High Court Kerala High Court

Sheena K.Oommen vs The Principal on 9 January, 2007

Kerala High Court
Sheena K.Oommen vs The Principal on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 321 of 2006()


1. SHEENA K.OOMMEN, D/O.K.KOCHUTHOMMAN,
                      ...  Petitioner
2. NITHIN PRAKASH, S/O.DR.JAYAPRAKASH,
3. REJINA M., D/O.MYTHEEN KUNJU E.,

                        Vs



1. THE PRINCIPAL,
                       ...       Respondent

2. THE PRINCIPAL,

3. COMMISSIONER OF ENTRANCE EXAMINATION,

4. PRINCIPAL SECRETARY TO THE HIGHER

                For Petitioner  :SRI.R.LAKSHMI NARAYAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN

 Dated :09/01/2007

 O R D E R


                 (V.K.BALI, C.J &  M.RAMACHANDRAN, J)

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


                           W.A.No. 321 of 2006


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

               Dated this the 9th day of January, 2007


                                 JUDGMENT

Ramachandran,J:

Petitioners in W.P.(C).No.24459 of 2005 could not

succeed in contending that the liquidated damages of

Rs.one lakh each, levied from them by the Government,

required to be refunded, since the learned single Judge took

a view that their claims were not sustainable as admissible

by clause 12.2.1 of the prospectus, which had been issued

by the Government, for admission to Professional Degree

Courses for the year 2004. The learned single Judge found

that clause 12.2.6 were to govern their cases and the

damages were rightly claimed and required to be paid.

Aggrieved by the judgment dated 12-01-2006, the present

appeal has been filed. They are undergoing the

M.B.B.S.Course in the Co-operative Medical College, Kochi,

now.

[WA No.321 of 2006] -2-

2. The appellants contend that as a condition for

issue of the Transfer Certificate such payment had been

insisted upon and against their will and overlooking the law

and equity, such payment was received by Government and

this is to be declared as unauthorised. The representations

requesting for a review were rejected in the following terms:

“I am to invite your attention to the

reference cited. Admission against Government

Quota and Management Quota are different. The

candidates have relinquished admission against

Govt.Quota and sought admission against

Management Quota in a different College in a

different stream. Therefore, the request cannot

be considered”.

3. On behalf of the appellants, Smt.R.Ranjanie

counsel submits that the learned single Judge had failed to go

deeper into the question and the excuse supplied by the

respondents have been accepted without any serious

consideration.

4. Taking notice of the extensive arguments that

have forthcome, we think it will be appropriate to examine the

matter in some detail. The first appellant/Ist petitioner had

[WA No.321 of 2006] -3-

appeared in the common entrance test and having secured a

rank of 1010 stood allotted to the Government Dental College,

Thiruvananthapuram for BDS Course. Such allotment had

been made by the Commissioner for Entrance Examinations.

The second appellant/2nd petitioner, who secured rank

No.1036 and the third appellant, who had been allotted rank

No.1061, were similarly allotted to Government Dental

College, Kottayam for undergoing the BDS Course. They had

joined the Colleges and had remitted the fee for the Course,

but as they were desirous of securing admission for the MBBS

Course, had been looking out and had come across instances,

where persons who had secured ranks lower than them, had

been accommodated in other self financing colleges, although

not Government Colleges as such. At their instance, a writ

petition had also been got filed as W.P.(C).No.26260 of 2004.

They had challenged the selection of students to the 50%

Management Quota seats in the Co-operative Medical

College, Kochi and Academy of Medical Science, Pariyaram.

The prospectus, referred to earlier, provided that in such

Colleges 50% of the seats were to be earmarked for

Government Quota from the State merit list. 50% of the

[WA No.321 of 2006] -4-

balance seats were termed as Management Quota. This

provision had been incorporated ostensibly in view of the

directions gatherable from the Self Financing Professional

College (Prohibition of Capitation Fees and Procedure for

Admission and Fixation of Fees) Act, 2004 (hereinafter

referred to as the Act).

5. Ultimately, by judgment dated 29-09-2004,

admission of students to the Management Quota made by two

colleges were set aside, the Court finding that the selection

and admission were not in conformity with Sections 3(1) and

3(4) of the Act. Appeals were filed from the said judgment, at

the instance of the above institutions, but they were dismissed

by a Division Bench on 01-10-2004.

6. Even prior to the disposal of the appeal, taking

note of the directions issued by the Supreme Court, that

admission in the Medical Colleges are to be completed by 30th

of September 2004, on 29-09-2004 the Division Bench had

directed the candidates, who had already applied to the

respective Colleges and having ranks higher to the candidates

[WA No.321 of 2006] -5-

admitted in the Colleges are to remit fee and get provisionally

admitted to the institutions. An extreme step also had been

taken whereby an Officer had been deputed specially for the

purpose, who are authorised to receive the fee for ensuring

compliance. The appellants were not relieved from the

institutions in which they had joined, but they had remitted

the required fee as per orders of this Court. In the

meanwhile, the matter had been taken up by the management

to the Supreme Court and they had secured an order of status

quo, but ultimately the Special Leave Petition had been

dismissed. The appeal filed by the State also was dismissed.

7. In due course, admission memo had been issued by

the Co-operative Medical College, Kochi in favour of the

petitioners/ appellants and they were admitted to the

M.B.B.S.Course. They have thus been able to get an

admission commensurate with their rank position. However,

as a condition for issuing the transfer certificate, the

Government had required that they were to pay Rs.one lakh

each as liquidated damages on the strength of Clause 12.2.6

of the prospectus.

[WA No.321 of 2006] -6-

8. The contention of the appellants is that on the facts

of the case clause 12.2.6 was inapplicable, but it was not

accepted by the learned single Judge. We may examine the

above positions de novo. Clause 12.2.6 of the prospectus

reads as following:

“Levying amount towards liquidated

damages from discontinuing candidates:

In the case if candidates admitted to

Government and Aided Colleges, if any

candidate discontinues the studies after

the closing of admissions, in the same

year or in subsequent years to join other

courses or for other purposes, he/she is

liable to pay a liquidated damage of

Rs.1,00,000/- (Rupees one lakh only) for

MBBS, BDS Courses and Rs.50,000/- (Rupees

fifty thousand only) for other courses.

In such cases the Transfer Certificate

will be issued only after remitting the

liquidated damage to the authority

concerned. Candidates belonging to

SC/ST/OEC are exempted from this rule.

Candidates who are transferred from one

institution to other as per proceedings

of the University concerned are exempted

from payment of liquidated damages”.

A simple reading of the above provision would indicate that

the Government was entitled to put forward claim for

damages. This is because candidates who are transferred

from one institution to other, as per the proceedings of the

University concerned alone are exempted normally from

payment of damages. Payment of damages is the rule if there

[WA No.321 of 2006] -7-

is discrimination after closure of admission and exemption is

the exception. But however, reference is also to be made to

clause 12.2.1 of the prospectus, which may be extracted

herein below:

“Refund/adjustment of fees in case of

course/college change by options: The

fees paid by a candidate in a college

will be adjusted/refunded consequent on

any change of course/institution effected

by the Commissioner for Entrance

Examinations, based on the candidate’s

higher order options. In the case of

candidates moving to courses/colleges

under a single authority, the fees

remitted as Tuition Fee, Special Fee,

Caution deposit etc., will be adjusted

and if there is any difference in the

amount of fee under any of the items, the

same has to be remitted by the candidate

as and when required. In case of changes

to course/college under a different

agency, fresh fee will be collected from

the candidate at the time of joining the

new institution. The fees remitted

earlier by the candidate will be

refunded, from the concerned institution

on production of receipt for fees paid in

the new Professional college in the

State”.

This of course speaks about the adjustment and refund of fee.

It inherently has to be interpreted as a provision coming to

the help of a candidate for avoiding payment of damages, in

appropriate cases. Adjustment is permissible consequent on

any change of institution effected by the Commissioner for

[WA No.321 of 2006] -8-

Entrance Examinations, based on the candidate’s higher

order options.

9. The submission forthcoming from the learned

Government Pleader is that this was not the case, at all as far

as the appellants were concerned. Neither the Commissioner

nor the University were parties when the appellants were

transferred from one institution to another. Therefore, the

provision for compensating the loss sustained by the

Government requires to be obeyed in letter and spirit. If that

be the case, no interference is necessary, he submits.

10. We are afraid this can possibly be only a technical

argument. In view of the judgments, logically it has to be

presumed that the original allotment was erroneous and for

no fault of the appellants and because of the procedural

irregularities of the self financing institutions, they have

sustained prejudice. They had invoked the constitutional

remedy and the Court had directed the respondents to set

right the mistake. The change to the new college and course

therefore was because of such directions and it is more than

sufficient circumstance to conclude that benefit envisaged

under clause 12.2.1 of the prospectus would have been

[WA No.321 of 2006] -9-

available in such cases as well. If that be so, restriction

brought in by clause 12.2.6 automatically has to give way, and

contextually, the inability to fill up the seats by other

candidates becomes irrelevant, as far as the appellants are

concerned. Perhaps, Government would have had a right to

demand that because of the conduct exhibitted, ultimately

they were answerable for the situation. We do not think, on

the facts of the case, insistence of liquidated damages from

the appellants was legally or equitably justified.

11. The result is that the appellants will be entitled to

get refund of the amounts that have been levied from them.

Orders rejecting the request therefore will stand set aside.

Within a period of two months from today, the appellants are

to be paid back amounts remitted by them. However, we

make no order as to costs.

The writ appeal is allowed.






                                                                    V.K.BALI

                                                            (CHIEF JUSTICE)





                                                        M.RAMACHANDRAN

mks/                                                            (J UDGE)