitioners take strong exception to the

provisions dealing with the right of admission of students,

determination of status of a minority institution, fee structure

and other provisions in the Act of 2006. The contentions raised

in challenging the provisions of the Act of 2006 match with the

long title and preamble of the Act.

3. Before we may, however, proceed to deal with the

pleadings and contentions raised by learned counsel appearing

for the parties on the constitutional validity of the provisions

under challenge, we only hope and pray Almighty that the

litigation on education with such far reaching consequences

W.P.(C) No.17873/2006 etc. – 8 –

which may change the very course of education in the nation

and that started in Re. Kerala Education Bill case from Kerala

only may end with the decision on the provisions of Act of 2006

by this Court or by the Apex Court, once again arising from the

State of Kerala.

4 We may also mention that at the time of admission

of the case, petitioners sought stay of operation of the Act. A

Single Bench of this Court before whom these petitions came up

for initial hearing on the prayer made by the petitioners issued

interim directions that the procedure with regard to sharing of

seats between the Government and the Managements of Self

Financing Institutions and also the fee structure as envisaged

under the Act of 2004 would govern the field for this academic

year, 2006-2007, vide orders dated 18th July, 2006. Aggrieved,

the State preferred appeals which were dismissed by a Division

Bench of this Court vide orders dated 29th July, 2006. Still

aggrieved, the State preferred appeals to the Supreme Court

which were dismissed by the Honourable Supreme Court vide

orders dated 25th August, 2006.

W.P.(C) No.17873/2006 etc. – 9 –

FACTUAL MATRIX

5. The factual matrix leading to the filing of the

petitions has been extracted by us from W.P.(C) No.17873 of

2006, wherever, however, required additional facts may be

given by giving a reference to such petitions wherein additional

facts might have been pleaded. Petitioners 1 and 2 are the

Managements of two reputed Self Financing Nursing Institutions

whereas other petitioners are students in B.Sc. (Nursing), in Self

Financing Colleges. Petitioners 1 and 2 claim to be minority

managements representing two Catholic denominations of

Christian community. The first petitioner’s college has been

established by the arch Diocese of Ernakulam and the second

petitioner’s college was established by the Arch Diocese of

Verapoly, both through Trusts/Societies created by them. It is

the case of the petitioners that being directly established by the

community through its higher hierarchy, no declaration of any

status is necessary for exercising their rights under Article 30(1)

of the Constitution. The Self Financing Professional Colleges

started coming in the State of Kerala as a phenomenon in 2002

W.P.(C) No.17873/2006 etc. – 10 –

when ten Engineering Colleges were sanctioned by the AICTE. At

that time, admissions to the Self Financing Colleges were

governed by the judgment of the Supreme Court in

Unnikrishnan’s case, which formulated a scheme with such

ingredients that all admissions to the professional colleges should

be through a Common Entrance Test and allotment of admission

should be through a Single Window System by the State, 50% of

the seats would be free seats and the remaining 50% seats

would be payment seats, free seats means rate of fee would be

as in Government College, the fee payable would be decided by

the State, there would be no management quota and there

should be no capitation fee. The petitioners have made a

mention of the leading Supreme Court judgments referred to

above which, according to them, would give them the right to

chose the students for admission, especially of the Minority

Management. The consortium of managements can evolve to

themselves a fair and transparent method of selection and as per

the decision of the Supreme Court, the admission process cannot

be taken over by the Government. If, however, there may be

W.P.(C) No.17873/2006 etc. – 11 –

foul play or malpractices in the examination conducted by the

consortium of managements, Government may take over the

examination, but it can be limited only for that year and not

permanently for all years to come. It is further the case of the

petitioners that in so far as the selection process and tests

conducted by the consortium of Nursing Management is

concerned, there was no complaint from any quarters so far. In

the background as mentioned above, the petitioners have

challenged the validity of Act of 2006 by prominently highlighting

five areas of disputes reproduced in paragraph 78 of the petition,

which read as follows:

“(1) In the areas of redefining ‘minority’ and

imposing conditions to satisfy the tests of

‘minority’, which are unheard of in the

Judicial History.

(2) Laying down a condition that admissions are

possible only from the rank list of the

Commissioner for Entrance Exam in the

CET, and that all allotments will be done by

the Commissioner, except for NRI seats;

(3) 50% seats will be mandatorily ‘freeship’ seats,

thus bringing back the ‘Unnikrishnan’s

Scheme’ which was held unconstitutional by

the Hon’ble Supreme Court.

W.P.(C) No.17873/2006 etc. – 12 –

(4) Has brought in the principles of reservation in

minority unaided institutions also, which is

expressly prohibited under the 93rd

amendment of the Constitution.

(5) Fees will be fixed by a Fee Regulatory

Committee, only”.

Petitioners plead that there are eight Self Financing Medical

Colleges in the State of which five belong to Christian

management, one belongs to Muslim management and two

belong to Hindu management. Out of the total 49 Self Financing

Engineering Colleges, eighteen belong to Christian management,

thirteen belong to Muslim management, one belongs to Secular

Organisation and seventeen belong to Hindu management. Out

of the 51 nursing colleges, 28 Colleges belong to Christian

management, which itself is more than 50% and if the provisions

contained in Section 8 of the Act of 2006 are to be applied, the

petitioners state that there cannot be any minority institution in

the State. There is no need to detail further the facts as given in

the petition, but for to say that primary challenge in the writs is

to provisions of the Act of 2006 as mentioned above. The

W.P.(C) No.17873/2006 etc. – 13 –

grounds taken in the petition in challenging the provisions would

be given while dealing with the provisions under challenge

separately.

6. The respondent State has entered defence and

joined issues with the petitioners on all fronts. In the counter

affidavit filed by the State, it has been averred that the

allegations made in the petitions are false and baseless. The Act

of 2006 is in conformity with the Constitution of India and also

the dictum of the Supreme Court in Inamdar’s case. The Act of

2006 is in the larger interests of the public, especially the

student community and is aimed at ensuring admissions to

private unaided professional colleges in a fair, transparent and

non-exploitative manner. Each provision of the Act is

incorporated to give effect to the judgments of the Supreme

Court in its entirety and the relevant direction of the Central

Government. The Act has been passed keeping in view the

aspirations of the people to have a comprehensive legislation

reflecting the socio economic and demographic needs and

concerns of the State. The allegation of the petitioners that the

W.P.(C) No.17873/2006 etc. – 14 –

Act is aimed at nationalisation of seats has been denied. It is

further averred that there is no classification as Management

seats or Government seats and does not provide for seat sharing

arrangement between Government and Management. The

admission to the various courses is only through the Common

Entrance Test conducted by the State Government followed by

centralised counselling and this stipulation in the Act is in

conformity with the judgment of Supreme Court in Inamdar’s

case. The State can provide a procedure of holding a common

entrance test in the interest of securing fair and merit-based

admissions and preventing maladministration. If the admission

procedure adopted by a private institution or group of institutions

fails to satisfy the triple test, i.e. it is fair, transparent and non-

exploitative, the admissions can be taken over by the State. The

preamble to the Act clearly sets out that the need for stipulating

admissions can only be made through the common entrance test

conducted by the State followed by the centralised counselling in

view of the past experiences of maladministration of the entrance

test held by the consortium or association of private professional

W.P.(C) No.17873/2006 etc. – 15 –

colleges in the State. The legislature would insist on admissions

only through this manner as it was felt that large scale

maladministration and exploitative methods were adopted by

the private professional colleges. The power to admit is the root

cause of the evil of capitation fee and merit being given a go-by,

the legislature was constrained to pass the new law. The recitals

in the preamble to the Act are stated to be part of legislative

facts and the same cannot be the subject matter of dispute and

would be beyond the purview of judicial review. For deciding the

validity of a law, the statements contained in the Preamble

should be presumed to be correct and cannot be disputed. If

the preamble is read as a whole, it would be evident that the

object and provisions of the Act falls within the four corners of

the provisions of the Constitution as well as the decision of the

Supreme Court in Inamdar’s case. It is then pleaded that the

legislative facts cannot be the subject matter of dispute or

judicial review. Mr.Justice K.T.Thomas, Chairman of the

Committee for overseeing the conduct of examinations has

pointed out that the Management of Self Financing, Medical,

W.P.(C) No.17873/2006 etc. – 16 –

Dental, Ayurveda and Sidha Colleges have violently violated the

guidelines issued by the Supreme Court by conducting rigged

and farce Entrance Test for admitting students as if they are

merit students. A copy of the proceedings of Mr.Justice

K.T.Thomas Committee dated 03.6.2004 and a copy of the letter

dated 21.6.2004 have been annexed to the counter affidavit, as

Exts.R1(a) and Ext.R1(b). A letter dated 30.7.2004 was written

by a student complaining about the manner in which the

entrance examination was conducted by the group of private

colleges in 2004, copies whereof have been annexed in the

counter affidavit as Exts.R1(c) and R1(d). There were several

complaints voiced by different sections of the people with regard

to commercialisation of education by the managements of

minority and non-minority unaided educational institutions. This

has been taken note of by Mr.Justice K.T.Thomas Committee in

the specific context of admission made in Kerala in Ext.R1(a).

The present Government in the State assumed office on

18.5.2006. One of the prime initiatives of the Government was

to fulfil the the promise given to the people in regard to bringing

W.P.(C) No.17873/2006 etc. – 17 –

in legislation to regulate unaided colleges. Following were the

specific promises made in respect of regulating unaided

education:

A. Ensure social justice in admission and fees.

B. Ensure excellence in education through merit based

admission.

C. Prevent capitation fee and commercialisation of

education.

D. Set up a higher education fund for giving assistance to

needy students.

E. Scientific revision of norms for selection of students

for professional courses.

Immediately after assuming office, the Government took steps to

bring in the proposed legislation. This included preparation of

the position paper and holding of widespread discussions with

different stakeholders including the management of unaided

colleges. The Bill for the above was introduced on 22.6.2006 in

the very first session of the Legislative Assembly. Except for

revising the norms for the conduct of entrance examination, all

other promises stated above were taken care of in the Bill. The

Bill was examined by the Subject Committee and unanimously

W.P.(C) No.17873/2006 etc. – 18 –

passed by the Assembly on 30th June, 2006. The Governor gave

assent to the Bill on 2.7.2006. From the facts as mentioned

above, it is pleaded that the Government acted expeditiously in

accordance with the directives given by the Supreme Court in

Inamdar’s case to Central/State Governments to bring in

suitable legislation to regulate unaided professional education at

the earliest, thereby also honouring the promise given to the

people. The moment the present Government came to power,

the entire people of Kerala knew for certain that admissions to

the unaided professional courses for this year would be held as

per the new Act. The managements were taken into confidence

by the Government. The first draft of the Bill introduced in the

Assembly did not contain any provision for privilege seats. The

provision for 15% privilege seats was introduced later, even as

the Assembly was debating the Bill, to accommodate the

interests of Managements. The impression given by the

Managements was that they were fully satisfied with the changes

made in the draft and they would fully co-operate with the

Government for the implementation of the Act, but behind the

W.P.(C) No.17873/2006 etc. – 19 –

scene, they were also making arrangements for pre-empting the

implementation of the Act and creating a fait accompli situation

by admitting students without reference to the provisions of the

Act or the Supreme Court directives for fair, transparent and

non-exploitative admission procedure. Like the petitioners who

have given reference to various judgments of the Supreme Court

and interpret it in their favour, the State too has made a

reference to some judgments, in particular Inamdar’s case, and

would interpret the said judgments in their favour. The legal

grounds pressed into service by the petitioners have been

countered with equal vehemence. Various organisations

espousing the welfare of the student community and the general

public interest have moved application for impleadment and vide

separate orders some of the petitions have been allowed. They

have filed separate counter affidavits as well. There will be no

need to make a mention of the pleadings made therein, as by

and large, the Act of 2006 is sought to be defended in the like

manner as has been done by the State.

Backdrop of events, Judicial Precedents and relevant

W.P.(C) No.17873/2006 etc. – 20 –

provisions of the Act including those under challenge:

7. Before we may advert to the provisions of the Act

of 2006 which are under challenge, we propose to give the

backdrop of events and judicial precedents that may touch on

the controversy in issue. The Constitution Bench consisting of

five Hon’ble Judges in Unnikrishnan’s case held that private

aided institutions cannot charge fee higher than the Government

institutions; the institutions in the matter of admission should

follow only merit and; the activity of establishing educational

institution is neither a trade or business nor a profession and

shall thus be not entitled to the protection under Article 19(1)(g)

of the Constitution. The authorities granting recognition or

affiliation are duty bound to insist on conditions ensuring inter

alia fairness in matters of admission.

8. Some private educational institutions, both aided

and unaided established by the minorities and non-minorities

filed writ petitions before the Supreme Court asserting their right

to establish and administer educational institutions of their

choice unhampered by rules and regulations which unnecessarily

W.P.(C) No.17873/2006 etc. – 21 –

impinge upon their autonomy. The petition filed by Islamic

Academy of Education and connected matters came up for

hearing before the Five Honourable Judges of Supreme Court in

T.M.A.Pai Foundation. The Bench was of the prima facie view

that Article 30 of the Constitution did clothe a minority

educational institution with the power to adopt its own method of

selection and since the decision of the Court in St.Stephen’s

case was doubted, the matter was thus referred to a larger

Bench of seven Judges. On 6.2.1997, however, the Bench seized

of the matter directed that the case to be placed before a Bench

of eleven Judges. When the matter came up for hearing before

the 11 Judges, the following order was passed.

“Since a doubt has arisen during the

course of our arguments as to whether this

Bench would feel itself bound by the ratio

propounded in Kerala Education Bill, 1957 in Re.

(AIR 1958 SC 956) and Ahamedabad St.Xaviers

College Society v. State of Gujarat, it is clarified

that this sized Bench would not feel itself

inhibited by the views expressed in those cases

since the present endeavour is to discern the

W.P.(C) No.17873/2006 etc. – 22 –

true scope and interpretation of Article 30(1) of

the Constitution, which being the dominant

question, would require examination in its

pristine purity. The factum is recorded”.

The Bench framed 11 questions for its answer. The questions

that may be relevant for determining the controversy in the

present case in the context of provisions of the Act of 2006

would be mentioned in the latter part of this judgment.

9. Culled out from the questions and answers to the

same, it may be stated that the Scheme as framed in

Unnikrishnan’s case was abolished and it was held that there

could not be nationalisation of admission process. The right to

provide education under Article 19(1)(g) read with Articles 26

and 30 was recognised, whilst accepting that minority rights

under Article 30 were specially protected as distinct and

separate. The distinction between Government, unaided, aided

and minority institutions was accepted. That maximum

autonomy was to be given to unaided institutions. The aided

institutions were to have autonomy and not to be treated as

Government departments. The unaided, specially minority

W.P.(C) No.17873/2006 etc. – 23 –

institutions were to have autonomy in matters of admissions,

right to determine their fee structure and exemption from any

Government quotas, the Minorities were to be allowed to admit

students of their choice in accordance with St.Stephen’s case i.e.

50% for management and 50% for Government. The judgment

in T.M.A.Pai Foundation was delivered on 31st October, 2002.

We have already mentioned that this judgment was interpreted

by the State Governments and Educational Institutions in their

favour resulting into further litigation. There were certain

anomalies and doubts needing clarification. This resulted into

the constitution of 5 Judges Bench in Islamic Academy of

Education case. The gist of the answers to the four questions

formulated in Islamic Academy of Education have been given in

Inamdar’s case by the Supreme Court. It may be said that it

was held that even in unaided institutions quota would be

permitted and students would be selected on the basis of

Common Entrance Test and further the selection committee

would oversee the admission and fees. This decision was

rendered on August 14, 2003. On 6.1.2005, the National

W.P.(C) No.17873/2006 etc. – 24 –

Commission for Minority Educational Institutions Act, 2004 came

into being. The purpose of the Act was to ensure recognition and

affiliation of minority institutions . Inasmuch as the questions

framed in Islamic Academy of Education were not summed up or

pointedly answered, another Bench of Seven Judges was

constituted in Inamdar’s case the decision whereof was rendered

by the Supreme Court on 12th August, 2005. The Supreme Court

in Inamdar’s case, confined its discussion on the four questions

set out in paragraph 27 of the judgment. The answers given to

those questions would be dealt with in the later part of this

judgment. On 18th January, 2006, Article 15 of the Constitution

was amended adding Article 15(5) to the Constitution to permit

quotas in educational institutions for socially and educationally

backward classes other than minority institutions. On 28th

March, 2006, the National Commission for Minority Educational

Institutions (Amendment) Act 2006 came into being, the purpose

of which was to recognise and give effect to rights of minority

educational institutions.

10. Before the decisions in T.M.A.Pai Foundation,

W.P.(C) No.17873/2006 etc. – 25 –

Islamic Academy of Education and Inamdar were rendered by the

Supreme Court, the State of Kerala came up with the

regulations known as the Kerala Unaided Professional Colleges

(Admission of Students and Fixation of Fee) Regulations, 2002,

wherein 50% of the seats were earmarked to be filled up

by the Commissioner for Entrance Examinations for

Travancore/Malabar, Ezhava, Muslim, SC/ST candidates and vide

orders dated 19.12.2002, the State Government fixed the fee of

Rs.8,750/- per student per year for the 50% of students

allocated by the Controller of Examinations and special fee up to

Rs.20,000/- was also permitted. This Regulation of 2002 was

challenged by the petitioner’s College in O.P.No.39420 of 2002

and vide judgment dated 20th January, 2003, this Court allowed

the writ petition and held that reservation of seats to the extent

of 50% by the Government was not valid in view of the decision

in T.M.A. Pai Foundation case, that the fee structure stipulated in

the notification dated 19th December, 2002 was held to be

arbitrary and illegal and contrary to the rule enunciated in

T.M.A.Pai Foundation case. It was further held therein that the

W.P.(C) No.17873/2006 etc. – 26 –

fee of Rs.1.5 lakhs as admitted by the State Government as

expenses per student in the medical colleges run by the State

can be collected by the private colleges as an interim measure.

It was also held that a Committee be constituted within three

months under Regulation 6 and in the meantime, the institutions

would fill up the seats in the ratio of 75 : 25. The Communal

and Regional reservations were held to be not permissible. The

application for review carried against the order aforesaid was

dismissed on 17.2.2003, by holding that the students admitted

by them were not lacking in merit after going through the entire

record and the performance in the qualifying examination, that

the fee of Rs.1.5 lakhs was not excessive and that the demand

for 50% was not justified. A Special Leave petition was filed by

the State Government to the judgment referred to above, where

in no interim order was granted by the Supreme Court. On

23.8.2003, by an interim order, this Court fixed the fee as Rs.1.5

lakhs per annum provisionally, whereas, the Commissioner of

Entrance Examination vide order dated 19.9.2003 fixed the fee

at Rs.11,825/- for the 50% students nominated by the State

W.P.(C) No.17873/2006 etc. – 27 –

Government. This order was challenged in this Court in

W.P.(C) No.29855 of 2005 and this Court stayed the operation of

the order in the light of its earlier judgments. For the academic

year 2003-04, students were admitted on the basis of individual

entrance tests owing to constraints of time, as provided in para

21 of the judgment in Islamic Academy of Education. In 2004,

the Committee headed by Justice K.T.Thomas was appointed as

Admission Supervising and Fee Fixation Committee and on

28.5.2004, the Committee for fixation of fees in private self

financing colleges set up in accordance with the guidelines in

Islamic Academy of Education case fixed the fee for MBBS

course. By proceedings dated 3.6.2004, the Committee headed

by Justice K.T.Thomas held that fee of Rs.4.35 lakhs was

excessive and exclusionary and therefore, not fair and directed

the postponement of test scheduled on 13th June, 2004. The

examination was conducted as per schedule on 13th June, 2004.

The order aforesaid, dated 3rd June, 2004 was challenged by the

petitioners in W.P.(C) No.16903 of 2004. On 15.7.2004, the Act

of 2004 came into being. This Act was challenged directly before

W.P.(C) No.17873/2006 etc. – 28 –

the Supreme Court and the petitions filed in that behalf are still

pending with interim arrangements. For every subsequent

academic year, similar interim directions have been issued. The

interim direction dated 29.5.2006 reads as follows:

“Subject to further orders that may

be passed by this Court, we direct that for the

Academic Year 2006-2007, the fee to be

charged and the quota of seats would be the

same as were in the previous Academic Year

2005-2006”.

While so, the Act of 2006 came into being on 2nd July, 2006.

Having seen the background preceding the Kerala Legislative

Enactment of 2006, time is now ripe to notice the Scheme of the

Act and provisions which are under challenge. The Act of 2006

has been enacted to provide for prohibition of capitation fee,

regulating the admission, fixation of non-exploitative fee,

allotment of seats to SC/ST and other socially and economically

backward classes and other measures to ensure equity and

excellence in professional education and for matters connected

therein, as per the headnote of the Preamble. The long Preamble

W.P.(C) No.17873/2006 etc. – 29 –

of the Act reads as follows:

“WHEREAS, the Hon’ble Supreme

Court has held that where there is more than

one minority or non-minority institution or

similarly situated institution in the State

imparting education in any one discipline, then

a single common entrance test followed by

centralized counselling or in other words,

single window system of admission is

necessary in order to achieve the twin

objectives of transparency and merit and

further has held that the State can take over

the admission procedure to ensure that it is

fair, transparent and non-exploitative.

AND WHEREAS, it is considered that

in the light of past experiences of

maladministration of the entrance test held by

the Consortium/Association of Private

Professional Colleges in the State, all

institutions of the same or similar type,

whether minority or non-minority shall be

required to fill their seats on the basis of merit

determined through a single common entrance

test followed by centralized counselling by the

W.P.(C) No.17873/2006 etc. – 30 –

State Commissioner for Entrance

Examinations;

AND WHEREAS, in the Constitution

(Ninety-third Amendment) Act, 2005, a

provision has been made under clause (5) of

Article 15 as follows:

‘(5) Nothing contained in this

article or in sub-clause (g) of clause (1) of

Article 19 shall prevent the State from

making any special provision, by law, for

the advancement of any socially and

educationally backward classes of citizens

or for the Scheduled Castes or the

Scheduled Tribes in so far as such special

provisions relate to their admission to

educational institutions including private

educational institutions whether aided or

unaided by the State, other than the

minority educational institutions referred

to in clause (1) of Article 30’.

AND WHEREAS, the Supreme Court

has further held that linguistic and religious

minorities are covered by the expression

“minority” under Article 30 of the Constitution;

AND WHEREAS, the reorganization

of the States in India has been made on

linguistic lines for the purpose of determining

the minority, the unit shall be the State and

not the whole of India and therefore, religious

W.P.(C) No.17873/2006 etc. – 31 –

and linguistic minorities, who have been put at

par in Article 30, have to be considered State-

wise;

AND WHEREAS, it has been further

held by the Supreme Court that Article 30(1) is

a sort of guarantee or assurance to the

linguistic and religious minority institutions of

their right to establish and administer

educational institutions of their choice and

secularism and equality being two of the basic

features of the Constitution, Article 30(1)

ensures protection to the linguistic and

religious minorities, thereby preserving the

secularism of the country;

AND WHEREAS, it has been further

held that the principles of equality must

necessarily apply to the enjoyment of such

rights and no law can be framed that will

discriminate against such minorities with

regard to the establishment and administration

of educational institutions vis-a-vis other

educational institutions and any law or rule or

regulation that would put the educational

institutions run by the minorities at a

disadvantage when compared to the

W.P.(C) No.17873/2006 etc. – 32 –

institutions run by others, will have to be

struck down and at the same time, there also

cannot be any reverse discrimination;

AND WHEREAS, the essence of

Article 30(1) is to ensure equal treatment

between the majority and the minority

institutions and no one type of category of

institution should be disfavoured or, for that

matter, receive more favourable treatment

than another, since laws of the land, including

rules and regulations, must apply equally to

the majority institutions as well as to the

minority institutions;

AND WHEREAS, keeping in mind the

above formulation of the Supreme Court on

minority rights and also the unique socio-

economic and demographic complexion of the

State in the context of the need and

commitment to protect and strengthen the

secular ethoes and the long tradition of

equitable sharing of the opportunities for

education among different communities

prevailing in the State, it is necessary to

ensure that the benefits that accrue from

W.P.(C) No.17873/2006 etc. – 33 –

minority rights be equitably shared among

different sections, including weaker sections,

within the minority community to which the

particular college or institution belongs;

AND WHEREAS, it is necessary to

provide freeship and scholarship to a large

number of economically weaker students to

protect and strengthen the State’s long

tradition of providing equitable opportunities

for education at all levels of learning, and to

promote social justice in accordance with the

directive principles of the Constitution, it is

necessary to apply the principle of using the

excess funds generated from Non-Resident

Indian seats for benefiting students such as

students from economically weaker sections of

society as enumerated by the Supreme Court

as one of the considerations for the fixation of

fee by the competent authority appointed for

the purpose and to set up a Higher Education

Scholarship Fund for providing scholarship to

the socially and economically weaker

students”.

The Admission Supervisory Committee as per Section 2(a) is

defined to mean ‘the Committee constituted under Section 4 for

W.P.(C) No.17873/2006 etc. – 34 –

regulating admission in the unaided professional colleges or

institutions. Aided college, Capitation fee, common entrance

test, minority, minority professional college or institution,

minority seats, privilege seats, single window system, specified

seats and unaided professional college or institution as per

Sections 2 (b),(c), (d) (l), (m), (n),(q), (r), (t), (u) and (w) have

been defined as follows:

“(b) Aided College means a

professional college or an institution

receiving financial aid or grant in aid from

any State or Central Government and

includes minority and non-minority

professional college or institution, as

specified by the Government.

(c) Capitation Fee means any amount

by whatever name called whether in cash or

in kind paid or collected or received directly

or indirectly in addition to the fees

determined under this Act.

(d) Common Entrance Test means

W.P.(C) No.17873/2006 etc. – 35 –

the entrance test conducted for

determination of merit of the candidates

followed by centralised counselling for the

purpose of merit based admission to

professional colleges or institutions through

a single window procedure by the State

Commissioner for Entrance Examinations.

(l) Minority for the purpose of this Act

means a community belonging to a religious

or linguistic minority as may be determined

by Government taking the State as a unit.

(m) Minority Professional College or

Institution means a professional college or

institution established and maintained by a

minority that fulfills the non-discriminatory

criteria as laid down in this Act and

determined as such by the Government.

(n) Minority Seats means seats

reserved for students who belong to the

community that runs the minority unaided

professional college or institution and filled

up on the basis of inter se merit in the

W.P.(C) No.17873/2006 etc. – 36 –

manner as may be prescribed from the rank

list prepared by the Commissioner for

Entrance Examinations;

(q) Privilege seats means seat filled

up through the single window system from

the common merit prepared by the

Commissioner for Entrance Examinations

through the Common Entrance Test, on the

basis of inter se merit from the applications

submitted by the management of each

unaided professional college or institution, as

may be prescribed;

(r) Professional college or

institution means a college of institution

aided or unaided, imparting professional

courses in any of the following disciplines,

namely:

(a) Engineering and Technology;

               (b) Medicine,        Dentistry,             Pharmacy,

                     Ayurveda,                           Homoeopathy,

                     Siddha,        and Nursing.

               (c) Teacher   education   or     any     other

                     discipline  as   may   be   declared   by   the

                     Government            by  notification in   the

                     Gazette;




                     (t) Single Window System means the


W.P.(C) No.17873/2006 etc.                    - 37 -




                centralized             system               for         admission

administered by the State Commissioner for

Entrance Examinations to professional

courses in both aided and unaided, minority

and non-minority colleges or institutions.

(u) Specified seats means seats

earmarked under sub-section (1) of section

10.

(w) Unaided Professional College

or Institution means professional college or

institution which is not receiving any aid or

grant in aid from any State or Central

Government and includes minority and non-

                minority           professional                   colleges         or

                institutions."


The manner of admission of students to professional college has

been prescribed in Section 3 which reads as follows:

“3. Method of admission in Professional

Colleges or Institutions.–Notwithstanding

anything contained in any other law for the

time being in force or in any judgment, decree

or order of any Court or any other authority,

admission of students in all professional

colleges or institutions to all seats except

W.P.(C) No.17873/2006 etc. – 38 –

Non-resident Indian seats shall be made

through Common Entrance Test conducted by

the St ate followed by centralised counselling

through a single window system in the order of

merit by the State Commissioner for Entrance

Examinations in accordance with such

procedure as may be specified by the

Government from time to time.”

The constitution of Admission Supervisory Committee and the

procedure to be adopted by it has been prescribed u/s.4 of the

Act which in so far it may be relevant reads as follows:

“4. Admission Supervisory Committee.–

(1) The Government shall constitute an Admission

Supervisory Committee to supervise and guide the

process of admission of students to unaided

professional colleges or institutions consisting of the

following members, namely:


              (i) A retired Judge of the Supreme Court

                    or High Court                                     -  Chairperson


                (ii) xxx

               (iii) xxx

              (iv)xxx

              (v) xxx

              (vi)xxx




                            (2)   The   Admission   Supervisory   Committee


W.P.(C) No.17873/2006 etc.               - 39 -




may adopt its own procedure for the conduct of its

business.

                (3)     xxx

                (4)     xxx

                (5)     xxx

                (6)   The   Admission   Supervisory   Committee

shall supervise and guide the entire process of

admission of students to the unaided professional

colleges or institutions with a view to ensure that

the process is fair, transparent, merit-based and

non-exploitative under the provisions of this Act.

(7) The Admission Supervisory Committee

may hear complaints with regard to admission in

contravention of the provisions contained herein.

If the Admission Supervisory Committee after

enquiry finds that there has been any violation of

the provisions for admission on the part of the

unaided professional colleges or institutions, it

shall make appropriate recommendation to the

Government for imposing a fine up to rupees ten

lakhs and the Government may on receipt of such

recommendation, fix the fine and collect the same

in the case of each such violation or any other

course of action as it deems fit and the amount so

fixed together with interest thereon shall be

W.P.(C) No.17873/2006 etc. – 40 –

recovered as if it were an arrear of public revenue

due on land. The Admission Supervisory

Committee may also declare admission made in

respect of any or all seats in a particular college or

institution to be de hors merit and therefore

invalid and communicate the same to the

concerned University. On the receipt of such

communication, the University shall debar such

candidates from appearing for any further

examination and cancel the results of

examinations already appeared for.

(8) The Admission Supervisory Committee

may if satisfied that any unaided professional

college or institution has violated any of the

provisions of the Act, recommend to the University

or statutory body for withdrawal of the affiliation

or recognition of such college or institution or any

other course of action it deems fit”.

Prohibition of collecting capitation fee and consequences of

collecting it has been provided in Section 5 of the Act.

The factors that may determine fee have been mentioned in

Section 7. The determining factors for according recognition and

conferring status as unaided minority institution have been

W.P.(C) No.17873/2006 etc. – 41 –

detailed in Section 8 which reads as follows:

“8. Determining factors for according

recognition and conferring status as unaided

minority professional college or institution.-

A minority unaided professional college or

institution established and maintained by any

linguistic or religious minority shall be

accorded recognition and conferred status of

an unaided minority professional college or

institution only if it satisfies all the following

conditions of demographic equivalence

between the minority community to which the

college belongs and the non-minority

community of the State taken as a single unit

namely:

(a) the population of the

linguistic or religious minority community in

the State which runs the professional college

or institution shall be lesser than fifty percent

of the total population of the State.

(b) the number of professional

colleges or institutions run by the linguistic or

religious minority community in the State to

which the college or institution belong shall be

proportionately lesser than the number of

professional colleges or institutions run by the

non-minority community in the State.

(c) the number of students

belonging to the linguistic or religious

minority community to which the college or

institution belongs undergoing professional

education in all professional colleges or

institutions in the State shall be

proportionately lesser than the number of

students belonging to the non-minority

community in the State.

W.P.(C) No.17873/2006 etc. – 42 –

As per Section 9, the fee cannot be collected excessively. Section

9 of the Act of 2006 that deals with fees and mandates that the

same shall not be collected excessively reads as follows:

“9. Fees not to be collected

excessively.- (1) No unaided professional

college or institution shall collect any fee by

whatever name called from the candidate for

admission over and above the fee determined

by the Fee Regulatory Committee and the fee

prescribed by the University concerned;

Provided that the Fee Regulatory

Committee shall fix the fee for Non-Resident

Indian seats and the amount so collected over

and above the fee fixed for other students in

the college or institution in such seats shall be

utilised for providing freeship to socially and

economically backward students.

(2) All unaided professional

colleges or institutions shall provide freeship

to the extent prescribed for a minimum of

fifty percent of the students admitted.

(3) Any officer of the State or

Central Government or any other public

officer or authority who issues an income

certificate which conceals the actual income

of the person to whom certificate is issued

and any recipient of such certificate who by

making use of the certificate claims any

benefit with regard to freeship or scholarship

shall be liable for penalty under section 15 of

the Act.

(4) Notwithstanding anything

contained in any other provisions of this Act,

W.P.(C) No.17873/2006 etc. – 43 –

the fixation and levy of fees at the rates fixed

by the Committee constituted before the date

of coming into force of this Act shall be

deemed to be validly fixed and collected.”.

Section 10 of the Act, which deals with allotment of seats reads

as follows:

“10.Allotment of seats.-(1) In every

professional college or institution other than a

minority college –

(a) ten per cent of the total number of

sanctioned seats shall be earmarked for the

Scheduled Castes and Scheduled Tribes.

(b) twenty-five per cent of the total

number of sanctioned seats to the Other

Socially and Educationally Backward Classes;

(c) three percent of the total number of

sanctioned seats shall be earmarked for

physically challenged persons; and

(d) twelve per cent of the total number

of sanctioned seats shall be earmarked for the

other sections of society not covered under

items (a), (b) and (c) of this sub-section on

merit-cum-means basis.

Provided that in an unaided professional

college or institution, the provisions in item (c)

W.P.(C) No.17873/2006 etc. – 44 –

and (d) shall apply in accordance with the

consensus based on mutual agreement arrived

at between the unaided professional college or

institution and the Government and following

such principles and in such manner as may be

prescribed.

Provided further that the admissions

contemplated in items (b), (c) and (d) above

shall be in compliance with the rules as may

be prescribed.

(2) In an unaided professional

college or institution belonging to both

minority and non-minority, up to fifteen

percent of the total number of sanctioned

seats may be filled by candidates under the

category of Non-resident Indian seats. Seats

not filled up under Non-resident Indian seats

shall be filled up from general merit seats.

(3) In an unaided professional

college or institution belonging to both

minority and non-minority community, up to

fifteen per cent of the total number of

sanctioned seats may be filled by candidates

under the category of privilege seats in the

manner as may be prescribed. Seats not filled

W.P.(C) No.17873/2006 etc. – 45 –

up under privilege seats shall be filled up from

general merit seats.

(4) In an unaided non-minority

professional college or institution eighteen per

cent of the total number of sanctioned seats

shall be filled up from general merit seats.

(5) In an unaided non-minority

professional college or institution two per cent

of the total number of sanctioned seats shall

be filled up by students who have made

outstanding contribution in the field of culture

or sports, on the basis of criteria as may be

prescribed. Seats not filled up shall be filled

up from general merit seats.

(6) When students of specified

categories surrender the seats after selection,

the same shall be filled by the candidates

belonging to the same category from the merit

list of the Common Entrance Test.

(7) Where the seats specified for

the Scheduled Castes or Scheduled Tribes and

other Socially and Educationally Backward

Classes are left unfilled due to non-availability

of candidates from the same category, the

seats shall be filled up by rotation from other

W.P.(C) No.17873/2006 etc. – 46 –

categories within the specified seats as may be

prescribed. Provided that any spillover

thereafter arising shall be filled up from the

general merit seats.

(8) A minority unaided professional

college or institution shall admit not less than

fifty per cent of the students from within the

State from the minority community to which

the college or institution belongs. Fifty per

cent of such seats may be filled up from

among the socially and economically backward

sections from within the minority community

on merit-cum-means basis with the consent of

the minority educational college or institution

as prescribed and the rest in the order of merit

in accordance with inter se merit, both from he

rank list prepared by the Commissioner for

Entrance Examinations, based on the common

application prescribed in the appropriate

prospectus published by the State

Government.

(9) A minority unaided

professional college or institution may

surrender up to eighteen per cent of the seats

to be filled up by the Commissioner for

W.P.(C) No.17873/2006 etc. – 47 –

Entrance Examinations from the specified

seats and general merit seats in equal

proportion. The first portion shall be filled up

on the basis of merit-cum-means basis as

prescribed. The second portion shall be filled

up on from the general merit seats. Any seats

not surrendered shall also be treated as

minority seats and filled up as such.

(10) A minority unaided

professional college or institution may

surrender up to two per cent of the total

number of sanctioned seats to be filled up by

students who have made outstanding

contribution in the field of culture or sports, on

the basis of criteria as may be prescribed.

Seats not so filled up shall be filled up from

general merit seats”.

Section 12 deals with higher Educational Scholarships Fund.

Section 13 deals with protection of action taken in good faith,

whereas Section 14 deals with the power of the Government to

issue directions. Section 15 deals with penalties. Section 16

deals with cognizance of offence. Section 17 deals with the

power to remove difficulties. Section 18 relates to special

W.P.(C) No.17873/2006 etc. – 48 –

provisions for admissions and fixation of fee for the Academic

Year 2006-07. Section 19 deals with power to make rules and as

per Section 20, the Act of 2004 has been repealed. Exercising

the powers under Section 19 of the Act, the Government has

framed the Rules viz. Kerala Professional Colleges or Institutions

(Prohibition of Capitation Fee, Regulation of Admission, Fixation

of Non-Exploitative Fee and other Measures to Ensure Equity and

Excellence in Professional Education) Rules, 2006 (hereinafter

referred to as ‘Rules of 2006’). Rule 10 of the aforesaid Rules

reads as follows:

“10. Allotment of seats:- (1) Allotment

of seats in unaided professional college or

institution shall be done college or institution

wise.

(2)In every Professional College or Institution

other than a minority college or

institution –

(a) The distribution of seats for Scheduled

Caste and Scheduled Tribe students

shall be as specified in the

prospectus.

(b) Identification of candidates belonging

to item (b) and (c) under sub-section

(1) of section 10 shall be made in the

same manner as is being followed in

Government College and allotment of

seats will be made in each category

W.P.(C) No.17873/2006 etc. – 49 –

on the basis of inter se merit taking

into account the option exercised by

the students. The identification of

candidates under item (c) shall be

subject to the conditions contained in

the prospectus.

(c) Allotment of seats to candidates

under item (d) of sub-section 1 of

Section 10 shall be on inter se merit

and subject to the limitation that the

annual income of the family does not

exceed two lakhs fifty thousand

rupees.

(2)Every professional college or institution

shall intimate their consent in writing or

otherwise, for admission of candidates

under item (c) and (d) of sub-section

(1) of section 10, within the time limit

specified for the same, by the

Government.

(3) In case the management does not convey

their consent in writing or otherwise,

within the time limit specified, it shall

be deemed that consent has been duly

given for treating such seats as seats

under (c) and (d) above, and filled up

accordingly.

(4) The qualification for Non-Resident Indian

students will be same as specified in

the prospectus.

(5) The management of each professional

college or institution shall submit to

the Commissioner for Entrance

Examinations the list of candidates to

W.P.(C) No.17873/2006 etc. – 50 –

be considered for admission under

privilege seats at least three days

before the date notified for the

commencement of first year classes.

(6) The unaided professional colleges or

institutions under the Institute of

Human Resources Development,

unaided Colleges under the Lal

Bahadur Sasthri Centre for Science and

Technology, unaided Colleges under

Mahatma Gandhi University, unaided

Colleges under University of Kerala,

unaided Colleges under University of

Calicut, unaided Colleges under

Center for Continuing Education shall

surrender the privilege seats and

admission to such surrendered seats

shall be made from general merit

seats.

(7) Ten percent of the seats under privilege

seats in the unaided College under

KSRTC may be filled by

children/dependents of employees in

the KSRTC on the basis of inter se merit

from the list prepared by the

Commissioner for Entrance

Examinations. A minimum of five per

cent seats under the same category

shall be surrendered to be filled from

general merit seats. Any seat unfilled

under privilege seats shall be filled from

general merit seats.

(8) 2% of the total number of sanctioned

seats in an unaided professional college

or institution shall be filled up by

W.P.(C) No.17873/2006 etc. – 51 –

students who have made outstanding

contribution in the field of culture and

sports in the ratio of 1:1. For allotment

to MBBS/BDS courses only those

candidates whose rank falls within 7

fold of the total number of MBBS/BDS

seats in Professional Colleges or

Institutions available for allotment

through the single window system will

be considered. The allotment shall be

done by the Commissioner for Entrance

Examinations based on the following

principles, namely:-

(a) allotment under seats reserved for

excellence in culture shall be based

on inter-se merit from among those

who have obtained ‘A Grade’ in any

item at the State Youth Festival or

Higher Secondary Youth Festival

conducted by the State Government.

(b) allotment under seats reserved for

excellence in sports shall be based on

inter se merit and in the manner

specified in the prospectus.

(9) All students belonging to the same

religious minority community

irrespective of denominational difference

shall be treated as belonging to the

same minority community for the

purpose of allotment of minority seats.

(10) Of the seats surrendered under

sub-clause (9) of Section 10, fifty per

cent shall be filled up from general merit

W.P.(C) No.17873/2006 etc. – 52 –

seats and the rest as specified under

items (a), (b),(c) and (d) of sub-section

(1) of Section 10.

(11) The principles of rotation specified under

sub-section (7) of section 10 shall be

the same as specified in the

prospectus.”.

Freeship and its disbursement is dealt with by Rule 11, which

reads as follows:

“11. Freeship and its disbursement- (1) All

unaided professional colleges or institutions,

including minority and non-minority colleges

or institutions shall provide freeship to a

minimum of 50% of the students admitted in

each college, subject to the stipulations

regarding income limit. Full remission will be

given to all SC/ST students, irrespective of

their income, whether admitted under

specified category or under general merit

category. 40% of the students admitted shall

also be given partial remission of fee.

Students other than those admitted under

SC/ST, privilege seats and Non-Resident

Indian seats will be eligible for the partial

remission of fee on merit-cum-means basis.

The fee payable by them will be the same as

prevailing in Government or Aided Colleges or

institutions for the same courses. Only those

students whose annual family income does not

exceed two lakh fifty thousand rupees and

who have applied for freeship with all relevant

documents to support their claim will be

considered for the grant of freeship. Initially,

W.P.(C) No.17873/2006 etc. – 53 –

freeship will be awarded to in the ratio of

seats allotted to other socially and

educationally backward classes, physically

challenged and to categories other than the

two above. Where adequate numbers of

claimants are not available under other

socially and educationally backward classes or

physically challenged categories, the same

shall be granted to other categories.

(2) The fee payable at rates prevailing

in Government/Aided colleges or institutions in

respect of SC/ST students admitted under

specified category will be paid to the

institution concerned by the Government. The

fee payable by SC/ST students admitted under

general merit will be fully paid to the

institution by the Government.”

Unaided minority professional college or institution shall be

recognised and conferred such status only if it strictly conforms

to all the three conditions mentioned in Section 8. Rule 13

reads as follows:

“13. Unaided Minority Professional College or

Institution.-(1) A minority unaided professional

college or institution established and

maintained by a minority community and

affiliated to a university shall be recognized as

an unaided minority professional college and

conferred status as such, only if it strictly

conforms to all the three conditions laid down

in Section 8.

(2) The status of an unaided

minority professional college or institution

W.P.(C) No.17873/2006 etc. – 54 –

recognized as an unaided minority professional

college or institution and conferred status as

such, will lose such status if and when the

unaided minority professional college or

institution concerned ceases to fulfill any of the

three conditions laid down in section 8 and

thenceforth shall be treated on part with other

unaided professional educational colleges or

institutions.”.

11. The challenge in the present petitions is to the

vires of Sections 3, 4, 7(a), 8(a) and (b), 9(2), 10, 12(2), as also

Rules 11 and 13. There is a multi dimensional frontal attack on

the vires of the provisions referred to above. It is the case of the

petitioners that the provisions of the Act and the Rules referred

to above would transgress the fundamental rights of the

petitioners enshrined under Articles 14, 15 [including Art.15(5)],

19, 21, 26 and 30 of the Constitution of India. It is then urged

that some of the provisions of the Act and in particular Section 8

(b) and (c) pertain to an occupied field by the Central Legislation

by virtue of the provisions contained in National Commission for

Minorities Educational Institutions Act, 2004 as amended by the

Act of 2006 and therefore, the State of Kerala would lack

legislative competence to enact Act of 2006. The provisions are

W.P.(C) No.17873/2006 etc. – 55 –

also stated to be in direct conflict with the various Supreme

Court judgments in particular T.M.A.Pai, Islamic Academy,

St.Stephen’s College and Inamdar. It is then urged that

inasmuch as the offending provisions of the Act are

non-severable from the other provisions of the Act and further

that the main sections around which the whole Act revolves are

ultra vires the provisions of the Constitution, the whole Act must

fall. These are the arguments which are commonly raised by

learned counsel representing the petitioners in all the matters.

The other arguments individually raised by the learned counsel in

some of the petitions shall be mentioned at appropriate places.

12. We have heard Sri.Andyarujina, Sri.Rajeev

Dhavan, learned Senior Advocates, who have led the arguments

from front assisted by a galaxy of lawyers for the petitioners as

also Sri.Vaidyanathan, learned Senior Advocate and

Sri.C.P.Sudhakara Prasad, learned Advocate General on behalf of

the State.

W.P.(C) No.17873/2006 etc. – 56 –

Power of Judicial Review on recitals in the Preamble

13. Before we may examine the validity of the provisions

of the Act and the Rules under challenge, it will be appropriate at the

very outset to deal with the objections raised by Mr.Vaidyanathan,

learned Senior Counsel representing the State along with

Mr.Sudhakara Prasad, Advocate General of Kerala that recitals in the

preamble to the Act are stated to be part of legislative facts and

cannot be subject matter of dispute and would be beyond the purview

of judicial review. For deciding the validity of a law, the

statements contained in the Preamble should be presumed to be

correct. If the preamble is read as a whole, it would be evident

that the object and provisions of the Act fall within the four

corners of the provisions of the Constitution. The same is also

in tune with the decisions of the Supreme Court and in particular

in Inamdar’s case. That being so, the legislative facts cannot

be subject matter of dispute or judicial review, thus contends the

learned counsel.

14. With a view to appreciate the contention of the

learned counsel, it will be appropriate to find out as to what are

the recitals of the preamble of the Act of 2006 which are stated

W.P.(C) No.17873/2006 etc. – 57 –

to be legislative facts thus not amenable to judicial review. The

preamble contains ten unnumbered paras. Paras 1, 4, 5, 6, 7

and 8, it appear, would only contain statements of law as

propounded by the Honourable Supreme Court. In so far as

para 3 is concerned, the same only reproduces the provisions

contained in Article 15(5) of the Constitution of India. In so far

as paras 2, 9 and 10 are concerned, the same may contain a

factual position.

15. Learned counsel appearing for the petitioners has

sought to divide the preamble in 10 parts and while commenting

on the relevant parts, it is urged by them that the Act of 2006 is

a self defeating statute. With regard to part or para 1, it is urged

that Supreme Court had never held so as mentioned therein.

The decision rather is that there could be a consortium for the

managements and further the State can take over only to ensure

or achieve the twin objectives of transparency and merit in the

event when the object might have been transgressed, the take

over can be only a temporary measure and not for all times to

come. With regard to part 2 of unnumbered para 2, it is urged

W.P.(C) No.17873/2006 etc. – 58 –

that the past experience was only with regard to facts collected

by Justice K.T.Thomas Committee and only once in 2004 the

Committee intervened. There was no such past experience in the

report of the Committee. The single instance could not be said to

be a past experience of maladministration. It is further urged

that one instance and that too with regard to Medical Colleges

could not be treated to be such transgression that would take

away the right of the management to hold the consortium test.

With regard to parts or unnumbered paras 3 and 4, counsel has

nothing to say. It is urged by them that they are not concerned

with the said parts of the preamble. With regard to part 5 of

unnumbered paragraphs thereof, it is urged that despite

mentioning that the religious and linguistic minorities have to be

considered Statewise, the other conditions that have been placed

to qualify as religious or linguistic minority are wholly

unworkable. Parts or unnumbered paragraphs 6 and 7 have

been put together. Learned counsel representing the petitioners

urge that the same is against the dictum of the Supreme Court.

With regard to part or unnumbered para 8, it is urged that the

W.P.(C) No.17873/2006 etc. – 59 –

words mentioned therein ‘must equally apply to the majority

institutions as well as minority institutions’ is not correct. With

regard to the words ‘accrue from minority rights be equitably

shared among different sections, including weaker sections,

within the minority community to which the particular college or

institution belongs’ in part or unnumbered para 9 of the

preamble, it is urged that it is not correct as it was not so held

by the Supreme Court. With regard to part or para 10, it is urged

that there cannot be any objection to the compromise mentioned

therein, but the same cannot be forced. With regard to the

contention of Mr.Vaidyanathan on the legal issue canvassed by

him as mentioned above, it is urged by the learned counsel for

the petitioners that the same is absolutely incorrect and that this

court exercising its powers under Article 226 of the Constitution

of India, when the challenge to Act is based upon violation of

fundamental rights, can always lift the veil as the legislative

declaration of facts are not beyond judicial scrutiny in the

constitutional context of Articles 14 and 16 of the Constitution of

India.

W.P.(C) No.17873/2006 etc. – 60 –

16. The issue debated before the Court with regard to

power of judicial review under the provisions of Article 226 of the

Constitution of India in the context of challenge to the provisions

on the basis of violation of fundamental rights is not res integra.

There will be no need to delve any further on the issue, but to

straightaway refer to the judicial precedents covering the field.

In Indira Sawhney v. Union of India, (2000) 1 SCC 168,

while dealing with this precise issue, the Honourable Supreme

Court observed that, “legislative declarations of facts are not

beyond judicial scrutiny in the Constitutional context of Articles

14 and 16”. The facts of the case aforesaid will reveal that

provisions of Section 3 of the Kerala State Backward Classes

(Reservation of Appointments or Posts in the Services under the

State) Act, 1995 was declared to be mentioning that having

regard to ‘known facts’ in existence in the State, there are no

socially advanced sections in any backward classes who may

have acquired capacity to compete with forward classes and that

the backward classes are not adequately represented in the

services of the State. Section 3 of the said Act of 1995 in so far

W.P.(C) No.17873/2006 etc. – 61 –

as would be relevant reads as follows:

“It is hereby declared, having regard

to known facts in existence of the State –

(a) that there are no socially advanced

sections in any Backward Classes who have

acquired capacity to compete with forward

classes; and (b) that the Backward Classes

in the State are still not adequately

represented in the services under the State

and they continue to be entitled to

reservation under clause (4) of Article 16

of the Constitution”.

For so holding, Honourable Supreme Court relied upon its earlier

decision in Kesavananda Bharati v. S
tate of Kerala, (1973) 4

SCC 225. In the said case, the question before the Court that

arose in the context of legislative declaration made for the

purpose of Article 31-C was, whether the court was precluded

from lifting the veil, examine the facts and hold the legislative

declaration to be invalid. The Supreme Court after making a

reference to the observations made by the Honourable Judges in

the said case as also relying upon judicial precedents in Charles

Russel v. R, [1882 (7) AC 829] and Attorney General v. Queens

Insurance Co., [1878 (3) SC 1090], held that,

W.P.(C) No.17873/2006 etc. – 62 –

“This being the legal position, this

court could certainly examine whether the so

called known facts referred to in Section 3 were

indeed non-existent”.

While dealing with the precise question involved in the said case

in the context of legislative declaration in Section 3 with regard

to ‘known facts’, the Supreme Court gave six reasons categorised

as (a) to (f) and came to the conclusion as follows:

“It appears to us, therefore, from what

we have stated above in sub-paras (a) to (g)

that Kerala Act had shut its eyes to the

realities and facts and it came forward with a

declaration in clause (a) of Section 3 which,

perhaps, it was mistakenly believed was not

amenable to judicial scrutiny. Unfortunately,

the law is otherwise”.

It was further held that,

“In view of the facts and circumstances

referred to above, we hold that the declaration

in clause (a) of Section 3 made by the

legislature has no factual basis in spite of the

use of the words “known facts”. The facts and

circumstances, on the other hand, indicate to

W.P.(C) No.17873/2006 etc. – 63 –

the contrary. In our opinion, the declaration is

a mere cloak and is unrelated to facts in

existence. The declaration in Section 3(a) is,

in addition, contrary to the principles laid

down by this Court in Indra Sawhney, 1992

Suppl.(3) SCC 217 and in Ashoka Kumar

Thakur, (1995) 5 SCC 403. It is, therefore,

violative of Articles 14 and 16(1) of the

Constitution of India. Clause (a) of Section 3

is, therefore, declared unconstitutional.”.

17. In view of the authoritative pronouncement of

the Supreme Court with regard to the precise question as

involved in the present case, the contention raised by

Mr.Vaidyanathan, learned Senior Counsel that, recitals in the

preamble to the Act are stated to be part of legislative facts and

cannot be subject matter of dispute and would be beyond the

purview of judicial review has to be repelled and it has to be held

that court while examining the vires of the Act based upon

violation of fundamental rights can tear the veil to decide the

real nature of the statute if the facts and circumstances may

necessitate such a course. In so far as the statement of law

W.P.(C) No.17873/2006 etc. – 64 –

made in the preamble in the various paragraphs is concerned, if

the same may be actually against the dictum of the Supreme

Court, it shall have to be ignored. Having dealt with the

proposition of law and repelling the contention of

Mr.Vaidyanathan, time is now ripe to examine the factual aspect

of the preamble in the context of the contentions raised before

us. Learned counsel representing the petitioners contends that

the same are not correct or were such that could not be taken

into consideration.

18. The factual position stated in part or unnumbered

para 2 of the preamble may contain facts as stated by the

learned counsel appearing for the petitioners to be absolutely

incorrect. It is the case of the petitioners that there was no past

experience of maladministration of the entrance test conducted

by the consortium/association of private professional self

financing institutions of the State. In Para 75 of W.P.(C)

No.17873 of 2006 which has been filed by the petitioners’

W.P.(C) No.17873/2006 etc. – 65 –

institution running Nursing Courses, it is pleaded that as far as

the selection process and tests conducted by the Consortium of

Nursing Managements are concerned, there was no complaint of

any sort from any quarters so far and there was no notice of any

malpractice by the Association or any member of the Association

till date. All the members of the Association had opted to go by

the Test conducted by the Consortium and had effected

admissions only from the said Test. In the counter affidavit filed

on behalf of the State, it has been averred that necessity to

insist on admission through Common Entrance Test arose as

was felt by the Legislature in its wisdom that there was large

scale maladministration and exploitative methods adopted by the

private professional colleges. The power to admit is the root

cause of capitation fee and merit being given a go-by. It is

then pleaded that Justice K.T.Thomas, Chairman of the

Committee for Overseeing the conduct of examinations has

pointed out that the Management of Self Financing Medical,

Dental, Ayurveda and Sidha colleges have violently violated the

guidelines issued by the Supreme Court by conducting a rigged

W.P.(C) No.17873/2006 etc. – 66 –

and farce entrance test for admitting students as if they are

merit students. To substantiate its plea as mentioned above, the

respondents have placed on record the proceedings of the Justice

K.T.Thomas Committee as also a letter dated 21.6.2004 as

Exts.R1(a) and R1(b) respectively. A letter dated 30.7.2004

was written by a student who appeared in the entrance exam

conducted by the group of private colleges in 2004 complaining

about the manner in which the test was conducted. A copy of

the same is placed on record as Ext.R1(c). These are the kinds

of averments made in all the counter affidavits pertaining to the

test conducted by the Consortium of Medical Colleges or other

Technical Institutions. We may mention at this stage itself that

the institutions before us are imparting education in Engineering,

Medicine, Ayurveda, Teaching etc. Ext.R1(a) are the proceedings

of the Committee for Supervision of Common Entrance Test for

selection of students in the management seats in the Private Self

Financing Professional Colleges dated 3rd June, 2004. It deals

with Medical, Dental, Ayurveda and Siddha Colleges. In

paragraph 2 of the proceedings aforesaid, it has been mentioned

W.P.(C) No.17873/2006 etc. – 67 –

that the Committee had noticed that Association of Private Self

Financing Institutions received applications for appearing in the

Common Entrance Test to be conducted by them on the strength

of prospectus which has shown the fee structure proposed by

each member of the association which was far higher than the

fees fixed by the Committee. The last date fixed by the

association for receipt of application was long prior to the date

when the Committee decided the fee payable by the students.

As per the decision of the Committee, the fee which a student

has to pay in respect of each course is far less than the fee

proposed by each College shown in the prospectus. When the

fee structure was published, a large number of students who felt

that they could afford to pay the fee fixed by the Committee

made earnest efforts to apply in the colleges concerned but the

Association forestalled the rights and opportunity of such

students to make the application on the premise that last date

for making the application was already over. The Committee on

the aforesaid facts understood that the number of applications

received by the Association on the basis of prospectus issued

W.P.(C) No.17873/2006 etc. – 68 –

was abysmally small and this fact itself would prove that only a

handful of students who could afford to pay the exorbitant fee

shown in the prospectus fixed by the Association could make the

application. This, according to the Committee, was in contrast to

the number of applications received by the Commissioner for

Entrance Examinations. The Committee was of the view that

there was no doubt that if the last date for receipt of application

has been fixed giving a reasonable interval from the date of

fixation of fee, the number of applicants should have been far

higher than the small number now admitted by the management.

After discussing the matter in detail the Committee resolved as

follows:

“i. The Association shall postpone the last

date for receipt of application atleast till

20.06.2004.

ii. Sufficient number of application forms

should be made available at the office of the

Committee also for issuing to the intending

applicants and the cost of the forms issued

will be passed over to the Association.

iii. The other dates for holding the entrance

test shall be rescheduled accordingly in such

a way as to keep the last date for admission

W.P.(C) No.17873/2006 etc. – 69 –

specified by the MCI, pursuant to the

Judgement of the Supreme Court in MCI v.

Madhu Sing case.

iv. In the event of the Association being

unable to conduct the entrance test in the

manner specified above, the Association shall

follow the rank list published by the State

agencies after fixing up another date as the

last date for receiving application.”.

In the proceedings dated 3.6.2004, the Committee has directed

the Association of Managements of the Self Financing Medical

Colleges to extend the last date for receipt of applications by a

few more days, so as to enable the intending students to apply.

In the letter dated 21.6.2004, produced as Ext.R1 (b), it is

stated that the Chairman of the Association of Private Self

Financing Medical College filed a writ petition praying for stay of

operation of implementation of the order dated 3.6.2004 of the

Committee and when the High Court refused to grant stay of the

order, the Association in a hurry prepared the question paper

and a farce test was conducted on 13.6.2004, as announced by

them already. It was observed that the Association should not

have flouted the direction of the Committee which was necessary

W.P.(C) No.17873/2006 etc. – 70 –

for supervising the test and also to oversee that the admissions

are fair and transparent. It was further observed that denying

the opportunity to the students to apply for admission after the

fees was fixed by the Committee is a very grave violation of

fairness and transparency. Complaints have been received by

the committee that some of the Medical colleges have collected

huge amounts from some of the applicants by assuring

admission to them and that is the reason for preventing others

to make application. Though the committee has no direct

evidence on the truth of such allegations, the committee has

been convinced that transparency became a casualty when the

managements blocked the student community from applying for

admission after knowing the range of fees. The Committee then

observed that management of Self Financing Medical, Dental,

Ayurveda and Siddha Colleges have violently violated the

guidelines issued by the Supreme Court by conducting such a

rigged and farce entrance test for admitting students as if they

are merit students. The Committee also found that the test

conducted by the Medical Institutions on 13.6.2004 was wholly

W.P.(C) No.17873/2006 etc. – 71 –

unfair, wherein fairness and transparency have become

casualties. A letter dated 30.7.2004 [Ext.R1(d)], has been

addressed by one Anu.S. to Justice K.T.Thomas. It is a letter by

a student who appeared for the entrance examination conducted

on 13.6.2004 by the Self Finance College Association. It is

stated in the letter that even though the Committee headed by

Justice K.T.Thomas had objected to the conduct of the

examination, she had participated in the examination. The Self

Financing Colleges have admitted students of their choice in the

management quota. In many of the colleges, the classes have

started in between, but she and others were not included even in

the selection process. She had passed CBSE examination with

91.7% marks in Biology, Physics and Chemistry and performed

well in the examination conducted by the Association, but neither

the examination results were declared nor she was called for an

interview. She requested the Committee to help ordinary people

like her either by cancelling the entrance examination conducted

by the Association or by selecting the students in a transparent

manner.

W.P.(C) No.17873/2006 etc. – 72 –

19. It is the case of the petitioners that in so far as

the Committee headed by the former Judge of the Supreme

Court, Mr.Justice K.T.Thomas, is concerned, there was no

allegation with regard to fairness in the test. Unfairness in the

test was presumed on the ground that prospectus was issued by

Self Financing Institutions far prior to fixation of fees by the

Committee and inasmuch as the fee fixed in the prospectus was

far higher than the one fixed by the Committee later in point of

time, many students were debarred from participating in the test

conducted by the Self Financing Institutions. This, according to

the Committee, had resulted into a test which was a complete

farce. In so far as the letter written by a student is concerned, it

is urged by the learned counsel for the petitioners that, no

material has been placed on record to substantiate the

allegations made therein. The contents of the letter are in the

realm of allegation without any proof, thus would contend the

learned counsel.

20. It may not be possible to accept the contentions

of the learned counsel as noted above. The findings recorded by

W.P.(C) No.17873/2006 etc. – 73 –

the Committee headed by Justice K.T.Thomas may be

presumptive with regard to standard of the test, but, surely,

number of students could not participate. Further, there are

indeed other findings also like holding the test on a day and

announcing the result the very next day which point towards the

test not being fair. The declaration of facts made in unnumbered

para 2 of the preamble may be true, but the significant question

that arises in the present cases is as to whether on the basis of a

single test, authenticity of which was adversely commented upon

by the Committee headed by a former Judge of the Supreme

Court, Justice K.T.Thomas, and which test was conducted only by

Self Financing Institutions imparting Medicine, Ayurveda, Dental

and Siddha Courses, whether the right of managements to hold a

consortium test could be taken away for all times to come,

particularly when the Act of 2004 intervened between the

observations made by Justice K.T.Thomas Committee and the

Act of 2006. We will deal with this aspect of the case when we

may consider the right of Self Financing Unaided Institutions to

make admission of students through a Consortium Test. Suffice

W.P.(C) No.17873/2006 etc. – 74 –

it, however, to mention at this stage that, there is no allegation

of conducting a rigged or farce test against institutions imparting

education in other technical subjects like Engineering, Nursing

and Teacher Education and further that there is no allegation

whatsoever of a rigged test or a test held not to admit students

of merit either before or after the test conducted in 2004. It is

also to be stated that Regulations of 2002 that came into being

prior to the Act of 2004 were challenged in this Court in

O.P.No.39420 of 2002 and vide judgment dated 20th January,

2003 this Court allowed the Writ Petition. An application for

review was filed against the order aforesaid, which was

dismissed on 17th February, 2003. It was held in the said order

that the students admitted by the managements were not

lacking any merit and this finding came to be recorded after

going through the entire records and the performance in the

qualifying examination. The other factual position noticed in the

preamble, would pertain to unique socio economic and

demographic complexion of the State in the context of the need

and commitment to protect and strengthen the secular ethos

W.P.(C) No.17873/2006 etc. – 75 –

and the long tradition of equitable sharing of the opportunities

for education among different communities prevailing in the

State. It is not clear from the aforesaid statement of fact

mentioned in part or unnumbered para 9 of the Preamble as to

what is the socio economic and demographic complexion of the

State, but during the course of arguments it is clarified that it

relates to Christian and Muslim Communities being far more

progressive in establishing institutions of education as compared

to even so-called majority communities in the State. It is also

pointed out that students of the minority communities in various

fields of education may be more than the students of the

majority community. It is also urged that the communities

mentioned above have progressed enough. These communities

are now forward and have become rich and it is now time that

Government must protect and strengthen the Secular ethos and

the long tradition of equitable sharing of opportunities for

education among different communities prevailing in the State.

But for showing on material and which we may mention, is

admitted position that minority communities have established

W.P.(C) No.17873/2006 etc. – 76 –

educational institutions far more than the non-minority

communities, nothing has been shown which may even remotely

suggest that these communities have become advanced and rich.

We shall deal with this aspect of the matter in the context of

right of minorities to establish and administer institutions at the

relevant time, but all that we may mention at this stage is that

demographic complexion of the State in the context of the need

and commitment to protect and strengthen the secular ethos as

mentioned in the Preamble would pertain to only more

educational institutions having been established by the minority

communities and that is a fact in so far as State of Kerala is

concerned.

21. Having examined the backdrop of events

culminating into the filing of the present petitions and the

important dates and events which may have a bearing upon the

controversy in issue, we would have normally examined at this

stage the challenge to various provisions of the Act and the Rules

referred to above, but inasmuch as the learned counsel

appearing for the parties have primarily relied upon the

W.P.(C) No.17873/2006 etc. – 77 –

judgments of the Supreme Court in St.Xavier’s case,

St.Stephen’s case, T.M.A.Pai Foundation case and P.A.Inamdar’s

case and claimed that the said judicial precedents support their

view points, it shall be necessary to first take into consideration

the background in which the said cases came to be instituted,

the basic points involved therein and the results thereof. This

exercise has to be gone into as both parties rely upon the same

very judgments in their favour and unless the context in which

the said cases came to be decided is clear, a sure answer may

not be possible.

22. The litigation on education can be mainly divided

into two eras, namely, one, post Unnikrishnan and the other

post T.M.A.Pai Foundation, clarified by the Supreme Court in

Inamdar’s case. In Mohini Jain v. State of Karnataka, 1992 (3)

SCC 666 (hereinafter referred to as Mohini Jain’s case), the

challenge was to notification that provided for fee structure

whereby for Government seats the tuition fee was Rs.2000/-

per annum, and for students from Karnataka the fee was

Rs.25,000/- per annum while the fee for Indian students from

W.P.(C) No.17873/2006 etc. – 78 –

outside Karnataka, under the payment category was Rs.60,000/-

per annum. It was urged before the Supreme Court that

charging such a discriminatory and high fee would violate the

constitutional guarantees and rights. This attack was sustained

and it was held that there was fundamental right to education in

every citizen, and that the State was duty bound to provide

education as also the private institutions that discharge State’s

duties were equally bound not to charge a higher fee than the

Government institutions. The correctness of the same was

challenged in Unnikrishnan’s case where it was urged that if the

law laid down in Mohini Jain’s ratio was to apply, the educational

institutions would have to be closed down as they would be

unable to run the institutions with a kind of fee structure

ordained in the said case. The Supreme Court in the context of

arguments raised in the said case considered the conditions and

regulations, if any which the State could impose on private

unaided/aided, recognised or affiliated educational institutions

conducting professional courses, the extent of fee which could

be charged by such an institution and the manner in which the

W.P.(C) No.17873/2006 etc. – 79 –

admissions could be granted. It was held that private unaided

recognised/affiliated educational institutions running professional

courses were entitled to charge a fee higher than that charged by

Government institutions for similar courses, but such a fee

should not exceed the maximum limit fixed by the State. It was

also held that commercialisation of education was not

permissible, the same would be opposed to public policy, and

charging of capitation fee was held to be illegal. The court

upheld the power of the Government to frame rules and

regulations in matter of admission and fees with regard to

private aided recognised/affiliated educational institutions. The

question as to whether the setting up of an educational

institution would be a fundamental right under Article 19(1)(g)

was not answered. It was further held that a citizen who had

not completed the age of 14 years would have the right of free

education which would not be available to him beyond the age of

14 years. The private educational institutions were held to be

supplementing the efforts of the State in educating the people.

The authorities were obliged to recognise and/or affiliate such

W.P.(C) No.17873/2006 etc. – 80 –

institutions, but could insist upon such conditions as would be

appropriate to ensure not only an education of requisite

standard but also fairness and equal treatment in matters of

admission of students. The court then formulated a scheme

and directed every authority granting recognition and/or

affiliation to impose that scheme upon institutions seeking

recognition/affiliation, even if they were unaided institutions.

The scheme postulated that professional colleges should be

established and/or administered only by a Society under the

Society Registration Act, 1860, or corresponding Act of a State,

or by a Public Trust registered under the Trusts Act or under the

Wakfs Act and that no individual, firm, company or other body of

individuals would be permitted to establish and/or administer a

professional college; that 50% of seats in every professional

college should be filled by the nominees of the Government or

university, selected on the basis of merit determined by a

common entrance examination, referred to as free seats,

whereas the remaining 50% of seats (payment seats) should be

filled by those candidates who pay the fee prescribed therefor

W.P.(C) No.17873/2006 etc. – 81 –

and allotment of seats against payment seats should be done on

the basis of inter se merit determined on the same basis as in

the case of free seats; that there should be no quota reserved for

management or for any family, caste or community, which may

have established such a College; that it should be open to the

professional colleges to provide for reservation of seats for

constitutionally permissible classes with the approval of the

affiliating university; that the fee chargeable in each professional

college should be subject to a ceiling as may be prescribed by

the appropriate authority or by a competent Court; that every

State Government should constitute a Committee to fix the

ceiling on the fees chargeable by a professional college or class

of professional colleges, as the case may be. The committee so

constituted should fix the fee once in every three years or at

such longer intervals as it may think appropriate and that it

would be appropriate for the University Grants Commission to

frame regulations under its Act regulating the fees that could be

charged by the affiliated colleges operating on a no-grant-in-aid

basis. The AICTE , the Indian Medical Council and the Central

W.P.(C) No.17873/2006 etc. – 82 –

Government were also given similar advice. This is the scheme

which can be called as a scheme in the era of post Unnikrishnan’s

case and which held the field for ten years.

23. In T.M.A.Pai Foundation, the scheme as

formulated in Unnikrishnan’s case was challenged. It was the

case of petitioners therein that cost incurred on educating a

student in an unaided professional college was more than the

total fee which was realised at on the basis of the formula fixed

in the scheme. This had resulted in revenue shortfalls. It was

further represented that even though by interim orders some

percentage of seats to be alloted to NRI students against

payment of higher amount was permitted, that even then

sufficient funds were not available for development of

educational institutions. Another anomaly of free seats bagged

by students from affluent families, whereas students from poor

family were required to pay, were also highlighted. The

implementation of Unnikrishnan scheme it was urged, has helped

the privileged from richer urban families, even after they ceased

to be comparatively less meritorious and the same has also

W.P.(C) No.17873/2006 etc. – 83 –

resulted in economic loss for the educational institutions. The

scheme framed under Unnikrishnan’s case with regard to

affiliation and recognition subject to fulfilment of conditions

imposed by the concerned authorities was also challenged. The

nationalisation of education again formulated in the scheme

under Unnikrishnan’s case was also challenged. It was urged

that the right of private unaided educational institutions to give

admissions and fix fee was curtailed by the State Governments

legislating in conformity with the scheme was neither fair nor

reasonable. The institutions clamoured for their right in

admitting students particularly in private unaided institutions

subject to minimum qualifications that may be prescribed and to

some system of computing the equivalence between different

kinds of qualifications like a common entrance test.

Surrendering the total process of selection to the State was

labelled as unreasonable. The Government’s regulations in the

private institutions were also under challenge. The private

unaided non-minority educational institutions also clamoured for

their right for fixation of fee, admission of students and

W.P.(C) No.17873/2006 etc. – 84 –

non-interference in these matters by the State or other authorities.

In the context of all pervasive and all embracing attack on the

scheme formulated in Unnikrishnan’s case, the Supreme Court in

T.M.A. Pai Foundation case framed under five heads eleven

questions. The five headings under which discussions on the

eleven questions were classified read as follows:

“1. Is there a fundamental right to set up

educational institutions and if so, under

which provision?

                  2. Does           Unni         Krishnan         case         require

                      reconsideration?


3. In case of private institutions, can there be

government regulations and, if so, to what

extent?

4. In order to determine the existence of a

religious or linguistic minority in relation to

Article 30, what is to be the unit – the State

or the country as a whole?

5. To what extent can the rights of aided

private minority institutions to administer be

regulated?”.

In so far as the eleven questions with answers that may be

relevant for determination of controversy in the present case are

concerned, the same reads as follows:

W.P.(C) No.17873/2006 etc. – 85 –

“Q.1. What is the meaning and content of the

expression ‘minorities’ in Article 30 of the Constitution

of India?

A. Linguistic and religious minorities

are covered by the expression minority under

Article 30 of the Constitution. Since

re-organisation of the States in India has

been on linguistic lines, therefore, for the

purpose of determining the minority, the unit

will be the State and not the whole of India.

Thus, religious and linguistic minorities, who

have been put on a par in Article 30, have to

be considered Statewise.

Q.3(b).To what extent can professional

education be treated as a matter coming under

minorities’ rights under Article 30?

A. Article 30(1) gives religious and

linguistic minorities the right to establish and

administer educational institutions of their

choice. The use of the words ‘of their choice’

indicates that even professional educational

institutions would be covered by Article 30.

Q.4. Whether the admission of students to

minority educational institutions, whether aided or

W.P.(C) No.17873/2006 etc. – 86 –

unaided, can be regulated by the State Government

or by the University to which the institution is

affiliated?

A. Admission of students to unaided

minority educational institutions viz schools

and undergraduate colleges where the scope

for merit-based selection is practically nil,

cannot be regulated by the State or university

concerned, except for providing the

qualifications and minimum conditions of

eligibility in the interest of academic

standards.

The right to admit students being

an essential facet of the right to administer

educational institution of their choice, as

contemplated under Article 30 of the

Constitution, the State Government or the

University may not be entitled to interfere

with that right, so long as the admission to

the unaided educational institutions is on a

transparent basis and the merit is adequately

taken care of. The right to administer, not

being absolute, there could be regulatory

measures for ensuring educational standards

and maintaining excellence thereof, and it is

W.P.(C) No.17873/2006 etc. – 87 –

more so in the matter of admissions to

professional institutions.

A minority institution does not

cease to be so, the moment the grant-in-aid

is received by the institution. An aided

minority educational institution, therefore,

would be entitled to have the right of

admission of students belonging to the

minority group and at the same time, would

be required to admit a reasonable extent of

non-minority students, so that the rights

under Article 30(1) are not substantially

impaired and further the citizens’ right under

Article 29(2) are not infringed. What would be

a reasonable extent, would vary from the

types of institution, the courses of education

for which admission is sought and other

factors like educational needs. The State

Government concerned has to notify the

percentage of the non-minority students to be

admitted in the light of the above

observations. Observation of inter se merit

amongst the applicants belonging to minority

group could be ensured. In the case of aided

professional institutions, it can also be

W.P.(C) No.17873/2006 etc. – 88 –

stipulated that passing of the common

entrance test held by the State agency is

necessary to seek admission. As regards

non-minority students who are eligible to

seek admission for the remaining seats,

admission should normally be on the basis of

the common entrance test held by the State

agency followed by counselling wherever it

exists.

Q.5(a). Whether the minorities’ right to

establish and administer educational institutions of

their choice will include the procedure and method of

admission and selection of students?

A. A minority institution may have its

own procedure and method of admission as

well as selection of students, but such a

procedure must be fair and transparent and

selection of students in professional and

higher educational colleges should be on the

basis of merit. The procedure adopted and

selection made should not tantamount to

maladministration. Even an unaided minority

institution ought not to ignore merit of the

students for admission, while exercising its

right to admit students to the colleges

W.P.(C) No.17873/2006 etc. – 89 –

aforesaid, as in that event, the institution will

fail to achieve excellence.

Q5(b). When the minority institutions’ right of

admission of students and to lay down procedure and

method of admission, if any would be affected in any

way by the receipt of State aid?

A. While giving aid to professional

institutions, it would be permissible for the

authority giving aid to prescribe bye rules or

regulations, the conditions on the basis of

which admission will be granted to different

aided colleges by virtue of merit, coupled with

the reservation policy of the State qua

non-minority students. The merit may be

determined either through a common

entrance test conducted by the University or

the Government concerned followed by

counselling, or on the basis of an entrance

test conducted by individual institutions –

the method to be followed is for the university

or the Government to decide. The authority

may also devise other means to ensure that

admission is granted to an aided professional

institution on the basis of merit. In the case

W.P.(C) No.17873/2006 etc. – 90 –

of such institutions, it will be permissible for

the Government or the university to provide

that consideration should be shown to the

weaker sections of the Society.

Q.8. Whether the ratio laid down by this Court

in St.Stephen’s case (St.Stephen’s College v.

University of Delhi) is correct? If no, what order?

A. The basic ratio laid down by this

Court in St.Stephen’s College case is correct,

as indicated in this judgment. However, a

rigid percentage cannot be stipulated. It has

to be left to the authorities to prescribe a

reasonable percentage having regard to the

type of institution, population and educational

needs of minorities.

Q.9. Whether the decision of this Court in Unni

Krishnan J.P. v. State of A.P. (except where it holds

that primary education is a fundamental right) and the

scheme framed thereunder requires reconsideration/

modification and if yes, what?

A. The scheme framed by this Court in

Unni Krishnan case and the direction to

impose the same, except where it holds that

W.P.(C) No.17873/2006 etc. – 91 –

primary education is a fundamental right, is

unconstitutional. However, the principle that

there should not be capitation fee or

profiteering is correct. Reasonable surplus to

meet cost of expansion and augmentation of

facilities does not, however, amount to

profiteering.

Q.10. Whether the non-minorities have the right

to establish and administer educational institution

under Article 21 and 29(1) read with Articles 14 and

15(1), in the same manner and to the same extent as

minority institutions?

and

Q.11. What is the meaning of the expressions

‘education’ and ‘educational institutions’ in various

provisions of the Constitution? Is the right to

establish and administer educational institutions

guaranteed under the Constitution?

A. The expression ‘education’ in the

articles of the Constitution means and

includes education at all levels from the

primary school level up to the postgraduate

level. It include professional education. The

expression ‘educational institutions’ means

W.P.(C) No.17873/2006 etc. – 92 –

institutions that impart education, where

‘education’ is understood hereinabove.


                                The   right   to   establish   and

                  administer          educational         institutions         is

                  guaranteed   under   the   Constitution   to   all

citizens under Articles 19(1)(g) and 26, and

to minorities specifically under Article 30.

All citizens have a right to establish

and administer educational institutions under

Article 19(1)(g) and 26, but this right is

subject to the provisions of Article 19(6) and

26(a). However, minority institutions will

have a right to admit students belonging to

the minority group, in the manner as

discussed in this judgment”.

24. Even though one of the ever largest Bench of 11

Honourable Judges was constituted which as observed in

P.A.Inamdar’s case was expected to draw a final curtain,

subsequent events tell a different story. Some of the questions

it was observed had remained unsettled whereas some aspects

required clarification and it is this exercise which was taken by

the Bench consisting of 7 Honourable Judges in Inamdar’s case.

After the decision in Pai Foundation, however, another judgment

W.P.(C) No.17873/2006 etc. – 93 –

in Islamic Academy of Education was delivered by the Supreme

Court consisting of 5 Honourable Judges, which was the first

attempt to clarify the judgment of Supreme Court in Pai

Foundation case. The Pai Foundation judgment as mentioned

above gave rise to further litigations, both Government and

Managements of Institutions endeavouring to interpret the said

judgment in their favour. The Government too in the wake of

law laid down in T.M.A.Pai enacted laws as per the law

understood by it. That too was also an added reason for

litigation in post T.M.A.Pai era. When interim orders passed by

various High Courts were challenged, counsel appearing for the

parties agreed that there were certain anomalies and doubts in

T.M.A.Pai’s decision, which require clarification. This clarification

was sought primarily by unaided professional institutions, both

minority and majority. In Islamic Academy of Education case,

thus on the issues that required clarification, four questions were

framed, which read as follows:

“1. Whether the educational institutions are

entitled to fix their own fee structure?

2. Whether minority and non-minority

W.P.(C) No.17873/2006 etc. – 94 –

educational institutions stand on the same

footing and have the same rights?

3. Whether private unaided professional colleges

are entitled to fill in their seats, to the extent

of 100%, and if not, to what extent? and

4. Whether private unaided professional colleges

are entitled to admit students by evolving

their own method of admission?”.

The Constitution Bench in Inamdar’s case attempted to

formulate the gist of answers to the four questions as given by

the Constitution Bench in Islamic Academy of Education and as

understood by it. On the first question as mentioned above, the

Bench in Inamdar case observed that each minority institution is

entitled to have its own fee structure, subject to the condition

that there can be no profiteering and, capitation fee cannot be

charged. A provision for reasonable surplus should be made. The

relevant factors that should be taken into consideration for fee

structure would be infrastructure and facilities available, the

investments made, salaries paid to the teachers and staff, and

future plans for expansion and betterment of the institution. The

answer to question No.2 was summed up by observing that

minority institutions stand on a better footing than non-minority

W.P.(C) No.17873/2006 etc. – 95 –

institutions. Minority educational institutions have a guarantee

or assurance to establish and administer educational institutions

of their choice. State legislation, primary or delegated, cannot

favour non-minority institutions over minority institutions. The

difference was referable to Article 30 of the Constitution. The

questions 3 and 4 reproduced above were taken together for

answer and it was observed that in professional institutions, as

they are unaided, there will be full autonomy in their

administration, but the principle of merit cannot be sacrificed, as

excellence in professions is in the national interest, and that

without interfering with the autonomy of unaided institutions, the

object of merit-based admissions can be secured by insisting on

it as a condition to the grant of recognition as also that

management can have quota for admitting students at its

discretion but subject to satisfying the test of merit based

admissions. The management could pick up students of their

choice but the same had to be out of those who have passed the

common entrance test conducted by a centralised mechanism.

It was further observed that State can provide for reservation in

W.P.(C) No.17873/2006 etc. – 96 –

favour of financially or socially backward sections of the society

and that prescription of percentage of seats, i.e. allotment of

different quotas has to be done by the State in accordance with

the local needs and interests/needs of that minority community

in the State. The plea that each minority unaided educational

institution can hold its own admission test was expressly

overruled.

25. In the context of backdrop of controversies solved

or unsolved, obscure or otherwise, it was observed in Inamdar’s

case that the task of the Bench would be not to pronounce their

own independent opinions which were also considered in Pai

Foundation as even if the Bench was to disagree with the findings

recorded therein, it could not be done as the pronouncement of

11 Judges was binding upon them. The real task before the

seven Member Bench was to cull out the ratio decidendi of Pai

Foundation and to examine if the explanation or clarification

given in Islamic Academy runs counter to the decision in Pai

Foundation, and if so, to what extent. It was also observed

that if the Bench was to find anything said or held in Islamic

W.P.(C) No.17873/2006 etc. – 97 –

Academy which may be in conflict with Pai Foundation, it will be

said as being a departure from the law as laid down by Pai

Foundation and on the principle of binding efficacy of

precedents, overrule to that extent the opinion of Constitution

Bench in Islamic Academy case.

26. The direction made in Islamic Academy of

Education case for appointment of Committee was under severe

challenge in Inamdar’s case in the context of there being no

absolute clarity in law laid down in T.M.A.Pai and further

clarifications as has been made in Islamic Academy case, which

too were under challenge, in the reference constituting a Bench

higher than that of Islamic Academy of Education case, the

issues which arose for the decision were as follows:

“(i). The fixation of quota of

admission/students in respect of unaided

professional institutions.

(ii). The holding of examinations for

admissions to such colleges, that is, who

will hold the entrance tests; and

(iii) the fee structure”.

Spelled out from the two orders of reference, the Supreme Court

W.P.(C) No.17873/2006 etc. – 98 –

in Inamdar’s case confined its discussion to the following four

questions.

“(1)To what extent can the State regulate

admissions made by unaided (minority or

non-minority) educational institutions? Can

the State enforce its policy of reservation

and/or appropriate to itself any quota in

admissions to such institutions?

(2) Whether unaided (minority and non-minority)

educational institutions are free to devise their

own admission procedure or whether the

direction made in Islamic Academy for

compulsorily holding an entrance test by the

State or association of institutions and to

choose therefrom the students entitled to

admission in such institutions, can be sustained

in light of the law laid down in Pai Foundation?

(3) Whether Islamic Academy could have issued

guidelines in the matter of regulating the fee

payable by students to the educational

institutions?

(4) Can the admission procedure and free

structure be regulated or taken over by the

Committees ordered to be constituted by

Islamic Academy?”.

The four questions as referred to above were referable to

Headings 3 and 5 and to questions 3(b), 4, 5(a), 5(b), 5(c) and 9

as framed in Pai Foundation case. It would be thus clear that

W.P.(C) No.17873/2006 etc. – 99 –

clarification was to be done with regard to Headings and

questions as mentioned above and that too in the context of

clarification said to have been made in Islamic Academy of

Education case. It was urged by the counsel representing the

Managements that directions for setting up permanent

committee for regulating admissions and fixing fee structure in

unaided minority and non-minority institutions issued in the case

of Islamic Academy were contrary to the ratio of judgment in Pai

Foundation. The said direction clearly runs counter to all earlier

Constitution Bench decisions in St.Stephen’s, St.Xavier’s and

Kerala Education Bill case. A pertinent reference to para 68 of

the decision in Pai Foundation was made and it was urged that in

Islamic Academy case the said para has been wrongly read as

ratio of the judgment by the Bench of five Judges in Islamic

Academy. The directions for setting up of permanent

Committees, for fixing quota and fee structure seriously impinge

on the Constitutional guarantee of autonomy to minority

institutions under Article 30 and to unaided non-minority

institutions under Article 19(1)(g) was further the contention of

W.P.(C) No.17873/2006 etc. – 100 –

the counsel representing the Managements. Yet another point

pertinently argued was that taking over the right to regulate

admissions and fee structure of unaided institutions was not a

reasonable restriction within the meaning of regulations under

Article 19(6) of the Constitution. It was also urged that State

could prevent maladministration, but while doing so the State

could not take over the administration of the institutions

themselves into their own hands on the ground that there is

likelihood of such maladministration, as likelihood of an abuse of

a constitutional right cannot ever furnish justification for denial

of that right. An apprehension that a citizen may abuse his

liberty does not provide justification for imposing restraints on

the liberty of citizens.

27. Learned counsel appearing for the parties as

mentioned above have based their arguments almost exclusively

on the observations made in the three decisions mentioned

above, but we may mention that reading of a particular para or a

stray sentence without reference to the context in which it came

about would not lead to a correct decision. The Supreme Court

W.P.(C) No.17873/2006 etc. – 101 –

in Inamdar’s case also observed that, “it is dangerous to take

one or two observations out of a long judgment and to treat the

same as if they give the ratio decidendi of the said case”.

28. Having taken into consideration the reference

and context in which the three important decisions mentioned

above came to be rendered by the Supreme Court, the points

involved herein and the clarification of points made in T.M.A.Pai

case in particular, time is now ripe to examine the constitutional

validity of the provisions of the Act of 2006 as also the Rules,

under challenge. The right to establish and/or administer an

educational institution would broadly comprises the right to

admit students, to set up a reasonable fee structure, to

constitute a governing body, to take action if there is dereliction

of duty on the part of any employee and the State control to

provide for quotas. The last part of the administration as

mentioned above would primarily apply in the case of unaided

institutions, minority or non-minority. Whereas there is indeed a

discussion and law laid down with regard to all the rights covered

under establishing and administering an educational institution,

W.P.(C) No.17873/2006 etc. – 102 –

there may not be much discussion with regard to the indicia for

treating an educational institution as a minority institution. This

aspect shall have to be considered for the first time in this case.

Broadly speaking, the controversy in the present petition can be

on the rights of managements pertaining to autonomy in the

matter of admission of students, the extent of regulations to

monitor admissions, autonomy in the matter of fixation of fee

and the extent of regulations by which it can be controlled, the

autonomy and freeship, autonomy and quotas, and autonomy

and committees. In addition to these rights to administer the

educational institutions, the other question is with regard to

conditions placed on the minorities to exercise their right as a

minority. We will first deal with autonomy in admission,

permissibility of regulations to control admissions and the extent

thereof.

Admission procedure and State control:

29. The provisions relating to admission in the Act of

2006 would require to be noticed first in that connection. As per

Section 2(a), the Admission Supervisory Committee is defined to

W.P.(C) No.17873/2006 etc. – 103 –

mean the Committee constituted under Section 4 for regulating

admission in the unaided professional colleges or institutions. By

virtue of sub-section (6) of Section 4 the Admission Supervisory

Committee shall supervise and guide the entire process of

admission of students to the unaided professional colleges or

institutions with a view to ensure that the process is fair,

transparent, merit-based and non-exploitative. The Admission

Supervisory Committee may hear complaints with regard to

admission and shall make appropriate recommendation to the

Government for imposing a fine up to rupees ten lakhs if there

is violation of the provisions of the Act, as per sub-section (7) of

Section 4. The Admission Supervisory Committee can also

recommend to the University or statutory body for withdrawal of

the affiliation or recognition if unaided professional colleges or

institutions may violate any of the provisions of the Act.

Common Entrance Test means the entrance test conducted for

determination of merit of the candidates followed by centralised

counselling for the purpose of merit based admission to

professional colleges or institutions through a single window

W.P.(C) No.17873/2006 etc. – 104 –

procedure by the State Commissioner for Entrance Examinations.

Single Window System as per Section 2(t) means the centralized

system for admission administered by the State Commissioner

for Entrance Examinations to professional courses in both aided

and unaided, minority and non-minority colleges or institutions.

The method of admission in professional colleges or institutions

as prescribed by Section 3 is to be made through Common

Entrance Test conducted by the State followed by centralised

counselling through a single window system in the order of merit

by the State Commissioner for Entrance Examinations in

accordance with such procedure which may be specified by the

Government from time to time. The procedure shall be, as

mentioned above, notwithstanding anything contained in any

other law for the time being in force or in any judgment, decree

or order of any Court or any other authority. The Common

Entrance Test is the test conducted only by the State

Commissioner for Entrance Examination through the single

window procedure and as mentioned above, Single Window

System means centralised system for admission administered by

W.P.(C) No.17873/2006 etc. – 105 –

the State Commissioner for Professional Courses in both aided

and unaided, minority and non-minority colleges or institutions.

It is absolutely apparent and so is the case of the State as well

that the admission to all professional institutions, be it, aided or

unaided, minority or non-minority, would be governed by the

common entrance test to be held by the State. Is this

permissible in the context of fundamental rights of the

institutions to administer the educational institutions under

Article 19(1)(g) as recognised and so declared in T.M.A.Pai case

is the question. The method of admission as provided in

Section 3, surely and admittedly, takes away the right of

admission by the institutions. It is the procedure prescribed in

Section 3 which is to be followed notwithstanding anything

contained in any other law for the time being in force or in any

judgment, decree or order of any Court or any other authority.

By making use of the non-obstante clause in Section 3, the State

would urge that even though the minority or non-minority

institutions may have a right to admit students by a test

conducted by them, and such be the law as laid down by the

W.P.(C) No.17873/2006 etc. – 106 –

decisions of the Supreme Court, the State could completely take

over admission on the basis of non-obstante clause. However,

Mr.Vaidyanathan would not go to that extent and would rather

urge that the procedure prescribed in Section 3, even of taking

over the admission completely is justified by the decisions of the

Supreme Court and in particular, Inamdar’s case. The right with

the State will be more pronounced if the test held by the

consortium of private self financing institutions lacks merit,

transparency and fairness. The right of the institutions would be

forfeited in that case even though the same is available

otherwise under Article 19(1)(g) and Article 30(1) of the

Constitution.

30. Even though the State has taken the stand that,

entire process of admission has been taken over by the State as

per the law laid down in T.M.A.Pai, Islamic Academy and

Inamdar, and that it would not press into service the

non-obstante clause in Section 3, we may mention that the law

declared by the Supreme Court cannot be nullified by a

non-obstante clause as found mentioned in the beginning of

W.P.(C) No.17873/2006 etc. – 107 –

Section 3. In People’s Union for Civil Liberties v. Union of

India and another, (2003) 2 SCC 399, culled out from its

earlier decision in Cauvery Water Disputes Tribunal, In re, 1993

Supp (1) SCC 96, Municipal Corporation of the City of

Ahmedabad v. Sew Shrock Spinning and Weaving Company Ltd.

(1970) 2 SCC 280 and Mahal Chand Sethia v. State of W.B.

1969 UJ (SC) 616, it was held thus:

“…..the Legislature can change the basis

on which a decision is rendered by this Court

and thus change the law in general. However,

the power can be exercised subject to

constitutional provision, particularly, legislative

competence and if it is violative of fundamental

rights enshrined in Part III of the Constitution,

such law would be void as provided under

Article 13 of the Constitution. The legislature

also cannot declare any decision of a court of

law to be void or of no effect.”

The fundamental right guaranteed to an institution to carry on

occupation of running an educational institution under Article

19(1)(g) is not in dispute. This was so specifically held by the

Supreme Court in T.M.A.Pai’s case. The minority unaided

institutions too have fundamental right under Article 30(1) of the

W.P.(C) No.17873/2006 etc. – 108 –

Constitution to run educational institutions is also not in dispute.

The discordant view pertains only to right or jurisdiction of the

State or authorities to completely take over admission of

students; whereas counsel for the petitioners would vehemently

contend that the right granted to the minority or non-minority

to run the institution under Articles 19(1)(g) and 30(1) of the

Constitution, can at the most be regulated and the regulations

can also be only with regard to the triple test of fair, transparent

and non-exploitative method or procedure of admission,

Mr.Vaidyanathan learned Senior Counsel appearing for the State

with equal vehemence would contend that such a right can be

completely taken over by the State by framing regulations,

particularly when the institutions may indulge in

maladministration, thus crucifying merit.

31. The Unnikrishnan’s case upheld the power of the

Government to frame rules and regulations in the matter of

admission with regard to private aided recognised/affiliated

educational institutions. In the scheme so formulated, it was

permissible for every authority granting recognition or affiliation

W.P.(C) No.17873/2006 etc. – 109 –

to impose the scheme upon institutions seeking

recognition/affiliation, even if they were unaided institutions and

50% of seats in every professional college should be filled by the

nominees of the Government or university, selected on the basis

of merit determined by a common entrance examination. In

T.M.A. Pai’s case, the scheme as formulated in Unnikrishnan was

under severe challenge. The scheme with regard to affiliation or

recognition subject to fulfilment of conditions imposed by the

concerned authorities was also under challenge. The institutions

had claimed right for admitting students particularly in private

unaided institutions subject to minimum qualification prescribed.

Surrendering of total process of selection to the State was styled

as unreasonable. Out of five headings relating to 11 questions,

headings 2, 3 and 5 and out of the eleven questions, questions

4, 5(a), 5(b) and 9 were related to autonomy in the matter of

admission and the extent of law by which it can be regulated.

Question No.4 relating to admission alone that pertains to

minority educational institutions, whether aided or unaided, was

answered by observing that in so far as admission of students to

W.P.(C) No.17873/2006 etc. – 110 –

unaided minority educational institutions viz schools and

undergraduate colleges are concerned, the scope for merit-based

selection is practically nil. The admission in such institutions

cannot be regulated except for providing the qualifications and

minimum conditions of eligibility in the interest of academic

standards. The right of minority educational institutions to

admit students is an essential facet of the right to administer

educational institution of their choice, as contemplated under

Article 30 of the Constitution. It was specifically held that the

State Government or the University may not be entitled to

interfere with that right, so long as the admission to the unaided

educational institutions was on a transparent basis and the merit

was adequately taken care of. Thus there could be regulatory

measures for ensuring educational standards and maintaining

excellence thereof, which will be more so with regard to

admissions to professional institutions. The minority institutions

do not cease to be so, the moment the grant-in-aid is received

by the institution. It was held to be having the same right as an

unaided minority institution with the exception that it may be

W.P.(C) No.17873/2006 etc. – 111 –

required to admit a reasonable extent of non-minority students.

The reasonable extent was to vary from the types of institution,

the courses of education for which admission is sought and

various other factors like educational needs, etc. It is only in the

case of aided professional institutions that stipulations of

passing of the common entrance test held by the State agency

could be insisted upon. Under Question 5 (a) pertaining to the

minorities’ right to establish and administer educational

institutions of their choice to include in the said right, the

procedure and method of admission and selection of students, it

was held that minority institution can have its own procedure

and method of admission as well as selection of students, but

such procedure should be fair and transparent and selection of

students in professional and higher educational colleges should

be on the basis of merit. The procedure should not tantamount

to maladministration. Even an unaided minority institution

should not ignore merit of the students for admission, while

exercising its right to admit students to the colleges. Under

Question No.5(b) pertaining to the right of minority institutions

W.P.(C) No.17873/2006 etc. – 112 –

to admit students and the procedure and method of admission,

in the context when it was receiving any State aid, it was held

that it would be permissible for the authority giving aid to

prescribe bye-rules or regulations, the conditions on the basis of

which admission will be granted to different aided colleges by

virtue of merit, coupled with the reservation policy of the State

qua non-minority students. Under Question No.9, the scheme

in Unni Krishnan’s case except where it holds that primary

education is a fundamental right was held to be unconstitutional.

The principle that there should not be capitation fee or

profiteering was, however, held to be correct. In paragraph 56

of the decision in T.M.A.Pai’s case, the Supreme Court held thus:

“An educational institution is established for the

purpose of imparting education of the type made

available by the institution. Different courses of

study are usually taught by teachers who have to

be recruited as per qualifications that may be

prescribed. It is no secret that better working

conditions will attract better teachers. More

amenities will ensure that better students seek

admission to that institution. One cannot lose

W.P.(C) No.17873/2006 etc. – 113 –

sight of the fact that providing good amenities to

the students in the form of competent teaching

faculty and other infrastructure costs money. It

has, therefore, to be left to the institution, if it

chooses not to seek any aid from the

Government, to determine the scale of fee that it

can charge from the students. One also cannot

lose sight of the fact that we live in a competitive

world today, where professional education is in

demand. We have been given to understand that

a large number of professional and other

institutions have been started by private parties

who do not seek any governmental aid. In a

sense, a prospective student has various options

open to him/her where, therefore, normally

economic forces have a role to play. The decision

on the fee to be charged must necessarily be left

to the private educational institution that does

not seek or is not dependent upon any funds

from the Government”.

The system of student selection if it was to deprive the private

educational institution the right of rational selection was held to

be unreasonable. In para 40 it was observed as follows:

“Any system of student selection would be

W.P.(C) No.17873/2006 etc. – 114 –

unreasonable if it deprives the private unaided

institution of the right of rational selection, which

it devised for itself, subject to the minimum

qualification that may be prescribed and to some

system of computing the equivalence between

different kinds of qualifications, like a common

entrance test. Such a system of selection can

involve both written and oral tests for selection,

based on principle of fairness”.

The educational institutions, it was further held, would have the

right to chose and select students who can be admitted to the

course of studies. The observation made to that effect in

paragraph 65 reads as follows:

“The reputation of an educational institution

is established by the quality of its faculty and

students, and the educational and other facilities

that the college has to offer. The private

educational institutions have a personality of their

own, and in order to maintain their atmosphere

and traditions, it is but necessary that they must

have the right to choose and select the students

who can be admitted to their courses of studies.

It is for this reason that St.Stephen’s College case

this Court upheld the scheme whereby a cut off

W.P.(C) No.17873/2006 etc. – 115 –

percentage was fixed for admission, after which

the students were interviewed and thereafter

selected. While an educational institution cannot

grant admission on its whims and fancies, and

must follow some identifiable or reasonable

methodology of admitting the students, any

scheme, rule or regulation that does not give the

institution the right to reject candidates who

might otherwise be qualified according to, say

their performance in an entrance test, would be

an unreasonable restriction under Article 19(6),

though appropriate guidelines/modalities can be

prescribed for holding the entrance test in a fair

manner. Even when students are required to be

selected on the basis of merit, the ultimate

decision to grant admission to the students who

have otherwise qualified for the grant of

admission must be left with the educational

institution concerned. However, when the

institution rejects such students, such rejection

must not be whimsical or for extraneous

reasons.”.

In Islamic Academy of Education case, however, question No.4

reproduced in the earlier part of the judgment pertaining to right

W.P.(C) No.17873/2006 etc. – 116 –

of unaided professional colleges to admit students by evolving

their own method of admission, it was held, as culled out by the

Honourable Supreme Court in Inamdar’s case under questions 3

and 4 that in professional institutions, as they are unaided, there

will be full autonomy in their administration, but the principle of

merit cannot be sacrificed as excellence in professions is in the

national interest and without interfering with the autonomy of

unaided institutions, the object of merit based admissions can be

secured by insisting on it as a condition to the grant of

recognition as also that management can have quota for

admitting students at its discretion, but subject to satisfying the

test of merit based admissions. It was further held that the

management could pick up students of their choice, but the

same had to be from those who have passed the common

entrance test conducted by a centralised mechanism. There thus

appear to be some deviation of law with regard to right of

institutions to have its procedure for admission of students in

Islamic Academy case, but it may be recalled that the findings

recorded in Islamic Academy were under severe criticism before

W.P.(C) No.17873/2006 etc. – 117 –

the Supreme Court in Inamdar’s case. It is for that reason that

it appears the Supreme Court framed four questions for

determination which pertain to right of admission and the extent

to which the State could regulate the admission. These

questions as mentioned above were referable to Heading 3 and 5

and to questions 3(b), 4, 5(a), 5(b), 5(c) and 9 as framed in Pai

Foundation case. Question No.2 that pertains to admission

procedure of unaided educational institutions formulated in

Inamdar was answered in Paras 136 and 137 by observing as

follows:

“Whether minority or non-minority

institutions, there may be more than one

similarly situated institutions imparting

education in any one discipline, in any State.

The same aspirant seeking admission to take

education in any one discipline of education

shall have to purchase admission forms from

several institutions and appear at several

admission tests conducted at different places

on the same or different dates and there may

be a clash of dates. If the same candidate is

required to appear in several tests, he would be

W.P.(C) No.17873/2006 etc. – 118 –

subjected to unnecessary and avoidable

expenditure and inconvenience. There is

nothing wrong in an entrance test being held

for one group of institutions imparting same or

similar education. Such institutions situated

in one State or in more than one State may

itself or through an agency arrange for

holding of such test. (emphasis supplied).

Out of such common merit list the successful

candidates can be identified and chosen for

being allotted to different institutions

depending on the courses of study offered, the

number of seats, the kind of minority to which

the institution belongs and other relevant

factors. Such an agency conducting the

common entrance test (“CET” for short) must

be one enjoying utmost credibility and

expertise in the matter. This would better

ensure the fulfilment of twin objects of

transparency and merit. CET is necessary in

the interest of achieving the said objectives and

also for saving the student community from

harassment and exploitation. Holding of such

common entrance followed by centralised

counselling or, in other words, single window

W.P.(C) No.17873/2006 etc. – 119 –

system regulating admission does not cause

any dent in the right of minority unaided

educational institutions to admit students of

their choice. Such choice can be exercised

from out of the list of successful candidates

prepared at CET without altering the order of

merit inter se of the students so chosen.

Pai Foundation has held that

minority unaided institutions can legitimately

claim unfettered fundamental right to choose

the students to be allowed admission and the

procedure therefor subject to its being fair,

transparent and non-exploitative. The same

principle applies to non-minority unaided

institutions. There may be single institution

imparting a peculiar type of education which is

not being imparted by any other institution and

having its own admission procedure fulfilling

the test of being fair, transparent and

non-exploitative. All institutions imparting

same or similar professional education can join

together for holding a common entrance test

satisfying the above triple tests. The State can

also provide a procedure of holding a common

entrance test in the interest of securing fair and

W.P.(C) No.17873/2006 etc. – 120 –

merit-based admissions and preventing

maladministration. The admission

procedure so adopted by a private

institution or group of institutions, if it

fails to satisfy all or any of the triple tests,

indicated hereinabove, can be taken by the

State substituting its own procedure.

(emphasis supplied). The second question is

answered accordingly.”.

It is crystal clear from the observations made by the Honourable

Supreme Court as reproduced above that minority unaided

institutions have unfettered fundamental right to choose the

students to be allowed admission and the procedure therefor

subject to its being fair, transparent and non-exploitative. This

according to the Constitution Bench in Inamdar case is the law

laid down in T.M.A.Pai Foundation case, which could not be

dissented from as observed in Inamdar’s case itself.

Mr.Vaidyanathan has also relied upon paras 136 and 137. His

emphasis is on two sentences, one each in paras 136 and 137,

on which we have supplied emphasis. Reliance has also been

placed by Mr.Vaidyanathan upon the observation in para 155,

W.P.(C) No.17873/2006 etc. – 121 –

which reads as follows:

“It is for the Central Government, or for

the State Governments, in the absence a Central

legislation, to come out with a detailed

well-thought out legislation on the subject. Such

a legislation is long awaited. The States must

act towards this direction. The judicial wing of

the State is called upon to act when the other

two wings, the legislature and the executive, do

not act. The earlier the Union of India and the

State Governments act, the better it would be.

The Committees regulating admission procedure

and fee structure shall continue to exist, but only

as a temporary measure and an inevitable

passing phase until the Central Government or

the State Governments are able to devise a

suitable mechanism and appoint a competent

authority in consonance with the

observations made hereinabove (emphasis

supplied)”.

32. We have given our thoughtful consideration to

the question under debate and are of the view that the law laid

down by 11 member Bench in T.M.A.Pai case gives unfettered

fundamental right to minority unaided institutions to choose

W.P.(C) No.17873/2006 etc. – 122 –

students for admission. It also gives the right to choose the

procedure, but the same is subject to fair, transparent and

non-exploitative procedure. The law laid down to the contrary

in Unnikrishnan case has been specifically overruled in T.M.A.Pai

case, which has been reiterated or clarified in Inamdar’s case.

The contention of Mr.Vaidyanathan if accepted would lead to

reverting to the scheme in Unnikrishnan case, which has been

held to be unconstitutional. It is simply not permissible. The

two sentences emphasised by Mr.Vaidyanathan are being

pressed into service losing their reference and context. Para

136 starts with the factual position, when there may be more

than one similarly situated institutions, whether minority or non-

minority and the aspirant seeking admission facing difficulty in

taking various examinations. It is in that context that it has

been observed that, if the candidate is required to appear in

several tests, he would be subjected to unnecessary and

unavoidable expenditure and inconvenience. It is further in that

context that it was observed that, there was nothing wrong in an

entrance test being held for one group of institutions imparting

W.P.(C) No.17873/2006 etc. – 123 –

same or similar education and such institutions situated in one

State or in more than one State may join together and hold a

common entrance test or the State may itself or through an

agency arrange for holding of such test (emphasis supplied). In

the first part of the sentence referred to above, the decision to

hold such test for one group of institutions whether situated in

one State or in more than one State by joining together, the

reference is to the common entrance test to be conducted by the

institutions. It is in the alternative that it has been said that the

State may itself or through an agency arrange for holding of such

test. The words “such tests” necessarily means a test on

behalf of the institutions. This further necessarily means a test

which would be otherwise conducted by the institutions and it

would also certainly mean the test which shall not be a common

entrance test conducted by the State for all the students in the

State for all the institutions in the State. Section 3, is a

complete take over of the admission procedure thus completely

annihilating the right of the institutions, minority or

non-minority, but unaided, which would be in violation of

W.P.(C) No.17873/2006 etc. – 124 –

Articles 19(1)(g) and 30(1) of the Constitution of India. There is

no other conclusion which can be drawn from the various

judgments relied upon by the learned counsel representing the

parties referred to above. In so far as the emphasis on the

sentence in para 137 that, if the admission procedure so adopted

by a private institution or group of institutions fails to satisfy all

or any of the triple tests, it can be taken over by the State

substituting its own procedure, we may again mention that

reliance of the learned counsel is by completely ignoring the

reference and context of such sentence. It is clearly mentioned

in the beginning of para 137 as laid down in Pai Foundation that

managements of minority unaided institutions can legitimately

claim unfettered fundamental right to choose the students to be

allowed admission and the procedure therefor subject to its being

fair, transparent and non-exploitative. The same principle also

applies to non-minority institutions. The State also, no doubt,

can provide a procedure of holding common entrance test, but

the right of the State is ‘only to provide a procedure’. No doubt,

the Government can regulate the procedure of holding a common

W.P.(C) No.17873/2006 etc. – 125 –

entrance test, to vouchsafe fair and merit based admissions and

to prevent maladministration, but the test as such can be taken

over by the State only if the institutions may fail to satisfy the

triple test, by substituting its own procedure. It is, thus, in the

case of failure of the institutions to hold examination with the

triple test that, the State can take over the procedure. That is

the only exception provided with regard to right of minority to

have their own admission.

33. In so far as the contention of learned counsel

based upon para 155 of the judgment in Inamdar’s case, we

would like to mention that reliance upon aforesaid observation

has been placed by completely ignoring the reference and

context in which such observations were made. The Constitution

of the Committee regulating admission and fee structure was

said to be only a temporary measure, until such time the Central

or State Governments were to devise suitable mechanism even

by legislation. Surely, the legislation would be for regulating

admission procedure and fee structure. But the same in so far

as admissions are concerned, would only relate to the triple test

W.P.(C) No.17873/2006 etc. – 126 –

of fair, transparent and non-exploitative method or procedure.

An all sweeping legislation on all admission matters which may

even result in complete take over and resulting to nationalisation

is wholly impermissible. It is not all envisaged or spelt out from

the observations mentioned above and relied upon by the

learned counsel. If it was to be so read, there would have been

no need, whatsoever, to have a lengthy discussion on the subject

with law being laid down in the judgment leading to the

observations in para 155, and in particular, paras 136 and 137 .

34. The question that further arises for consideration

is whether there has been failure to conduct the examination

with the triple test as mentioned above as also as to whether a

single failure on this count by the institutions imparting single

stream of education would clothe the Government with the right

to take over the conduct of examination in the manner as

envisaged in Section 3, for all times to come and for institutions

imparting any stream of education.

35. We have in the earlier part of the judgment

already mentioned the pleadings on this score and the

W.P.(C) No.17873/2006 etc. – 127 –

accompanying/supporting documents. Whereas it is the positive

case of the petitioners that there was no past experience of

maladministration of examination conducted by the consortium

of private self financing professional institutions in the State, it

is the case of the respondent-State that the legislature felt in its

wisdom that there was large scale maladministration and

exploitative methods adopted by the private professional

colleges, and that the power to admit is the root cause of

capitation fee and merit being given a go-by. Mr.Justice

K.T.Thomas, the Chairman of the Committee for overseeing the

conduct of examination had pointed out that the management of

Self Financing Medical, Dental, Ayurveda and Siddha Colleges

have violently violated the guidelines issued by the Supreme

Court by conducting a rigged and farce entrance test for

admitting students as if they are merit students. We have

already referred to the proceedings of Justice K.T.Thomas

Committee and the letter, marked as Exts.R1(a) and R1(b) as

also letter dated 30.7.2004, written by a student. We have

already observed that the plea raised by the petitioners

W.P.(C) No.17873/2006 etc. – 128 –

institutions that there was no allegation in regard to the quality

of the test and that the main complaint against the institution

was that they had issued the prospectus and fixed the exorbitant

fee to be charged, before the Committee had fixed the fee

payable by the students, which resulted into preventing number

of students from taking the examination. The Committee

presumed from the aforesaid fact that the test conducted was

not proper. It is no doubt true that a presumption has been

drawn for the test to be rigged for the reason that a large

number of students were prevented from taking the test, but

even for that reason it can at least be said that the test that was

ultimately held, many students who could have fared better than

those who applied and admitted could have been admitted. In a

way, thus, some of the students who might have been better

than those who applied and admitted were prevented which may

have resulted into the test being not proper. The result of the

test having been declared on the very next day and the

presumption drawn therefrom that, it may not be a test on

merit cannot be said to be unfounded. A finding has to be

W.P.(C) No.17873/2006 etc. – 129 –

returned on the totality of facts and circumstances of the case

that the consortium test held in 2004 would be sans the triple

test.

36. A single complaint with regard to single test with

regard to a single consortium of medical institutions, in our view,

however, would not constitute abrogation of all examinations

conducted by Consortium of managements thus nationalising

the entire admission system. It is significant to mention that

preceding the test of 2004, in the year 2002 the Government

came up with Regulations dated December 18, 2002 for

admission to the Unaided Professional Colleges. This related to

maximum fee payable by students admitted against 50% merit

seats in the self financing colleges for M.B.B.S course. The

challenge to the Regulations succeeded and the the writ petition

and connected matters were allowed vide orders dated 20th

January, 2003. A review petition was filed against the aforesaid

judgment, wherein it was contended that the Colleges had

admitted candidates with very low merit. It was emphasised

that one of the candidates had a score of as low as 8.9% in the

W.P.(C) No.17873/2006 etc. – 130 –

examination conducted by the Commissioner. During the course

of hearing, on 14th February, 2003, the lists of students admitted

by both the Colleges were produced by the learned counsel. The

marks earned by candidates in various subjects viz., Physics,

Chemistry and Biology were indicated. It was pointed out that

candidates had high scores in their qualifying examination which

range from 52% to 88.4% and all of them fulfill the conditions of

eligibility. The court observed that the students had appeared in

the test conducted by the institution and they had been tested

not only for their knowledge of the essential subjects but were

also examined for their aptitude. They were interviewed and it

was thereafter the merit list was prepared. The court while

dealing with the issue observed thus:

“On a consideration of the matter,

we find that the students admitted by the

institutions were not ineligible. Still further, the

decision in T.M.A.Pai Foundation case (supra)

recognises the right of the unaided colleges to

conduct their own entrance test. In any event,

the respondents had not even raised their little

finger against the process of selection as

W.P.(C) No.17873/2006 etc. – 131 –

followed by the institutions during the course of

hearing of the Writ Petitions. No question

about the merit of the candidates admitted by

the institutions had been raised. Even at the

hearing of the Review Petitions, it was not

suggested that they were ineligible. Thus, at

this stage, especially when the students are not

even parties in the cases before us, it cannot be

said that there was any irregularity in their

admission.”.

The Bench after reproducing the article dated January 27, 2003

in the additional issue of Newsweek with the caption “Getting

Past the Gates” further observed:

“The above observations clearly indicate

that the Courts have to be slow to enter

academic thickets. It is best to leave the

matters of inter-se merit to the educationists

and experts in the field. Resultantly, the first

question as noticed above, is answered against

the applicants. It is held that the State does

not have a right to claim 50% seats in the

unaided professional colleges”.

W.P.(C) No.17873/2006 etc. – 132 –

What thus appears from the records of the present case is that

there was no complaint, whatsoever, with regard to the any of

the institutions imparting any stream of education with regard to

the test conducted by the Consortium. Even now, the allegation

of farce test is against the institutions imparting medical

education. There is no complaint whatsoever with regard to

institutions imparting Engineering, Nursing and Teacher

Education. In the circumstances mentioned above and also in

view of the law laid down by the Supreme Court referred to

above, in our view, the examination conducted in 2004 could at

the most pro-tempore taken over by the Government. The right

of the State to take over a test or an institution losing or

forfeiting its rights to conduct the test is sought to be supported

from the observations made by the Honourable Supreme Court in

Inamdar’s case in para 137, the pertinent reliance is upon the

following observation:

“The admission procedure so

adopted by a private institution or group of

institutions, if it fails to satisfy all or any of

the triple tests, indicated hereinabove, can be

W.P.(C) No.17873/2006 etc. – 133 –

taken over by the State substituting its own

procedure.”.

The observation extracted above may be read to mean that the

test, authenticity of which is doubted by the State, could be

taken over with regard to that test, but such taking over cannot

be perennial. No one with certainty can say that a mistake

committed once shall be repeated for ever. To illustrate, the

person in charge may in some weak moment actuated for some

extraneous reasons may depart from triple test. He himself

may realise the mistake or be told that he had indeed made a

mistake, there would be thus in that case, remedial measures

and may be in the next year the test be conducted by a

philanthropist of highest credentials, who may see to it that the

test is conducted with even better standards fixed by the

Government. Surely, such a test far from being condemned has

to be appreciated. However, if a single time failure to comply

with the triple test is held to be enough to take over the

admission and nationalise the education for all times to come, it

would be a travesty of justice. It would be harsh and

W.P.(C) No.17873/2006 etc. – 134 –

unreasonable and also violative of the rights of the institutions

under Articles 19(1)(g) and 30(1) of the Constitution of India.

We may further mention that the rights of the citizen are

permanent in nature. In case of reasonable restrictions, subject

to which that right may be available, are not adhered to the

solution cannot lie in taking with that right. It would lie in at the

most, in correcting it. The correction in the context of

controversy in issue would only mean taking over such a test

only and for that institution only. We have already mentioned

that the so-called one rigged test pertains only to medical

institutions. There is not even an allegation, least any proof

thereof, that any other institution imparting any other stream of

education had ever indulged into any malpractice and deviated

from the triple test for admission.

37. Our observations as made above apart, what

however, clinches the issue is that the Government of Kerala

enacted Act of 2004. This Act came into being on 15th July,

2004. The procedure for admission in the Self Financing

Professional Colleges was prescribed in the Act of 2004. No

W.P.(C) No.17873/2006 etc. – 135 –

notice of single default committed by the institutions imparting

medical education was taken into consideration by the

Legislature. The institutions were left free to make admissions

on the basis of consortium test. Surely, if the procedure of

admission in the State of Kerala had gone totally haywire and

merit had become a casualty, this important aspect could not

possibly be missed out and the legislative wisdom could well

have made provisions regulating the admission by the State as

the allegation of rigged test pertain to the year 2004 which was

held on 13.6.2004 and the proceedings, Ext.R1(a), of the

Mr.Justice K.T.Thomas Committee was recorded on 3.6.2004,

and also the letter written by a student who appeared in the

entrance examination conducted by the consortium was dated

30.7.2004. The judgment in T.M.A.Pai’s case was pronounced as

early as on 31st October, 2002 and it is this judgment only which

has been clarified in Inamdar’s case.

38. From the discussion made above, it has to be

held that the unaided minority or non-minority institutions have

a fundamental right enshrined under Articles 19(1)(g) and 30(1)

W.P.(C) No.17873/2006 etc. – 136 –

of the Constitution of India to run educational institutions. The

minority institutions have an additional right which may be

called as even a protection to establish and administer the

institutions of their choice. The admissions can be regulated by

legislation, but such legislation can only and surely be for

ensuring the triple test of fair, transparent and non-exploitative

procedure in the matter of admission. The State has indeed

taken adequate measures in the impugned Act itself that the

admissions may be merit oriented. The provisions do adequately

take care of a test which may ensure the triple test. The

Admission Supervisory Committee has been constituted as per

Section 4. It consists of a retired Judge of the Supreme Court

or High Court as Chairperson; Secretary to Government, Higher

Education Department is to be Member Secretary; whereas,

Secretary to Government, Health and Family Welfare

Department, Secretary to Government, Law Department, The

Commissioner for Entrance Examinations, Kerala, and an

educational expert belonging to Scheduled Caste or Scheduled

Tribe Community are to be Members of the Committee. By

W.P.(C) No.17873/2006 etc. – 137 –

virtue of provisions of sub-section (6) of Section 4, the

Admission Supervisory Committee shall supervise and guide the

entire process of admission of students to the unaided

professional colleges or institutions with a view to ensure that

the process is fair, transparent, merit-based and non-exploitative

under the provisions of the Act. The Admission Supervisory

Committee in view of sub-section (7) of Section 4 has the right

to hear complaints with regard to admission in contravention of

the provisions of the Act and if it may find violation of the

provisions, it could make appropriate recommendation to the

Government for imposing a fine up to Rupees Ten Lakhs. The

Committee has also the right to declare admissions made in

respect of any or all seats in a particular college or institution to

be de hors merit and therefore invalid and communicate the

same to the concerned University. On receipt of such

communication, the University shall debar such candidates from

appearing from any further examination and cancel the results of

examinations already appeared for. The Committee can also

recommend to the University or statutory body for withdrawal of

W.P.(C) No.17873/2006 etc. – 138 –

affiliation or recognition of such college or institution or take any

other action which it may deem fit. The provisions contained in

sub-sections (6) and (7) of Section 4 of the Act provide foolproof

procedure from the beginning of the test up to its end, which

would ensure that the process is fair, transparent and non-

exploitative. This is the only right of the State. Having done so,

there was no need for the State to frame Section 3 arrogating to

itself the complete right of admission and the procedure thereof.

This is nationalisation of education and is wholly impermissible.

Further, if by virtue of the provisions contained in Section 3 of

the Act dealing with the method of admission in professional

colleges or institutions, the admissions are now to be regulated

or made through the common entrance test conducted by the

State only followed by centralised counselling through the single

window system by the Commissioner for Entrance Examinations,

what was the requirement of making the provision such as sub-

sections (6) and (7) of Section 4. Surely, it cannot be case of

the State that the procedure followed by it may be defective or

lacking the triple test.

W.P.(C) No.17873/2006 etc. – 139 –

Determination of fee structure and State control

39. The next limb of the case would pertain to

provisions dealing with fee structure. The provisions contained in

the Act with regard to fee structure as mentioned above are

under challenge. The question once again would be the right of

the management to determine the fee structure and the

permissibility of the regulations and the extent thereof. The

provisions in the Act of 2006 that may have a bearing upon the

controversy and which are under challenge would need

immediate notice.

40. Fee has been defined in Section 2 (e) to mean all

fees including tuition fee, development fee and any other fee

fixed by the Fee Regulatory Committee. Freeship as per Section

2(g) would mean full or partial remission of tuition fee awarded

to Scheduled Caste and Scheduled Tribe and other socially,

educationally and economically backward students on merit cum

means basis by an unaided professional college or

institution as may be prescribed. Higher Education Scholarship

Fund has been defined in Section 2(j) to mean the fund for

W.P.(C) No.17873/2006 etc. – 140 –

providing scholarship to socially and economically backward

students on merit cum means basis. Collection of Capitation Fee

by virtue of provisions contained in Section 5 of the Act has been

prohibited. Violation of the provisions contained in Section 5 (1)

prohibiting collection of capitation fee would entail penal action

against the management. The fee regulatory committee would

consist of a Chairperson who should be a retired Judge of the

Supreme Court or High Court, a Member Secretary, who should a

Secretary to Government either in charge of Health and Family

Welfare or Higher Education and three Members of whom one

member would be a Chartered Accountant nominated by the

Government in consultation with the Chairperson, second

member a representative of either the Medical Council of India

or the All India Council for Teacher Education and the third

member to be an educational expert nominated by the

Government in consultation with the Chairperson. Sub-sections

(4), (5) and (7) of Section 6, Section 7 and Section 9 which are

most relevant read as follows:

W.P.(C) No.17873/2006 etc. – 141 –

“Section 6(4). The Fee Regulatory Committee

shall have power to:

(a) require each unaided professional

college or institution to place before the

committee the proposed fee structure of such

college or institution with all relevant

documents and books of accounts for scrutiny

well in advance of the commencement of the

academic year, i.e. not later than 31st

December, of the previous academic year;

(b) verify whether the fee proposed by

each college or institution is justified and it

does not amount to profiteering of charging of

capitation fee;

(c) approve the fee structure or

determine some other fee which can be

charged by the college or institution.

(5) The fee determined by the Committee shall be

binding on the unaided professional college or

institution for a period of three years. The fee

so determined shall be applicable to a

candidate who is admitted to a college or

institution in that academic year and shall not

be revised till the completion of his course in

the said college or institution. No unaided

W.P.(C) No.17873/2006 etc. – 142 –

professional college or institution shall collect a

fee amounting to more than one year’s fee

from a candidate in an academic year.

Collection of more than one year’s fee in an

academic year shall be construed as collecting

of capitation fee and shall be liable to be

proceeded against.

(8) The Fee Regulatory Committee shall have the

power to regulate its own procedure in all

matters arising out of the discharge of its

functions, and shall, for the purpose of making

any enquiry under this Act, have all the powers

of a Civil Court under the Code of Civil

Procedure, 1908 (Central Act 5 of 1908) while

trying a suit in respect of the following

matters, namely:

(a) summoning and enforcing the attendance

of any witness and examining him on

oath.

(b) requiring the discovery and production of

any document.

(c) issuing commissions for the examination

of witnesses and for local inspections;

and any proceeding before such Committee

shall be deemed to be a judicial proceeding

within the meaning of sections 193 and 228

and for the purpose of section 196 of the

W.P.(C) No.17873/2006 etc. – 143 –

Indian Penal Code (Central Act 45 of 1860).”

“Section 7. Factors for determination of fee.- The

Fee Regulatory Committee shall determine and fix

the fee or fees to be charged by an unaided

professional college or institution taking into

consideration the factors, such as,–

(a) the obligation on the part of all unaided

professional colleges or institutions to provide

freeship to a minimum of fifty per cent of the

students admitted and the additional expenses, if

any required for the same over and above the

excess funds generated from Non-Resident

Indians, charity on the part of managements and

contributions by the Government for providing

freeship for Scheduled Caste or Scheduled Tribe

students;

(b) the nature of the professional course;

(c) the available infrastructure;

(d) the expenditure on administration and

maintenance.

                 (e)     a   reasonable   surplus   required   for   the

           growth and development of the college.




                  (f)    any other factor as the  Committee may

           deem fit.


W.P.(C) No.17873/2006 etc.              - 144 -





“Section 9. Fees not to be collected excessively.-

(1) No unaided professional college or

institution shall collect any fee by whatever

name called from the candidate for admission

over and above the fee determined by the Fee

Regulatory Committee and the fee prescribed by

the University concerned;

Provided that the Fee Regulatory

Committee shall fix the fee for Non-Resident

Indian seats and the amount so collected over

and above the fee fixed for other students in

the college or institution in such seats shall be

utilised for providing freeship to socially and

economically backward students.

(2) All unaided professional colleges or

institutions shall provide freeship to the extent

prescribed for a minimum of fifty percent of the

students admitted.

(3) Any officer of the State or Central

Government or any other public officer or

authority who issues an income certificate which

conceals the actual income of the person to

whom certificate is issued and any recipient of

such certificate who by making use of the

W.P.(C) No.17873/2006 etc. – 145 –

certificate claims any benefit with regard to

freeship or scholarship shall be liable for penalty

under section 15 of the Act.

(4) Notwithstanding anything contained in

any other provisions of this Act, the fixation and

levy of fees at the rates fixed by the Committee

constituted before the date of coming into force

of this Act shall be deemed to be validly fixed

and collected.”.

From a reading of the provisions as reproduced above, it would

thus appear that the Fee Regulatory Committee would require

unaided professional colleges to place before it its fee structure,

it would have right to verify whether the fee proposed by the

institutions is justified and does not amount to profiteering or

charging capitation fee. It would approve the fee structure or

may even determine some other fee which can be charged by

the college or institution. The fee determined by the

Committee is binding on the college or institution. The

committee would have power to regulate its own procedure on

all matters arising out of the discharge of its functions. The

factors to be taken into consideration for determination of the

W.P.(C) No.17873/2006 etc. – 146 –

fee would include obligation on the part of the unaided institution

to provide freeship to a minimum of 50% of students, which

would be over and above the excess funds generated from

Non-Resident Indians, charity on the part of managements and

contribution by the Government for providing freeship for

Scheduled Caste and Scheduled Tribe students. The fee cannot

be collected excessively, which may be over and above the one

determined by the Committee. The Committee, however, would

fix fee for Non-Resident Indian seats and the amount so

collected over and above the fee fixed for other students in the

college or institution in such seats should be utilised for providing

freeship to socially and economically backward students.

Unaided professional colleges, minority or non-minority, have to

provide freeship for a minimum of 50% of the students admitted.

Rule 11 of the Rules of 2006 dealing with freeship and its

disbursement reads as follows:

“11. Freeship and its disbursement- (1) All

unaided professional colleges or institutions,

including minority and non-minority colleges or

institutions shall provide freeship to a minimum

of 50% of the students admitted in each college,

subject to the stipulations regarding income limit.

W.P.(C) No.17873/2006 etc. – 147 –

Full remission will be given to all SC/ST students,

irrespective of their income, whether admitted

under specified category or under general merit

category. 40% of the students admitted shall

also be given partial remission of fee. Students

other than those admitted under SC/ST, privilege

seats and Non-Resident Indian seats will be

eligible for the partial remission of fee on merit-

cum-means basis. The fee payable by them will

be the same as prevailing in Government or

Aided Colleges or institutions for the same

courses. Only those students whose annual

family income does not exceed two lakh fifty

thousand rupees and who have applied for

freeship with all relevant documents to support

their claim will be considered for the grant of

freeship. Initially, freeship will be awarded to in

the ratio of seats allotted to other socially and

educationally backward classes, physically

challenged and to categories other than the two

above. Where adequate numbers of claimants

are not available under other socially and

educationally backward classes or physically

challenged categories, the same shall be granted

to other categories.

(2) The fee payable at rates prevailing in

Government/Aided colleges or institutions in

respect of SC/ST students admitted under

specified category will be paid to the institution

concerned by the Government. The fee payable

by SC/ST students admitted under general merit

will be fully paid to the institution by the

Government.”

Unaided professional colleges, minority or non-minority, have to

provide freeship to a minimum of 50% of the students; full

W.P.(C) No.17873/2006 etc. – 148 –

remission has to be given to all SC/ST students; 40% of students

admitted have to be given partial remission of fee. Students

other than those admitted under SC/ST, privilege seats and NRI

seats are eligible for partial remission of fee on merit cum means

basis. The fee payable by them is the same as in Government

College or Institutions

41. Mr.Rajeev Dhavan, learned senior counsel for

the petitioners representing Medical Colleges contends that, the

fee fixation for unaided institutions has to take place on the basis

of the formula known as ‘revenue plus development’ laid down in

T.M.A Pai’s case. The fee as per the formula aforesaid can be

fixed by taking into consideration the revenue cost of the

institution, its loan and borrowings as also a reasonable amount

towards development. Profiteering and charging of capitation fee

is all that can be regulated by the State. In the present case, by

virtue of the provisions referred to above, the Government,

however, has taken over fixation of fee, which is wholly

impermissible, further contends the learned counsel.

W.P.(C) No.17873/2006 etc. – 149 –

42. Per Contra, Mr.Vaidyanathan contends that

fixation of fee by the State Level Committee had expressly been

approved and acted in Islamic Academy’s case. The

observations made in the said case with regard to fixation of fee

by the State were assailed by the institutions in Inamdar’s

case, but the contentions so raised were rejected and it was held

that direction with regard to determination of fee structure by

the committee as a permissible regulatory measure. In so far as

freeship is concerned, it is urged by the learned counsel that the

Supreme Court held that education is a national wealth which

should be distributed equally and widely in the interest of

creating an egalitarian society. Higher amounts of money

collected from the more affluent students like Non-Resident

Indians can be utilised for benefiting students from economically

weaker sections of society. The provisions contained in Sections

7 and 9 of the Act of 2006 are only extension of the principle of

rich subsidising the poor by including even the Non-NRI affluent

section to share the burden of subsidising the poor who are

identified on a merit cum means basis. The poor students can be

W.P.(C) No.17873/2006 etc. – 150 –

given scholarships/freeship and the cost of such seat should be

covered by fees which are fixed. By permitting freeship, no loss

of revenue would be caused to the managements. The State

fully subsidises all SC/ST students and the affluent students

subsidises the other educationally and economically weaker

section of the society. Under Article 41 and 46 of the

Constitution of India, the State has to promote the educational

and economic interests of the weaker sections of the people.

The impugned sections of the Act of 2006 only enable the State

to take care of weaker sections of the community, thus contends

the learned counsel.

43. The answer to the above question, in our opinion,

would once again lie in the three leading decisions in T.M.A.Pai’s

case, Islamic Academy’s case and Inamdar’s case, and we may

mention that arguments for and against have been raised, by

and large, on the basis of the observations in these three judicial

precedents. The background on which the question pertaining to

fee fixation by the Government or the authorities came to be

focussed by the Supreme Court shall however, have to be first

W.P.(C) No.17873/2006 etc. – 151 –

noticed. In the case of Mohini Jain v. State of Karnataka, it may

be recalled that the challenge was to a notification of June, 1989

which provided for a fee structure whereby for Government

seats the tuition fee was Rs.2000/- per annum and for students

from Karnataka the fee was Rs.25,000/- per annum while the fee

for Indian students from outside Karnataka under the payment

category the fee was Rs.60,000/- per annum. It was contended

that charging such a discriminatory and high fee violated

constitutional guarantees and rights, but it was held that there

was a fundamental right to education in every citizen, and that

the State was duty bound to provide education and that the

private institutions that discharge the State’s duties were equally

bound not to charge a higher fee than the government

institutions. The prescription of fee in excess of what was

payable in government colleges was held to be capitation fees,

which was illegal. This decision was under serious challenge in

Unnikrishnan’s case. The institutions urged before the Supreme

Court that if the ratio of the decision rendered in Mohini Jain’s

case was to be adhered to, the institutions shall have to be

W.P.(C) No.17873/2006 etc. – 152 –

closed down, for lack of funds by way of tuition fees. In

Unnikrishnan’s case, the Supreme Court considered the

conditions and regulations, if any, the State could impose in the

running of private unaided/aided, recognised or affiliated

educational institutions conducting professional course and it was

held that private unaided recognised/affiliated institutions

running professional courses were entitled to charge a fee higher

than that charged by government institutions for similar courses

but the same should not exceed the maximum limit prescribed

by the State. With regard to private aided recognised/affiliated

institutions, it was held that Government had power to frame

rules and regulations in the matter of admission and fees. The

court after examining these aspects of the matter formulated a

Scheme and directed every authority granting

recognition/affiliation to impose that scheme on every

institutions seeking recognition/affiliation, even if they were

unaided institutions. In the context of the issue under

consideration, the Scheme provided that 50% of seats in every

professional college should be filled by the nominees of the

W.P.(C) No.17873/2006 etc. – 153 –

Government or University, selected on the basis of merit

determined by common entrance test, which will be referred to

as ‘free seats’; the remaining 50% seats (payment seats) should

be filled up by those candidates who pay the fee prescribed

therefor and the allotment of students against payment seats

should be done on the basis of inter se merit determined on the

same basis as in the case of free seats. The Scheme further

provided that it would be open to the professional colleges to

provide for reservation of seats for constitutionally permissible

classes with the approval of the affiliating university and the fee

chargeable in each professional college should be subject to such

a ceiling as may be prescribed by the appropriate authority or by

a competent court. The scheme further provided that every

State Government should constitute a committee to fix the

ceiling on the fees chargeable by a professional college or class

of professional colleges, fix the fee once in every three years or

at such intervals as it may think appropriate. The University

Grants Commission was left open to frame regulations to

regulate the fee that the affiliated colleges operating on

W.P.(C) No.17873/2006 etc. – 154 –

no-grant-in-aid basis were entitled to charge. The AICTE, the

Indian Medical Council and the Central Government were also

given similar advice.

44. This Scheme as mentioned above was under

serious challenge. It was urged by the counsel on behalf of the

private institutions that the scheme framed in Unnikrishnan’s

case was not warranted. It is relevant to mention that even the

Solicitor General contended likewise. The costs incurred on

educating a student in an unaided professional college was

stated to be more than the total fee which could be realised as

per the scheme and this would result in revenue shortfalls. By

an interim order, the Supreme Court, subsequent to the decision

in Unnikrishnan’s case, permitted within the payment seats some

percentage of seats to be allotted to non-resident Indians,

against payment of a higher amount as determined by the

authorities, but that also would not make available sufficient

funds for development of such institutions, was further urged by

the counsel appearing for the institutions. Another infirmity

pointed out pertained to free seats being grabbed by students

W.P.(C) No.17873/2006 etc. – 155 –

coming from affluent families, whereas students from poor

families were required to pay much more to secure admission to

payment seats. We may quote a joint contention raised by the

learned counsel for the petitioner-institutions as also the Solicitor

General in that connection. It reads as follows:

“Counsel for the institutions, as well as the

Solicitor General, submitted that the decision in

Unni Krishnan case insofar as it had framed the

scheme relating to the grant of admission and

the fixing of the fee, was unreasonable and

invalid” .

The fixation of fee by the Government or by authorities of the

Government was thus directly in issue, not only independently

but also in connection with the law laid down on the issue

clothing the Government or the authorities to fix the fee in

Unnikrishnan’s case and the said scheme was under direct

challenge. On consideration of the issue, the Supreme Court in

T.M.A Pai’s held as under:

“It appears to us that the scheme

framed by this Court and thereafter followed by

the Governments was one that cannot be called

a reasonable restriction under Article 19(6) of

W.P.(C) No.17873/2006 etc. – 156 –

the Constitution. Normally, the reason for

establishing an educational institution is to

impart education. The institution thus needs

qualified and experienced teachers and proper

facilities and equipment, all of which require

capital investment. The teachers are required to

be paid properly. As pointed out above, the

restrictions imposed by the scheme, in Unni

Krishnan case made it difficult, if not impossible,

for the educational institutions to run efficiently.

Thus, such restrictions cannot be said to be

reasonable restrictions.

The private unaided educational

institutions impart education, and that cannot be

the reason to take away their choice in matters,

inter alia, of selection of students and fixation of

fees. Affiliation and recognition has to be

available to every institution that fulfils the

conditions for grant of such affiliation and

recognition. The private institutions are right in

submitting that it is not open to the Court to

insist that statutory authorities should impose

the terms of the scheme as a condition for grant

of affiliation or recognition; this completely

destroys the institutional autonomy and the very

objective of establishment of the institution”.

In so far as the scheme pertaining to freeship framed in Unni

Krishnan’s case is concerned, the Supreme Court in T.M.A.Pai’s

case observed as follows:

“Unni Krishnan judgment has created certain

problems and raised thorny issues. In its anxiety

to check the commercialization of education, a

scheme of ‘free’ and ‘payment’ seats was evolved

W.P.(C) No.17873/2006 etc. – 157 –

on the assumption that the economic capacity of

the first 50% of admitted students would be

greater than the remaining 50%, whereas the

converse has proved to be the reality. In this

scheme, the ‘payment seat’ student would not

only pay for his own seat, but also finance the

cost of a ‘free seat’ classmate. When one

considers the Constitution Bench’s earlier

statement that higher education is not a

fundamental right, it seems unreasonable to

compel a citizen to pay for the education of

another, more so in the unrealistic world of

competitive examinations which assess the merit

for the purpose of admission solely on the basis

of the marks obtained, where the urban students

always have an edge over the rural students. In

practice, it has been the case of the marginally

less merited rural or poor student bearing the

burden of a rich and well exposed urban

student.”

The other relevant observations read thus: “The scheme in

Unni Krishnan’s case has the effect of nationalizing the education

in respect of important features viz., the right of a private

unaided institution to give admission and to fix the fee. By

framing this scheme, which led to the State Governments

legislating in conformity with the scheme, the private institutions

are indistinguishable from the government institutions, curtailing

all the essential features of the right of administration can

W.P.(C) No.17873/2006 etc. – 158 –

neither be called fair nor reasonable”. —— —— —– —–

“In view of the discussion hereinabove, we hold that the

decision in Unni Krishnan case in so far as it framed the scheme

relating to the grant of admission and the fixing of the fee, was

not correct and to that extent, the said decision and the

consequent directions given to UGC, AICTE, the Medical Council

of India, the Central and State Governments etc. are overruled”.

Having overruled the scheme in Unni Krishnan’s case, the court

then examined the issue by taking into consideration the status

of the institutions like private institutions, private unaided non-

minority educational institutions, private unaided professional

colleges, private aided professional institutions (non-minority)

and other aided institutions. To what extent the regulations

could be made with regard to admission and fixation of fee was

the pertinent question. This matter was first considered with

regard to private unaided non-minority educational institutions,

by observing that unprecedented demand for access to higher

education and the inability or unwillingness of the Government to

provide the necessary support has brought private higher

W.P.(C) No.17873/2006 etc. – 159 –

education to the forefront, and the existence and expanding of

private institutions in the present scenario was observed to be

essential. The right to establish and administer essentially

included the right to set up reasonable fee structure was further

observed in T.M.A.Pai’s case. The report of the University

Education Commission, of which Dr.S.Radhakrishnan was the

Chairman, was then taken into consideration. On the said

passage reproduced in paragraph 51 of the judgment in

T.M.A.Pai’s case, the Supreme Court observed thus:

“There cannot be a better exposition than

what has been observed by these renowned

educationists with regard to autonomy in

education. The aforesaid passage clearly shows

that the governmental domination of the

educational process must be resisted. Another

pithy observation of the Commission was that

State aid was not to be confused with State

control over academic policies and practices.

The observations referred to hereinabove clearly

contemplate educational institutions soaring to

great heights in pursuit of intellectual excellence

and being free from unnecessary governmental

W.P.(C) No.17873/2006 etc. – 160 –

controls”.

In the context of fundamental rights of the institutions under

Articles 19 and 26(a), in so far as setting up a reasonable fee

structure is concerned, it was observed that, in setting up a

reasonable fee structure, the element of profiteering is not yet

accepted in Indian conditions. The fee structure must take into

consideration the need to generate funds to be utilised for the

betterment and growth of the educational institution, the

betterment of education in that institution and to provide

facilities necessary for the benefit of the students. The fixing of

a rigid fee structure was then held to be an unacceptable

restriction on the rights of the institution under Articles 19 and

26(a) of the Constitution. The other pertinent observation

pertaining to fee structure read thus:

“One cannot lose sight of the fact that

providing good amenities to the students in the

form of competent teaching faculty and other

infrastructure costs money. It has, therefore, to

be left to the institution, if it chooses not to seek

W.P.(C) No.17873/2006 etc. – 161 –

any aid from the Government, to determine the

scale of fee that it can charge from the students.

—– —— —— The decision on the fee to be

charged must necessarily be left to the private

educational institution that does not seek or is

not dependent upon any funds from the

Government. —– —– —– There can,

however, be a revenue surplus, which may be

generated by the educational institution for the

purpose of development of education and

expansion of the institution”.

While dealing with the unaided professional colleges, it was held

that it would be unfair to apply the same rules and regulations

regulating admission to both aided and unaided professional

institutions and it must be borne in mind that unaided

professional institutions are entitled to autonomy in their

administration. It was then held that a rational fee structure

should be adopted by the management, which would not entitle

them to charge a capitation fee and appropriate machinery can

be devised by the State or University to ensure that no capitation

fee is charged and that there is no profiteering, though a

W.P.(C) No.17873/2006 etc. – 162 –

reasonable surplus for the furtherance of the education is

permissible.

45. In Islamic Academy’s case, a Bench of Five

Honourable Judges was constituted to clarify the doubts or

anomalies in the decision of the Constitution Bench of 11 Judges

in T.M.A Pai’s case. Briefly put, the institutions projected before

the court that fixation of percentage of seats that could be filled

in the unaided professional colleges, both minority and

non-minority by the management as done by the various State

Governments was impermissible. The private unaided

professional educational institutions had been given complete

autonomy not only as regards the admission of students but also

as regards the determination of their own fee structure. These

institutions could fix their own fee structure which could include a

reasonable revenue surplus for purposes of development of

education and expansion of the institutions and that as long as

there was no profiteering or charging of capitation fee, there

could be no interference by the Government. The Supreme

Court, on the various contentions raised before it, framed four

W.P.(C) No.17873/2006 etc. – 163 –

questions, the first being whether the educational institutions are

entitled to fix their own fee structure. The majority judgment in

T.M.A.Pai case was interpreted or clarified to say that there can

be no fixing of rigid fee structure by the Government. Each

institute must have freedom to fix its own fee structure taking

into consideration the need to generate funds to run the

institution and to provide facilities necessary for the benefit of

the students. They must also be able to generate surplus which

must be used for the betterment and growth of that educational

institution. The fees to be charged must necessarily be left to

the private educational institution that do not seek and which are

not dependent upon any funds from the Government. Each

institute will be entitled to have its own fee structure. The fee

structure for each institute must be fixed keeping in mind the

infrastructure and facilities available, the investments made,

salaries paid to the teachers and staff, future plans for expansion

and/or betterment of the institution etc.. There can be no

profiteering and capitation fee cannot be charged. In Islamic

Academy’s case, the Supreme Court thus held that as per the

W.P.(C) No.17873/2006 etc. – 164 –

majority judgment in T.M.A.Pai’s case, imparting of education is

essentially charitable in nature and that the surplus/profit that

can be generated must be only for the benefit/use of that

educational institutions. Profit/surplus cannot be diverted for

any other use or purpose and cannot be used for personal gain

or for any other business or enterprise. The Supreme Court then

directed that in order to give effect to the judgment in T.M.A.

Pai’s case, the respective State Governments/concerned

authority shall set up in each State a Committee headed by a

retired High Court Judge who shall be nominated by the Chief

Justice of that State. Each educational institute must place

before the Committee well in advance of the academic year, its

proposed fee structure. Along with the proposed fee structure,

all relevant documents and books of accounts must also be

produced before the Committee for their scrutiny. The

Committee should then decide whether the fee proposed by that

institute are justified and are not profiteering or charging

capitation fee. The Committee will be at liberty to approve the

fee structure or to propose some other fee structure which can

W.P.(C) No.17873/2006 etc. – 165 –

be charged by the institute and the fee fixed by the Committee

shall be binding for a period of three years. Once the fee is fixed

by the Committee, the institute cannot charge either directly or

indirectly any other amount over and above the amount fixed as

fees. If any other amount is charged under any other head or

guise, e.g. donations, the same would amount to charging of

capitation fee. The Government/appropriate authorities should

consider framing appropriate regulations, if not already framed,

whereunder if it is found that an institution is charging capitation

fees or profiteering, that institution can be appropriately

penalised and also face the prospect of losing its

recognition/affiliation. In so far as institutions collecting advance

fee are concerned, it was observed that the same must be kept

invested in fixed deposits in nationlised bank and, as and when

fee fall due for a semester/year, only the fee falling due for that

semester/year must be withdrawn by the institution and the rest

must continue to remain deposited till such time they fall due.

At the end of the course, the interest earned on these deposits

must be paid to the student from whom the fees were collected

W.P.(C) No.17873/2006 etc. – 166 –

in advance.

46. In Inamdar’s case, in question No.3 framed by it

with regard to the correctness of the judgment in Islamic

Academy’s case, issuing guidelines in the matter of regulating

fee payable by students to the educational institution was under

discussion. To set up a reasonable fee structure was held to be

component of the right to establish and administer an institution

within the meaning of Article 30(1) of the Constitution as per law

declared in Pai Foundation. After so observing, it was held that,

every institution is free to devise its own fee structure subject to

the limitation that there can be no profiteering and no capitation

fee can be charged directly or indirectly, or in any form.

(Reliance for these observations was placed on paras 56 to 58

and 161 of Pai Foundation). In so far as capitation fee is

concerned, it was held that the same could not be charged. The

answer to the question was that every institution would be free

to devise its own fee structure, but the same can be regulated in

the interest of preventing profiteering and that no capitation fee

can be charged. While concluding its judgment, the Supreme

W.P.(C) No.17873/2006 etc. – 167 –

Court in para 155 observed thus:

“The committee regulating admission

procedure and fee structure shall continue to

exist, but only as a temporary measure and an

inevitable passing phase until the Central

Government or the State Governments are able

to devise a suitable mechanism and appoint a

competent authority in consonance with the

observations made hereinabove”.

47. From the three major decisions referred to

above what thus transpires is that whereas in Unnikrishnan’s

case the scheme that came to be framed pertaining to fee

fixation, 50% of the seats in every professional colleges were to

be filled by the nominees of the Government or University,

selected on the basis of merit determined by common entrance

test which were to be free seats whereas the remaining 50%

seats should be payment seats. The institution was left open to

provide for reservation of seats for constitutionally permissible

classes with the approval of the affiliating university and the fee

chargeable in each professional college was made subject to such

W.P.(C) No.17873/2006 etc. – 168 –

a ceiling prescribed by such appropriate authority or by a

competent court. Every State Government had to constitute a

committee to fix the ceiling on the fees chargeable by a

professional college or class of professional colleges and the

committee should fix the fee once in every three years or at

such intervals, and regulations could be framed to regulate the

fee for the institutions running on no-grant-in-aid basis. The

scheme in terms provided that fee as may be prescribed by the

professional colleges would be subject to such a ceiling as may

be prescribed by the appropriate authority. The Committee

that may be constituted had power to fix the ceiling on fee

chargeable by professional colleges. 50% of seats had to be

free seats and to be filled up by nominees of the Government or

University selected on the basis of merit determined by common

entrance test and rest of 50% would be payment seats. The

scheme framed in Unnikrishnan’s case was under serious

challenge in T.M.A.Pai’s case. The institutions made a fervent

request to recall or set at naught the scheme framed in

Unnikrishnan’s case as the same was bound to result in revenue

W.P.(C) No.17873/2006 etc. – 169 –

shortfalls. The interim order passed by the Court permitting

within payment seats, some percentage of seats which could be

alloted to non-resident Indians against payment of higher

amount, it was urged has also not come to rescue the petitioner

institutions and they could not run the institutions at all because

of paucity of funds. It is relevant to mention that the scheme

framed in Unnikrishnan’s case was stated to be unsustainable not

only by the counsel appearing for the petitioners institutions,

but also by the learned Solicitor General of India. It was

commonly contended by them that the scheme framed was

unreasonable and invalid. Indeed, the Supreme Court accepted

the said contention by holding that the scheme could not be

called a reasonable restriction under Article 19(6) of the

Constitution. The restriction imposed was held would make it

difficult, if not impossible, for the educational institutions to run

the institution. In so far as freeship envisaged in

Unnikrishnan’s case is concerned, it was held that when higher

education was not a fundamental right, it would be unreasonable

to compel a citizen to pay for the education of another, more so

W.P.(C) No.17873/2006 etc. – 170 –

in the unrealistic world of competitive examinations which

assess the merit for the purpose of admission solely on the basis

of marks obtained where the urban students always have an

edge over the rural students. The Scheme in Unnikrishnan’s

case was held to have the effect of nationalizing education in

respect of important features like right of private unaided

institution to give admission and to fix the fee. The law

permitting the directions given to the UGC, AICTE, Medical

Council of India, and Central and State Government was

overruled. After overruling the scheme framed in

Unnikrishnan’s case and holding it to be unconstitutional, the

matter was further examined and it was held that in the context

of fundamental right of the institution under Articles 19 and

26(a) of the Constitution pertaining to setting up of a reasonable

fee structure, the element of profiteering was not accepted and

further the fee structure must take into account the need to

generate funds to be utilised for the betterment and growth of

the educational institutions. The fixing of rigid fee structure was

held to be unreasonable restriction on the rights of the

W.P.(C) No.17873/2006 etc. – 171 –

institution. In Islamic Academy’s case, the view taken in

Unnikrishnan’s case was once again almost reiterated and

respective State Governments were then permitted to set up in

each State a Committee headed by a retired High Court Judge,

who should be nominated in consultation with the Chief Justice

of the State concerned. Each educational institution should place

before the Committee, well in advance, its proposed fee

structure. The Committee was then to decide whether the fees

prescribed by each institution was justified and did not involve

profiteering and charging capitation fee. It was further opined

that the Committee was at liberty either to approve the fee

structure or propose some other fee structure which could be

charged. In Inamdar’s case, it may be recalled that question

No.3 was with regard to correctness of the judgment issuing

guidelines in the matter of fee payable by students to

educational institutions. To set up a reasonable fee structure

was held to be a component of the right to establish and

administer an educational institution as per the law declared in

T.M.A.Pai’s case. Every educational institution was free to

W.P.(C) No.17873/2006 etc. – 172 –

devise its own fee structure subject to the limitation that there

was no profiteering and no capitation fee could be charged

directly or indirectly. From the conspectus of the decisions

culled out in the discussion made herein before, it is clear that

fixation of fee structure is a fundamental right of educational

institutions more particularly, of those which are unaided. It is

further clear that the fee has to be decided by the institutions

themselves and such right of the institutions cannot be arrogated

by the State. While, however, fixing the fee structure, the

institutions cannot indulge into profiteering nor can charge

capitation fee, even though the element of surplus income to

cater to the future needs of the institutions can be definitely

taken into account while fixing the fee. The Committees that

may be constituted or the law that may be even made could only

regulate the profiteering and charging of capitation fee. The

Committees would themselves have every right to modify the fee

structure fixed by the institutions and debar institutions by an

order and if legislation is made to that effect by law, to reduce

the fee in the event of its coming to a finding that the fee

W.P.(C) No.17873/2006 etc. – 173 –

structure had a component of profiteering and/or capitation fee,

but nothing beyond that. The fixation of fee structure is the

right of an institution particularly when unaided. The right of the

Committees that may be constituted or the Government to

legislate, in our considered view, cannot go beyond examining

the fee structure to find out therein the element of profiteering

or charging of capitation fee, be it by monitoring committees or

by legislation. It is in this view of the law laid down by the

Supreme Court, the provisions under challenge have to be

examined.

48. In view of the provisions contained in

sub-section (4) of Section 6, the fee regulatory committee would

have power to require each unaided college or institution to place

before it the proposed fee structure with all relevant documents

well in advance of the commencement of the academic year, i.e.

not later than 31st December of the previous academic year and

the committee has the power to verify whether the fee fixed is

justified and does not amount to profiteering or charging of

capitation fee and also to approve the fee structure or determine

W.P.(C) No.17873/2006 etc. – 174 –

some other fee which could be charged. The fee determined by

the committee is binding for a period of three years as per

sub-sections (4) and (5) of Section 6. It cannot be revised with

regard to the students admitted in that academic year till he

completes his course. The institution cannot collect any fee

more than one year’s fee in an academic year as that would

amount to collecting capitation fee. As per the provisions

contained in Section 7, the fee regulatory committee would

determine and fix the fee or fees to be charged by an unaided

professional college taking into consideration the obligation to

provide freeship to minimum of 50% of seats admitted and the

additional expenses, if any, required for the same over and

above the excess funds generated from Non-Resident Indians,

charity on the part of managements and contributions by the

Government for providing freeship for Scheduled Caste and

Scheduled Tribe students, the nature of the professional course,

the available infrastructure, the expenditure on administration

and maintenance, reasonable surplus required for the growth

and development of the college and any other factor which the

W.P.(C) No.17873/2006 etc. – 175 –

Committee may deem fit. In view of the provisions contained in

Section 9 of the Act, no institution can collect fee by whatever

name called over and above the fee determined by the fee

regulatory committee, provided that the committee may fix the

fee for NRI seats and the amount so collected over and above

the fee fixed for other students has to be utilised for providing

freeship to socially and economically backward classes. Tested

in the anvil of the law laid down by the Supreme Court as culled

out by us hereinbefore, it appears to us that the position as

available in Unnikrishnan’s case has been revived. There may be

some provisions in the Act that may be in consonance with the

law laid down in the judicial precedents referred to above, but in

so far as the right of self financing institutions to fix a fee

structure as may be thought appropriate by it is concerned, the

same has been completely taken away. It may be one thing to

say that self financing institutions would determine their own fee

structure subject to the approval of the Government, either

through committees constituted by it or by law framed by it, but

entirely another thing to say that every element that goes to

W.P.(C) No.17873/2006 etc. – 176 –

determine the fee structure would be considered by the

Committee or the Government and the fees thus fixed would be

binding upon the self financing institutions. Fixation of a fee

structure has indeed been held to be an important facet of

establishing and administering an educational institution, be it of

minority or non-minority. This right cannot be totally curtailed.

This right would be straightaway infringed if it is arrogated by

the State, even though there may be no infringement of such

rights if it is regulated to vouchsafe non-profiteering and

non-charging of capitation fee. It is no doubt true that in sub-

section (4) of Section 6 of the Act, it has been stated that

regulatory committee would require each unaided professional

college or institution to place before it the proposed structure of

fee and verify whether the fee proposed by each college is

justified and does not involve profiteering or charging of

capitation fee, but the right given to the fee regulatory

committee to determine and fix the fee to be charged by the

institution would undoubtedly infringe the right of the institution

to fix its own fee structure. In the context of entire legislation

W.P.(C) No.17873/2006 etc. – 177 –

pertaining to fee structure, however, that alone may not be

enough to strike down Section 6 under challenge. It is too well

settled a proposition of law that if it may be possible to reconcile

various provisions of the Act in such a way the same can be read

so as to harmonise such provisions to become in consonance

with the law, the same needs to be upheld. In the

circumstances aforesaid, there would be need to read down

the provisions of Sections 6 of the Act of 2006. The

provisions of Section 6 of the Act can be read to mean that every

professional college would have a right to fix its fee structure,

which would be subject to its finalisation by the Government,

which would have a right to re-model it by taking away the

element of profiteering and charging of capitation fee, if any. In

other words, the reading down of Section 6 of the Act of

2006 thus would be to the extent that every professional

college would place before the committee the fee

structure as set out by it, which would be subject to

verification by excluding the element of profiteering and

charging of capitation fee. This reading down of the Section

W.P.(C) No.17873/2006 etc. – 178 –

is necessary to protect Section 6 and such reading down shall

not make any difference either to the institution or to the

Government, as virtually it is in any case the right of the

management to fix the fee structure and in any case the right of

the Government to examine it to the extent it may have an

element of profiteering or charging of capitation fee.

49. The challenge to Section 7 of the Act, however,

stands on a different footing. The Fee Regulatory Committee, it

appears has been given all-sweeping powers to determine the

fee to be charged by an unaided professional college. The nature

of the professional course, the available infrastructure, the

expenditure on administration and maintenance, reasonable

surplus required for the growth and development of the college

and any other factor would all be taken into consideration by the

Committee itself and not by the institution. Even though while

dealing with Section 6 we have held that the same can be read

down to mean that the institution concerned would fix the fee

structure which may be regulated by the Committee as

mentioned above, but insofar as Section 7 is concerned, it is the

W.P.(C) No.17873/2006 etc. – 179 –

Fee Regulatory Committee which has been given the power to

determine the fee taking into consideration the various factors as

mentioned above. What expenses would be required to

efficiently run the institution taking into consideration the nature

of the professional course, the available infrastructure, the

expenses of administration and maintenance and what would be

the reasonable surplus required for growth and development of

the college, it appears to us, should be at the discretion of the

management, but this has been left to be taken into

consideration and fee accordingly fixed by the Fee Regulatory

Committee. In the very nature of the things it does not appear

that the Regulatory Committee would know in depth the affairs

of the institution as best as the institution may know itself.

That apart, if all these factors are considered and fee then

determined by the Regulatory Committee, then what is left out in

the right of the unaided institutions in the name of establishing

and administering the institution, which has an important

component of fixation of fee. To illustrate, if the institution may

plan its expansion to double the seats or have double the

W.P.(C) No.17873/2006 etc. – 180 –

buildings and infrastructures as according to it, it may be

necessary, and accordingly fix the fee, can the Regulatory

Committee say the expansion and development of the institution

would entail fixation of more fee and therefore it is not

permitted. It may be recalled that each institution, as held by

the Supreme Court, is entitled to have its own fee structure. The

fee structure for each institution must be fixed keeping in mind

the infrastructure and facilities available, the investments made,

salaries paid to the teachers and staff, future plans for expansion

and/or betterment of the institution etc.. It appears to us that

the position that became available after Unnikrishnan’s case has

almost been reiterated in framing Section 7 of the Act of 2006.

If one may examine closely the provisions contained in Section

7, it may appear to be almost similar to the scheme framed in

Unnikrishnan’s case. In Unnikrishnan’s case, the scheme that

came to be framed pertained to fee fixation, 50% of seats are to

be filled up by the nominees of the Government or University.

These 50% seats are to be free seats whereas the remaining

50% are payment seats. However, the Government has to

W.P.(C) No.17873/2006 etc. – 181 –

constitute a committee to fix a ceiling on the fee chargeable by

professional college/s and fix the fee once in every three years

or at such longer intervals. Regulations could be framed to

regulate the fee of the institutions. The scheme provided that

the fee that may be fixed by the professional college would be

subject to such ceiling as may be prescribed by the appropriate

authority. In the present case as well, 50% of seats are to be

compulsorily free seats. The Committee has been given

exclusive power to fix the fee by taking into consideration

different aspects as mentioned above. However, in what manner

the various components would be regulated like what budget

would be provided against those items has again been left to the

exclusive domain of the Regulatory Committee. No unaided

professional college would collect any fee from the candidates for

admission over and above the fee fixed by the Fee Regulatory

Committee as per the provisions contained in Section 9. There is

a maximum limit also thus prescribed. Violation of the

provisions of the above Act would entail penal action. This

appears to be in sharp contrast to the law laid down in

W.P.(C) No.17873/2006 etc. – 182 –

T.M.A.Pai’s case and Inamdar’s case. This is a virtual take over,

clearly infringing the right of the unaided institutions in the

matter of fixation of fee, which is indeed a right guaranteed to it

under Articles 19 (1)(g) and 26(a) of the Constitution of India.

50. Section 2 (o) defines Non-Resident Indian seats

to mean seats reserved for children or wards or dependents of

Non-Resident Indians to whom admission is given by the

management in a fair, transparent and non-exploitative manner

on the basis of fees as may be prescribed. Section 7(a) enjoins

upon even an unaided professional college to provide freeship to

a minimum of fifty per cent of students admitted. The additional

funds that may be required for giving 50% freeship, it is

provided, can be covered by the excess funds generated from

Non-Resident Indians, charity on the part of management and

contribution from the Government for providing freeship for

SC/ST students. In view of the provisions contained in

sub-section (2) of Section 9, an unaided institution is to provide

freeship to a minimum of 50% of students admitted irrespective

of whether they are unaided minority or non-minority. It is

W.P.(C) No.17873/2006 etc. – 183 –

interesting to note that Government by issuance of the

notification in the gazette may constitute a fund called a Higher

Education Scholarship Fund for providing scholarship to socially

and economically backward students admitted in professional

colleges as per sub-section (1) of Section 12. The corpus of the

fund shall be contributions from Government, the amount of fine

levied under the Act and the funds raised from any other source

including Non-resident Indians. The Fund is to be administered

by an administrator appointed by the Government. The

administration of the fund is in the hands of the administrator to

be used in such manner as may be prescribed. It may be

recalled that the scheme as framed in Unnikrishnan’s case

provided that 50% of the seats in every professional college

should be filled by the nominees of the Government or

University, which would be referred to as free seats, whereas,

the remaining 50% seats should be filled by those candidates

who pay the free prescribed therefor. This scheme was under

challenge in T.M.A.Pai’s case. It was urged on behalf of the

institutions that the cost incurred on educating a student in an

W.P.(C) No.17873/2006 etc. – 184 –

unaided professional college would be more than the total fee

which could be realised as per the scheme framed in

Unnikrishnan case. Despite the fact that the Supreme Court by

an interim order had permitted some percentage of seats to be

alloted as NRI seats against payment of higher amount, it was

still urged that the same would even not come to the rescue of

the institutions. It was urged that the said extra amounts would

not make available sufficient funds for the development of the

institutions providing freeship to the extent of 50%. While

dealing with the challenge to freeship in Unnikrishnan’s case, the

Supreme Court observed that the said judgment has created

problems and raised thorny issues. No doubt, it was observed

that, the anxiety of the Bench in Unnikrishnan’s case to

accommodate poor students have not come true and as a matter

of fact, converse had happened, but it was also observed that,

“it seems unreasonable to compel a citizen to pay for the

education of another, more so in the unrealistic world of

competitive examinations which assess the merit for the purpose

of admission solely on the basis of the marks obtained, where

W.P.(C) No.17873/2006 etc. – 185 –

the urban students always have an edge over the rural

students”. Paying for others is a cross subsidy and cannot be

permitted. Mr.Vaidyanathan, would however submit that the

anomaly in Unnikrishnan’s case that came about of poor actually

subsidising the rich has been set right in the Act and now it is

only the rich who would subsidise the poor. We have given our

anxious thoughts to the contention raised by him, but the same

does not appear to be having any substance. The two aspects in

the provisions of the Act of 2006 appear to be against the

contention raised by Mr.Vaidyanathan; the first being that 50%

freeship despite the institutions permitted to charge extra funds

from Non-Resident Indians demonstratively did not cater for

revenue shortfall of the institutions, as urged in T.M.A.Pai case

and accepted. Further, it is only in medical colleges we are told

there may be candidates aspiring to take admission under the

Non-Resident Indian category, whereas for other institutions

imparting education in the stream of Engineering, Nursing and

Teacher Education, there is hardly any seat that may be

reserved to be taken by Non-Resident Indians. In the

W.P.(C) No.17873/2006 etc. – 186 –

Engineering Colleges, we have been given data to show that

during the last three academic years, so many seats went

abegging. As per the data provided by the petitioner

institutions, the vacancy position of seats in B.Tech Courses in

the 49 institutions during the last three years viz. 2003-04,

2004-05 and 2005-06 are as follows:

Name of College/Institution 2003-04 2004-05 2005-06

Mohandas College of Engg. & Technology, Trivandrum. 47 112 55

Lourdes Matha College of Science & Tech. Trivandrum 49 139 110

Mar Baselios College of Engg. & Tech., Trivandrum 19 52 14

Mary Matha College of Engg. & Tech. Trivandrum 17 148 262

P.A.Aziz College of Engg. & Technology, Trivandrum – – –

Muslim Assn. College of Engg., Venjaramoodu, Trivandrum 34 82 73

Marian Engg. College, Kazhakuttom, Trivandrum 24 127 37

M.G.College of Engineering, Thiruvallom, Trivandrum 204 64

Sarabhai Institute of Science & Tech., Vellanad, Trivandrum. 0 33

SHM Engg. College, Kadakkal, Kollam. 56 163 108

Younus College of Engg. & Technology, Kollam 20 70 88

Baselios Mahews II College of Engg, Sasthamcotta, Kollam 13 73 17

Travancore Engineering College, Oyoor, Kollam 22 76 37

TKM Institute of Technology, Kollam 24 79 22

Caarmel Engg. College, Perunad, Ranni 40 99 134

Mount Zion College of Engg. , Kadammanitta, Pathanamthitta 57 135 73

Musaliar College of Engg. & Tech. Kumbazha, Pathanamthitta 19 48 63

Mar Baselios Christian College of Engg. & Tech. Peermade 43 145 135

Sree Budha College of Engineering, Pattoor, Alappuzha 4 101 6

Saintgits College of Engineering, Kottayam 3 89 139

St.Joseph’s College of Engg. & Technology, Pala, Kottayam 15 80 4

Mangalam Engineering College, Aluva, Ernakulam. 0 115 83

Amal Jyothi College of Engineering, Kanjirappaly, Kottayam 45 93 24

KMEA Engineering College, Aluva, Ernakulam. 46 68 19

Viswajyothi College of Engg. & Tech., Vazhakulam, Muvattupuzha 29 106 3

Federal Institute of Science & Tech.,Mookkanoor, Angamaly 9 24 5

W.P.(C) No.17873/2006 etc. – 187 –

SNM Institute of Management & Tech., Maliankara, EKM. 34 112 71

Ilahia College of Engg & Tech., Muvattupuzha 37 168 11

Adi Shankara Institute of Engg. & Tech., Kalady, Ernakulam. 31 68 8

Rajagiri School of Engg. & Technology, Ernakulam 26 11 0

SCMS School of Engg. & Tech. Karukutty, Ernakulam 58 68 50

Toc-H Institute of Science & Tech. Arakunnam, Ekm. 57 60 3

Sree Narayana Gurukulam College of Engg, Kadiyiruppu, Ekm. 31 102 14

Matha College of Engg & Tech. Mankkapady, Paravur, Ekm.

Met’s School of Engineering, Mala, Trissur 37 114 67

Jyothi Engineering College, Cheruthuruthy, Trissur 33 81 3

Nehru College of Engg. Research Centre, Thiruvilwamala,Trissur 19 98 17

Royal College of Engg. & Tech., Kunnamkulam, Trissur 47 169 38

Vidya Academy of Science & Technology, Trissur 6 21 9

Sahrdaya College of Engg. Technology, Kodakara, Trissur 3 10 0

IES College of Engg., Chittilappilly, Trissur 21 85 18

Al-Ameen Engineering College, Shoranur, Palakkad 51 79 40

MEA Engineering Colege, Perinthalmanna, Malappuram 47 96 118

Vedavyasa Institute of Technology, Malappuram 0 138 105

MES College of Engineering, Kuttipuram, Malappuram

KMCT College of Engineering, Mukkom, Calicut 55 145 133

AWH Engineering College, Calicut 31 159 110

Vimal Jyothi Engineering College, Kannur 35 144 51

Sree Narayana Guru College of Engg. & Tech,Payyannur, Kannur 1 110 9

1295 4266 2480

When even the sanctioned seats could not be filled and so

many seats remained vacant, as mentioned above, there would

be hardly any Non-Resident Indian in such stream of education.

That apart, it is not sure that in which year there would be

demand for Non-Resident Indian seats for admission in

Medical Colleges, how many such students or how many such

percentage of students would seek admission in such category.

W.P.(C) No.17873/2006 etc. – 188 –

In a given year there may not be any applicant desiring

admission in NRI category. It is one thing to say that number

of freeship would be commensurate to the admission of students

in NRI category and yet another thing to say that it would be

minimum 50%. Secondly, students other than Non-Resident

Indians cannot possibly be asked to pay for the other students as

that may cause cross subsidy and this is bound to happen if the

surplus gained from Non-Resident Indians may not be enough to

balance freeship to the extent of 50%. The Regulatory

Committee has to fix the fee structure by positively taking into

consideration 50% of freeship. It thus means that irrespective of

funds generated by the institutions on account of surplus from

Non-Resident Indians, charity etc., the freeship in any case

would be 50%. The only consequence of the provisions read

together would be either financial bankruptcy for the institutions

or prescribing high fee to the students who may be admitted in

non-free seats. This would make the position unreasonable and

disproportionate. In Inamdar’s case, the Supreme Court did

observe that limited reservation of seats not exceeding 15%

W.P.(C) No.17873/2006 etc. – 189 –

could be made available to Non-Resident Indians depending on

the discretion of the management and that amount of money in

whatever form collected from Non-Resident Indian should be

utilised for benefitting students such as from economically

weaker sections of the society, whom, on a well defined criteria,

the educational institution may admit on subsidised payment of

their fee. But, as mentioned above, what would happen if the

institutions may not consider it proper to admit students

belonging to NRI as it is in their discretion to do so. It is not

compulsory. In that event, there will be no candidate for

admission for a seat for NRI or when such students be one or

two percent. The admission of students in the NRI category

would vary from year to year, but in so far as fee structure is

concerned, the same shall have to be worked out by providing

50% freeship, to be catered from the surplus that may be

generated from Non-Resident Indians. Reference at this stage

also be made to sub-section (8) of Section 10. The minority

institutions are obliged to admit atleast 50% of seats of their

community and out of these seats 50% are free seats. The free

W.P.(C) No.17873/2006 etc. – 190 –

seats, subsidised seats or partly subsidised seats may be far

more commensurate to the seats which may bring some surplus

with the institutions. Not only that it may be difficult for the

institutions to run their affairs, but that shall also result in cross

subsidy. Looked from any angle, the provisions contained in

Section 7(a) read with other provisions as mentioned above

would make the said provisions unreasonable. Further, as per

Section 12, a higher education scholarship fund has to be

constituted for providing scholarship to socially and economically

backward students admitted in professional colleges or

institutions and the corpus of the fund would include funds raised

from Non-Resident Indians, and this Fund is to be administered

by the Administrator appointed by the Government. The surplus

funds generated from admission in NRI category and from

charity etc. may be to balance the freeship, but the fund has to

go into the hands of the Government and has to be administered

in the way and manner it may prescribe. The provisions of

Section 7 of Act of 2006 would infringe upon the rights of the

management in fixation of fee structure and the same have thus

W.P.(C) No.17873/2006 etc. – 191 –

to be held invalid and unconstitutional.

Minority Status – Determining factors:

51. There is a frontal attack on the provisions

dealing with the status of minority institutions. It is urged by the

learned counsel appearing on behalf of the petitioners that the

provisions have been made with the sole object of completely

annihilating the right of minorities to establish and administer

minority institutions. If the rights of the minorities are to be

worked out under the conditions envisaged under the provisions

of the Act under challenge, in the State of Kerala no institution

would have such a right. With a view to appreciate the

contention of the learned counsel, it will be useful to take into

consideration the provisions dealing with minority, particularly

such provisions which limit the exercise of the right by the

minorities. Minority has been defined under Section 2 (l) and the

same for the purpose of the Act means a community belonging

to a religious or linguistic minority as may be determined by

Government taking the State as a unit. As per Section 2(m),

minority professional college or institution means a professional

W.P.(C) No.17873/2006 etc. – 192 –

college or institution established and maintained by a minority

that fulfills the non-discriminatory criteria as laid down in the Act

and determined as such by the Government. Minority seats as

per Section 2 (n) means seats reserved for students who belong

to the community that runs the minority unaided professional

college or institution and filled up on the basis of inter se merit in

the manner prescribed, from the rank list prepared by the

Commissioner for Entrance Examinations. In the midst of

arguments on 18th October, 2006, when enquired as to whether

the determination as mentioned in Section 2(l) and 2 (m) has

been so far done or not, the State sought adjournment. The

order dated 18th October, 2006 reads as follows:

“In the midst of arguments when confronted

with sub-clauses (l) and (m) of Section 2 of Kerala

Professional Colleges (Prohibition of capitation fee,

regulation of admission, fixation of non-exploitative

measures to ensure Equity and Excellence in Professional

Education) Act, 2006 pertaining to definition of ‘minority’

and ‘minority professional college or institution’, regarding

which no determination has been made by the Government

yet, Sri.C.S.Vaidyanathan, Senior Counsel appearing for the

State seeks adjournment. List again on 26.10.2006”.

On the adjourned date, counsel stated they would produce the

order declaring Christians and Muslims as Minority Communities

W.P.(C) No.17873/2006 etc. – 193 –

for the purpose of Section 2(l) of the Act 19 of 2006. After the

case was reserved for judgment, but during the course of

preparing the judgment, the Government Pleader has produced a

copy of order dated 06.12.2006 which reads as follows:

“After considering all the aspects of the matter,

Government are pleased to order that Christians and Muslims will be

treated as Minorities under Section 2(l) of the The Kerala

Professional Colleges or Institutions (Prohibition of Capitation Fee,

Regulation of Admission, Fixation of Non Exploitative Fee and other

Measures to ensure equality and excellence in Professional

Education) Act, 2006, (Act 19 of 2006)”.

52. The determining factors for granting recognition

and conferring the status as unaided minority professional

college or institution are contained in Section 8 which has

already been reproduced. In so far as sub-section (1) of

Section 8 is concerned, there is no dispute about the same. An

unaided minority professional college established and maintained

by a linguistic and religious minority is to be recognised and

conferred the status of unaided minority professional college if it

may have population of the concerned linguistic or religious

minority community in the State which runs the professional

college or institution is lesser than 50% of the total population of

W.P.(C) No.17873/2006 etc. – 194 –

the State. This is indeed also what has been held in all the

decisions referred to above. The dispute is with regard to

clauses (b) and (c) of Section 8. As per clause (b) of Section 8,

the number of professional college or institution run by the

linguistic or religious minority community in the State to which

the college or institution belong has to be proportionately lesser

than the number of professional colleges run by the non-minority

community in the State. In other words, if the number of

professional colleges run by the concerned religious or linguistic

minorities are more than such professional colleges or

institutions run by non-minority institutions in the State, such

minority institutions would have no right as envisaged under

Article 30(1) of the Constitution. As per clause (c) of Section 8,

the number of students belonging to the linguistic or religious

minority community to which the college or institution belongs

undergoing professional education in all professional colleges or

institutions in the State has to be proportionately less than the

number of students belonging to the professional colleges or

institutions in the State. In other words, the number of the

W.P.(C) No.17873/2006 etc. – 195 –

students belonging to the concerned linguistic or religious

minority has to be lesser than the number of students belonging

to colleges or institutions in the State. If therefore, the total

number of students belonging to the concerned minority

community is more than the number of students in the State in a

particular stream of education, once again even though a

minority community, it shall have no right as envisaged under

Article 30(1) of the Constitution. Under Rule 13 of the Rules of

2006, it has been specifically provided that a minority unaided

professional college or institution established and maintained by

a minority community and affiliated to a University shall be

recognised as an unaided minority professional college and

conferred status as such only if it conforms to all the three

conditions laid down in Section 8. The status of an unaided

minority professional college shall be lost if and when the

unaided minority professional college concerned ceases to fulfil

any of the three conditions laid down in Section 8 and

thenceforth, it shall be treated on par with other unaided

professional college or institution. Section 10 deals with

W.P.(C) No.17873/2006 etc. – 196 –

allotment of seats. It will be at this stage relevant to refer to

sub-section (8) of Section 10. As per sub-section (8) of Section

10, a minority professional college shall have to admit not less

than 50% of the students from within the State from the

minority community to which the college or institution belongs.

53. In the context of the submissions made by the

learned counsel for the parties, some factual aspects shall have

first to be taken into consideration. The total population of

Kerala as per Ext.R1(m) in the counter affidavit filed by the State

was 2,90,98,518 in the year 1991. The population of Hindus

was 1,66,68,587 which would be 57.28% of the total population.

The Muslims at that time were 67,88,364 which would be

28.33% of the total population. The Christians at that time were

56,21,510 which would be 19.32% of the total population. The

Sikhs at that time were 2,224, which would be 0.01% of the

total population. The population of Buddhists and Jains and

other religions is found nil to 0.04%. It would thus appear that

all other communities but for Hindus are minority communities in

the State of Kerala. The percentage of population as in 1991 is

W.P.(C) No.17873/2006 etc. – 197 –

stated almost to be the same even now. The minority

communities running Professional College in the State of Kerala

primarily are Christians. Roughly whereas Hindus are 60%,

Muslims and Christians are 20% each. Muslims and Christians

are thus minorities as per clause (a) of Section 8 as the

percentage of the population of the concerned minority

community has to be considered Statewise. As per Ext.R1(n), a

chart showing number of private self financing professional

colleges belonging to Muslims, Christians and other

managements, there are 13 engineering colleges run by Muslim

community and 20 by Christians. The colleges run by other

communities are only 15. In the medical stream, wheres there

is only one college run by Muslim community, five are run by the

Christian community and there is only one such college as run by

other communities. In so far as Nursing is concerned, there are

8 institutions run by Muslims, 28 by Christians and 15 by others.

The chart placed on record by the State in its counter affidavit in

Ext.R1(n) is as follows:

W.P.(C) No.17873/2006 etc. – 198 –

Colleges Muslim Christian Others

Engineering 13 20 15

Medical 1 5 1

Nursing 8 28 15

The number of professional colleges or institutions run by the

linguistic or religious minorities in the State of Kerala are thus

more than the number of professional colleges run by

non-minority communities in the State, in all streams of

education, be it medical, engineering or nursing. If thus one is

to go by the determining factors for according recognition and

conferring status as unaided minority professional college as

envisaged in clause (b) of Section 8, there would be no minority

community in the State of Kerala at all. By virtue of sub-section

(8) of Section 10, a minority professional college has to

necessarily admit not less than 50% of the students from within

the State from the minority community to which the college or

institution belongs. That is a necessary requirement and the

same is to be adhered to. The number of students belonging to

linguistic or religious minority communities to which the college

or institution belongs shall be far far more than the number of

W.P.(C) No.17873/2006 etc. – 199 –

other students in the State. As mentioned above, the number of

institutions run by minority communities are far more and if

therefore at least 50% of that community only are admitted in

such institutions they will be far more than other students, thus

losing its status as minority community or the status as an

unaided minority professional college or institution. The concept

of minority and the institutions run by it at least in so far as the

State of Kerala is concerned, it is now totally lost. There would

be no unaided minority professional college or institution in the

State of Kerala.

54. Learned counsel representing the petitioners

vehemently contends that the rights of minorities to establish

and administer their institutions guaranteed to them under

Article 30 of the Constitution of India cannot be taken away by

such sweeping provisions as made and providing such

determining factors as envisaged in clauses (b) and (c) of

Section 8 of the Act of 2006. He further contends that the dual

or triple test to confer the status of minority or a minority

educational institution would be the only test whereas such tests

W.P.(C) No.17873/2006 etc. – 200 –

as have been placed emanating from clauses (b) and (c) of

Section 8 would annihilate the rights of the minorities and would

thus be unsustainable. Mr.Vaidyanathan, learned senior counsel

appearing for the State would, however, contend that no

definition of minority has so far been given and the judgments

relied upon by the learned counsel for the petitioners examined

the questions on the basis of India consisting of various States

based upon language. The specific questions framed, in

particular in T.M.A.Pai’s case pertaining to factors that may

constitute a minority community or a minority institution were

left undecided. The State of Kerala, for the first time, has laid

tests to determine a minority. The tests as provided would be

entirely justified as no minority can be called a minority if it may

become far more prosperous than even the so called majority

communities. The right provided to minority communities under

Article 30 was in consideration of the weak position of such

minorities and once such minorities may acquire a status even

better than that of majority communities or the institutions

established by the minorities may become far more than the

W.P.(C) No.17873/2006 etc. – 201 –

institutions established by other communities, the minority

communities or the minority institutions would not be entitled for

the exercise of their rights under Article 30 further contends the

learned counsel.

55. With a view to determine the vexed questions

posed for answer it will be first appropriate to take into

consideration, the provisions contained in Article 30 of the

Constitution which reads as follows:

“30. Rights of minorities to

establish and administer educational

institutions.-(1) All minorities, whether based

on religion or language, shall have the right to

establish and administer educational

institutions of their choice.

(1-A) In making any law providing

for the compulsory acquisition of any property

of an educational institution established and

administered by a minority, referred to in

clause (1), the State shall ensure that the

amount fixed by or determined under such law

for the acquisition of such property is such as

would not restrict or abrogate the right

guaranteed under that clause.

(2) The State shall not, in granting

aid to educational institutions, discriminate

against educational institution on the ground

that it is under the management of a minority,

whether based on religion or language.”

The exercise of fundamental rights as provided in Part III of the

W.P.(C) No.17873/2006 etc. – 202 –

Constitution are by and large subject to reasonable restrictions,

but it is interesting to note that the fundamental right enshrined

under Article 30 for the minorities to establish and administer

educational institutions cannot be curtailed even by reasonable

restrictions, but for to the extent as laid down by the Honourable

Supreme Court in various judgments to be referred.

56. Before we may delve further on the content and

extent of right available to minority communities under Article

30, we may make a mention of some other relevant provisions.

According to clause (1) of Article 25 of the Constitution, subject

to public order, morality and health and to the other provisions

of Part III, all persons are equally entitled to freedom of

conscience and the right freely to profess, practise and

propagate religion. Article 26 gives the right, subject to public

order, morality and health, to every religious denomination or

any section thereof to establish and maintain institutions for

religious and charitable purposes; to manage its own affairs in

matters of religion; to own and acquire movable and immovable

property; and to administer such property in accordance with

W.P.(C) No.17873/2006 etc. – 203 –

law. Articles 28 to 30 which contain provisions for educational

institutions read as follows:

“28. (1) No religious instruction shall be
provided in any educational institution wholly

maintained out of State funds.

(2) Nothing in clause (1) shall apply to an
educational institution which is administered by

the State but has been established under any

endowment or trust which requires that religious

instruction shall be imparted in such institution.

(3) No person attending any educational
institution recognised by the State or receiving

aid out of State funds shall be required to take

part in any religious instruction that may be

imparted in such institution or in any premises

attached thereto unless such person or, if such is

a minor, his guardian, has given his consent

thereto”.

“29. –(1) Any section of the citizens

residing in the territory of India or any part

thereof having a distinct language, script or

culture of its own shall have the right to conserve

the same.

(2) No citizen shall be denied admission
into any educational institution maintained by the

State or receiving aid out of State funds on

grounds only of religion, race, caste, language or

any of them.”. .

The Honourable Supreme Court in St. Xaviers College v. State

of Gujarat, AIR 1974 SC 1389, on an analysis of Articles 28 to

30 of the Constitution observed that,

W.P.(C) No.17873/2006 etc. – 204 –

“Although the marginal note of

Article 29 mentions protection of minority

rights, the rights actually conferred by that

article are not restricted merely to the

minorities. According to clause (1) of that

Article, any section of the citizens residing in

the territory of India or any part thereof having

a distinct language, script or culture of its own

shall have the right to conserve the same. In

order to invoke the benefit of this clause, all

that is essential is that a section of the citizens

residing in the territory of India or any part

thereof should have a distinct language, script

or culture of its own. Once that is proved,

those citizens shall have the right to conserve

their language, script or culture irrespective of

the fact whether they are members of the

majority community or minority community”.

xxx xxx xxx.

“Clause (1) of Article 30 gives right to all

minorities, whether based on religion or

language, to establish and administer

educational institutions of their choice.

Analysing that clause, it would follow that the

right which has been conferred by the clause is

on two types of minorities. Those minorities

may be based either on religion or on

language.”.

While dealing with the contention raised before the Supreme

Court with regard to the scope and ambit of Article 30, the

Supreme Court referred to the historical background leading to

provide Article 30 of the Constitution. The same reads thus:

W.P.(C) No.17873/2006 etc. – 205 –

“Before we deal with the contentions

advanced before us and the scope and

ambit of Article 30 of the Constitution, it

may be pertinent to refer to the historical

background. India is the second most

populous country of the world. The people

inhabiting this land profess different

religions and speak different languages.

Despite the diversity of religion and

language, there runs through the fabric of

the nation the golden thread of a basic

innate unity. It is a mosaic of different

religions, languages and cultures. Each of

them has made a mark on the Indian polity

and India today represents a synthesis of

them all. The closing years of the British

rule were marked by communal riots and

dissensions. There was also a feeling of

distrust and the demand was made by a

section of the Muslims for a separate

homeland. This ultimately resulted in the

partition of the country. Those who led

the fight for independence in India always

laid great stress on communal amity and

accord. They wanted the establishment of

a secular State wherein people belonging

to the different religions should all have a

feeling of equality and non-discrimination.

Demand had also been made before the

partition by sections of people belonging to

the minorities for reservation of seats and

separate electorates. In oder to bring

about integration and fusion of the

different sections of the population, the

frames of the Constitution did away with

separate electorates and introduced the

system of joint electorates, so that every

candidate in an election should have to

W.P.(C) No.17873/2006 etc. – 206 –

look for support of all sections of the

citizens. Special safeguards were

guaranteed for the minorities and they

were made apart of the fundamental rights

with a view to instill a sense of confidence

and security in the minorities. Those

provisions were a kind of a Charter of

rights for the minorities so that none might

have the feeling that any section of the

population consisted of first-class citizens

and the others of second-class citizens.

The result was that minorities gave up

their claims for reservation of seats”.

The Supreme Court then referred to the speech delivered on

February 27, 1947 by Sardar Patel, who was the Chairman of the

Advisory Committee dealing with the right of minority

communities, a part of which is reproduced below:

“As long as the Constitution stands as it

is today, no tampering with those rights

can be countenanced. Any attempt to do

so would be not only an act of breach of

faith, it would be constitutionally

impermissible and liable to be struck

down by the courts”.

The content and extent of the rights of the minorities under

Article 30 appears to be unregulated by any restriction, but for

as the Supreme Court envisaged in various decisions. It is in the

W.P.(C) No.17873/2006 etc. – 207 –

light of the extent and content of this right, the question posed

before us is to be examined. In T.M.A.Pai’s case, question

No.4 pertained to determining factors of existence of religious or

linguistic minority in relation to Article 30, whether the State was

to be the unit or country as a whole was to be the unit was thus

the question. Taking into consideration that the States have

been carved out on the basis of language of majority of persons

of that region, it was held logical that such determination should

be only in relation to the population of a particular State. Taking

into consideration Kerala Education Bill 1957 case (supra),

D.A.V.College v State of Punjab (1971) 2 SCC 269, and

D.A.V.College v State of Punjab (1971) 2 SCC 261, it was held

that,

“There can, therefore, be little

doubt that this Court has consistently

held that, with regard to a State law,

the unit to determine a religious or

linguistic minority can only be the

State”.

As long as the dual or triple test pertaining to an institution

W.P.(C) No.17873/2006 etc. – 208 –

working out for the benefit of its community was complied with,

it was held that minorities have a right to establish and

administer educational institutions and as mentioned above, the

State was to be the unit for determining the minority. The right

could be exercised even by a single philanthropic individual who

may establish the institution either from his own funds or funds

collected from his community. The Government could at the

most regulate this right by laying down the educational

standards and allied matters. In Inamdar’s case, it was held

that the term ‘minority’ has not been defined in the Constitution

and it was taking the clue from the provisions of the State

Reorganisation Act that it was held in T.M.A.Pai Foundation case

that India having been divided into different linguistic States,

carved out on the basis of language of the majority of persons of

that region, it is the State and not the whole of India that shall

have to be taken as a unit for determining a linguistic or religious

minority with regard to its right. After taking State as a unit, it

has to find out what was the demography and whether the

persons speaking a particular language or following a particular

W.P.(C) No.17873/2006 etc. – 209 –

religion are less than 50% of the total population, and if that was

to be so, the status of religious or linguistic minority has to be

given to it. After referring to the judgment in Kerala Education

Bill case, it was further held in Inamdar’s case that the object

underlying Article 30(1) is to see the desire of minorities being

fulfilled that their children should be brought up properly and

efficiently, and acquire eligibility for higher university education

and go out in the world fully equipped with such intellectual

attainments as will make them fit for entering public services,

educational institutions imparting higher instructions including

general secular education. Thus the twin objects sought to be

achieved by Article 30(1) in the interest of minorities are: (i) to

enable such minority to conserve its religion and language, and

(ii) to give a thorough, good, general education to children

belonging to such minority. So long as the institution retains its

minority character by achieving and continuing to achieve the

abovesaid twin objectives, the institution would remain a

minority institution.

W.P.(C) No.17873/2006 etc. – 210 –

57. In Sidhrajbhai v. State of Gujarat, AIR 1963

SC 540, it was held that the right established by Article 30(1) is

a fundamental right declared in terms absolute. Unlike the

fundamental freedoms guaranteed by Article 19, it is not subject

to reasonable restrictions. It is intended to be a real right for the

protection of the minorities in the matter of setting up

educational institutions of their own choice. The right is intended

to be effective and is not to be whittled down by so-called

regulative measures conceived in the interest not of the minority

educational institutions, but of the public or the nation as a

whole. If every order which while maintaining the formal

character of a minority institution destroys the power of

administration is held justifiable because it is in the public or

national interest, though not in its interest as an educational

institution, the right guaranteed by Article 30(1) will be but a

“teasing illusion”, a promise of unreality. Regulations which

may lawfully be imposed either by legislative or executive action

as a condition of receiving grant or of recognition must be

directed to making the institution while retaining its character as

W.P.(C) No.17873/2006 etc. – 211 –

a minority institution effective as an educational institution.

Such regulations must satisfy a dual test – the test of

reasonableness and the test that it is regulative of the

educational character of the institution and is conducive to

making the institution an effective vehicle of education for the

minority community or other persons who resort to it. The

interpretation on Article 30 of the Constitution is clear and

eloquent. The very background of providing rights to minority

communities in the matter of running educational institutions

and the said right being not subject to any restriction would be

clearly suggestive of the fact that once a community is a

minority, it would have the right. The Government has indeed

declared pursuant to the provisions contained in Section 2(l),

the Muslims and Christians to be minority communities. The

contention of the learned counsel for the petitioners in

challenging clauses (b) and (c) of Section 8 of the Act of 2006

has to be examined in view of the interpretation placed by the

Supreme Court on Article 30 as mentioned above.

W.P.(C) No.17873/2006 etc. – 212 –

58. Having given our thoughtful consideration to the

question under debate, we have no hesitation whatsoever in

returning a firm finding that regulations or determining factors of

recognising and conferring the status as unaided minority

professional college or institution as envisaged under clauses (b)

and (c) of Section 8 would be violative of the rights of the

minorities and minority institutions as envisaged under Article 30

of the Constitution. The identifying tests as envisaged in clauses

(b) and (c) of Section 8, even as per the case of the State, would

leave no institution in the State of Kerala as a minority

institution.

59. Once the Christians and Muslims have been

declared to be a minority community in the State of Kerala, the

mere fact that such communities have established more

institutions than the majority community or the students of that

particular community are more than the students of other

communities in the State of Kerala cannot whittle down the right

enshrined under Article 30 of the Constitution. These

W.P.(C) No.17873/2006 etc. – 213 –

identifying factors are not regulative of the educational character

of the institution nor pertain to making the institution an

effective vehicle of education for the minority communities.

These are factors which completely annihilates the rights of the

minority even though declared as such. We will hereinafter deal

with the contention raised by Mr.Vaidyanathan with regard to the

minority institutions losing their right under Article 30 once they

become dominant or prosperous, but before we might do that,

another aspect of clauses (b) and (c) of Section 8 read with Sec.

10(8) needs to be dealt with.

60. The identifying criteria as contained in

clause (b) of Section 8 requires the professional college or

institution run by all religious and linguistic minorities to be

proportionately lesser than the number of professional colleges

or institutions run by the non-minority community in the State.

How is this criteria workable is the question. How long

this criteria will hold good is further the question. The medical

institutions belonging to Christian community as on today may

W.P.(C) No.17873/2006 etc. – 214 –

be more than such institutions run by non-minority communities

in the State and, therefore, at present Christians would not be a

minority having the right to establish and administer their

institutions. Next year, if the non-minority communities may

open up such number of institutions that they become more than

the institutions run by Christian community, would minority

character of the institution revert and if, in yet next year the

Christian community may open few more colleges so as to

become more than the institutions run by non-minority

communities, will it once again lose its right under Article 30.

The identifying criteria appears to be impracticable, unworkable

and temporary. The same would be true even with regard to

clause (c) of Section 8. To illustrate, this year if the students

of a minority community say Christians are more than the

students of the non-minority community, it would lose its right

to run the institution as a minority community, but next year if

the number of students may become lesser than the non-

minority community, would it re-gain its character as a minority

institution and still next year if the converse may happen, would

W.P.(C) No.17873/2006 etc. – 215 –

the things change again. This criteria again appears to be

impracticable, unworkable and temporary. That apart, in view of

sub-section (8) of Section 10 of the Act of 2006, an unaided

minority institution has to admit not less than 50% of students

from the minority community to which the college or institution

belongs. On one hand, the Government would insist admission

of at least 50% of seats from minority community

candidates whereas on the other hand, it would state that the

moment the total students of that community in the State are

more than 50%, the institution would lose its character as a

minority institution. Surely, when the minority institutions are

more than the non-minority institutions, admission of 50% of

students of that community would make the strength of such

students more than the strength of other community

students. The provisions contained in Section 8(c) and that of

Section 10(8) are mutually inconsistent. The institution will lose

its character as a minority institution, though run by a

community having the right to establish and administer its

W.P.(C) No.17873/2006 etc. – 216 –

institution under Article 30, if the students are less than 50% as

also when it is more than 50%. The criteria of allowing unaided

minority institutions to be recognised only if the colleges are

proportionately less than rest of the non-minority community

under Section 8(b) or if the total number of students belonging to

minority community is proportionately less than the number of

students belonging to non-minority community would destroy

the right of minority under Article 30(1). The right of minorities

under Article 30 appears to be absolute and subject only to the

regulations made by the State for ensuring excellence in

education of the institution as held in St.Xaviers case. No other

restriction it appears can be imposed upon minorities under

Article 30(1). Even though it is true that the observation with

regard to State being a unit for determining the minority

community came in the background of the States being carved

out on linguistic basis and without their being any definition of

minority, but the same would appear to be true even without the

definition of minority. In any case, such identifying criteria of

minorities as envisaged under clauses (b) and (c) of Section 8

W.P.(C) No.17873/2006 etc. – 217 –

would be destructive of the right of the minorities to establish

and administer the institutions under Article 30(1) of the

Constitution. The matter may be looked from another angle.

Section 8(b) and 8(c) if applied to the minority communities in

exercising their right would make it dependent upon what the

non-minorities may do or may not do, for establishing their

educational institutions. Can the right of a citizen or a

community be dependent upon what other communities may or

may not do? The answer appears to be an emphatic no. Yet

another contradiction or absurdity in Section 8 is that, it only

applies to minority unaided institutions and not to minority aided

institutions. The reason why the identifying criteria as envisaged

in Section 8 has not been made applicable to minority aided

institutions is not forthcoming from the provisions of the Act. It

is settled proposition of law that unaided minority institutions

have more freedom in running their institutions than that of

aided minority institutions. If that be so, the provisions

contained in section 8 would be totally irrational and would also

come under the vice of Article 14, by not according equal

W.P.(C) No.17873/2006 etc. – 218 –

treatment to minority-aided and minority-unaided institutions.

61. Mr.Vaidyanathan as mentioned above has urged

that Article 30 is meant to equalize or protect the right of

minorities from being deprived by the dominant majority in a

democratic set up and if viewed from that angle, Section 8

provides rationale and relevant criteria for determining what is a

minority professional institution. The object is to achieve

egalitarian, proportionate equality in respect of admissions to

professional institutions. There does not appear to be any merit

in the aforementioned contention of the learned counsel. The

criteria for exercising the right in the matter of establishing and

administering the educational institutions is minority and not the

status of such minority. For accepting the contention of

Mr.Vaidyanathan, there would be indeed requirement of

amendment in Article 30 of the Constitution to make their rights

dependent upon dominant or affluent status of the minority.

That is not so. As long as, therefore, Article 30 is as it is, the

contention raised by Mr.Vaidyanathan cannot be accepted,

howsoever attractive it may appear to be. There may be some

W.P.(C) No.17873/2006 etc. – 219 –

rationality in extending the benefit of Article 30 to a

non-dominant minority, but for that, as mentioned above, Article

30 itself has to be amended. Learned counsel however, for the

contention mentioned above, has placed reliance upon the

decision in Bal Patil v. Union of India, (2005) 5 SCC 690.

The facts in Bal Patil’s case would reveal that an organisation

representing a section of Jain Community approached the High

Court of Bombay seeking a writ in the nature of mandamus

directing the Central Government to notify the Jains as a

minority community under the National Commission for

Minorities Act, 1992 (in short, Central Act of 1992). The Minority

in the said Act of 1992 has been defined to mean a community

notified as such by the Central Government. The High Court,

however, disposed of the petition on the ground that the claim of

various communities for status of minority for seeking

constitutional protection was pending before 11 Judges Bench

before the Supreme Court. When the appeal was filed before the

Supreme Court, the matter was adjourned from time to time to

await the decision in T.M.A.Pai’s case. The matter came up for

W.P.(C) No.17873/2006 etc. – 220 –

hearing after the decision in Pai’s case. At the very outset, the

Supreme Court referred to question no.1 and the answer thereto

in T.M.A.Pai’s case and emphasised that religious and linguistic

minorities had to be considered Statewise for the purpose of

Article 30 as held in T.M.A.Pai’s case. The Central Government

took up the stand before the Supreme Court that it was for the

State Government to decide as to whether Jain community

should be treated as minority community in the respective States

and that some of the States had already notified Jain community

as a minority. It was urged before the Supreme Court that in

the light of the law declared in T.M.A.Pai’s case as also in view of

the stand taken by the Central Government, the Central

Government which is empowered to consider the claim of the

particular community for being notified u/s.2(c) of the Central

Act of 1992 cannot shirk its statutory responsibility at the

national level and the decision in T.M.A.Pai’s case would not

render the power of the Central Government u/s.2(c) as

redundant. The Additional Solicitor General who appeared for

the Central Government, however, urged that the Central

W.P.(C) No.17873/2006 etc. – 221 –

Government had no role to play and it was for the respective

State Governments to take the decision for status of Jains

depending upon the social condition in the respective States.

The issue involved in the case was as to whether the Central

Government would declare a community to be minority

community as per the provisions contained in Section 2(c) or

State was to do so in the context of the decision given by the 11

Judge Bench in T.M.A.Pai’s case. As a preface to its discussion

on the question aforesaid, the Supreme Court observed that the

expression minority has been used in Articles 29 and 30 of the

Constitution, but it has nowhere defined it. The group of

Articles 25 to 30 would guarantee protection of cultural,

educational and religious rights of both majority and minority

communities. According to the Supreme Court, it was not felt

necessary to define minority. The minority as per the

constitutional scheme would be an identifiable group of people or

community who were seen as deserving protection from likely

deprivation of their religious, cultural and educational rights by

other communities who happen to be in majority and likely to

W.P.(C) No.17873/2006 etc. – 222 –

gain political power in a democratic form of government based

on election. In the background of the constitutional scheme, the

provisions of the Central Act of 1992, in the view of the Supreme

Court, instead of giving definition of minority only provided for

notifying certain communities as minorities who would require

special treatment and protection of their religious, cultural and

educational rights. It was further observed that the definition of

minority given under the Act in Section 2(c) was in fact not a

definition as such, but only a provision enabling the Central

Government to identify a community which in the opinion of the

Central Government may deserve for the purpose of protecting

and monitoring its progress and development through the

Commission. The functions to be performed by the Commission

under the Central Act of 1992 were then discussed. In

paragraph 17 it was held that,

“Henceforth before the Central Government

takes a decision on the claims of Jain as a

‘minority’ under Section 2(c), the identification

has to be done on Statewise basis. The power of

the Central Government has to be exercised not

merely on the advice and recommendation of the

Commission, but on consideration of the social,

cultural and religious conditions of the Jain

W.P.(C) No.17873/2006 etc. – 223 –

community in each State. Statistical data

produced to show that a community is

numerically a minority cannot be the sole

criterion. If it is found that the majority of

members of the community belong to the affluent

class of industrialists, businessmen or

professionals and propertied class, it may not be

necessary to notify them as such and extend any

special treatment or protection to them as a

minority community. The provisions contained in

the group of Articles 25 to 30 are a protective

umbrella against possible deprivations of the

fundamental right of religious freedoms of

religious and linguistic minorities.”.

The Court then discussed the history culminating into the

framing of Articles 25 to 30 and the minority communities that

require protection in the historical background, at the time of

framing up of the Constitution. There were indeed communities

which after the independence of the country required protection.

62. What emerges from the observations in Bal Patil’s

case is that the question that was under consideration pertained

to whether the declaration of Jain community as a minority

community under Section 2(c) of the Central Act of 1992 should

be done at the national level or should it be Statewise.

Whereas, the contention of the learned counsel appearing for the

Jain Community was that the Commission should declare the Jain

W.P.(C) No.17873/2006 etc. – 224 –

community to be a minority community at the national level, the

Central Government took the stand that in view of the judgment

in T.M.A.Pai case, it had to be done at the State level. The

question was not the status of a community being minority or

otherwise dependent upon its affluence or dominant character.

Further, it was in the context of Act of 1992 that it was held that

determination has to be made as to which minority would

deserve to be so declared. A distinction between minority

communities, pre-1950 and thereafter was made and it was held

that it was not in the contemplation of the framers of the

Constitution to add to the list of minorities. No doubt, in

paragraph 17, there are observations of affluent minority

community, but the said reference was in the context of 1992

Act. That apart, the sole factor that Muslims and Christians had

established more educational institutions than that of majority

communities may not necessarily be indicative of the fact that

the Muslims and Christians minority community as such consists

of big industrialists, businessmen, professionals and propertied

class in the State of Kerala. The religious minority institutions

W.P.(C) No.17873/2006 etc. – 225 –

are not necessarily established by industrialists, businessmen or

professionals. Most of the institutions may have been

established by philanthropists by collecting donations.

Mr.Beeran, learned counsel appearing in I.A.No.15407 of 2006

in W.P.(C) No.17969 of 2006 on behalf of the additional 4th

respondent, i.e. President, of Travancore Educational Society,

the object of which is the upliftment of the members of the

Muslim Community and other backward classes contends that

Muslim Community is backward in educational field as well as in

civil services. It is stated in the application that from some

media reports the Society has come to know that the stand of

the Government before this Court is that Muslim minority

community has got sufficient seats in Medical Colleges and other

professional colleges proportionate to their population in the

State and hence they are educationally forward. Mr.Beeran

contends that the said stand taken by the Government is based

on some false and misleading information and datas. It is stated

that as per last 2001 census, 24.73 of the total population of the

State is Muslims. The present position of the Muslim community

W.P.(C) No.17873/2006 etc. – 226 –

is very backward in the field of education and has also very poor

representation in the State and Subordinate Services. As per

report dated 9.11.2001 of the Justice K.K.Narendran

Commission, which was appointed to study and report on the

adequacy or otherwise of representation of backward classes in

the service under the State Government, Public Sector

Undertakings, autonomous bodies and institutions under State

Governments including Universities, the Muslim community have

got only a total of 10.45% representation in all categories of

posts in public services. The report says that their

representation in Category 1 is only 10.03 as against a

reservation quota of 10%, in Category 2 their representation is

10.66 as against a quota of 12% and in Categories 3,4,5, and 6,

their representation is 9.85, 11.63, 9.94, and 9.71 respectively

as against their quota of 12 percent in each category. The

Commission further observed that Muslims have not fared well in

the matter of securing posts in public service and the main

reason for this is nothing but educational backwardness. The

Commission suggested that it is for the Government to take

W.P.(C) No.17873/2006 etc. – 227 –

appropriate action to minimise this deficiency in the years to

come. Mr.Beeran also relies on the report of Justice Rajinder

Sacher Committee appointed by the Prime Minister, according to

which the members of the Muslim community lag behind in

every field throughout India. The statement of facts made in the

impleading application has not been controverted by the State.

We are, however, not inclined to return a finding on the

contention raised by Mr.Beeran. Suffice it to say that there is

no material brought on record by the State to show that the

Christian and Muslims in the State of Kerala are a developed and

rich community, socially or financially. The State has not

chosen to supply any material nor it has even averred that

Christians and Muslims in the State are affluent or more

dominating than the majority community. The State, we are

further of the opinion, having itself declared Christians and

Muslims to be a minority in the State of Kerala would not be

permitted to say that because of these minority communities

having established more institutions or having more students

would not be minorities and even if a minority, would have no

W.P.(C) No.17873/2006 etc. – 228 –

right as available to them under Article 30 of the Constitution of India.

It is significant to mention that in T.M.A.Pai’s case, Hon’ble Justice

Quadri did opine that word ‘minority’ would literally mean

non-dominant group, but that was not the majority view. The

same was also not accepted to be an indicia for the definition of

religious minority in Inamdar’s case. The contention raised by

Mr.Vaidyanathan justifying Section 8(b) and (c) on the basis of

the observations contained in Bal Patil’s case are repelled.

Occupied Field & Repugnancy with Central Acts

63. Clauses (b) and (c) of Section 8 have been

challenged on yet another ground. It is urged by the learned

counsel for the petitioners that the provisions aforesaid are

repugnant to the National Commission for Minority Educational

Institutions Act, 2004 (Central Act 2 of 2005), as amended by

the Central Act 18 of 2006. The right to establish a minority

institution is now a matter under Section 11 of the Central Act 2

of 2005. The field is now stated to be occupied by Central

legislation. Act 19 of 2006 enacted by the State of Kerala would

be repugnant to the Central Act 2 of 2005 as amended in 2006,

W.P.(C) No.17873/2006 etc. – 229 –

as per the provisions contained in Article 254(2) of the

Constitution of India. Education by virtue of 42nd Amendment

to the Constitution is under the Concurrent List under Entry 25.

Entry 25 of List III, i.e. Concurrent List, reads as follows:

“Education, including technical

education, medical education and Universities

subject to the provisions of Entries 63, 64, 65

and 66 of List I; vocational and technical training

of labour”.

As a result of insertion of Entry 25 in List III, the Parliament can

also legislate in relation to technical education and medical

education. Technical education would surely include Engineering,

Nursing and Teaching. Before insertion of Entry 25 in the

Concurrent List, the field was occupied by the State Legislature,

but as mentioned above, now the Parliament can also legislate

in matters on education. The provisions contained in Article 254

of the Constitution would reveal that Parliament may legislate on

all or any type of matters enumerated in Entry 25 of List III, on

which the State too would have the power to do so, and the law

made by Parliament shall prevail but only if it may be in conflict

with the law laid down by the State. The State law, in other

W.P.(C) No.17873/2006 etc. – 230 –

words in that situation, would to the extent of repugnancy be

void. This position will be made clear from the provisions of

Article 254 of the Constitution which reads as follows:

“(1) If any provision of a law made by

the Legislature of a State is repugnant to any

provision of a law made by Parliament which

Parliament is competent to enact, or to any

provision of an existing law with respect to one of

the matters enumerated in the Concurrent List,

then, subject to the provisions of clause (2), the

law made by Parliament, whether passed before or

after the law made by the Legislature of such

State, or as the case may be, the existing law shall

prevail and the law made by the Legislature of the

State shall, to the extent of the repugnancy, be

void.

(2) Where a law made by the

Legislature of a State with respect to one of the

matters enumerated in the Concurrent List

contains any provision repugnant to the provisions

of an earlier law made by Parliament or an existing

law with respect to that matter, then the law so

made by the Legislature of such State shall, if it

has been reserved for the consideration of the

President and has received his assent, prevail in

that State.

Provided that nothing in this clause shall

prevent Parliament from enacting at any time any

law with respect to the same including a law

adding to, amending, varying or repealing the law

so made by the Legislature of the State.”.

Subject to the provisions of clause (2) of Article 254 of the

W.P.(C) No.17873/2006 etc. – 231 –

Constitution of India, if the law made by the State Legislature is

repugnant to any law made by Parliament, the law made by the

State Legislature shall be repugnant. Act 19 of 2006 made by

Kerala has not received the assent of the President of India.

If the provisions contained in Sections 8(b) and 8(c) of the Act

19 of 2006 may be repugnant to some provisions of law

contained in Central Act 2 of 2005 as amended in 2006, the said

provisions would be repugnant. To evaluate the contention

raised by the counsel for the petitioners, however, the provisions

of Central Act 2 of 2005 as amended in 2006 relied upon by the

counsel for the petitioners need a necessary mention.

64. ‘College’ has been defined under clause (b) of

Section 2 to mean a college or teaching institution (other than a

University) established or maintained by a person or group of

persons from amongst a minority community. ‘Commission’ as

per clause (c) of Section 2 has been defined to mean a National

Commission for Minority Educational Institutions constituted

under section 3. ‘Minority’ has been defined under clause (f) of

Section 2 to mean a community notified as such by the Central

W.P.(C) No.17873/2006 etc. – 232 –

Government. ‘Minority Educational Institution’ as per Section 2

(g) means, a college or institution (other than a University)

established or maintained by a person or group of persons from

amongst the minorities. Section 10 dealing with the right to

establish a minority educational institution reads as follows:

“10.(1) Any person who desires to establish

a Minority Educational Institution may apply to

the Competent Authority for the grant of no

objection certificate for the said purpose.

(2) The Competent authority shall, –

(a) on perusal of documents,

affidavits or other evidence, if any; and

(b) after giving an opportunity of

being heard to the applicant,

decide every application filed under sub-

section (1) as expeditiously as possible and

grant or reject the application, as the case

may be:

Provided that where an application is rejected,

the Competent Authority shall communicate the

same to the applicant.

(3) Where within a period of ninety days

from the receipt of application under sub-section

(1) for the grant of no objection certificate, –

(a) the Competent authority does not

grant such certificate; or

(b) where an application has been

rejected and the same has not been

communicated to the person who has applied for

the grant of such certificate,

it shall be deemed that the competent

authority has granted a no objection

W.P.(C) No.17873/2006 etc. – 233 –

certificate to the applicant.

(4) The applicant shall, on the grant of a no

objection certificate or where the Competent

authority has deemed to have granted the no

objection certificate, be entitled to commence

and proceed with the establishment of a Minority

Educational Institution in accordance with the

rules and regulations, as the case may be, laid

down by or under any law for the time being in

force.

Explanation.- For the purpose of this section, –

(a) “applicant” means any person who

makes an application under sub-section (1) for

establishment of a Minority Educational

Institution;

(b) “no objection certificate” means a

certificate stating therein, that the Competent

authority has no objection for the establishment

of a Minority Educational Institution.”.

Section 11 dealing with the functions of the Commission reads

thus:

“11.Notwithstanding anything contained in any

other law for the time being in force, the

Commission shall –

(a) advise the Central Government or

any State Government on any question

relating to the education of minorities that

may be referred to it;

(b) enquire, suo motu, or on a petition

presented to it by any Minority Educational

Institution, or any person on its behalf into

complaints regarding deprivation or violation

W.P.(C) No.17873/2006 etc. – 234 –

of rights of minorities to establish and

administer educational institutions of their

choice and any dispute relating to affiliation to

a University and report its finding to the

appropriate Government for its

implementation;

(c) intervene in any proceeding involving

any deprivation or violation of the educational

rights of the minorities before a court with the

leave of such court;

(d) review the safeguards provided by or

under the Constitution, or any law for the time

being in force, for the protection of educational

rights of the minorities and recommend

measures for their effective implementation;

(e) specify measures to promote and

preserve the minority status and character of

institutions of their choice established by

minorities;

(f) decide all questions relating to the

status of any institution as a Minority

Educational Institution and declare its status

as such;

(g) make recommendations to the

appropriate Government for the effective

implementation of programmes and schemes

relating to the Minority Educational

Institutions; and

(h) do such other acts and things as may

be necessary, incidental or conducive to the

attainment of all or any of the objects of the

Commission.”.

Section 12B dealing with the power of the Commission to decide

the minority status of an educational institution reads as follows:

W.P.(C) No.17873/2006 etc. – 235 –

“12B.(1)Without prejudice to the provisions

contained in the National Minority Commission

Act, 1992 (19 of 1992), where an authority

established by the Central Government or any

State Government, as the case be, for grant of

minority status to any educational institution

rejects the application for the grant of such

status, the aggrieved person may appeal

against such order of the authority to the

Commission.

(2) An appeal under sub-section (1) shall

be preferred within thirty days from the date of

the order communicated to the applicant:

Provided that the Commission may

entertain an appeal after expiry of the said

period of thirty days, if it is satisfied that there

was sufficient cause for not filing it within that

period.

(3) An appeal to the Commission shall be

made in such form as may be prescribed and

shall be accompanied by a copy of the order

against which the appeal has been filed.

(4) On receipt of the appeal under sub-

section(3), the Commission may, after giving

the parties to the appeal, an opportunity of

being heard, decide on the minority status of

the educational institution and shall proceed to

give such directions as it may deem fit and, all

such directions shall be binding on the parties.

Explanation.- For the purposes of this

section and section 12C, ‘authority’ means any

authority or officer or commission which is

established under any law for the time being in

force or under any order of the appropriate

government, for the purpose of granting a

certificate of minority status to an educational

institution.

W.P.(C) No.17873/2006 etc. – 236 –

Section 12C deals with the power to cancel the status of

minority. The same reads thus:

“12C. The Commission may, after giving a

reasonable opportunity of being heard to a

Minority Educational Institution to which

minority status has been granted by any

authority or Commission, as the case may be,

cancel such status under the following

circumstances, namely:-

(a) if the constitution, aims and objects

of the educational institution, which has

enabled it to obtain minority status has

subsequently been amended in such a way

that it no longer reflects the purpose, or

character of a Minority Educational Institution;

(b) if, on investigation of the records

during the inspection or investigation, it is

found that the Minority Educational Institution

has failed to admit students belonging to the

minority community in the institution as per

rules and prescribed percentage governing

admissions during any academic year.”.

Title of the Central Act 2 of 2005 is indicative of the fact that it

deals with minorities in the context of educational institutions.

The Act came with a view to constitute National Commission for

Minority Educational Institutions and to provide for matters

connected therewith and incidental thereto as would be clear

from the Preamble of the Act. The Act extends to the whole of

India, except Jammu and Kashmir. The Act came into force on

W.P.(C) No.17873/2006 etc. – 237 –

11th November, 2004. ‘College’ as mentioned above means a

college or teaching institution (other than a University)

established or maintained by a person or group of persons from

amongst a minority community. ‘Commission’ means a National

Commission for Minority Educational Institutions by virtue of

Section 2(b). ‘Minority’ for the purpose of the Act means a

community notified as such by the Central Government.

‘Minority Educational Institution’ means, a college or institution

(other than a University) established or maintained by a person or

group of persons from amongst the minorities. The Competent

Authority on production of documents and other materials as

mentioned above and after giving an opportunity of being heard

would decide the application and grant or reject the same. The

rejection has to be communicated. Section 10(3) of the Act is a

deeming provision. It states that where within ninety days

from the receipt of application for the grant of no objection

certificate, the Competent authority does not grant such

certificate; or where an application has been rejected and the

same has not been communicated to such applicant, it shall be

W.P.(C) No.17873/2006 etc. – 238 –

deemed that the competent authority has granted a no objection

certificate to the applicant. On grant of a no objection

certificate or even in a case where the competent authority may

be deemed to have granted no objection certificate, the applicant

would be entitled to commence and proceed with the

establishment of a minority educational institution in accordance

with the rules and regulations as may be laid down or under any

law for the time being in force. Section 10A deals with the right

of the minority educational institution to seek affiliation. Section

11 deals with the functions of the Commission. The Commission

would advise the Central Government or any State Government

on any question relating to the education of minorities that may

be referred to it. The Commission would enquire, suo motu, or

on a petition presented to it by any Minority Educational

Institution, or any person on its behalf into complaints regarding

deprivation or violation of rights of minorities to establish and

administer educational institutions of their choice and any

dispute relating to affiliation. The report and its findings have

then to be submitted by the Commission to the appropriate

W.P.(C) No.17873/2006 etc. – 239 –

Government for implementation. It has the power even to

intervene in pending proceedings involving deprivation or

violation of the educational rights of the minorities before a court

with the leave of such court. The Commission has also the

power to review the safeguards provided by the Constitution or

any law for the time being force for the protection of educational

rights of the minorities and recommend measures for their

effective implementation. The Commission can also specify the

measures to promote and preserve the minority status and

character of institutions of their choice established by the

minorities. The Commission has power as provided in clause (f)

of Section 11 to decide all questions relating to the status of any

institution as a minority educational institution and declare its

status as such.

65. Relying on the provisions of the Central Act 2 of

2005, as enumerated above and in particular Section 11(f)

counsel appearing for the petitioners would contend that once

the Commission under Section 11(f) is clothed with the power to

W.P.(C) No.17873/2006 etc. – 240 –

decide the status of an institution as a Minority Institution and

declared it as such, the provisions as envisaged in clauses (b)

and (c) of Section 8 of the Act 19 of 2006 would be repugnant.

Mr.Vaidyanathan, learned counsel representing the State, per

contra, however contends that the Central Act would not deprive

the State of its legislative power under Articles 245 and 246 in

matters related to Entry 25 of the Concurrent List. The

National Commission has not been vested with the power to

determine the criteria for recognising a minority institution. On

the other hand, the Central Act has recognised the Central and

State authorities to make such determination and that the power

u/s.11(f) and 12(b) is judicial. The pith and substance of the

State Act is different from the Central Act. Learned counsel

further contends that every effort should be made to reconcile

and harmonise the Central and State Act and only if that is not

possible, the State Act would be held to be repugnant and

unconstitutional.

66. We have given our anxious thought to the rival

contentions raised by the learned counsel as noted above, but in

W.P.(C) No.17873/2006 etc. – 241 –

the context of the provisions contained in the Central Act, the

provisions of clause (b) and (c) of Section 8 of the Act 19 of

2006 may appear to be bordering on transgressing such

provisions, but it do not however, actually transgress the same.

In so far as minority under the State Act is concerned, the same

for the purpose of the Act means a community belonging to a

religious or linguistic minority as may be determined by

Government taking the State as a unit. By notification dated

6.12.2006, even though after the judgment was reserved, the

Government passed an order declaring that Christians and

Muslims in the State will be treated as Minorities. The

Government of India also by notification dated 18th January,

2005 in exercise of the powers conferred by Section 2(f) of

Central Act 2 of 2005 has notified Muslims and Christians as

minority communities. Thus, in the matter of Muslims and

Christians to be a minority community, there is no repugnancy.

In fact, the same are identical. No determination has been

done by the State under Section 2 (m) with regard to minority

professional college or institution, even though minority

W.P.(C) No.17873/2006 etc. – 242 –

professional college or institution means a professional college or

institution established and maintained by a minority that may

fulfil the non-discriminatory criteria as laid down in the Act.

Under the Central Act, a Minority Educational Institution means a

college or institution established or maintained by a person or

group of persons from amongst the minorities. There will be

once again no difference in so far as minority institutions are

concerned, be it the Central or the State Act. It is only by virtue

of Section 11 that deals with the functions of the Commission

and clause (f) thereof by which one of the functions to be

decided by the Commission is the status of an educational

institution as a minority educational institution and declare its

status as such, that it is being urged that the field with regard to

status of a minority educational institution if it is determinable by

the Central Act, the field would be occupied. Therefore, such

identifying factors in clauses (b) and (c) of Section 8 of the

State Act would be repugnant to Section 11(f) of the Central Act.

We have already mentioned that provisions contained in clauses

(b) and (c) of Section 8 of the State Act may appear to be

W.P.(C) No.17873/2006 etc. – 243 –

bordering on transgression when read with the power of the

Commission under Section 11(f) of the Central Act, but there

may not be any apparent conflict between the same. There are

no provisions in the Central Act which may prescribe the

determining criteria for a minority institution. There are no

provisions either which may mention factors that may lead not

to clothe any minority institution with that status. It is true that

the Commission can decide the status of an educational

institution as a minority educational institution, but as to what

criteria has to be taken into consideration for so determining

finds no mention in any of the provisions of the Central Act. The

Central Act does not legislate on determining or non-determining

factors of the status of a minority educational institution. It is

one thing to say that the field is occupied so as to decide the

status of an institution, but another thing to say that what are

the governing factors. If perhaps, there was some provision in

the Central Act specifying the determining or non-determining

factors of the status of minority educational institution and such

factors were against or contrary to those specified in clauses (b)

W.P.(C) No.17873/2006 etc. – 244 –

and (c) of Section 8 of the State Act, the contention raised by

the counsel for the petitioners could have been accepted. It is

settled proposition of law that there has to be a conflict between

the provisions legislated by the Parliament and the State. The

conflict has further to be on same matter. The Supreme Court

in Vijaya Kumar Sharma v. State of Karnataka, (1990) 2

SCC 562, held thus:

“It is open to resolve the conflict

between two entries in different lists, viz. the

Union and the State List, by examining the

dominant purpose and therefore the pith and

substance of the two legislations, there is no

reason why the repugnancy between the

provisions of the two legislations under

different entries in the same list, viz., the

Concurrent List should not be resolved by

scrutinizing the same touchstone. What is to

be ascertained in each case is whether the

legislations are on the same subject matter or

not.”.

Mr.Vaidyanathan, for the proposition that the Central Act does

not deprive the State of its legislative powers under Articles 245

and 246 with regard to items contained in Entry 25 of List III

and there is no conflict between the provisions contained

in Section 11 (f) or any other provision of the Central Act with

W.P.(C) No.17873/2006 etc. – 245 –

provisions of Section 8(b) and (c) of the State Act, and that the

Court should make every effort to reconcile and harmonise the

provisions of the Central and State Act and has relied upon the

decisions in Dr.Preethi Srivastava v. St
ate of M.P. (1999) 7

SCC 720, State of A.P. v. K.Purushotham Reddy (2003) 9

SCC 564, State of T.N. v. S.V.Pratheep and others (2004) 4

SCC 513, B
harat H
ydro Power C
orpn. L
td. and others v.

State of Assam(2004) 2 SCC 553 and Government of A.P. v.

J.B.Educational Society (2005) 3 SCC 212. In all fairness, we

may mention that learned counsel for the petitioners have also

relied upon various judicial precedents, but there may be no

need to refer to the same, as, to hold the State Law to be

repugnant under Article 254 of the Constitution a conflict

between the Central and State Act has to be shown and none of

the judicial precedents cited by the counsel for the petitioners

have taken a different view. In view of the discussions made

above, it has to be held that the provisions of Section 2(f) of the

Central Act and the one contained in Section 8(b) and (c) of the

State Act are not in conflict and that being so, the contentions

W.P.(C) No.17873/2006 etc. – 246 –

with regard to occupied field and repugnancy raised by the

learned counsel for the petitioners have to be repelled and we do

so.

67. Mr. Vivek Tanka, learned counsel appearing for

the petitioners in W.P.(C) No.17969 of 2006 and connected

cases, which are filed by institutions running Engineering

Colleges has raised a similar argument in the context of the

provisions contained in the All India Council of Technical

Education Act, 1987. Learned counsel states that technical

education, which includes Engineering, as per Section 2 (g) of

the Act aforesaid are covered by the Act of 1987, which is a

central legislation and once the Council constituted under the Act

has power to co-ordinate the development of technical education

in the country at all levels [S.10-b], formulate schemes for

promoting technical education for women, handicapped and

weaker sections of the society [S.10-e], lay down norms and

standards for courses, curricula, physical and instructional

facilities, staff pattern, staff qualification, quality instructions,

assessment and examinations [S.10-i]; fix norms and guidelines

W.P.(C) No.17873/2006 etc. – 247 –

for charging tuition fees [S.10-j]; grant approval for starting new

technical institutions and for introduction of new courses or

programmes in consultation with the agencies concerned [S.10-

k]; lay down norms for granting autonomy to technical

institutions[S.10m]; take all necessary steps to prevent

commercialisation of technical education [S.10-n]; provide

guidelines for admission of students to technical institutions and

Universities imparting technical education[S.10(o)], the field

would be covered by Central Legislation, and the provisions

pertaining to fee structure and regulation of admissions as made

in the State Act would be repugnant. Counsel, for the said

proposition, relies upon the decisions of the Supreme Court in

State of Tamil Nadu v. Adhiyaman Educational & Research

Institute (1995) 4 SCC 104, Jaya Gokul Educational Trust

v. Commissioner and Secretary to Government Higher

Education Department (2000) 5 SCC 231, State of A.P. v.

K.Purushotham Reddy (2003) 9 SCC 534, Bharathi

Vidyapeeth v. State of Maharashtra (2004) 11 SCC 755,

Dr.Preeti Srivastava v. State of M.P. (1999) 7 SCC 120 and

W.P.(C) No.17873/2006 etc. – 248 –

Prof.Yashpal v. State of Chattisgarh (2005) 5 SCC 420. The

rules and regulations as made under the Central Act of 1987 that

have been shown to us would only depict regulation of

admission, fee structure, etc., in the light of the decision given

by the Supreme Court in T.M.A.Pai’s case, Islamic Academy’s

case and Inamdar’s case. If the provisions contained in the

State Act may be against the judgment of the Supreme Court in

T.M.A.Pai’s case, Islamic Academy’s case and Inamdar’s case,

the same would be otherwise also illegal and therefore, there will

be no need to further delve on the contention raised by Mr.Vivek

Tanka. No provision of the Act of 1987 we may however

mention, that be in conflict with the provisions of the State Act

has been brought to our notice. For parity of reasons noticed

while rejecting the contention based on the Central Act 2 of

2005, the contention raised by Mr.Vivek Tanka is also to be

repelled. We do so.

Fixation of minimum 50% seats for minority

68. Section 10 of the Act 19 of 2006 is also under

severe challenge. It has been challenged in two parts. The first

W.P.(C) No.17873/2006 etc. – 249 –

is attack on Section 10(8) whereas the second part of attack

pertains to quotas or reservations. We will first deal with the

criticism levelled by the learned counsel for the petitioners on the

provisions contained in Section 10(8) of the Act. A minority

unaided professional college or institution shall admit not less

than 50% of students from within the State from the minority

community to which the college or institution belongs. This is

the first part of Section 10(8). The other part of Section 10(8) is

that from amongst the 50% seats, 50% of seats may be filled

from within the minority community on the basis of merit-cum-

means basis and rest in the order of merit in accordance with

inter se merit. The second part of Section 10(8) shall be taken

for discussion along with other provisions of Section 10 of the

Act of 2006.

69. It is the case of the petitioners that Section 10(8)

is destructive of the right of the minority communities to

establish and administer educational institutions of their choice.

It obliges the minority institutions to admit not less than 50%

students from within the State from the minority community to

W.P.(C) No.17873/2006 etc. – 250 –

which the institution belongs. If the minority educational

institutions fails to or is unable to obtain such a strength from its

own community, it would not be recognised as a minority

educational institution. It is urged by the learned counsel for the

petitioners that it is common knowledge that the minority

educational institutions even if they make all out efforts,

may not be able to secure 50% admission from their own

community. The provisions is also stated to be unreasonable,

unworkable and would vary from year to year.

Mr.Vaidyanathan, learned counsel for the State, on the other

hand would contend that obligation of the institution under

Section 10(8) to admit not less than 50% from the minority

community to which the college belongs is not violative of Article

30 of the Constitution. The right under Article 30(1) is a

preferential right of minority institution to admit students of its

community. This obligation is intended to ensure that the

institution retains its minority character by achieving the twin

objects of Article 30(1) enabling the minority to conserve its

religion and language and to give a thorough, good, general

W.P.(C) No.17873/2006 etc. – 251 –

education to children belonging to such minority. So long as the

institution retains its essential character by achieving the said

objectives, it would remain a minority institution.

70. We have once again given our anxious thoughts

to the provisions contained in Section 10(8) and in our

considered view, the same are not only impracticable,

unworkable but also an ever-changing phenomena. It is also an

unreasonable restriction wholly impermissible either by virtue of

the provisions contained in Article 30 of the Constitution or by

judicial precedents governing the field.

71. The population of Christians and Muslims in the

State of Kerala is roughly 20% each. Even though no material

has been placed before us by the Government justifying

minimum 50% admission by the institutions from their own

community, one can make a reasonable guess that the students

seeking admission in professional colleges would normally be

commensurate to its population. Irrespective of the population

of a particular community in the State, irrespective of how many

institutions a particular community has established, irrespective

W.P.(C) No.17873/2006 etc. – 252 –

of as to what is the normal ratio of admission of students

belonging to minority or non-minority communities, a fixed

formula as the one under Section 10(8) of the Act 19 of 2006

does appear to be wholly impracticable and unworkable. To

illustrate, if in a particular State there may be very scanty

population of a particular community and number of students

seeking admission may be handful; Would such religious or

linguistic minority lose its right to establish and administer its

educational institutions. In the State of Kerala itself, the

population of Sikhs as per the census of 1991 is 2224 which

comes to 0.01% of the population. So would be Jains who

had a population of only 0.01%. Would religious minorities like

Sikhs and Buddhists have no right of establishing and

administering educational institutions. Surely, if the fixed

formula as provided in Sect ion 10(8) is to be adhered to, their

right under Article 30 would stand forfeited. In no case, they

shall be able to admit 50% of students from their community

because such number of students are not available. To illustrate

the impracticability of Section 10(8), we may further give an

W.P.(C) No.17873/2006 etc. – 253 –

illustration. In a given academic year, say 2006-2007, an

institution run by a religious minority may be able to secure 50%

of admissions from its community. In the academic year,

2006-2007, it would be a religious minority, capable of

exercising its right under Article 30(1). For the next academic

year, 2007-2008, it may not be able secure 50% admission from

its community and for that year it will lose the right available to

it under Article 30(1) of the Constitution. In the next academic

year, 2008-2009, they may again be able to secure 50%

admission from its community. Its character as a minority

institution shall be again restored. Would any institution in such

a situation be able to work its affairs. The clear and only answer

appears to us is an emphatic no. Having tested Section 10(8) in

the context of unworkability and impracticability, time is now

ripe to test the provisions of the Act on the anvil of judicial

precedents.

72. In St.Stephen’s College v. University of

Delhi, (1992) 1 SCC 558, one of the questions, i.e., the third

question, that came up for discussion was whether St.Stephen’s

W.P.(C) No.17873/2006 etc. – 254 –

College and the Allahabad Agricultural Institute were entitled to

accord preference to or reserve seats for students of their own

community and whether such preference or reservation would be

invalid under Article 29(2) of the Constitution. It was held that

minority educational institutions are entitled to prefer their

community candidates to maintain the minority character of the

institutions subject of course to conformity with the University

standards. The State may regulate the intake in this category

with due regard to the need of the community in the area which

the institution is intended to serve, but in no case such intake

shall exceed 50 per cent of the annual admission. The Supreme

Court was dealing with a minority but aided institutions which

would have far more control on them by way of regulations

framed by the Government than that of minority unaided

institutions. It is interesting to note that the law as mentioned

above was laid down in the context of challenge posed by

non-minority candidates for their admission in such institutions

in the context of their right under Article 29 of the Constitution

which prohibits any distinction on the basis of religion, race,

W.P.(C) No.17873/2006 etc. – 255 –

caste, language or any of them, in the matter of admission into

any educational institution which was receiving aid out of State

fund. The bare minimum facts which need a necessary mention

would show that St.Stephens College, Delhi and Allahabad

Agricultural Institute at Naine were two of the premier and

renowned institutions in the country. Both were aided

educational institutions and were getting grant from the State

fund. However, they would have their own admission

programme providing for giving preference to Christian students.

The validity of the admission programme and the preference

given to Christian students were the issues that were to be

resolved. The Supreme Court examined the right of the citizen

to get education untrammelled by religion, race, caste, language

etc. on the basis of the right under Article 29 of the Constitution

whereas the management sought to defend their preferential

treatment in the matter of admission of students from its

community on the basis of Article 30. The Supreme Court while

harmoniously interpreting the two provisions held that a balance

has to be struck. While holding that no distinction could be

W.P.(C) No.17873/2006 etc. – 256 –

made between citizens on the ground of religion, race, caste or

language in view of Article 29(2), it was further held that the

said article would not mean that it was intended to nullify the

special rights granted to minorities under Article 30(1). It was in

that context it was held that such institutions may not be

permitted to admit more than 50% from their community. The

embargo is on the maximum number of students i.e. 50% who

could be admitted to such institutions. In T.M.A.Pai’s case it

was observed that, St.Stephen’s case endeavoured to strike a

balance between the two articles and even though the ratio in

St.Stephen’s case holds the field for over a decade, there were

compelling reservations in not accepting the rigid percentage

stipulated therein. As Articles 29 and 30 applied not only to

institutions of higher learning, but also to schools, a ceiling of

50% was held to be not proper and it would be more

appropriate, depending upon the level of the institution, whether

it be a primary or secondary or high school or a college,

professional or otherwise and on the population and educational

needs of the area in which the institution is to be located, the

W.P.(C) No.17873/2006 etc. – 257 –

State properly balances the interests of all by providing for such

a percentage of students of the minority community to be

admitted, so as to adequately serve the interest of the

community for which the institution was established. The

observations in St.Stephen’s case as clarified in T.M.A.Pai’s case

that fixing of a maximum limit of 50% which is not held to be a

rigid one was arrived at as mentioned above, by reconciling the

rights of the students under Article 29(2) and the right of the

minority institutions under Article 30 of the Constitution,

pertaining to institutions receiving aid. In the present case, the

embargo is on admission of a minimum 50% of students of the

religious community and that also for those institutions which

are unaided. It has been clearly held in T.M.A.Pai’s case that as

long as the educational institution whether belonging to minority

or majority community, does not receive aid, it would be its right

and discretion to grant admission to such students as it chooses

or selects subject to the clarification made above. The

clarification is only with regard to the dual or triple test.

73. Mr.Vaidyanathan would however, rely upon the

W.P.(C) No.17873/2006 etc. – 258 –

observations in T.M.A.Pai’s case in paragraph 153. The aided

linguistic minority institutions, it has been observed, is given the

right to admit students belonging to the linguistic minority to a

reasonable extent only to ensure that its minority character is

preserved and that the objective of establishing the institution is

not defeated. If so, such an institution is under an obligation to

admit the bulk of the students fitting into the description of

minority community. It has further been held that, students of

that group residing in the State in which the institution is located

have to be necessarily admitted in a large measure because they

constitute the linguistic minority group as far as that State is

concerned. In other words, the predominance of linguistic

students hailing from the State in which the minority educational

institution is established should be present and the management

bodies of such institutions cannot resort to the device of

admitting the linguistic students of the adjoining State in which

they are in a majority under the facade of the protection given

under Article 30(1). The counsel would further rely upon the

observations made in paras 101 and 102 in Inamdar’s case.

W.P.(C) No.17873/2006 etc. – 259 –

74. In paragraph 100 of Inamdar’s case, the

Supreme Court was dealing with the nature of right conferred by

Articles 29 and 30, where it was observed that the same stood

more clarified and reconciled inter se as also with other articles,

if only it was understood that these two articles were intended to

confer protection on minorities rather than a right as such. It

was then in paragraph 101 that the complex question of

transborder reservation was considered and it was observed that

State is to be the unit for the purpose of deciding the minority.

By this declaration of law, certain consequences would follow.

Every community in India would become minority because in one

or the other State, it would be a minority religious or linguistic

The question would be what would happen if a minority

belonging to a particular State establishes an educational

institution in that State and administers it but for the benefit of

members belonging to that minority domiciled in the

neighbouring State where that community is in majority. Such

an exercise would be fraud on the Constitution. In paragraph

102, while referring to the observation in T.M.A.Pai’s case, it

W.P.(C) No.17873/2006 etc. – 260 –

was observed that to establish a minority institution the

institution must primarily cater to the requirements of that

minority of that State, else its character of minority institution

would be lost.

75. Having examined the contentions of

Mr.Vaidyanathan, we however find that the counsel relies on

observations which have been made in an entirely different

context. The observations made in paragraph 153 of T.M.A.Pai

with regard to the obligation of the institution to admit the bulk

of the students fitting into the description of the minority

community or students of that group from that State, it appears

was made in the context of cross-border admission. So is also

true with regard to the observations made and relied upon by

Mr.Vaidyanathan in paras 101 and 102 of Inamdar’s case. The

practice adopted by the institutions have shown that they will

make admissions from across the border of the State where the

concerned religious minority was not a minority. The State has

to be the unit for determining the minority and it would be

possible that a minority in Kerala may not be a minority in

W.P.(C) No.17873/2006 etc. – 261 –

Karnataka. Surely, if the religious minority institution is given

right to make admission even though of minority community

which are a majority in the other State, it would be a fraud on

the Constitution. It is in that context the observations came to

be made that bulk or majority of admission of minority

community has to be from within the State where the community

is a minority. Despite the observations made above, it has

further been observed that there could be a sprinkling of

admissions from across the border. There observations cannot

at all be construed to mean that the minority institutions aided

or unaided must necessarily admit 50% of its students from

within the community in that State. It may be recalled that

converse argument that minority institutions may not deny

admission to students of other communities was upheld, even

though the two provisions contained in Articles 29 and 30 were

reconciled. If a converse contention of giving admission to non-

minority community students was upheld, it cannot be a law that

minimum students admitted by minority institutions must be

50%. What appears to be the correct situation culled out from

W.P.(C) No.17873/2006 etc. – 262 –

the various Supreme Court decisions is that the intake of

community students in the concerned institution has to be

dependent upon variety of factors like what kind of institution it

is, whether primary, secondary, high school or professional or

otherwise, the population of that community in the State and to

the need of the area in which the institution is to be located. It

is by considering all these factors that the State may fix a

minimum intake of minority and non-minority students. It is

only in consideration of the factors as mentioned above, the ratio

of minority community and non-minority community students for

admission may be and can be determined. A fixed percentage

such as the 50% as a minimum limit of admission of students of

the same community would not be correct and therefore any

regulation or any provision of law such as Section 10(8) shall

have to be held to be unworkable, unreasonable, impractical as

also against the rights of minority institutions conferred on them

under Article 30 of the Constitution.



W.P.(C) No.17873/2006 etc.                   - 263 -




                                   Fixation of Quotas


                    76.    Section   10     of   the   Act   19   of   2006   has   been


challenged with regard to all its main provisions. We have

already dealt with challenge to the first part of sub-section (8) of

Section 10. The challenge to the other part of sub-section (8)

and other sub-sections of Section 10 is to be considered now.

We have already reproduced Section 10 in its entirety as also the

supporting rules with regard to items provided under Section 10.

Section 10 pertains to all kinds of institutions, viz., minority;

non-minority; aided or unaided. It will be first useful to trace

allotment of seats as may pertain to professional colleges or

institutions other than minority. This would cover non-minority

professional colleges, whether aided or unaided. In this category

as well, it will be first useful to only examine the rules with

regard to non-minority but unaided college or institutions. Every

institution that we are dealing with is an unaided one, the

distinction is thus between minority and non-minority, and that

is why all these institutions are known as Self Financing. For

understanding the scheme of Section 10, it will be useful to

W.P.(C) No.17873/2006 etc. – 264 –

make a grid of 100. It would be seen that Section 10(1) would

relate to all colleges or institutions other than minority. In so far

as professional college or institution which is a non-minority but

is unaided is concerned, under item (a) 10% of total sanctioned

seats out of 100 shall be earmarked/reserved for Scheduled

Castes and Scheduled Tribes; under item (b) 25% of the total

sanctioned seats shall be earmarked/reserved for other socially

and educationally backward classes and under item (c) 3% of the

total sanctioned seats shall be earmarked/reserved for physically

challenged persons and under item (d) 12% of the total number

of sanctioned seats shall be earmarked/reserved for the other

sections of society not covered under items (a), (b) and (c) of

sub-section (1) on merit-cum-means basis. This would make a

reservation of 50%. By virtue of the first proviso to

sub-section (1) of Section 10, an unaided professional college or

institution would have an option to make reservation of 3% for

physically challenging persons and 12% for other sections of

society not covered by items (a), (b) and (c), on merit cum

means basis. In other words, the reservation as provided under

W.P.(C) No.17873/2006 etc. – 265 –

items (c) and (d) is to be provided only on consensus, on the

basis of mutual agreement arrived at between the institution and

the Government, which shall have to follow the principles as may

be prescribed. By virtue of the second proviso to Section 10(1),

admissions contemplated under items (b), (c) and (d) have to

be made in compliance with the rules as may be prescribed. As

per Rule 10(2), every professional college or institution shall

intimate its consent for admission of candidates under items (c)

and (d) of Section 10(1) within the time limit prescribed by

Government. As per Rule 10(3), if the managements may not

convey their consent within the time limit prescribed, it shall be

deemed that consent has been duly given for admissions under

items (c) and (d) of Section 10(1). By virtue of the provisions

contained in Section 10(2), 15% of seats in an unaided

professional college both from minority and non-minority can be

filled by candidates in the category of Non-Resident Indians.

The seats however, not filled in that category would be filled

from general merit. 15% of seats in an unaided professional

college both from minority and non-minority may be filled by

W.P.(C) No.17873/2006 etc. – 266 –

candidates in the category of privilege seats and seats not filled

in that category would be filled from general merit. 18% of total

number of sanctioned seats in an unaided minority institution

shall have to be filled from general merit quota by virtue of

Section 10(4). 2% of sanctioned seats have to be filled up from

among students who have made outstanding contribution in the

field of culture or sports. It would thus be seen that in a grid

of 100, in so far as unaided non-minority professional colleges

are concerned, there would be reservation of 82%. Out of 82%,

10% would be for SC/ST, 25% for Socially and Educationally

Backward classes, 3% for physically challenged persons, 10% for

other sections of society on merit cum means basis, 15% for

Non-Resident Indians, 15% for privilege seats and 2% for

outstanding contribution in sports or culture. It is no doubt true

that reservation as provided in items (c) and (d) i.e. 3% for

physically challenging persons and 12% for other sections of

society on merit cum means basis has to be determined by

consensus arrived at on the basis of mutual agreement between

the institution and government as per first proviso to Section

W.P.(C) No.17873/2006 etc. – 267 –

10(1). We shall deal with this consensual or mutually agreed

reservation later in point of time and would at this stage consider

the matter when all options may be exercised by the college in

making such reservation. It is apparent that if the options are

made to all the categories, it would come to 82%. If however,

there may not be any mutual consensus on the reservations

provided in items (c) and (d) of sub-section (1) of Section 10,

the reservation would come to 67%. The unaided professional

college may not fill seats under NRI category. It may not also fill

up 15% privilege seats. In that case, the compulsory

reservation would come to 37%. We would deal with the

situation when the institutions may not opt for reservation in

various categories as mentioned above but once such option is

available and it is exercised, as mentioned above, the

reservation would go to 82%. The questions in the context of

various kinds of reservations and percentage thereof would be

whether there is any reservation which may be impermissible

and may not have the sanction of Article 15(5) of the

Constitution, even as inserted; as also whether such percentage

W.P.(C) No.17873/2006 etc. – 268 –

of reservation is permissible in view of various judicial

precedents holding the field. We shall first deal with Sections

10(1)(c), 10(1)(d), 10(3) and 10 (5). Article 15(5) as inserted

by the Constitution (93rd Amendment) dated 21.1.2006 which

will be applicable on the same date reads as follows:

“Nothing contained in this article or in

sub-clause (g) of clause (1) of Article 19

shall prevent the State from making any

special provision, by law, for the

advancement of any socially and

educationally backward classes of citizens

or for the Scheduled Castes or the

Scheduled Tribes in so far as such special

provisions relate to their admission to

educational institutions including private

educational institutions whether aided or

unaided by the State, other than the

minority educational institutions referred

to in clause (1) of Article 30”.

We shall consider the provisions of reservation for the time being

in so far as they relate to unaided non-minority institutions.

W.P.(C) No.17873/2006 etc. – 269 –

Article 15(5) permits by way of special provision reservation for

socially and educationally backward classes or for Scheduled

Castes and Scheduled Tribes. In so far as reservations of 10%

for Scheduled Castes and Scheduled Tribes and 25% for other

Socially and educationally backward classes are concerned,

there may not be any exception to the same. The argument

with regard to non-permissibility of reservation even in the

context of Article 15(5) pertains to 3% of seats earmarked for

physically challenging persons, 12% of seats earmarked for

other sections of Society not covered under items (a), (b) and (c)

of Sec. 10(1) on merit-cum-means basis, 15% earmarked for

privilege seats under Section 10(3) and 2% earmarked for

outstanding contribution in culture and sports under Section 10

(5). These reservations it is urged cannot be protected on the

basis of the provisions contained in Article 15(5) of the

Constitution.

77. There appears to be considerable merit in the

contention raised by the learned counsel for the petitioners as

noted above. By virtue of the provisions of Article 15(5) of the

W.P.(C) No.17873/2006 etc. – 270 –

Constitution, notwithstanding anything contained in Article 15

itself or anything in Article 19(1)(g), the State by way of special

provision, by law, can provide for reservation for socially and

educationally backward classes of citizens and for Scheduled

Castes and Scheduled Tribes. Whether the reservation of 3%

provided for physically challenging persons and 12% for other

sections of Society not covered by items (a), (b) and (c), as also

reservation of 15% provided for privilege seats and 2% for

outstanding contribution in sports and culture, would have the

sanction of Article 15(5) of the Constitution. Physically

handicapped persons may be deserving reservation otherwise,

but such reservation cannot be protected by Article 15(5) of the

Constitution as surely, such categories may not be such as may

be identified as socially and educational backward nor it is

Scheduled Caste or Scheduled Tribes and it is only these two

categories for which by way of special provision by law

reservation can be provided under Article 15(5). So would be

true with regard to reservation provided for candidates who

made outstanding contribution in culture and sports. No doubt,

W.P.(C) No.17873/2006 etc. – 271 –

it is being urged by the State that 15% of privilege seats is for

the benefit of management, as they have been given an option

to make choice of the candidates, but it is emphatically urged by

the counsel for the institutions that they would not like to have

any such reservation as that would surely result into lowering the

standards of education. Be that as it may, it is certain that the

kind of reservation as mentioned above would not be protected

nor would have any sanction under Article 15(5) of the

Constitution. The question that thus arises is as to whether

when the management may make option of all reservations as

mentioned in various clauses of Section 10 and when it would

surely go up to 82%, would that be legally permissible, in view of

judicial precedents holding the field.

78. It is settled proposition of law by now that the

promotion or advancement of weaker elements in the society

needs to be balanced with consideration of national interest and

the interest of the community of the society as a whole. Article

15(4) provides that State can by special provision to legislate for

advancement of any socially and educationally backward classes

W.P.(C) No.17873/2006 etc. – 272 –

of citizens or for the Scheduled Castes or Scheduled Tribes.

There has been a debate eversince that the interest of the

weaker elements requires to be balanced with the interest of the

community of the society as a whole. In M.R.Balaji v. State of

Mysore, AIR 1963 SC 649, the Government of Mysore had by an

order reserved seats for backward classes in technical education

and the extent of reservation was 68%. It was urged that such

a high fixation of percentage would be inconsistent with the

provisions of Article 15(4) of the Constitution. While dealing with

the issue in the context of balancing the two interests as

mentioned above, it was held as follows:

“When Art.16(4) refers to the special

provision for the advancement of certain

classes or scheduled castes or scheduled tribes,

it must not be ignored that the provision which

is authorised to be made is a special provision;

it is not a provision which is exclusive in

character, so that in looking after the

advancement of those classes, the State would

be justified in ignoring altogether the

advancement of the rest of the society. It is

because the interest of the society at large

would be served by promoting the

advancement of the weaker elements in the

society that Art.15(4) authorises special

provision to be made. But if a provision which

is in the nature of an exception completely

W.P.(C) No.17873/2006 etc. – 273 –

excludes the rest of the society, that clearly is

outside the scope of Art.15(4). It would be

extremely unreasonable to assume that in

enacting Art.15(4) the Constitution intended to

provide that where the advancement of the

Backward Classes or the Scheduled Castes and

Tribes was concerned, the fundamental rights

of the citizens constituting the rest of the

society were to be completely and absolutely

ignored.

In this connection, it is necessary to

remember that the reservation made by the

impugned order is in regard to admission in the

seats of higher education in the State. It is

well known that as a result of the awakening

caused by political freedom, all classes of

citizens are showing a growing desire to give

their children higher university education and

so, the Universities are called upon to face the

challenge of this growing demand. While it is

necessary that the demand for higher

education which is thus increasing from year to

year must be adequately met and properly

channelised, we cannot overlook the fact that

in meeting that demand standards of higher

education in Universities must not be lowered.

The large demand for education may be met by

starting larger number of educational

institutions, vocational schools and

polytechnics. But, it would be against the

national interest to exclude from the portals of

our Universities qualified and competent

students on the ground that all the seats in the

Universities are reserved for weaker elements

in society.

xxx xxx xxx

W.P.(C) No.17873/2006 etc. – 274 –

Therefore in considering the question about the

propriety of the reservation made by the

impugned order, we cannot lose sight of the

fact that the reservation is made in respect of

higher university education. The demand for

technicians, scientists, doctors, economists,

engineers and experts for the further economic

advancement of the country is so great that it

would cause grave prejudice to national

interests if considerations of merit are

completely excluded by wholesale reservation

of seat in all technical, Medical or Engineering

colleges or institutions of that kind. Therefore,

considerations of national interest and the

interests of the community or society as a

whole cannot be ignored in determining the

question as to whether the special provision

contemplated by Art.15(4) can be special

provision which excludes the rest of the society

altogether.

xxx xxx xxx

The adjustment of these competing claims is

undoubtedly a difficult matter, but if under the

guise of making a special provision, a State

reserves practically all the seats available in all

the colleges, that clearly would be subverting

the object of Art.15(4). In this matter again,

we are reluctant to say definitely what would

be a proper provision to make. Speaking

generally and in a broad way, a special

provision should be less than 50 per cent; how

much less than 50 per cent would depend upon

the relevant prevailing circumstances in each

case. In this particular case, it is remarkable

that when the State issued its order on July 10,

1961, it emphatically expressed its opinion

that the reservation of 68% recommended by

W.P.(C) No.17873/2006 etc. – 275 –

the Nagan Gowda Committee would not be in

the larger interest of the State”.

In Indra Sahwney’s case, the majority held that rule of 50%

laid down in Balaji’s case was a binding rule and not a mere rule

of prudence. It was also held that Article 16(4) speaks of

adequate representation and not proportionate representation,

although proportion of population of backward classes to the

total population would certainly be relevant and that Article 16

(4) which protects the interest of certain sections of society has

to be balanced against Article 15(1) which protects the interest

of every citizen of the entire society. It should be harmonious

because they are resettlement of principles of equality under

Article 14.

79. A special provision to provide for reservation

must not go beyond 50% as in that situation, it would be against

the interest of the nation. Surely, in that event, it will be a

discrimination to non-reserved category and that is what is

adversely commented upon as reverse discrimination. This has

been the law all-through till date. It will be absolutely

W.P.(C) No.17873/2006 etc. – 276 –

unnecessary to refer to other judicial precedents as that would

burden this judgment which in the peculiar facts of the case is

to be in any case voluminous. We are also not referring to any

other case law on the point as it has remained undisputed that

a total reservation, be it in the matter of education or

employment, cannot go beyond 50%. The discordant view,

however, in the present case is that, it is not a case of more than

50% compulsory reservation. The compulsory reservation, as

submitted by Mr.Vaidyanathan, would not go beyond 50%.

What Mr.Vaidyanathan contends may be correct if options given

to the managements are not exercised. However, once the

options are available and can well be exercised, what shall then

happen. It is that situation which is permissible and may take

place in a particular year, or year after year, which has to be

taken into consideration in the context of Section 10. It is too

well known that constitutionality of a provision can be tested

even on hypothetical situation. In the present case, as

mentioned above, the reservation to the extent of 82% is not a

myth. It is a reality and as mentioned above may take place

W.P.(C) No.17873/2006 etc. – 277 –

every year and for all times to come. Where shall go in that

situation, the merit, for which alone it is urged on behalf of the

State that Act of 2006 has been enacted. Considering thus, the

contention raised by the learned counsel for the petitioners that

it is a case of reservation far beyond permissible limits in a

situation which is likely to happen, the court has no choice, but

to hold that extent of reservation is wholly impermissible,

illegal and unconstitutional. It is also against the law settled by

the Supreme Court which holds the field till date.

80. It is also urged by the counsel appearing for

the petitioners that if the college may consent to give

reservations which are optional as detailed above, the students

who may find selection by way of merit would be well within their

rights to challenge such option exercised by the management by

asserting that circumstances never existed for such a consent,

the converse shall also be true. In case, thus, the institutions

may not consent to optional reservations, candidates in the said

W.P.(C) No.17873/2006 etc. – 278 –

reserve category may challenge the same by pleading that

circumstances did exist that would justify their admission in such

reservation. This would open floodgates of litigation for the

management and the admission process shall never be

complete. There appears to be considerable merit in the

aforesaid contention of the learned counsel as well. Indeed a

piquant situation has been created where the institutions may

not be able to work out their affairs in either of two situations,

when they may exercise an option of reservation or when they

may not choose to do so.

81. Counsel for the petitioners would further contend

that the non-obstante clause in Article 15(5) would be limited to

Articles 15 and 19(1)(g). Articles 14, 21, 26 and 30 have been

left untouched and would thus apply. It is further urged that

special provisions contained in Article 15(5) must be reasonable

and proportionate, and that the term ‘special provision’ must be

subject to reasonableness. Article 15(5) cannot be used to

nationalise admission grids, it is further the contention of the

W.P.(C) No.17873/2006 etc. – 279 –

learned counsel appearing for the petitioners.

82. We have seriously considered the contention of

the learned counsel and are of the view that the same too has

merit. The provisions contained in Article 15(5) are

notwithstanding anything contained in Article 15 itself and Article

19(1)(g). Article 15 prohibits discrimination on the grounds of

religion, race, caste, sex or place of birth. Article 19(1)(g)

pertains to protection of the right of the citizens to practice any

profession, or to carry on any occupation, trade or business. The

provisions of Article 15(5) would apply irrespective of the

provisions contained in Article 15 prohibiting discrimination on

the grounds of religion, race, caste, sex or place of birth and also

the fundamental right of citizens under Article 19(1)(g) to

practice any profession. The running of an educational

institution has already been held to be a profession within the

meaning of Article 19(1)(g). Despite the provisions contained in

Article 15 and 19(1)(g), the State would have competence to

legislate by special provision for advancement of any socially and

W.P.(C) No.17873/2006 etc. – 280 –

educationally backward classes or Scheduled Castes and

Scheduled Tribes in the matter of education to educational

institutions. The special laws that may thus be made, would

not be subject to Articles 15 and 19(1)(g), but the same

would be certainly subject to the provisions contained in Articles

14, 21, 26 and 30 of the Constitution. If the special laws in the

matter of admission would thus be subject to Article 14, it shall

have to be seen whether the provisions of Section 10 of the Act

of 2006 are reasonable and proportionate. The special

provisions would be subject to reasonableness. What is

reasonable and proportionate has been the subject matter of

debate and decision by the Supreme Court from 1956 to 2006.

In State of Madras v. V.G. Row, (AIR 1956 SC 196), the

Supreme Court held as follows:

“The test of reasonableness, wherever

prescribed, should be applied to each

individual statute impugned, and no abstract

standard, or general pattern of reasonableness

can be laid down as applicable to all cases.

The nature of the right alleged to have been

infringed, the underlying purpose of the

W.P.(C) No.17873/2006 etc. – 281 –

restrictions imposed, the extent and urgency

of the evil sought to be remedied thereby, the

disproportion of the imposition, the prevailing

conditions at the time, should all enter into the

judicial verdict. In evaluating such elusive

factors and forming their own conception of

what is reasonable, in all the circumstances of

a given case, it is inevitable that the social

philosophy and the scale of values of the

judges participating in the decision should play

an important part, and limit to their

interference with legislative judgment in such

cases can only be dictated by their sense of

responsibility and self-restraint and the

sobering reflection that the Constitution is

meant not only for people of their way of

thinking but for all, and that the majority of

the elected representatives of the people have,

in authorizing the imposition of the

restrictions, considered them to be

reasonable.”.

In Teri Oat Estates (P) Ltd., v. U.T. Chandigarh, (2004) 2

SCC 130, it was held thus:

W.P.(C) No.17873/2006 etc. – 282 –

“By proportionality, it is meant that

the question whether while regulating exercise

of fundamental rights, the appropriate or least

restrictive choice of measures has been made

by the legislature or the administrator so as to

achieve the object of the legislation or the

purpose of the administrative order, as the

case may be. Under the principle, the court

will see that legislature and the administrative

authority maintain a proper balance between

the adverse effects which the legislation or the

administrative order may have on the rights,

liberties or interests of persons keeping in

mind the purpose which they were intended to

serve”.

It was further held that,

“Ever since 1952, the principle of

proportionality has been applied vigorously to

legislative and administrative action in India.

While dealing with the validity of legislation

infringing fundamental freedoms enumerated in

Article 19(1) of the Constitution of India, this

Court has occasion to consider whether the

restrictions imposed by legislation were

disproportionate to the situation and were not

the least restrictive of the choices. In cases

where such legislation is made and the

restrictions are reasonable; yet, if the statute

concerned permitted administrative authorities

W.P.(C) No.17873/2006 etc. – 283 –

to exercise power or discretion while imposing

restrictions in individual situations, question

frequently arises whether a wrong choice is

made by the administrator for imposing the

restriction or whether the administrator has not

properly balanced the fundamental right and

the need for the restriction or whether he has

imposed the least of the restrictions or the

reasonable quantum of restrictions etc. In such

cases, the administrative action in our country

has to be tested on the principle of

proportionality, just as it is done in the case of

main legislation. This, in fact, is being done by

the courts. Administrative action in India

affecting the fundamental freedom has always

been tested on the anvil of the proportionality

in the last 50 years even though it has not

been expressly stated that the principle that is

applied is the proportionality principle.”.

As recently as on 19th October, 2006 and during the course of

arguments in this case, the Constitution Bench in N.Nagraj v.

Union of India, (2006) 8 SCC 212 held that,

“The point which is important to be

noted is that principles of federalism,

secularism, reasonableness and socialism etc.,

are beyond the words of a particular statute”.

It was further held that,

“Therefore, axioms like secularism,

democracy, reasonableness, social justice etc.,

W.P.(C) No.17873/2006 etc. – 284 –

are overarching principles which provide a

linking factor for principle of fundamental rights

like Articles 14, 19 and 21. These principles

are beyond the amending power of Parliament.

They pervade all enacted laws and they stand

at the pinnacle of the hierarchy of

constitutional values.”.

The Supreme Court in N.Nagraj’s case touched on variety of

factors, some of which are applicable to the facts of the present

case. Before we may cull out the principles laid down in Nagraj’s

case, it will be appropriate to find out even though in brevity the

facts of the said case and the propositions of law that were

mooted and commented upon.

83. A writ under Article 32 of the Constitution came

to be filed before the Supreme Court seeking a writ in the

nature of certiorari to quash the Constitution (85th Amendment)

Act, 2001 inserting Article 16(4A) retrospectively from 17.6.1995

providing for reservation in promotion with consequential

seniority as being unconstitutional and violative of the basic

structure. One of the arguments raised in challenging the said

W.P.(C) No.17873/2006 etc. – 285 –

amendment was that the same would seek to alter the the

fundamental right of equality which is a part of the basic

structure of the Constitution. It was urged that equality in the

context of Article 16(1) connotes ‘accelerated promotion’ which

was not to include consequential seniority, and thereby

attaching of consequential seniority to the accelerated promotion

would violate the equality in Article 14 read with Article 16(1).

It was also urged that the same would impair efficiency. The

challenge was also to Constitution (77th Amendment) Act of

1995. It was urged that if accelerated seniority is given to the

roster-point promotees, the consequences would be disastrous.

The consequences of the impugned 85th Amendment which

provides for reservation in promotion with consequential

seniority, would result in reverse discrimination in the

percentage of representation of the reserved category officers in

the higher cadre. .

84. While considering the contentions as mentioned

above on the basis of Articles 16(1), 16(4) and 335 of the

Constitution of India, in the context of challenge to the 85th

W.P.(C) No.17873/2006 etc. – 286 –

amendment of the Constitution and in view of the provisions

contained in Article 14, it was observed that, enabling provisions

are permissive in nature. These are enacted to balance equality

with positive discrimination. The constitutional law is the law of

evolving concepts. Some of them are generic, others have to be

identified and valued. The enabling provisions deal with the

concept, which has to be identified and valued as in the case of

access vis-a-vis efficiency, which depends on the fact-situation

only and not abstract principle of equality in Article 14 as spelt

out in detail in Articles 15 and 16. Equality before the law,

guaranteed by the first part of Article 14, is a negative concept

while the second part is a positive concept which is enough to

validate equalizing measures depending upon the fact-situation.

While dealing with the test to judge the validity of the impugned

State Acts, it was observed as follows:

“As stated above, the boundaries of

the width of the power, namely the ceiling limit

of 50% (the numerical benchmark), the

principle of creamy layer, the compelling

reasons, namely, backwardness, inadequacy of

W.P.(C) No.17873/2006 etc. – 287 –

representation and the overall administrative

efficiency are not obliterated by the impugned

amendments”.

The other pertinent observations read as follows:

“Therefore, in our view, equality as a

concept is retained even under Article 16(4A)

which is carved out of Article 16(4).

xxx xxx xxx

The test for judging the width of the power and

the test for adjudicating the exercise of power

by the concerned State are two different tests

which warrant two different judicial

approaches. In the present case, as stated

above, we are required to test the width of the

power under the impugned amendments.

Therefore, we have to apply “the width test”.

In applying the “the width test” we have to see

whether the impugned amendments obliterate

the constitutional limitations mentioned in

Article 16(4), namely, backwardness and

inadequacy of representation. As stated above,

these limitations are not obliterated by the

impugned amendments. However, the

question still remains whether the concerned

W.P.(C) No.17873/2006 etc. – 288 –

States has identified and valued the

circumstances justifying it to make reservation.

This question has to be decided case-wise.

There are numerous petitions pending in this

Court in which reservations made under State

enactments have been challenged as excessive.

The extent of reservation has to be decided on

facts of each case. The judgment in Indra

Sawhney does not deal with constitutional

amendments. In our present judgment, we are

upholding the validity of the constitutional

amendments subject to the limitations.

Therefore, in each case, the Court has got to be

satisfied that the State has exercised its

opinion in making reservations in promotions

for SCs and STs and for which the concerned

State will have to place before the Court the

requisite quantifiable data in each case and

satisfy the Court that such reservations became

necessary on account of inadequacy of

representation of SCs/STs in a particular class

or classes of posts without affecting general

efficiency of service as mandated under Article

335 of the Constitution.

xxx xxx xxx

W.P.(C) No.17873/2006 etc. – 289 –

Reservation is not in issue. What is in issue is

the extent of reservation. If the extent of

reservation is excessive, then it makes an

inroad into the principles of equality in Article

16(1). Extent of reservation, as stated above,

will depend on the facts of each case.

Backwardness and inadequacy of

representation are compelling reasons for the

State Governments to provide representation in

public employment. Therefore, if in a given

case, the court finds excessive reservation

under the State enactment, then such an

enactment would be liable to be struck down

since it would amount to derogation of the

above constitutional requirements”.

While concluding the judgment, it was observed thus:

“The impugned constitutional

amendments by which Articles 16(4A) and

16(4B) have been inserted flow from Article

16(4). They do not alter the structure of

Article 16(4). They retain the controlling

factors or the compelling reasons, namely,

backwardness and inadequacy of

W.P.(C) No.17873/2006 etc. – 290 –

representation which enables the States to

provide for reservation keeping in mind the

overall efficiency of the State administration

under Article 335. These impugned

amendments are confined only to SCs and

STs. They do not obliterate any of the

constitutional requirements, namely, ceiling

limit of 50% (quantitative limitation), the

concept of creamy layer (qualitative

exclusion), the sub-classification between

OBC on one hand and SCs and STs on the

other hand as held in Indra Sawhney, the

concept of post-based Roster with in-built

concept of replacement as held in

R.K.Sabharwal.

We reiterate that the ceiling limit of

50%, the concept of creamy layer and the

compelling reasons, namely, backwardness,

inadequacy of representation and overall

administrative efficiency are all

constitutional requirements without which

the structure of equality of opportunity in

Article 16 would collapse. However, in this

case, as stated, the main issue concerns

the “extent of reservation”. In this regard,

W.P.(C) No.17873/2006 etc. – 291 –

the concerned State will have to show in

each case the existence of the compelling

reasons, namely backwardness, inadequacy

of representation and overall administrative

efficiency before making provision for

reservation.”.

85. Mr.Rajeev Dhavan, learned counsel for the

petitioners contends that Article 15(5) permits special provisions

but the same have to be reasonable and proportionate. The

judgment of the Supreme Court in Nagraj’s case would apply

irrespective of the fact that whereas reservation has been

provided for Scheduled Castes/Scheduled Tribes and socially and

educationally backward classes in the matter of education,

whereas the challenge in Nagraj’s case was to Article 16(4A)

inserted by 85th amendment. The provisions for reservation, be

it in admission to educational institutions or in service matters

shall have to be reasonable and proportionate.

Mr.Vaidyanathan, learned Senior Counsel representing the State

has not endeavoured to make any distinction between Articles

dealing with reservation in service or accelerated promotion in

W.P.(C) No.17873/2006 etc. – 292 –

service or reservation in admission to educational institutions

when tested on reasonableness and proportionality.

86. In Indra Sawhney v. Union of India, (Mandal

Case), 1992 Supp (3) SCC 217, while dealing with the

identification of other backward classes it was observed that

there should be a permanent body, in the nature of Commission

Tribunal, to which complaints of wrong inclusion or non-inclusion

of groups, classes and sections in the lists of Other Backward

Classes can be made. It was further observed that,

“It is equally desirable that each State

constitutes such a body which step would go a

long way in redressing genuine grievances. Such

a body can be created under clause (4) of Article

16 itself – or under Article 16(4) read with Article

340 – as a concomitant of the power to identify

and specify backward class of citizens, in whose

favour reservations are to be provided. We

direct that such a body be constituted both at

Central level and at the level of the States within

four months from today. They should become

immediately operational and be in a position to

entertain and examine forthwith complaints and

matters of the nature aforementioned, if any

received. It should be open to the Government

of India and the respective State Governments

to devise the procedure to be followed by such

body. The body or bodies so created can also be

consulted in the matter of periodic revision of

lists of OBCs. As suggested by Chandrachud,

W.P.(C) No.17873/2006 etc. – 293 –

CJ., in Vasanth Kumar (1985 Supp SCC 714),

there should be a periodic revision of these lists

to exclude those who have ceased to be

backward or for inclusion of new classes, as the

case may be.”.

In Atyant Pichhare Barg Chhatra Sangh v. Jharkhand

State Vaishya Federation, 2006 (7) SCALE 579, the challenge

was in amalgamating two classes, namely, Backward Classes and

Extremely Backward Classes and the reduction of reservation

from 12% and 9% respectively to 14% only for the purpose of

admission in professional educational institutions. The question

that was raised pertained to reservation in professional

educational institutions for extremely backward classes in the

State of Jharkhand. The State of Jharkhand had provided 73%

reservation for appointments in Government Services adopting

the Bihar (Scheduled castes, Scheduled Tribes and Backward

Classes) Reservation Act, with certain modifications vide

notification dated 3.10.2001. While considering the question as

mentioned above, the Supreme Court observed as follows:

“It was argued by the learned

counsel appearing for the respondents that the

Central Government is following the policy of

W.P.(C) No.17873/2006 etc. – 294 –

clubbing the Extremely Backward Classes with

the Backward Classes. In our opinion, it does

not justify Jharkhand following the same policy.

Jharkhand Government will look into the facts

and circumstances that are peculiar to it by

appointing an Expert Commission or a Body as

has been provided for in the Mandal

Commission’s case which can inquire into the

representations/complaints made over

under-inclusion and over-inclusion and make

binding recommendations. As rightly pointed

out by the learned senior counsel appearing for

the appellants, the Division Bench failed to

notice that the Government did not provide any

material on record which have justified

amalgamation of the two classes of people nor

were any documents, relevant materials or any

reports as produced to show a change in

circumstances as was alleged by the

Government. Before taking the decision to

amalgamate two classes, the relevant factors

were not taken into account.”.

87. From the judicial precedents mentioned above, it

will be clear that the non-obstante clause in Article 15(5) would

be limited to that Article and Article 19(1)(g) whereas Articles

14, 21, 26 and 30 have specifically been excluded. The rights of

minorities have been specifically excluded. Article 15(5) is for

the benefit of Scheduled Castes/Scheduled Tribes and socially

and educationally backward classes only and no one else, and

W.P.(C) No.17873/2006 etc. – 295 –

that the Article 15(5) is a special provision which must be

reasonable and proportionate. The special provisions are always

subject to reasonableness. In the context of the law laid down

by the Honourable Supreme Court in the judicial precedents as

mentioned above, it can well be said in the context of the Act

under challenge that it provides for a grid of 100% to regulate

all admissions by creating eight categories leaving the pure

merit candidates with clear and open chance to an extent of

18% and not more. The allocation of seats under Section 10(1)

(a) and (b) relating to SC/ST and socially and educationally

backward classes are fixed at 10% and 25% respectively,

without taking into consideration any data or determining factors

for determining the percentage of reservation. The creamy layer

has not been excluded. There is indeed allocation of 15% of

seats in NRI category and 15% of students can be admitted in

the privilege seats as per Section 10 (2) and 10(3), but

cumulatively these reservations/allocation would cut into merit

quota. We have already referred to some reservations which

are wholly impermissible under Article 15(5). The cumulative

W.P.(C) No.17873/2006 etc. – 296 –

effect of the factors mentioned would make Section 10 illegal

and unconstitutional; the same would be neither reasonable nor

proportionate.

88. Before we may part with the challenge to Section

10, we may mention the defence sought to be projected by the

State, even though in view of the law laid down as above, the

same may not be of much meaning and consequence. It is

urged by Mr.Vaidyanathan that in so far as non-minority

institutions are concerned, the challenge to Sections 10(1)(a)

and 10(1)(b) are unsustainable in view of the express power

conferred by Article 15(5) of the Constitution which to that

extent would prevail over the prior declaration of law made in

Inamdar’s case. There cannot be any exception to the

contention raised by Mr.Vaidyanathan, but the challenge is to

Section 10 as a whole. In fact, the case of the petitioners is

that if other provisions of Section 10 may not sustain, the whole

of Section 10 shall have to be declared as invalid. We will deal

with that part hereinafter. Suffice it to say that challenge to

Section 10 as a whole is primarily on the ground that it is neither

W.P.(C) No.17873/2006 etc. – 297 –

reasonable nor proportionate, and on this contention raised by

the learned counsel for the petitioners, there is hardly any

defence. It is then urged by Mr.Vaidyanathan that provisions in

Section 10(2) in respect of reservation for NRI seats is in line

with the decision of the Supreme Court in Inamdar’s case. That

may be so, and may be the institutions would like to have this

quota to an extent the students may be available in that

category, but then again as mentioned above, the challenge is to

Section 10 in its entirety. It is then urged on behalf of the State

that Section 10(2) read with Section 2(q) is an option given to

both minority and non-minority institutions for filling up 15% of

seats under the category of privilege seats. It is purely optional

and there is no compulsion. If the institutions do not desire to

fill up these categories with their choice of candidates as

prescribed, the said seats will be filled up from the general merit

seats. This contention is countered by the learned counsel for

the petitioners by stating that even though such a quota is

optional, but if opted it will cut upon merit seats, which will be

reduced to 18 out of the grid of 100. Mr.Vaidyanathan also

W.P.(C) No.17873/2006 etc. – 298 –

contends that assumption that only 18% seats are to be filled

from general merit seats relying on Section 10(4) is incorrect

and that is a mandatory minimum. The mandatory reservation

is only in respect of 10% for Scheduled Castes/Scheduled Tribes,

25% for other socially and economically weaker sections and 2%

for students who have made outstanding contribution in the field

of culture and sports. It is open to the institutions to fill up the

entire balance of 63% of the seats from the general merit list of

Common Entrance Test. The question as mentioned above is

not, if the management may not opt for such a quota. The

question is if they opt for such a quota, which they can and may

in all probability do, then merit seats would be only 18% and not

more. The options contained in Sections 10(1)(c) and 10(1)(d)

have already been dealt by us. It is also the contention of the

State that in so far as unaided minority professional colleges or

institutions are concerned, they can fill the entirety of seats (i.e.

100% of seats) from out of the students belonging to the

minority community to which the colleges/institutions belong.

That is, however, not the question that has been posed by the

W.P.(C) No.17873/2006 etc. – 299 –

petitioners. The question we repeat is what shall happen when

options are exercised and to that question there is no plausible

answer coming from the State.

SEVERABILITY

89. The last limb of argument pertains to

non-severability of valid and invalid provisions of the Act 19 of

2006. It is urged on behalf of the petitioners that the provisions

of the Act are so intermixed and connected with each other that

when invalid clauses may be struck down, the remaining

provision shall not be severable and therefore, shall also have to

be set aside. For the proposition that if the invalid parts of the

statute are not severable, the whole of the Act is to be struck

down, reliance is placed upon the decision of the Supreme

Court in R.M.D.Chamarbaugwalla v. Union of India, AIR

1957 SC 628. The doctrine of severability is not in dispute, but

it is urged on behalf of the State that even if the court may find

some provisions to be offending the provisions of the

Constitution and therefore not sustainable, the rest of the

provisions would be severable and there is no need to strike

W.P.(C) No.17873/2006 etc. – 300 –

down the entire Act. We accept this contention. The provisions

of the Act can be divided into two main categories. Whereas,

one category would be with regard to procedure for admission,

fixation of fee structure, determining factors of minority and

quota; the other an entirely separable part would be with regard

to constitution of the Admission Supervisory Committee as per

Section 4, and Fee Regulatory Committee as per Section 6 of the

Act. The Admission Supervisory Committee would consist of

members as mentioned above, which may adopt its own

procedure for conduct of its business. The Committee can

supervise and guide the process of admission of students to

unaided professional colleges or institutions with a view to

ensure that the entire process is fair, transparent, merit based

and non-exploitative. It would have the power to hear

complaints with regard to admission in contravention of the

provisions of the Act, it would have the power to impose fine, or

even recommend for withdrawal of recognition/affiliation. The

Fee Regulatory Committee shall consist of members as

mentioned above. The Committee shall adopt its own procedure

W.P.(C) No.17873/2006 etc. – 301 –

for the conduct of its business. There cannot be any exception

to the constitution of these Committees and the power given to

them. Such Committees have indeed been envisaged and even

ordered temporarily till such time law is enacted, even as per the

decisions relied on by the learned counsel for the parties as

mentioned above. These provisions are wholly unconnected

with the other part of the provisions as referred to above. There

is no occasion at all thus, to set aside the whole Act as urged by

the counsel representing the petitioners. Sections 4 and 6

constituting two Committees are valid, constitutional and have

the sanction of law as determined by the Supreme Court. These

Committees, indeed, need to be constituted to supervise the

admission procedure which has to satisfy the triple test of fair,

transparent and non-exploitative procedure for admission as

also fix the fee which cannot have the element of profiteering

and in fact has to be determined considering various factors as

mentioned above, keeping in view the future development of the

institution. The Committees would ensure transparency in

admission and fixation of fee. These provisions are wholesome

W.P.(C) No.17873/2006 etc. – 302 –

and the need of the hour.

90. In so far as, however, Section 10 is concerned,

the same has valid and invalid provisions and the valid provisions

are such which cannot be separated from the invalid provisions,

and therefore, the whole of Section 10 has to be set aside.

The provisions of Section 10(1)(a) and 10(1)(b) are permissible

and have the sanction of Article 15(5) of the Constitution. We

may only mention here that vires of Article 15(5) are not under

challenge in these petitions. There are certain petitions which

we have separated in which Article 15(5) is also challenged.

Subject to such challenge, the provisions of Section 10(1)(a) and

10(1)(b) are valid, but the same are so intermixed with other

provisions that the same have to be set aside even though

reluctantly. We have already referred to impermissible quotas

which cannot be protected under Article 15(5) of the

Constitution. The said impermissible quotas are 3% of seats

meant for physically challenged persons, 12% of seats for other

sections of Society not covered under items (a), (b) and (c) of

Section 10(1), 2% of students who might have made

W.P.(C) No.17873/2006 etc. – 303 –

outstanding contribution in the field of culture and sports. If

impermissible categories of reservation are set set aside, how

shall these seats be worked out. There may be provision for

interchangeability in the case of non-availability of students, but

not in the event of provisions providing reservation to specified

categories becoming invalid and no admission being made from

the said categories. Further, if merit seats are only 18 out of

100, to make it more than 50 which category shall have to be

deleted would not be known. It will not be possible for the court

to reduce the option of the managements under the NRI seats or

privilege seats so as to enhance merit seats to 50% or more.

The institutions have been given the option and as mentioned

above, they can exercise it. The court cannot in any case order

reduction of any such seats. Still further, there are provisions

for surrender and rotation of seats. The court can also not order

the institution to surrender the seats as that is their option. The

increase of merit seats to 50% or more by surrender cannot be

enforced by court. If some of the quotas may be impermissible,

how shall rotation take place is again difficult to guess. That

W.P.(C) No.17873/2006 etc. – 304 –

apart, the scheme of the Section is such that whereas freeship

are envisaged particularly with regard to Section 10(1)(a) and 10

(1)(b), the provision for NRI and Privilege seats are envisaged in

Sections 10(2) and 10(3). These provisions are related to the

structure of fee, as mentioned above, the fees paid by the NRI

and privilege seats would appear to balance the budget of the

institutions. If NRI or privilege seats are reduced or set at

naught, it will not be possible for the institutions to manage their

budget, they shall not at all be able to run the affairs of the

institution and might have to be closed down. At this stage, it is

necessary to refer to second part of Section 10(8) which enjoins

the minority community institutions to provide freeship to 50%

of seats as mentioned in the first part of Section 10(8). The

institutions have thus to provide free or partly free seats not only

to the categories mentioned in Section 10(1), but also to 50% of

the 50% students of its community. It would take freeship or

partly freeship to almost 75% and in that situation, if the profit

seats like NRI and/or Privilege seats are reduced, so as to raise

the merit seats, it will be a complete shut down or closure of the

W.P.(C) No.17873/2006 etc. – 305 –

institution. The provisions of Section 10 are so inextricably

interwoven that they are not separable. It is not a case of ironing

out the creases. If perhaps, the court could protect the provisions

contained in sub-sections 1(a) and (b) of Section 10, it would have

done so, but that would amount to rewriting or enacting the law by

the Court, which is not permissible. The reservation for SC/ST and

other backward classes is permissible. As mentioned above, there

cannot be any exception to the same, subject to the validity of Article

15(5). The Government would be well within its rights to provide

reservation for classes as mentioned above and may do even now but

the same has to be done after taking into consideration the factors as

enumerated above. The Government may even now take steps to

redraft the Section, provide for such reservation even by an Ordinance

or such other measures as may be permissible till such time Section

10 is suitably substituted keeping in view the parameters of providing

quotas as determined by the Supreme Court from time to time as also

keeping in view the upper limit of reservation.

91. Before we may draw our conclusions on

the basis of the discussion mentioned above, we would

W.P.(C) No.17873/2006 etc. – 306 –

like to mention that the Government appeared to be in an

extreme hurry in bringing about the Act of 2006. This

observation, we are making, on the basis of counter affidavit

filed by the State itself, wherein it is stated that the present

Government of the State assumed office on 18.5.2006. One of

the prime initiatives of the Government was to fulfil the promise

given to the people in regard to bringing in legislation to regulate

unaided colleges. Specific promises were made in respect of

regulating unaided educational institutions. Immediately after

assuming office the Government took steps to bring in proposed

legislation. The Bill was introduced on 22nd June, 2006 in the

very first session of the Legislative Assembly. It was examined

by the Subject Committee and unanimously passed by the

Assembly in the early hours of 30th June, 2006. The Governor

gave assent to the Bill on 2nd July, 2006. It appears to this Court

that the Government hurried in passing the Act without much

deliberations simply with a view to fulfil its electoral promises.

We are so observing as almost the entire Preamble of the Act

makes statements of law supposedly culled out from three

W.P.(C) No.17873/2006 etc. – 307 –

leading judgments referred to above. It appears that in its

anxiety to fulfil the promise to the electorate only stray

sentences were picked up from the three judicial precedents

without taking into consideration the reference and context in

which they were made. It may be recalled that a Constitution

Bench of seven Judges was constituted in Inamdar’s case,

primarily with a view to clarify the law laid down in T.M.A.Pai’s

case and Islamic Academy’s case. The educational institutions

and the Government were interpreting these judgments in their

favour. They were so interpreting these judgments in their

favour as some observations were made in favour of both. It is

interesting to note that even at this stage, when the Constitution

Bench has rendered the judgment in Inamdar’s case, both

parties are relying upon the same judgment. It is thus clear

that there are some sentences which may go in favour of the

petitioners and others in favour of the State. The State appears

to have picked up only such sentences or observations which go

in their favour, be it T.M.A.Pai’s case, Islamic Academy’s case or

Inamdar’s case. However, while doing so, the State ought to

W.P.(C) No.17873/2006 etc. – 308 –

have seen the reference and context in which such observations

were made. It is for that reason that at the very outset the

Constitution Bench in Inamdar’s case mentioned that “it is

dangerous to take one or two observations out of a long

judgment and to treat the same as if they give the ratio

decidendi of the said case”. The statements of law made in the

Preamble around which the Act of 2006 has been hedged appear

to be by making a vital mistake of taking one or two

observations out of the long judgment and treating the same to

be the ratio decidendi of the case.

92. We may also mention that Self Financing

Educational Institutions which are imparting quality education or

which may by regulations impart such education need to be

encouraged. The State for variety of reasons and in particular,

paucity of resources and funds, is unable to cater for the need of

the Society. It is unable to provide quality education to all

commensurate to the need of the Society. It is unable to provide

quantitative and qualitative education to all. The students

clamouring for education are far more commensurate to the

W.P.(C) No.17873/2006 etc. – 309 –

educational institutions established by the Government.

Unnecessary and unproductive regulations which may virtually

amount to take over of such reputed institutions would be

counter productive. The day to day monitoring of the

institutions and choking them financially may result in their

closure. Such regulatory measures would do far more harm than

the good they might be intended to do. Would closure of such

institutions which are sharing the responsibility of the

Government in imparting education in the Society not defeat the

very requirement of education in the country is the question

which has to be seriously pondered over. It is equally true that

such strata of the society who may be socially or economically

weak also deserves quality education. A balance has thus to be

struck. Far from striving to strike a balance, whereas it is the

endeavour of the Government to virtually take over these

institutions, the institutions may also be finding all ways and

means to breathe free, thus resulting into continuous litigation

which has brought no tangible results. A time has come when

this complex problem needs to be resolved amicably. The

W.P.(C) No.17873/2006 etc. – 310 –

Government and Managements of the private educational

institutions need to work in tandem both aiming to take

education to its pinnacle. Whereas, it should be the endeavour

of the Government to encourage Self Financing Institutions and

yet control imparting of quality education and non-exploitation

of students, the institutions must also endeavour to

accommodate as many students as may be possible, who may

not be as fortunate as their counter-parts coming from affluent

strata of the Society. As long as this is not sincerely felt by the

Government and the institutions, it appears to us that there will

be no end of litigation in this country. The court can only hope

that everyone would understand its responsibility and work for

the common goal to uplift the standard of education and to

ensure quality education to all, rich and poor.

93. At the end, we place on record our appreciation

of able assistance given to the Court by Mr.Andyarujina,

Mr.Rajeev Dhavan, Mr.Vivek Tanka, Senior Advocates and other

counsel appearing for the petitioners as also Mr.Vaidyanathan,

Senior Advocate and Sri.C.P.Sudhakara Prasad, Advocate

W.P.(C) No.17873/2006 etc. – 311 –

General, Kerala.

94. In view of the discussions made above, we hold

the provisions contained in Section 3, 7, 8(b) and (c), and 10 of

the Act of 2006 and Rules 10 and 11 of the Rules to be invalid

and ultra vires the Constitution and thus set aside the same.

The provisions mentioned above are opposed to Article 14 and

would also violate the fundamental rights of the

petitioner-institutions under Articles 19(1)(g), 26(a) and 30 of

the Constitution of India. The Writ Petitions are allowed to the

above extent. In view of the peculiar facts and circumstances of

the case, the costs are made easy.

Sd/-

V.K. BALI,

CHIEF JUSTICE.

Sd/-

P.R. RAMAN,

JUDGE.

DK

(True copy)