Gujarat High Court High Court

Rawal Shayar Surajmal And Ors. vs Gujarat University And Ors. on 11 October, 2002

Gujarat High Court
Rawal Shayar Surajmal And Ors. vs Gujarat University And Ors. on 11 October, 2002
Equivalent citations: (2003) 4 GLR 3144
Author: J Patel
Bench: J Patel


JUDGMENT

Jayant Patel, J.

1. Rule. Mr. Mitul Shelat, learned Counsel waives service of notice of Rule on behalf of respondent No. 1, Mr. V.K. Bhatt, learned Counsel waives service of notice of Rule on behalf of respondent No. 2 and Mr. Sompura, learned A.G.P. waives service of notice of Rule on behalf of respondent No. 3.

2. Heard the learned Counsels for the parties. With the consent of all the parties, the matter is taken up for final hearing today.

3. The short facts of the case are that the petitioners, who are students are aspirant to study B.C.A. course. When the advertisement was issued by Centralised Admission Committee of the University for giving admission to B.C.A. course, they did not apply pursuant to the same. The details given on behalf of the University shows that there are 1881 seats of B.C.A., which includes free seats and payment seats available in all self-financed colleges and other colleges affiliated to Gujarat University. For the purpose of filling up all the said seats, 1936 forms were distributed by the University, out of which 1295 forms were received from the students, who were desirous of getting admission. The merit list was prepared on 5-7-2002, and it is the case of the University that on 10-7-2002, the process was completed and in all 576 students were admitted out of which 558 students were admitted on free seats and 18 students were admitted on payment seats. It is an admitted position that out of the total 1881 seats, the seats filled up by the centralised admission system are only 576 seats and the balance seats are still vacant in the respective colleges and they have not been filled up on account of non-availability of students at the relevant point of time.

4. The contention of the petitioners in the present petition is that the minimum qualification for the purpose of getting admission is 50% marks in 12th Standard and they are fulfilling the said requirements. They applied to the college authorities after the centralised admission procedure was over and it is the case of the petitioners that the college authorities have granted admission and have collected fees also and the petitioners are permitted to attend the classes for the purpose of study. However, on behalf of the college authorities it has been submitted that fees are not collected, but the amount which is collected is as deposits and the petitioners were only permitted to attend the classes upto September 21, 2002 and they were allowed to attend the classes on different dates from 12th July, 2002 to 10th August, 2002. The stand of the college authorities is that as per the last instructions received from the University, the forms for the purpose of enrollments of the students in B.C.A. were to be submitted on or before 16th September, 2002, and thereafter, the said date together with the other faculties of commerce and science is extended to 30th September, 2002. It has been submitted on behalf of the petitioners that since they came to know that the University would not accept the admission granted to the petitioners by the college authorities and as a consequence thereof their forms may not be accepted, they have preferred this petition.

5. The contention raised on behalf of the University by Mr. S.N. Shelat, learned Senior Counsel appearing with Mr. Mitul Shelat is that the rules for the purpose of granting admission to B.C.A. were framed by the University in exercise of the power under Section 32 of the Gujarat Universities Act. It has been submitted that petitioners are those students who did not abide by the discipline of applying for admission within the stipulated time-limit. The contention raised on behalf of the University is that if the students, at the relevant point of time, did not apply for admission to B.C.A. and once the whole procedure is over, they cannot get admission by back-door entry. Mr. Shelat submitted that the college authorities could not have granted any admission to the petitioners and the only mode of admission permissible is by way of centralised admission procedure. It has also been submitted that the University has spent Rs. 3 lac for the purpose of advertisement, etc., for undertaking the procedure of centralised admission procedure and if re-advertisement for the vacant seats is made, it may result into burdening the University with the additional expenses. It has also been submitted on behalf of the University that when a decision was taken by the University to put a time-limit for completing the procedure for admission of B.C.A. course, if re-advertisement is issued, it may result into further complications of not complying with the requisite norms and also now compliance to the requirements of the period for the full term may also arise. Mr. Shelat has relied upon the judgment of the Apex Court (Medical Council of India v. Madhu Singh), to contend that a student cannot be permitted to be admitted in the mid-term and even if the students are available, the same cannot be a ground for mid-term admissions. Mr. Shelat has also relied upon the judgment of this Court reported in State of Gujarat v. Brij Kishore Garg to contend that this Court, in absence of any legal or constitutional infirmity, cannot substitute its judgment for that of academicians as if sitting in appeal. Mr. Shelat has also relied upon the judgment of the Apex Court reported in JT 1994 2000 (1) GLR 884 SC 225 (State of U.P. v. U.P. State Law Officer Asson.), for contending that a back-door entry can never be permitted to be encouraged and he submitted that the students who are petitioners before this Court are admitted by way of back-door entry.

6. On behalf of the college authorities, Mr. Nanavati has relied upon the judgment of Apex Court (State of H.P. v. Himachal Institute of Engg. & Technology, Shimla), for submitting that if the seats remain vacant and they are not allowed to be filled up, it may result into serious financial prejudice to the college authorities, more particularly when the students are available to get admission. However, he submitted that the college authorities are ready to abide by any mode or method which may be decided by the University for inviting students for admission to B.C.A. He submitted that the college in the present case is a self-financed college and it has to maintain affairs from its own means. If the requisite number of students from payment seats are not available, it may be difficult for the college to sustain in the field of education. He also submitted that the college authorities and more particularly his clients have no objection for reimbursement of any expenses which may be required to be incurred by the University for undertaking a fresh exercise by way of re-advertisement or otherwise for inviting students for the purpose of getting admission to B.C.A. Mr. Nanavati submitted that it is not an absolute proposition that merely because the date is over the University has no way. Even in the past and more particularly last year, such a situation had arisen and the University had issued a temporary ordinance for the purpose of modifying the date. Of course, Mr. Shelat submitted that it was an exceptional case. However, Mr. Nanavati submitted that the present case also is an exceptional, because the requisite number of students are not available as against the available number of seats, and therefore, it has been submitted that college authority would accept any modalities and or requirement, which may be decided by the University or any other mode for the purpose of inviting students to B.C.A. course.

7. Having considered the above and more particularly in view of the legal position as prevailing, it is true that the Court, while exercising power under Article 226 of the Constitution of India cannot substitute its wisdom as if it is exercising the appellate power. If there is a breach of any statutory provisions, then only the power can be exercised. As per the settled legal position, more particularly in the field of education, the jurisdiction of this Court under Article 226 is limited, and therefore, no mandamus can be issued for adopting a particular procedure by the University by substituting the wisdom, which University had applied for the purpose of exercising the power.

8. At the same time, it cannot be said that the Court has no jurisdiction at all, in a matter where the case falls in the realm of education. It is well-settled that the right to have education is treated as a fundamental right, and therefore, I am of the view that the matter is required to be examined from that angle.

9. The procedure adopted for the purpose of giving admission on the basis of inter se merit by way of centralised admission process is a rational procedure and there cannot be a second opinion to it, but at the same time, I am of view that there is no rationale in allowing the seats to be lapsed for the reasons which may be beyond the control of the persons who are concerned. In my view, if the seats are allowed to lapse, it will not only results into wastage of public money, but it also results into foreclosing the opportunity to the aspirant candidates as well. It may also result into adversely affecting education at large inasmuch as those colleges which are self-financed colleges may not be in a position to sustain in the field of education, if the requisite number of students are either not made available or they are not allowed to be admitted. This does not mean that the college authorities can say with a view to maintain themselves they will not abide by the rules and regulations of the University, at the same time, in a matter like this, I find that the University should take a pragmatic view of the matter. University which is the body of experts is expected to exercise their power in such a manner that it encourages the students in the field of education and at the same time it should also allow the educational institutions to sustain because if the institutions would be there, then only the students will get opportunity to get education. This Court finds no justification in allowing the seats to be lapsed, and therefore, I am of the view that there should be a joint efforts on the part of the University as well as the college authorities to see that the seats which have remained vacant, and if the students are available, proper modality should be found in such a manner that the students are given opportunity and at the same time the college authorities are in a position to maintain themselves and the University rules and regulations are also properly followed simultaneously. I am of the view that such exercise of power is expected on the part of the University. It happens sometimes that a student for the unavoidable reasons might not have applied or that a student may be aspirant to get admission in a better branch in comparison to B.C.A., and therefore, either he/she might not have applied or he might have applied to a different branch and by way of second thought he may be aspirant to get admission in B.C.A. If any meritorious candidate is left out in comparison to the student who is admitted or who is aspirant to get admission, then possibly such practice cannot be encouraged. When the question arises for the grant of admission, it has to be on the basis of inter se merits, and therefore, if the meritorious candidate is available, such meritorious student should be offered admission in comparison to less meritorious students.

10. So far as the date of enrollment and the completion of the term are concerned, in my view, it is true that it is for the University to decide, but at the same time, such are the method and manner of regulating the education. There may not be any hard and rigid imposition, more particularly when the mode or rather the steps can be taken for the purpose of ensuring that the education of the students would not suffer. It has also come on record that last year the University did consider the said aspect and modified accordingly, and therefore, there cannot be any absolute proposition that once regulations or rules have been framed for the purpose of fixing the outer limit for giving admission or for giving enrollment, it cannot be relaxed under any situation. If the University takes the positive view to advance the cause of education, the University can put the college authorities to undertake extra classes with a view to see that the students may get proper education and at the same time more opportunities are provided to the students and the seats are not allowed to be lapsed. I am inclined to make observations in view of the special circumstances that though number of seats are available for admission but on account of the expiry of the outer date, the students are unable to undergo or undertake the admission to B.C.A. course.

11. In view of the above observations, I am of the view that in a matter like this, it would be better to leave the matter to the discretion and wisdom of the University for enabling it to take a pragmatic view of the matter keeping in mind that the career of the students are not put in jeopardy or more students get opportunities to study B.C.A. and the colleges imparting education may be able to financially sustain.

12. In view of the above, I am of the view that the following directions would meet with the ends of justice:

12.1. The respondent No. 1-University shall consider the matter in view of the aforesaid observations of this Court and at the time when the University considers the matter, it will be open to the petitioners as well respondent No. 2 to make representations in this regard.

12.2. While considering the matter, the University shall keep all the relevant aspects in consideration, including the observations made by this Court and shall also take a pragmatic view of the matter. The University shall be at the liberty to decide the manner, method and modalities of filling up of the left-out seats of B.C.A.

12.3. The University shall take such decision within a period of two weeks from today.

13. The petition is allowed only to the aforesaid extent. Rule is made absolute accordingly. No costs.