Delhi High Court High Court

Ms. Salma Khan vs University Of Delhi on 3 October, 2011

Delhi High Court
Ms. Salma Khan vs University Of Delhi on 3 October, 2011
Author: Kailash Gambhir
     IN THE HIGH COURT OF DELHI AT NEW DELHI


                        Judgment delivered on: 3rd October, 2011

                           W.P.(C) 6656/2011

Ms. Salma Khan                              ......Petitioner

                        Through: Mr.R.K. Saini and Mr. Sitab Ali
                                 Chaudhary, Advs.

                                 Vs.

University of Delhi                                 ......Respondent

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




CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR:

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

2. To be referred to Reporter or not?                      Yes

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

KAILASH GAMBHIR, J. (Oral)

*

1. By this petition filed under Article 226 of the

Constitution of India, the petitioner seeks directions to direct
W.P.(C) No. 6656/2011 Page 1 of 12
the respondents to grant her admission in the LLB Ist year

course in the OBC category against the vacant 50 seats of

LLB Session 2011-12.

2. The brief background of facts which has led to the

filing of the present petition is that the petitioner had

secured 209 marks in the LLB entrance test and in the OBC

category her rank was 444. It is the case of the petitioner

that she was called to participate in the counseling on

13.7.2011 as per her rank but was not given admission on

that day despite her rank being called but she was given an

„option form‟ to fill her choice out of the three centers in the

faculty of law. It is also the case of the petitioner that in fact

the petitioner was provisionally admitted on 13.7.2011 but

she was not granted final admission as the matter regarding

the criteria for filling up the quota of 27% reservation for

the OBC category was pending consideration before the

Hon‟ble Apex Court. It is also the case of the petitioner that

all the OBC candidates were required to appear on

20.7.2011 before the respondent Faculty of Law and when

W.P.(C) No. 6656/2011 Page 2 of 12
the petitioner had appeared on 20.7.2011 then she was told

that the respondent was still awaiting the final decision of the

Hon‟ble Apex Court in the matter of P.V. Indiresan Vs. Union

of India, Civil Appeal no. 7084/2011, and as and when the

Hon‟ble Apex Court decides the matter, the petitioner would

be informed to seek admission as per her rank. It is further

the case of the petitioner that she had visited the respondent

faculty on 1.8.2011 and 12.8.2011 when again she was told

that the matter before the Apex Court was still pending

consideration. The petitioner thereafter went to her parental

home Etah, Uttar Pradesh on 13.8.2011 and remained busy

to attend the marriage of her real sister which was

scheduled for 4.9.2011 and when she returned back to Delhi

on 8.9.2011 and visited the office of the respondent, then

she came to know that the respondent had already

conducted open house counseling on 20.8.2011 and in the

said counseling they had given admissions to all those OBC

candidates who had appeared on that day. It is also the

case of the petitioner that the last candidate who was

W.P.(C) No. 6656/2011 Page 3 of 12
granted admission in the OBC category had secured 56

marks in the entrance examination with the rank of 1017 in

the OBC category, but the petitioner whose rank was 444

was denied admission for no fault on her part as she was

never informed about the said open house counseling

through any means.

3. Mr.MJS Rupal, learned counsel for the respondent

University vehemently opposes the present petition. Counsel

on instructions submits that the petitioner herself is to be

blamed for not participating in the counseling which was held

on 20.8.2011 for the OBC candidates. Counsel also submits

that in fact the petitioner was never granted admission on

13.7.2011 as on that day the rank of the petitioner was much

below than the last candidate who was granted admission on

that day in the OBC category. Counsel also submits that on

13.7.2011 the candidates securing rank in the OBC category

merit list from 301 to 450 were required to attend counseling

and the last candidate admitted on that day from the OBC

category had secured 236 marks in the entrance test and

W.P.(C) No. 6656/2011 Page 4 of 12
rank 330. Counsel further submits that the said criteria was

adopted in terms of the Delhi High Court interim order in

operation on that day requiring giving of 10% weightage to

the OBC candidates from the maximum marks in the

entrance test and the maximum marks in the entrance test

were 700 marks. Counsel thus submits that adopting the said

criteria, the candidates belonging to the OBC category were

given advantage of 70 marks and therefore those candidates

who had secured upto 236 marks were provisionally

admitted against OBC reserved seats in the LLB first year

course. Counsel further submits that so far the candidates in

the merit list of OBC category beyond rank 331 upto 450

were concerned, they were required to fill up their option

forms so as to participate in the next counseling, which as

per the brochure was scheduled for 20.7.2011. Counsel

submits that on 20.7.2011 the counseling in fact was not held

in view of the pendency of the matter before the Hon‟ble

Apex Court in P.V. Indiresan Vs. UOI (Supra). Counsel also

submits that thereafter the counseling for OBC candidates

W.P.(C) No. 6656/2011 Page 5 of 12
was held on 20.8.2011 after the decision of the Apex Court

in the aforesaid matter on 18.8.2011, wherein the Apex Court

took a view that all eligible OBC candidates have to be given

admission and if the seats still remain vacant then such OBC

seats will be converted to the general category. The

contention of the counsel for the respondent is that through

the notice dated 12.8.2011, the counseling was duly notified

through the notice board, and through the website as well,

and the petitioner although was eligible to participate in the

said counseling which was held on 20.8.2011, but she did not

choose to participate in the said counseling due to her

personal reasons and for which the respondent cannot be

blamed. Referring to Instruction No.10 which forms part of

the Bulletin of Information issued by the Faculty of Law,

counsel submits that the respondent University was not

obligated to send individual communication to each and

every candidate inviting them to participate in the

counseling. Counsel also submits that the academic session

for the first year has already begun from 1.8.2011 and the

W.P.(C) No. 6656/2011 Page 6 of 12
classes of the first semester will close on 20.11.2011, and

now the petitioner cannot be granted midstream admission.

4. I have heard learned counsel for the parties at

considerable length.

5. On 13.7.2011, the candidates securing rank in the

OBC category merit list from 301 to 450 were required to

participate in the counseling and as per the stand taken by

the respondent University; which has not been disputed by

the counsel for the petitioner; that the last candidate

admitted on that day from the OBC category had secured

236 marks with the rank 330 in the entrance test. The

rank of the petitioner was 444, and therefore the petitioner

cannot claim that she was granted provisional admission on

13.7.2011. The fact that the petitioner had merely filled in

the „option form‟ to opt for a particular centre would not be

construed as that the petitioner was granted provisional

admission. It is also an indisputable fact that the issue as to

what should be the “cut off” for admission of candidates of

OBC category in the Central Education Institutions, whether
W.P.(C) No. 6656/2011 Page 7 of 12
10% below the cut off marks of general category candidates

or 10% below the eligibility criteria of admission was

pending consideration before the Hon‟ble Apex Court in the

matter of P.V. Indiresan(supra) and due to the pendency of

the said matter the respondent University deferred the

admission process, so far filling up OBC seats was

concerned. The Apex Court decided the aforesaid matter on

18.8.2011, and as per the notice dated 12.8.2011, the

respondent had already notified the counseling of the OBC

candidates for 20.8.2011 and the petitioner should have

ensured her presence on that day. As per Instruction No. 10,

relied upon by the counsel for the respondent, which forms

part of the Information Bulletin issued by the respondent

Faculty of Law, every student seeking admission was made

known that no personal communication for the counseling

was to be sent by the respondent University. For better

appreciation Instruction No.10 is reproduced as under:

“10. The result of the Entrance Test shall be notified on the
Notice Board of the Faculty of Law. The result would also be
available on the University website: www.du.ac.in. All notices
relating to admission, counseling, etc. shall be displayed only
W.P.(C) No. 6656/2011 Page 8 of 12
on the Notice Board of the Faculty of Law. No individual
communication will be sent to any candidate for this purpose.”

Not only the date of counseling of 20.8.2011 was notified by

the respondent through the notice board, but the said date

was also notified on their website. The website of the

respondent university could have been diligently checked by

the petitioner wherever she had gone and therefore to say

that the petitioner remained busy in arranging and

attending the marriage of her real sister at Etah, U.P.

cannot be considered as a valid excuse for not checking the

information on the website of the respondent Faculty of Law

for updating herself. It would be pertinent to refer to the

recent decision of this court in the case of Dakshesh Sharma

vs. Vice Chancellor, Delhi University WPC 5568/2011 decided

on 1.9.2011 wherein I had the occasion to deal with the a

similar grievance raised by the petitioner of non intimation of

the counseling and I held as under:

“It is also a fact that the petitioner applied under the RTI for
seeking information regarding the existing vacancies to gauge his
chance and on the reply received under the said application by the
W.P.(C) No. 6656/2011 Page 9 of 12
Officiating Head of the Department he came to know that there
were 10 vacancies, in response to which he wrote to the
Coordinator Admission for conducting another counseling so that
the vacant seats be filled. Admittedly, the petitioner did not get
any reply to the aforesaid representations and had thus consigned
to his fate and did not follow up his case any further. It has been
admitted by the petitioner that he did not check the website of the
respondent after he did not get any response to his representations
and therefore did not come to know about the extended second
round of counseling. In the peak time of admissions, the
educational Institutions like the respondents are flooded with
representations and requests and it is nothing but a grossly naïve
presumption on the part of the petitioner that as the
representations have not been replied to, there would be no chance
for any other counseling to take place. It is a caveat to the
students that it is their bounden duty to keep a tab on the
admission processes taking place in the institutes where they are
vying for admission. Time is the essence in today’s arduous and cut
throat competition for admission and the petitioner should have
been more diligent, vigilant and on his toes for following up the
process of admissions in the respondent institute.

…………

This court also does not find any force in the contention of the
counsel for the petitioner that the respondents did not intimate him
and he received no SMS through mobile or internet or by post for
conducting the extended round of counseling as there is no reason
to attribute any malafide to the respondent for discriminating the
petitioner vis a vis other candidates who were called for the
extended counseling and attended the same. Even otherwise, the
onus is on the petitioner to keep himself abreast with the
developments and not for the respondents to keep track once they
have timely uploaded the said information on their website which is
a public portal accessible to all.”

6. Thus, it has been a consistent view of the courts

that the students seeking admission have to remain on

his/her toes and must diligently go through the instructions

contained in the Information Bulletin issued by the

W.P.(C) No. 6656/2011 Page 10 of 12
universities and institutes and should actively follow up till

he/she gets admission in a particular course applied by

him/her. Personal excuse of attending marriage or being

engaged in some other job cannot be read into the

Information Bulletin of the respondent university to grant any

special concession to the petitioner so as to take admission in

the LLB first year course. A student who is negligent and

who does not give utmost priority to his/her career is

ultimately bound to suffer and he/she should be aware about

the crucial time of admission and be updated about the

developments taking place on that front. The petitioner thus

due to her own laxity has lost her right as an OBC candidate

to avail admission against the said vacant seats.

7. Hence, in the light of the above discussion, this

court does not find any merit in the grievance raised by the

petitioner in the present petition. However, this court in a

connected writ petition bearing W.P.(C) No. 6933/2011 filed

by the candidates belonging to the general category wherein

challenge has been made by them against the action of the

W.P.(C) No. 6656/2011 Page 11 of 12
respondent University in not converting the unfilled OBC

seats into the general seats, despite the directions given by

the Hon‟ble Apex Court in P.V. Indiresan‟s case (Supra), has

taken a view that such an act of the respondent is in clear

defiance of the directions given by the Hon‟ble Apex Court

and therefore, this court has directed special counseling for

the candidates belonging to the general category after the

conversion of the vacant 50 OBC seats into the general

category by the respondent University. Hence, taking into

consideration the aforesaid direction, the petitioner herein is

permitted to participate in the said special counseling,

however as a general category candidate as per her overall

merit and rank in the entrance test to try her luck.

8. With these directions the present petition stands

disposed of.

October 03, 2011                      KAILASH GAMBHIR, J
mg



W.P.(C) No. 6656/2011                    Page 12 of 12