High Court Karnataka High Court

Mr Apurv Kumar Mishra vs National Law School Of India on 30 June, 2008

Karnataka High Court
Mr Apurv Kumar Mishra vs National Law School Of India on 30 June, 2008
Author: B.S.Patil
 E

WP 8058/06

111 was more com': or rmmmmxa AT BANGALORE" 
DA1'ED 11:13 THE 30114 my or JUNE, 20% 2' 'f ~ : "[j  
sarong T 4' V .'
was Hormm MRJU8TI¢_E..3.§.PAj'ft£ " ~ if     " '*

 

BETWEEN:

Mr. APURV KUMAR MISI-IRA,  *
s/0 SR1 ANANBEE NATH MISHRA,  '
AGED ABOUT 20 YEARS, '  
R/AT NOB-«20,

INCOME TAX COLONY, ..
mama ROAD,   ..
ow; usna KIRAN A§'ARTMENT,
NEAR JASLOK I-Iospm.-1., . « 1  '-
MUMBAI - 400 925';  ..  '   '    H»  PETITIQNER

{BY sm M.ASHWAT:FIA:§§§RA¥AN;§"RE§DY,§ADV.}
AND: '  V "

1. NAT:0r~zALLAw SCHOOL 022%.»? '
11~zmA UNIVB'£RSi'I'Y, ._ A . 
NAGARA8HAV1,._ = = -
BANGALORE -- 56C~Q7_'2, _

'V "  .REPRES3EN'I"ED BY 
 .R'EG:s'rRA.r<-mam CHANCELLOR.

2. 'THE__COfWE,NO.R,
common: LAW .ADMISS§ON
TEST (C1_m7,20oa,

3 NAT1o¥.§mL LAW SCHOOL OF'

"-INDIA UNIVERSITY,

' ,,NAGA.RABHAw,
= ::w§<3ALo§eE ~-- 560 072.  RESPONDENTS

£9:/s. HOLLA 85 HOLLA, ADVS.}

THIS FETTTEON IS FILED UNDER ARTICLES 226 & 227 OF THE

‘ ‘ ~ (§ONS’I’ITU’I’ION OF INDIA PRAYING TO QUASH THE ORDER PASSED BY R2

DT. 5.6.2008 VEDE ANNEXU, AND ETC.

WP 8058 /08
3

in the newspaper is produced at Am1exure~E. Pursuant to the

said paper advertisement, the pefaltioner agaplieci for

showing his first preference for the 1″ ICSpOI1dCI1t’p§§i:iOQ$aI’V34§#$07.

School of India University, Nagarabhavi,

has alse written letters addressedilhito *

National Law School of India U1;1iversify’–,

no.1} stating that although he Wstsjever efieceeded V’

the age limit of 20 by 10″‘de.ys as on

01.07.2003, he was mm 1.; 1;ai;ee:e 2003 under the

lfififimatc Chaflceflor had
addmssed__M_aV as per Annexuze-C,
that the petitioner could not

secure a sea’: j’13;et110″px%:ifio§:1.s–.eei:Jan2ix:ation held in the year 2007

V and for academic year, hopefully a common

all the law schools would be held and the

his ambition at that time. Petifioner

V V’ fu1t11e:%_a,sg:?ex’t.Vs.:’~’tI:1at based on the guidance and assurance given

” ” ‘T the a{1’tt§exities, he made critical career choices and decided

« i1e.it”t0 for engineering admissfitm. and instead prepared

Vfqrlfaw admission.

WP 8058 :08
5

that the respondents would consider the petitioner’s application

for admission to Rajiv Gandhi National University”

Patiala; and Chanakya Nationai Law Unive;fsi’t3?;

Aggzieved by this communieatzien, the pzesent

filed .

5. Learned Counsel for the petit:io1:terA

Redd]; submits that having aocepteei~.the

by the petitioner wherein date’6t”‘t:i;t;ti’zz9fas c}teé£t*1y”V1V:nez1tio11ed
as 21.05.1933 and having the CLAT Test
conducted Vprovisional admission
letter date£i”€)2e;§):€v_.V2(‘§t}8′, “es netbjzflaen for the respondents to
caucei that his age exceeds the

permissible _tjIe–. states that the Iespondents were

such stand and that the doctrine of

.V’]egittinate’v.eex;§eeitat:ion applies to the facts of the case. He has

next. the petitioner has not suppressed his age,

. en the try he had written letters explam 111′ g several

‘ eeiz’e11’1n.stances and making 3. request to issue admission in

enable him to appear for the CLAT though he was not

” the age limit of 20 years as on the cut-ofi” date.

“Thezefore, he contends that for no fault on the pan of the

WP 8058 /08
6

petitioner, the admission gven to him is cancelled. His next
contention is that the fixation of lower age limit at 20 years is
arbitrary, as there is no rational nexus with the object sought to

be achieved. It is lastly contended that the age limit

in the paper advertisement and also in the informs-iion ‘
is without authority of law, as them ~is.__I;o u l
which clothes the respondents with si’:ch§;{i*pow’lV er

limit. In other words, he coiiieiacls it; Aiiéghvsence off

statutory rule or regulation, the ..i_ixaiion.’of« of 20

years as arlmissioiillllis illegal. He has
placed by this Court in the
case of fifsllqry -‘Ltd. Vs. state of Kamataka

_ 5. msponaafitsl haize filed their statement of objections.

‘v.TIfie3′.hsa*e that as the petitioner was above the age of

Ox1u’.vI_l7.2008, he was not eligible for admission to

flag 15*”‘«res1;oix.:lc:it-University. It is further contended that right
Ville” 1987 upto 2007, the 1′” respondent-University

conducting the entrance test for admission to its
. However after the establishxxient of law schools in

élifiezent places in the countxy, which are run on the same lines

Vs

we sossxos
8

admitted. Thus it is contended that as the petitioner would
cross the age of 20 years as on 01.0′?.2008, he was not eligible

for admissixm to the 1″ respondent-University. I-Io\x;’eiv:ez:_”dit is

urged that the petitioner is eligiiole for admissiou’_to.’e1i§€:’

other Universities] Cofleges if he fizlengother ~.

It is the further stand of the reepo;J.de1}t~LIm;yfeteit$?..that’due

computer error, pefitionefs name-was e”i3,ofi;n i.;;1e3t1:ieAg1trvis;;ioi1a1″‘e.

admission letters and hence be ‘thelviiiatewiew.

When the mistake:’w_’as inhotvir;-ed 3 xrdespondent, they
informed the w_a:~ij notieflltdgible as he did not
fulfill theVvc:jtefiax” ,épIescn’bed. The demand

drafl pefitionernfae also returned.

7. Counselfor Iefiioiidents Sri Hofia contends that the

‘~”.2?%d meeely an agency which conducts the

.V’e:1″trei1.ee the actual admission to each of the

would be made by the respective

‘n.11iverei!:ie’s.:.iti xaccondance with their admission procedures and
veeqtfirements. He further urges that the OLA’? was
V as a consequence of the proceedings before the Apex
T for mitigating the hardship, both physical and financial to

‘4 3%: candidates due to multipie admission tests being conducted

w? 8058 (08
9

for difiezent law schools in eiiflerent places. He submits that
fixation of age limit of 20 yeazs is made by flaming regulations
in exercise of the power conferred under Section 13.: the

National Law School sf india Act (Karnataka Act (g%2″‘–

(‘Act’, for short). Learned Counsel has made it

Ceurt the relevant regulations alongg,\i?it}i1< 0-fr

Academic Council, Executive CounciIiA§3;1¢i–_t}:ie

Based on the approval given Ge1:er¢s1.._ the"

eligibility criteria for gdmissieniitoitile».il';res§ie1ident~Universit§',
regulations including the
fixation sf submits that the
contentiezis stating that the age limit

prescribed liWitl:o1itiA's:itl:._srity of law, is baseless. He has

V 33130 ccglitemdedi ti1atithei'1_setitioner having chosen to apply for

of the advertisement issued and the

'V wherein the age limit of 20 years was

i specifically' znefitioned, cannot be permitted to challenge the

i' ef..thc eligfiaility criteria regarding the age limit at this

A %,,'mg'e. Effie further submits that there cannot be any estoppel

'against the statute or a statutory rule made and the

iiespondents were well Within the right to cermct the mistake

inadvertently committed in providing admission to the pefitioner

7% .

-vcc’)nsi1i::£ati;:i’11 is,-

W? 8058/w
10

in the 1″ rcspondent~University which was basically an ermr
that has crept in due to inadvertence and due to computer
relaxed errors. In support of his contentions, he hasfiplfiaocd

reliance on the folbwing judgmcnts.

xesammuxrs.

cw s.L.sreuau:r & Ora. vs x.1I:m:m¢’f_'” 9 ”

my mod Corporation of *, and rAnr¢_ Kean’

Yadav andanr. rqorua;-Hy: 531 —


(in; Union qf 'flaky.  my-éudm singh
rqao:-mt in 2003.3;  '- :    _

(9)   tI.P.Pub!£c Services

 ~    in 19945) sec 130.
8. Having     for the paxtics and in

the light of tl:Vi¢a..ainat¢vi1£z;u1V9s._v¢3:1;.:_’i*ecord, the question that falis for

~ _ 1-” rmpondent was justified in issuing

A ._ informing the petitioner that

eiigible to take adrnission in the 15′
réSp«5§:¢lént~Uru’versity ?

«9I ~» . petitioner had taken a contention urfing that the

of age limit of ‘.20 years as on 1″ July of the year of

__4’z§dInission (2008 in the instant case) wax} made without

@

WP 8058/68
16

Bangaiore, for the year 2008 and being thus guided and
assumd made a critical choice of his career and did not prepare
for engineexing admission and prepared oniy for Law adnfisssion,

no such assurance or pmmise is made by the reefioniieixts

tickling out that he would be admitted for the law

the yea; 2008. Reliance placed i.’!}”‘”‘i–hC .iiOi”il.i’.»tli1e

consolation letter by the Vice Chanceiioref

University on 16.06.2007 vide qaaiiet V L’

as an assurance or promise __’AI’hAeirefore the
pefitioner cannot plead estbgiml (>33. also. The reliance

placed on the judgment qf”r1iisjjr:¢:u:’t__zegxai~i;¢d'”i;1 Bella:-,y Steel

and ways reported in 12.12 zoos

KAI? 2441 eat ‘the facts of the case.

_»Fi1r eforeiizaentimied reasons, the petition being devoicl

i”Qf’n:1e1its to be dismissed and is accordingly dismissed.

._i?!”Owe§feijl the pzesent case, it has to be observed that

petitioiitieriwae umiecessarily put to hardship, agony and

diseyfioinhnent due to the mistake committed by the 1″

___”‘1.*e:s1i;)n.dent in giving him provisional admission and thezeaflex:

‘V V _ ii” him that he was not eligibie for being admitted to the

15* respondent»-University. It is on account of this mistake on

%

KKV

WP 8058/05
17

the part of the 1″ mspondem-institution that the petitioner had.
to appmach this Court. He has suficmd fmancial loss in

prosecuting this lifigation. It is 3130 surprising to 11otc.’s*L1i{‘é1t»_ihVe

respondents 1 85 2 could commit such glaring V.
have lead to such. consequences of Hg¢:_1:zem_’i;iiig’ —- ” ”
aspirations in the young mind only “£():flr€S’:ii}t

disappointment later. in the: Ii; it

appropriate to award a sum of Rs. as pafyabic by
the 19* respondent to the weeks fmm

3d/:3
Iudg3

today.