CWP No.11846 of 2009 : 1:
In the High Court of Punjab and Haryana at Chandigarh.
Date of decision: 19.08.2009
Swami Devi Dyal Hi-Tech Education
Academy .. Petitioner
Vs.
State of Haryana and another .. Respondents
CORAM: HON'BLE MR. JUSTICE PERMOD KOHLI.
Present: Mr.Rajive Atma Ram, Senior Advocate,with
Mr.Arjun Partap "Atma Ram, Advocate,
for the petitioner.
Mr.SK Monga, Sr.DAG, Haryana, for respondent Nos.1&2.
Mr.AS Virk, Advocate,for respondent No.3.
Mr.SK Sharma, Advocate,for respondent No.4.
--
PERMOD KOHLI, J. (Oral)
The petitioner is an institution established to impart education
for various engineering courses. The institute was duly recognised by the
AICTE vide letter dated 29.06.2008 as an Engineering College for girls
only. The intake capacity of the college is 270 for three different
engineering courses with 90 intake capacity for each course. The petitioner
approached the AICTE vide letter dated 28.08.2008 for permission to
convert the girls college to a co-education institution from academic session
2008-2009. Receiving no response, the petitioner sent another
representation dated 16.10.2008 for the same purpose. Even this
representation of the petitioner has not been responded to. The petitioner
CWP No.11846 of 2009 : 2:
has accordingly approached this Court seeking a direction in the mature of
mandamus to permit the petitioner to convert the Institute from Girls
Institute of Engineering to Co-educational Institute for Engineering as the
petitioner has not been able to attract enough number of girl students to fill
up the intake capacity. It is stated that during the academic session 2008-
2009 only 24 girl students could be admitted and for the session 2009-
2010, only 9 girl students have been admitted.
It is contended that the petitioner has created all infrastructure
and has also requisite number of the faculty members according to the
intake capacity of the students. However, the girl students are not available.
The petitioner-institute is starving and is at the stage of collapse.
The AICTE has not filed the reply and has argued the matter.
However, Mr. Sharma appearing on its behalf submits that the petitioner
should possess the requisite infrastructure and faculty members for the
purpose. It is further contended that the petitioner institution cannot be
converted into a co-educational institution as various incentives were given
to the petitioner-Institute at the time of its establishment as a girls institute.
A similar issue came to be considered by this Court in CWP
No.8318 of 2009 (Shree Siddhivinayak Educational Trust Vs. State of
Haryana and others), decided on 15.07.2009. In the aforesaid writ petition
also, the issue of conversion of the girls institute into a co-educational
institute has been considered after rejection of the request by the AICTE.
While considering the aforesaid issue, this Court made the following
observations:-
“…………………… The petitioner now wanted to
convert the Women Institutions into Co-education
CWP No.11846 of 2009 : 3:Institutions.
In the short reply filed by the respondents, the grounds for rejection asmentioned in Annexure P-7, have been reiterated.
Vide order dated 10.07.2009, further
information was sought from the AICTE. The said
order reads as follows:-
“Reply on behalf of respondents No.3 and 4
filed in Court is taken on record.
The moot question that needs consideration
is whether the policy of the AICTE
permitting establishment of girls institute is
an absolute bar for its alteration at any
subsequent stage or there is no embargo for
such an established institution to apply for
deviation for conversion into a co-education
institution. Mr.Sharma shall produce the
requisite policy on the next date of hearing.
List on 14.07.2009.”
Mr.SK Sharma, learned counsel
appearing for the AICTE has produced the Policy
Decisions of the Council with regard to Approval
Process. He has referred paragraphs 9.20, 9.21
and 9.28 of the Policy Decision to argue that the
petitioner is not entitled to convert its existing
CWP No.11846 of 2009 : 4:institutions into integrated Campus as a Co-
education institution. Paragraph 9.20 deals with the
change of name of an institution, whereas
paragraph 9.21 deals with change of category of an
Institution i.e. from Self-financing to Aided etc.
Both these paragraphs have no application in the
present case. Paragraph 9.28 deals with the
establishment of New Technical institutions for
Women, which is reproduced as under:-
” 9.28 Establishment of New Technical
Institutions for Women.
For establishment of new technical
institutions exclusively set up for women
certain norms have been relaxed which are
as follows:-
a. Land: For the technical institutions
exclusively set up for women, the land
norms prescribed for establishment of all
other Technical Institutions have been
relaxed up to 50% in rural category and 20%
in Metro & State Capital category and 10%
in Mega Cities category.
b. FDR and Processing Fee: 20% relaxation
are allowed in FDR amount and processing
fees for establishment of new technical
CWP No.11846 of 2009 : 5:institutions exclusively set up for women.
c. Built up area & Number of courses and
intake: The total built up area required for
setting up of new institutions are as per
existing norms. However, to start with
institutions for women will be allowed up to
5 courses with total annual intake of 300
with each course intake not exceeding 90.
d. Single window system for processing proposals: Two copies o the applicationshall be submitted to the Member Secretary,
AICTE along with a proof of having
submitted a copy of the application each to
the affiliating University and State
Government and a Demand Draft of
Rs.5000/- drawn on a nationalized bank in
favour of “The Member Secretary, AICTE”
payable at New Delhi. One copy of the
application shall be directly submitted each
to the affiliating University and the State
Government either in person or through
Speed/Registered Post.”.
From the perusal of the aforesaid
paragraph, it is abundantly clear that for
establishment of the New Technical Institutions for
CWP No.11846 of 2009 : 6:Women, the AICTE had introduced various
incentives stipulated therein. It is not in dispute
that the petitioner did avail all incentives while
introducing two Women Institutions referred to
above and now the petitioner-Trust has approached
AICTE for conversion of these Institutions into co-
educational institutions and for integration of the
Campus.
Mr.Sunil Chadha, learned counsel for
the petitioner has made a statement at the Bar and
has also referred to the averments made in his
application Annexure P-3 to the effect that the
petitioner is still ready and willing to forego all
incentives. Not only this, the petitioner has given
the details in paragraph 21 of the writ petition to
indicate that petitioner has already surrendered all
incentives and benefits secured at the time of
establishment of the two Women Institutions. It is
also stated that the land for co-
educational/integrated Campus has already been
purchased and the necessary infrastructure is
complete and ready. It is also stated that the
petitioner even deposited the additional fee for
establishing a co-educational Institution. It is,
accordingly, prayed that the petitioner may be
permitted to switch over to the co-educational
CWP No.11846 of 2009 : 7:institution because the petitioner has completed all
norms as required by the AICTE.
Even though the AICTE in its
impugned letter Annexure P-7 has rejected the
claim of the petitioner for conversion of the Girls
Institutions to Co-educational Institutions, no but
rules, regulations or norms or policy decision has
been brought to the notice of this Court with
regard to conversion of the Girls Institutions into
co-education Institutions. What has been brought
to my notice is paragraph 9.28 of the Policy
decision which only provides for relaxation of
norms in case one intends to establish a girl
institute. It does not, in any manner, create an
embargo for conversion of the girls Institution to
co-educational institution if the Institution is ready
and willing to meet all norms/requirements of the
AICTE.
In view of the above, present petition
is allowed. Impugned letter dated 04.03.2009,
Annexure P-7, is hereby set aside. The AICTE is
directed to take a fresh decision on the application
of the petitioner for conversion of the existing girls
Institutions to that of co-education Institutions
with integrated campus on the basis of the norms
meant for the Co-education Institutions/integrated
CWP No.11846 of 2009 : 8:campus, as stipulated in Annexure P-2. The
petitioner has also notified the courses intended to
be started after conversion, even though,
presently, the petitioner is running different kinds
of courses. AICTE will also examine this aspect of
the matter and may permit the petitioner to switch
over to new courses as may be considered
appropriate. The AICTE is further directed to
pass a fresh order keeping in view the above
aspects subject to fulfillment of the necessary
conditions/norms by the petitioner in this regard.
Let the decision in this regard be taken within a
period of one week from the date a certified copy
of this order is made available to the competent
authority.”
In the present case also, the petitioner has stated that the
petitioner is ready and willing to forego all the incentives obtained by it for
establishment of the girls institute. Not only this, in paragraph 14 of the
writ petition, the petitioner has also stated that the petitioner is ready and
willing to pay the additional processing fee. It is also averred that the
petitioner has also purchased the additional adjoining land of 5 acres and
has already created the additional FDR of Rs.15 lacs.
In view of the above circumstances, this petition is allowed in
the light of the judgment mentioned hereinabove. It is directed that the
petitioner be allowed to convert the girls institute to a co-educational
CWP No.11846 of 2009 : 9:
institute subject to completion of all formalities. Respondent No.4 will
accordingly allot the students to the petitioner institute after it acquires the
status of co-educational institute. It is further directed that the AICTE will
take decision on the request of the petitioner for conversion of the present
girls institute into a co-educational institute within a period of 10 days. In
the meantime, respondent No.4 will allot students to the petitioner
institution treating as a co-educational institute. However, the final
admissions will remain subject to the decision of the AICTE.
19.08.2009 (PERMOD KOHLI) BLS JUDGE
Note: Whether to be referred to the Reporter? YES