High Court Punjab-Haryana High Court

S.L. Bawa Dav College vs State Of Punjab & Others on 21 May, 2009

Punjab-Haryana High Court
S.L. Bawa Dav College vs State Of Punjab & Others on 21 May, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                    Civil Writ Petition No.7736 of 2009
                                           Date of Decision: May 21, 2009


S.L. Bawa DAV College, Batala
                                                         .....PETITIONER(S)

                                    VERSUS


State of Punjab & Others
                                                        .....RESPONDENT(S)
                                .      .      .


CORAM:              HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -          Mr. Aman Chaudhary,                 Advocate,       for
                    the petitioner.



                                .      .      .

AJAI LAMBA, J (Oral)

                    The   prayer           made   in   this     civil    writ

petition     filed        under       Article          226/227     of     the

Constitution of India is for issuance of a writ in

the nature of mandamus directing the respondents to

comply with the directions given by Division Bench

of this Court while dealing with Civil Writ Petition No.14340

of 2006 titled ‘Arya College, Ludhiana Vs. State of Punjab & Others’,

decided on 18.12.2007.

                    It    has       been     brought      out    that     the

petitioner     is    helping         the     State      to    achieve     its

welfare policies. The State of Punjab implemented a

scheme known as `95% Deficit Grant in Aid Scheme’

for granting financial assistance to non government
CWP No.7736 of 2009 [2]

aided colleges. The State Government took a

conscious decision to provide financial assistance

to private aided colleges to enable these colleges

to pay the scales recommended by the UGC so as to

maintain minimum standards in higher education on

the basis of sanctioned strength of teaching and non

teaching employees. Because the respondents are not

releasing the admissible grant in aid, the

petitioner is unable to pay the teaching and non

teaching staff which seriously hampers the working

of the Institution.

Issue notice of motion.

                      Mr.       Anil        Sharma,          Senior          Deputy

Advocate     General,          Punjab,        on     the     asking        of     the

Court, accepts notice. Copy of the petition has been

handed over.

Heard.

Learned counsel for the respondents

has not been able to dispute that grant in aid is

required to be released in terms of the judgment

relied upon on behalf of the petitioner.

I have considered the issue. The

Division Bench in the case of Arya College, Ludhiana (supra),

issued directions in the following terms:-

“Accordingly, we direct the State to meet its liability
as per its declared scheme within three months from today.
The State will be at liberty to rely upon the record already
available or to have access to such other record of the
petitioner-college as, may be necessary, but on this
account, the State will not avoid its liability. We make it
clear that Secretary, Higher Education, Punjab will be held
personally liable in case of default in meeting the
liability.”

 CWP No.7736 of 2009                                       [3]


                      This   Court     has    considered         the    very

issue while dealing with Civil Writ Petition No.4464 of 2009

titled ‘BLM Girls College, Arya Samaj, Nawanshahr vs. State of Punjab

& Others’, decided on 21.3.2009 and Civil Writ Petition No.5393

of 2008, titled ‘Ramgaria College of Education, Phagwara vs. State of

Punjab & Others’, decided on 24.4.2008, in which also

the respondent-State has been directed to release

the grant in aid.

In Civil Writ Petition No.3191 of 2007 titled

`The Managing Committee, Guru Gobind Singh College, Saghera, Barnala,

District Sangrur vs. State of Punjab & Another’ decided on

19.2.2008, similar view has been taken and direction

was issued to the respondents to release grant in

aid. Special Leave Petition was filed by the State

of Punjab, the same being SLP No.15798 of 2008 which was

dismissed on 8.12.2008.

Considering the directions issued by

this Court in various cases as noticed above, and in

the facts and circumstances of this case, it is

directed that the respondents shall pay 85% of the

grant-in-aid due to the petitioner within a period

of 4 months after clearance of objections by the

petitioner. So far as balance 15% of the amount of

grant-in-aid due is concerned, the petitioner may

submit separate representation to the respondents.

                      Petition    is    allowed      in         the    above

terms.

                                                          (AJAI LAMBA)
May 21, 2009                                                 JUDGE
avin