High Court Kerala High Court

The Sahrdaya College Of … vs The University Of Calicut on 21 August, 2009

Kerala High Court
The Sahrdaya College Of … vs The University Of Calicut on 21 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19599 of 2009(T)


1. THE SAHRDAYA COLLEGE OF ENGINEERING &
                      ...  Petitioner

                        Vs



1. THE UNIVERSITY OF CALICUT,
                       ...       Respondent

2. THE VICE CHANCELLOR,

                For Petitioner  :SRI.KURIAN GEORGE KANNANTHANAM (SR.)

                For Respondent  :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.

The Hon'ble MR. Justice V.GIRI

 Dated :21/08/2009

 O R D E R
                           V.GIRI, J
                        .......................
         W.P.(C)s.19599, 19591, 19600 & 19604/2009
                        .......................
            Dated this the 21st day of August, 2009

                         JUDGMENT

A decision taken by the Calicut University declining to

extend the provisional affiliation of the petitioners herein

have been challenged in these writ petitions. All the

petitioners are Private Self Financing Colleges. Petitioners

in W.P.(C).19599/2009 & 19600/2009 are the Managers of

Self Financing Engineering Colleges and the petitioners in

W.P.(C)s.19591/2009 & 19604/2009 are Medical

institutions. All the institutions were granted provisional

affiliation by the University of Calicut earlier and such

affiliation was extended thereafter, from year to year. A

dispute arose regarding extension of the provisional

affiliation of these institutions for the year 2007-08 and

2008-09. This Court had in the case of Medical

Institutions, vide decision in Jubilee Mission Medical

College and Research Institute v. University of

Calicut (2008 (4) KLT 966) held that the University

was bound to take a decision regarding extension of the

provisional affiliation of those institutions before the

W.P.(C).19599/2009 & Connected Cases

2

commencement of the academic year and if the

University does not take a decision in that regard, then,

the provisional affiliation must be treated as having been

extended for one more year. Accordingly, it was declared

that the Medical institutions must be deemed to have had

a provisional affiliation for the years 2007-08 and 2008-

09. Consequential directions on the strength of such

declaration were also issued.

2. The judgment in Jubilee Mission Medical College

was affirmed by a Division Bench.

3. In the case of Medical institutions, the challenge has

been mounted against the decision taken by the Syndicate

of the University, on 18.6.2009, declining to extend the

provisional affiliation for the year 2009-10.

4. In so far as the Engineering colleges are concerned,

a similar view was adopted by a learned Judge in W.P.(C).

17639/2008 and Connected Cases and by judgment dated

23.1.2009, it was inter alia declared that the provisional

affiliation for those two institutions must be treated as

W.P.(C).19599/2009 & Connected Cases

3

extended till an order is passed on their applications. It

was further directed that the appearance of the students

from those institutions in the examinations pursuant to

the interim orders passed by this Court, shall be

regularized and the answer papers shall be valued and

results declared. The Engineering colleges have also

challenged the decision taken by the Syndicate of the

Calicut University on 18.6.2009 declining to grant

provisional affiliation for the year 2009-10. Since there is

a commonality in several of the issues that have been

raised for consideration in these writ petitions, they have

been taken up together. The common issues shall be dealt

with in the first instance and those issues which are

peculiar to the Engineering Colleges or the Medical

institutions, as the case may be, shall be dealt with

separately.

5. When these writ petitions came up for admission, I

heard Mr.Kurian George Kannamthanam, learned senior

counsel for the petitioners and Mr.P.C.Sasidharan,

learned counsel for the University, initially on the

question of interim relief. It was then felt that more

W.P.(C).19599/2009 & Connected Cases

4

elaborate submission by the counsel would be required

and by consent of the counsel, I heard final arguments in

the writ petitions on several days. Therefore, these writ

petitions are being disposed of by a common judgment.

Elaborate submissions have been made by the counsel on

either side. Thereafter, at my instance, counsel have

submitted written submissions and I have considered the

same as well. I will refer to the bare facts in W.P.(C).

19599/2009 filed by the Sahrdaya College of Engineering

and Technology as typical of the contentions raised by the

Engineering Colleges and thereafter, I will refer to the

bare facts in W.P.(C).19591/2009, which would be typical

of the contentions raised by the Medical Institution. On

my request, Sri.Alexander Thomas learned Standing

Counsel for the Medical Council of India also made

submissions regarding certain provisions of the Medical

Council of India Act, 1956.

6. The petitioner in W.P.(C).19599/2009 is the Manager

of a Self Financing Engineering College under the

University of Calicut. It is contended that the

Government have been making efforts since 2006 to take

W.P.(C).19599/2009 & Connected Cases

5

over 50% of the seats in Private Self Financing

Professional Colleges. According to them, the Kerala

Professional Colleges or Institutions (Prohibition of

Capitation Fee, Regulation of Admission, Fixation of Non-

Exploitative Fee and Other Measures to Ensure Equity

and Excellence in Professional Education) Act, 2006,

(hereinafter referred to as the Professional Colleges Act)

was enacted to take over 50% of the seats in those

Colleges to be filled up through Government machinery,

at the rates fixed by the Government. Substantive

provisions of the said Act were struck down by a Division

Bench of this Court in Lisie Medical and Educational

Institution v. State of Kerala (2007 (1) KLT 409).

The institution was affiliated to the University of Calicut

and the affiliation was being extended on an year to year

basis. But invariably the order of affiliation was given

only in the course of the academic year and this was the

case in almost all the institutions. There is a contention

raised by the Colleges to the effect that the Management

of these institutions have been singled out for

discriminatory treatment by the Government since they

W.P.(C).19599/2009 & Connected Cases

6

come under a common umbrella, viz. the Kerala Christian

Professional College Managements Federation. The

Christian Managements have resisted the pressures

exerted by the Government and the University and have

followed a fair, transparent and merit based method of

selection. The Association comprises 10 Catholic

Engineering Colleges in Kerala (and two Medical Colleges

which are the petitioners in the other two writ petitions).

Admissions have been based on a common prospectus

issued by the Association. Management quota has been

abolished in these colleges. Capitation fees has been

prohibited. It is contended that merit is the only basis for

the admission and accordingly, the marks obtained by the

candidates in the Common Entrance Test conducted by

the State and the marks obtained by the candidates in the

qualifying examinations have been adopted as the basis

for determining the merit. It is contended that the

University thereafter, embarked upon a series of

measures against the four Colleges coming within their

jurisdiction and this was because the Associations did not

yield to Government’s pressure. The students were not

permitted to appear for the successive exams thereafter,

W.P.(C).19599/2009 & Connected Cases

7

and thus, a difficulty was faced for several semester

exams. It was by Ext.P6 judgment, that this Court had

declared that the Colleges must be treated as having

provisional affiliation till a contra decision is taken on

their applications. Though the University filed an appeal

against the said judgment (Ext.P6), appeals have not been

admitted, but ordered to be posted for hearing. Petitioner

had applied for extension of affiliation for 2009-10 on

20.3.2009. (in the case of the other Engineering College –

the petitioner in W.P.(C).19600/09 had applied on

24.2.2009). Nothing was heard from the University on the

said application (Ext.R1(b)). The University was bound to

take a decision on the question of continuance of the

affiliation or confirmation of affiliation as the case may

be, by 31.3.2009. It was not done. The Management

Association had issued an advertisement in all the editions

of Malayala Manorama, Deepika and The Hindu, calling

for applicants to the ten Engineering Colleges coming

under the Management Association. A common

prospectus was issued by these Colleges. Petitioner

contends that immediately thereafter, a news item

appeared in the newspapers warning the public that no

W.P.(C).19599/2009 & Connected Cases

8

students should take an admission in the colleges which

do not have continued affiliation. Names of the

petitioner’s colleges were not included in the University

website. News item referred to a press release by the

University in this regard as evidenced by Ext.P2. It seems

that the press release came about on the day following

the issuance of a notification by the Association calling for

applications from interested students for admission to

B.Tech course for the year 2009-10.

7. A news item was flashed on 18.6.2009 that the

petitioner’s College and three other colleges affiliated to

the Calicut University would have no affiliation for 2009-

10. Petitioner requested the University to give a copy of

the decision taken. It was not done. Petitioner

approached this Court for a direction to the University to

give a copy of the decision taken on 18.6.2009. Ultimately

this Court issued a direction to the University to give a

copy of the decision on or before 3.7.2009. University

even took up the matter in appeal. Ultimately, Ext.P4

decision was communicated to the petitioner and it is this

decision taken by the University as evidenced by Ext.P4

W.P.(C).19599/2009 & Connected Cases

9

that has been challenged in the writ petition.

8. Nine reasons given in Ext.P4 to deny continuance of

affiliation or deny a grant of affiliation for the year 2009-

10 have been challenged by the petitioner. To avoid

repetition, I will refer to these contentions after narrating

bare facts relating to the Medical Institutions.

9. The petitioner in W.P.(C).19591/2009 is a Medical

institution. The contentions mentioned in relation to the

petitioner in W.P.(C).19599/2009, as regards the alleged

steps taken by the University against the Christian

Management institutions, have been repeated by the

petitioner in this case also. I will avoid repetition of the

same for the sake of brevity. But as stated at the outset,

this Court had in Jubilee Mission Medical College and

Research Institute v. University of Calicut (2008 (4)

KLT 966) declared that the Medical institutions in these

cases shall be treated as having had affiliation for the

years 2007-08 and 2008-09 and had further directed that

the results of the examinations taken by the students of

W.P.(C).19599/2009 & Connected Cases

10

the petitioner’s colleges shall be published. This was

affirmed by the Division Bench by Ext.P10 judgment dated

13.3.2009. Petitioner was also served with a copy of the

decision taken by the Syndicate of the Calicut University

on 18.6.2009 only after it had approached this Court and

an order was issued in that regard. Petitioner has

challenged each one of the reasons given in the said

decision taken on 18.6.2009 (Ext.P5) for denying it

affiliation for the year 2009-10.

10. I consider it advantageous to categorise common

issues which arise for consideration in these four cases

together and then deal with the issues which are peculiar

to Medical institutions on one hand and the Engineering

Colleges on the other. Reasons given by the University to

deny grant of provisional affiliation for the year 2009-10

are the following:-

(i). The application for affiliation is not

accompanied by the permission/approval

by the AICTE (or MCI as the case may be)

for extension of approval for

W.P.(C).19599/2009 & Connected Cases

11

continuation of the course for the year

2009-10.

(ii). The continued provisional affiliation

for the year 2006-07 was granted with a

specific condition that “the selection and

admission shall be made on the basis of

the rules and regulations of the

University/Government and on the basis

of the directions issued by the

University/Government from time to

time, failing which the affiliation

granted will automatically be cancelled”

and the Management has violated the

above condition.

(iii). The Management violated the

provisions contained in statute 9(f) of

Chapter 23 of the Calicut University First

statutes, 1977, (hereinafter referred to

as the 1st statute). The Management

violated the undertaking given by them

to the University at the time of grant of

affiliation to the effect that they will

faithfully follow the provisions of the

University Act, statutes, ordinances,

regulations and directions issued by the

University from time to time and also

W.P.(C).19599/2009 & Connected Cases

12

admit only such students who are

eligible as per the regulations of the

University.

(iv). These Management violated rules

and relevant provisions of the ordinances

of the University/Government and AICTE

(or MCI as the case may be) in the

matter of selection and admission of

students and collection of tuition fee and

other fees leviable from students.

(v). The teachers are selected and

appointed not in terms of the University

Act, statutes and regulations, which is a

condition mandated while granting

recognition.

11. I will deal with the two reasons given in relation to

the Medical colleges and one aspect which is peculiar to

Sahrdaya College of Engineering, after I deal with the

common issues.

12. But before I deal with the above contentions, it

would only be appropriate to deal with a preliminary

objection raised by Mr.P.C.Sasidharan as regards the

W.P.(C).19599/2009 & Connected Cases

13

maintainability of the writ petitions.

13. All these writ petitions have been filed on 13.7.2009

and they challenge the decision taken by the Syndicate of

the Calicut University on 18.6.2009 (Ext.P4 in the case of

Engineering Colleges and Ext.P5 in the case of Medical

institutions). It is their contention that the said decision

itself was not supplied to them in spite of their request

and they had to approach this Court to get a copy of the

decision taken by the Syndicate on 18.6.2009. This Court

had directed the University to supply a copy of the said

decision taken by the Syndicate on 18.6.2009, on or

before 3.7.2009. It is the case of the petitioners that the

said direction itself was taken up in appeal before a Bench

of this Court. It was ultimately only thereafter, that the

decision was actually communicated. As stated above, the

writ petitions were filed on 13.7.2009 and they came up

for admission on the same day. The Standing counsel was

requested to get instructions and accordingly, they were

posted on 16.7.2009. On the said day, the counsel for the

University submitted that a short counter affidavit is being

filed. Writ petitions were therefore directed to be posted

W.P.(C).19599/2009 & Connected Cases

14

on 20.7.2009. On the very same day, the counsel for the

University had also submitted that the standing

committee of the Syndicate met on 16.7.2009 and the

Syndicate was scheduled to meet on 18.7.2009. He

further submitted that it will be open to the petitioners to

depute an authorized representative to make a

representation to the Syndicate, if they are advised to do

so and such representation shall be considered by the

standing Committee and the views of the Committee shall

also be placed before the Syndicate scheduled to meet on

18.7.2009. This Court had made it clear that the decision,

if any, taken by the Syndicate after a reference to the

representation to be submitted by the petitioners, as

permitted by this Court would also be ascertained by the

learned Standing Counsel for the University and brought

to the notice of this Court by 20.7.2009. This Court had

permitted the petitioners to file a representation and

meet the Registrar on 17.7.2009. But it was further made

clear that the representation if any, by the petitioners and

a consideration of the same by the standing Committee by

the Syndicate, shall be without prejudice to the

contentions of either side in the writ petition. The

W.P.(C).19599/2009 & Connected Cases

15

Syndicate had then taken another decision on 18.7.2009

and an order was thereafter issued by the University on

22.7.2009 produced as Ext.R1(e) in W.P.(C).19599/2009

(and in other cases as well). Ext.R1(e) reflects a

unanimous resolution of the Syndicate that the

continuance of the provisional affiliation of the colleges

need not be granted but also refers to the decision taken

by the Syndicate on 18.6.2009, which has been impugned

in these writ petitions. Representations were filed by the

petitioners as permitted by this Court on 16.7.2009 as

well. It is contended by the learned counsel for the

University that ultimate decision by the University is that

which is reflected in Ext.R1(e) dated 22.7.2009. There is

no challenge to the said decision in these writ petitions.

What is challenged in these writ petitions, he contends, is

only an unconfirmed minutes of the meeting of the

Syndicate held on 18.6.2009. This decision by itself does

not have any consequences. The substance of the

contention taken is that the writ petition does not mount

a challenge, as it were, against the University order dated

22.7.2009 and therefore, unless such a decision is

challenged and the challenge is upheld, no direction can

W.P.(C).19599/2009 & Connected Cases

16

be issued to the University in the matter of grant of

affiliation as sought for by the petitioners.

14. As I stated, this contention was pursued vehemently

by the learned counsel for the University. Therefore, I

have anxiously considered the same. I am afraid that the

contention is a technical one and is essentially related to

the form and not the substance of the issues which are

germane for consideration.

15. The minutes of the meeting of the Syndicate on

18.6.2009 does not show that it is an unconfirmed or a

provisional decision. Reasons given by the Syndicate of

the University to deny grant of affiliation for these

institutions for the year 2009-10 are spelt out in the

minutes of the decision taken on 18.6.2009 which,

indisputably, has been challenged in these writ petitions.

One of the grounds that has been raised in this writ

petition is rested on the alleged violation of the principles

of natural justice. Apparently, the submission made on

behalf of the University on 16.7.2009 and recorded in the

order passed on the said date, enabling as it were a

W.P.(C).19599/2009 & Connected Cases

17

representative of the institution to make a representation

against the decision of the Syndicate taken on 18.6.2009

must have been made realising the gravity of the

contention that the decision taken on 18.6.2009 was in

violation of the principles of natural justice and also

realising the possibility of the decision being set at

naught by this Court on judicial review. The petitioners

had made a detailed representation against each one of

the grounds, as permitted by this Court. All that they

required at that point of time was an opportunity to

pursue the contention that the decision taken by the

University was, among others in violation of principles of

natural justice. In substance, the grounds for denying

affiliation as contained in Ext.R1(e) dated 22.7.2009 is

only a reiteration of what has already been expressed on

18.7.2009. Significantly, the Syndicate which met on

18.7.2009 had only confirmed its minutes of the meeting

held on 18.6.2009. Petitioners had to approach this Court

for even a copy of the decision taken by the Syndicate and

it is difficult to ignore the irrefutable fact that the

University had even challenged an order passed by this

Court to give a copy of the decision to the petitioners. Be

W.P.(C).19599/2009 & Connected Cases

18

that as it may, these writ petitions have been filed on

13.7.2009, after a receipt of the copy of the decision

taken on 18.6.2009. The grounds taken for denying

affiliation are being considered on merits and the

decision making process of the University has also been

subject to judicial review. This Court exercising powers

under Article 226 of the Constitution of India is primarily

concerned with the substance of the contentions of the

parties and not with technical aspects which really do not

have a bearing on the merits or demerits of the decision

that is subjected to judicial review. I find no substance in

the preliminary objection raised on behalf of the

respondents.

16. I shall now consider the legality and correctness of

the reasons given by the University, as contained in the

minutes of the meeting of the Syndicate held on

18.6.2009. I should again take note of the fact that the

same reasons have been repeated in Ext.R1(c)

proceedings issued by the University on 22.7.2009. I shall

first deal with those issues which are common to all the

four institutions and then deal with the individual issues

W.P.(C).19599/2009 & Connected Cases

19

applicable to the Medical institutions or the Engineering

Colleges as the case may be.

17. The first common ground which has been stated by

the University is that the application for affiliation is not

accompanied by the permission/approval of the

AICTE/MCI for extension of approval for continuation of

the course for the year 2009-10.

18. This issue has different connotations in the case of

Engineering Colleges on one hand and the Medical

institutions on the other. Therefore, I will deal with this

issue in the context of the statutory provisions that are

applicable to Engineering Colleges and Medical

Institutions.

19. But first I think it is appropriate to take note of the

contentions raised by the learned counsel for the

petitioner that literally understood, the reason put forth

by the University, in this context namely that the

application for affiliation was not accompanied by

permission/approval by the AICTE/MCI has no legitimate

W.P.(C).19599/2009 & Connected Cases

20

legs to stand on. Reference is made to Chapter 23 of the

University First Statutes and the provisions contained

therein dealing with the submission of an application for

affiliation. The provisions contained in the First Statutes,

Chapter 23, essentially are relatable to the process to be

undertaken in the matter of obtaining affiliation from the

University for the first time. The concept provisional

affiliation is not ex facie discernible from the statutory

regulations. But it cannot be gainsaid that the University

has the power to grant affiliation for a limited period in

the first instance and then renew the same from year to

year. It is accordingly that the provisional affiliation was

granted in the case of these colleges for one year in the

first instance and the said provisional affiliation was

extended till the year 2006-07. In the case of Medical

colleges, this Court had in the case of Jubilee Mission

Medical College and Research Institute v.

University of Calicut (2008 (4) KLT 966) declared

that the Colleges must be deemed to have provisional

affiliation for the years 2007-08 and 2008-09. In the case

of Engineering Colleges, a similar declaration was granted

W.P.(C).19599/2009 & Connected Cases

21

by this Court, with a slight difference that the period of

provisional affiliation was directed to be operative till the

University takes a decision. In substance, the direction

issued by this Court is operative uniformally as regards

all the four colleges.

20. I find force in the submission made by the leaned

counsel for the petitioner that there is no prescribed

format for an application for extension of provisional

affiliation nor is their any statutory provision which

compells the applicant to produce a copy of approval

granted by the Central Authority namely the AICTE/MCI

as the case may be, for the year in relation to which

extension of affiliation is sought, along with the

application to be considered by the University. If that be

so, then the reason given by the University in this regard

namely that the application for affiliation was not

accompanied by permission/approval by the AICTE for the

year 2009-10 is misconceived. It has no basis in the

statutory provisions regulating the actions of the

University in this regard.

W.P.(C).19599/2009 & Connected Cases

22

21. Learned counsel for the University submits that in

substance the objection is that there is no material on

record to show that the Central Regulatory Body has

granted permission/approval for the continuance of the

courses in question, for the year 2009-10. The contention

is therefore, one qua the substance of the matter and not

regarding the form. I have proceeded to consider the said

contention on merits.

22. In so far as the Engineering colleges are concerned,

I will refer to the documents placed on record in the case

of W.P.(C).19599/2009 and the same would apply in the

case of the other Engineering college also. Ext.R1(a)

produced by the University is the extension of approval

granted to the petitioner by the AICTE for the year 2007-

08. The period of approval granted therein is 2007-08.

Ext.P8 produced along with the reply affidavit is a

communication from the AICTE addressed to the Principal

Secretary to Government, Higher Education Department

intimating the extension of approval by the Council to the

petitioner/College for the year 2008-09. The said order of

approval, Ext.P8, contemplates the institutions filing a

W.P.(C).19599/2009 & Connected Cases

23

compliance report with the requisite processing fee every

year by the 31st of August irrespective of the period of

approval. It is further stated that the approval is subject

to rectification of the observations/deficiencies/specific

conditions by 31st of August, 2008. According to the

petitioner, the compliance report was forwarded by it to

the AICTE within the time stipulated and the approval was

extended for the year 2009-10 also and this fact is

evidenced by the information posted by AICTE in its

website titled “status of approval for AICTE approved

Engineering and Technological institutions for the year

2009-10”. Both the Engineering Colleges are included in

the ‘status information’ posted by the AICTE in its website

and the information relates to the courses which are

approved for the institution in question, along with the

approved intake for the year 2008-09 and the approved

intake for the year 2009-10. It is the case of the

petitioner pleaded in the writ petition that an extension of

the order of approval for the year 2009-10 in the printed

form has not been issued to any one of the approved

institutions and that it will normally be issued only in

May-June-July. It is further asserted therein that the

W.P.(C).19599/2009 & Connected Cases

24

extension of the approval, will be evidenced by the

information posted by the AICTE in its website and a

physical copy of the said information downloaded from the

website was lated produced by the petitioner as Ext.P5

and it is to this, I have made a reference. Materials on

record do not suggest any ambiguity as regards the

existence of current approval by the AICTE.

23. Mr.P.C.Sasidharan submits that the University is not

bound to take note of the information allegedly posted by

the AICTE in its website and it is entitled to insist that an

order similar to Ext.R1(a) or Ext.P8 as the case may be,

for the year 2009-10 should be produced by the institution

either along with the application for extension of approval

or at least before the University took a decision in this

regard. I am not impressed with the submission nor is

such requirement spelt out by the statute, which governs

the processing of the application for affiliation. At any

rate, the question is whether there is in existence,

current approval by the AICTE, qua the institution in

question, for the courses which are legitimately offered

therein. Indisputably there is an order of approval in the

W.P.(C).19599/2009 & Connected Cases

25

printed form till and inclusive of the year 2008-09. There

is evidence of approval having been extended by the

AICTE for the year 2009-10, signified by the information

posted by the said authority in its website. University has

no case that the said information is incorrect or that

the information available from the website of AICTE is

wrong or fabricated. In fact, if there is such a suspicion

lurking in the mind of the University, it was always

possible for them to seek a clarification from the AICTE.

I also think it is appropriate to refer to the fact that the

petitioner had, in the notice of hearing submitted as

Ext.R1(c) as permitted by this Court by the interim order

dated 16.7.2009, not only asserted the existence of

current approval by the AICTE for the year 2009-10 but

had also enclosed a physical copy of the information

downloaded from the website along with their hearing

note. There is no assertion by the University that the

information so furnished is wrong and has been so

verified. In the circumstances, the irresistible

conclusion that will have to be legitimately drawn is that

AICTE has approved the petitioner institutions, for the

year 2009-10 as well.

W.P.(C).19599/2009 & Connected Cases

26

24. In so far as the Medical Colleges are concerned, the

statutory framework related to approval of the institution

by the Central Regulatory Body is provided for by the

Medical Council Act and the regulations framed

thereunder. It is apposite to refer to Section 10A and

Section 11 of the Indian Medical Council Act, 1956, in this

regard. Section 10A(1) is relevant and is extracted

herein.

Notwithstanding anything contained in this Act

or any other law for the time being in force –

(a). no person shall establish a medical

college ; or

(b).no medial college shall –

(i). open a new or higher course of

study or training (including a post-

graduate course of study or training)

which would enable a student of such

course or training to qualify himself

for the award of any recognized

medical qualification or

(ii). increase its admission capacity in

any course of study or training

(including a post-graduate course of

W.P.(C).19599/2009 & Connected Cases

27

study or training)

except with the previous permission

of the Central Government obtained

in accordance with the provisions of

this section

25. Thus, a Medical College can be established by a

person only with a previous permission of the Central

Government, obtained in accordance with the provisions

of Section 10A. Sub Section 2 of Section 10 provides that

a person shall, for the purpose of obtaining permission

under Section 10A(1), submit to the Central Government

a scheme in accordance with the provisions of Section

10A(2)(b), and the scheme shall be referred to the

Medical Council which shall then give its

recommendations. Central Government, after obtaining

the particulars as may be considered necessary from the

person or college concerned, either approve or disapprove

the same. If the Scheme is approved, it is then taken as a

permission under Section 10A(1) of the Act. Medical

Council is called upon to consider a scheme and give its

recommendations having regard to the aspects

mentioned in Section 10A.

W.P.(C).19599/2009 & Connected Cases

28

26. Section 11 of the Act deals with recognition of

Medical qualifications granted by Universities or Medical

institutions in India. It reads as follows.




      Recognition        of     medial   qualifications

      granted      by     Universities    or   medical

      institutions      in     India   -  The    medical

qualifications granted by any University or

medical institution in India which are included

in the First schedule shall be recognized

medical qualifications for the purpose of this

Act.

27. In so far as the Medical institutions in the present

case are concerned, a Scheme submitted by them was

recommended by the Medial Council. Indisputably they

were granted approval, from year to year till and inclusive

of 2008-09. It seems that the 1st batch of MBBS students

from the two medical institutions in question had passed

out in the year 2008. It is on record that a Medical

Council had inspected the two medical institutions in

November 2008 for the purpose of verifying whether an

W.P.(C).19599/2009 & Connected Cases

29

approval can be granted for the award of MBBS degree, to

the students who pass out from the two institutions. The

Council inspector’s report was considered by the

Executive Committee of the Medical Council and their

recommendations are contained in Ext.P7 which reads as

follows.

“I am to state that the General Body of this

Council at its meeting held on 1.3.2009

considered the Council inspectors report (27th

and 28th November 2008) for approval of

Jubilee Mission Medical College & Research

Institute, Thrissur for the award of MBBS

degree granted by Calicut University and the

Council approved the following

recommendations of the Executive

Committee/Adhoc Committee:-

“The members of the Adhoc

Committee appointed by the

Honourable Supreme Court and

of the Executive Committee of the

Council decided to recommend

that Jubilee Mission Medical

College & Research Institute,

Thrissur be approved for the

W.P.(C).19599/2009 & Connected Cases

30

award of MBBS degree granted

by Calicut University, Kottayam

with an annual intake of 100 (One

hundred) students per year.”

In view of the above, I am directed to request

you to issue a necessary notification

recognizing Jubilee Mission Medical College &

Research Institute, Thrissur for the award of

MBBS degree granted by Calicut University on

or after November 2008 in this regard.”

28. What took place thereafter is a procedure which is

provided for under Section 11(2) of the Act and the

recommendations of the Medical Council was accepted by

the Central Government which issued a notification under

the 1st schedule to the Medical Council Act, 1956.

Relevant Extract of the said notification dated 10.6.2009,

Ext.P6, is also extracted herein for ready reference.

In exercise of the powers conferred by sub-

section (2) of Section 11 of the Indian Medical

Council Act, 1956 the Central Government

after consulting the Medical Council of India,

hereby makes the following further

amendments in the First Schedule to the said

W.P.(C).19599/2009 & Connected Cases

31

Act, namely –

In the said First Schedule against “Calicut

University, Calicut” under the heading

‘recognized Medical Qualification’ (in column

(2) and under the heading ‘Abbreviation for

Registration” 9in column (3) the following

shall be inserted namely.

Bachelor Medicine and MBBS
Bachelor of Surgery
This shall be a recognized
medical qualification when
granted by Calicut University,
Calicut on or after November
2008 in respect of students
being trained at Jubilee Mission
Medical College and Research
Institute, Thrissur Kerala.

29. Learned counsel for the petitioner contended that an

yearly approval of the Medical Council, is contemplated

only till such time as steps taken as contemplated under

Section 11(2) of the Act are completed. Once the degree

awarded to the students who passed out from the

institution in question is recognized as a qualification in

terms of Section 11(2) of the Act, then a further renewal

of the approval is not contemplated. This process

evidenced by a notification under Section 11(2) of the Act

W.P.(C).19599/2009 & Connected Cases

32

amounts to what is called as a permanent recognition of

the institution in question. Institutions have been in

existence for the past more than five years and a renewal

of the approval of the institution for each year has been

made by the Central Body after an inspection of the

facilitates. An inspection report will be forwarded every

year. Ultimately an inspection was conducted at the time

when the 1st batch of students took their final year MBBS

examinations and the adequacy or otherwise of the

facilities provided in the institutions was assessed. It is

after referring to the recommendations made by the

Medial Council that the Central Government decided to

approve the degree offered from the institutions in

question. Neither the Medial Council Act nor the

regulations framed thereunder contemplates a further

renewal of the approval of the Medial institution.

30. Mr.Alexander Thomas learned counsel appearing for

the Medial Council of India took me through the

provisions of Medial Council Act and the regulations. He

further submitted that the Medial Council has hitherto

W.P.(C).19599/2009 & Connected Cases

33

treated the issuance of notification of the Central

Government under Section 11(2) of the Act vis-a-vis the

degree offered from any Medial Institution as a final step

in the elaborate procedure undertaken by the statutory

body and the Central Government, in the matter of

according approval for any medial institution.

31. Mr.P.C.Sasidharan on the other hand submits that

neither the Act nor the regulations framed thereunder

contemplates a dispensation with the requirement of an

yearly approval of the Medial Council, for any institution,

even after verifying the adequacy of the facilities that are

provided in the institution and recognition of the degree

offered therein. Admittedly, he submits that the Medial

Council has not renewed the approval of these institutions

for the year 2009-10 and consequently an inference is to

be drawn that the institutions in question are not

supported by a current approval from a Central

Regulatory Body.

32. I have already referred to section 10A(1) and Section

11 of the Act. I have also been taken through the

W.P.(C).19599/2009 & Connected Cases

34

minimum standards, requirements of the Medical College

Regulations, 1999, framed by the Medial Council. On a

reading of the provisions of the Act and the regulations, I

am of the view that the statutory Scheme contemplates an

annual or even more frequent verification and assessment

of the facilities that are provided in any Medical

institution by the MCI which exercises statutory powers.

A notification issued under Section 11(2) of the Act is an

act of considerable import, in the statutory Scheme. A

degree offered by any Medical institution is eligible to be

treated as a recognized qualification only if it is so

specified in the 1st schedule to the Medical Council Act.

Absence of a notification will lead to an inference that a

qualification acquired by a person from the institution in

question is not a recognized medical qualification.

Exts.P6 and P7 will show that the qualification acquired

by the two Medical institutions in question are now

treated as recognized Medical institution within the

meaning of Medical Council Act. The exercise of an

yearly approval of the Medical institution is intended to

see that the institution is equipped with a necessary

infrastructure and prescribed facilities, to enable the

W.P.(C).19599/2009 & Connected Cases

35

students to prosecute their studies therein to acquire a

degree which is otherwise eligible to be treated as a

recognized Medical qualification. Once such an approval

in terms of Section 11(2) is granted and so notified then it

would lead to a statutory inference that the institutions,

which are so included in the First schedule to the Medial

Council Act, do have approval of the Central Regulatory

body, the Medial Council of India and the Central

Government.

33. A further perusal of the Medical Council Act not

only does not offer any contra inference to be derived

from a reading of the said provisions but would only

support the aforesaid conclusion.Of particular significance

is Section 19 of the Medical Council Act which enables

the Central Government to withdraw the recognition, if

the circumstances so warrant. Thus the question of

renewal of recognition or approval, as the case may be,

does not arise in the case of institution, which is notified

in terms of Section 11(2) of the Medical Council Act. The

approval that was required in so far as the institution is

concerned, has preceded the issuance of statutory

W.P.(C).19599/2009 & Connected Cases

36

notification under Section 11(2) of the Act.

34. I am therefore, of the view that the stand taken by

the University with respect to the two Medical

institutions in the instant case that do not have a current

approval of the Medical Council of India for the year 2009-

10 is erroneous and misconceived. The said stand has

been taken on a wrong appreciation of the statutory

scheme.

35. The next ground that has been taken by the

University to deny an extension of affiliation which is

common to all the four institution is that the institutions

had effected selection and admission of students with

regard to the rules and regulations issued in that behalf

by the University. Same contentions had been raised

with regard to these institutions, during the previous

year, ie, 2008-09 and it was pointedly considered by the

Division Bench in W.A.241/2009. It is apposite to refer to

paragraph 18 of the said judgment and it is profitable to

extract the same.

W.P.(C).19599/2009 & Connected Cases

37

“We find considerable force in the submission

of the learned senior counsel for the 1st

respondent. Section 3(1) of Act 17/2004 reads

as follows.

“3. Procedure for admission into self

financing professional colleges (1)

Notwithstanding anything contained in any

law for the time being in force or in any

judgment, decree or order of any Court or

any other authority or in any agreement,

the admission of students into a self

financing professional college shall be

made on the basis of merit as provided in

sub-sections (2) to (6).”

Section 3 of the Act 19/2006 is as follows:

“3. Method of admission in Professional

Colleges or institution:- Notwithstanding

anything contained in any other law for the

time being in force or any judgment,

decree or order of any Court or any other

authority, admission of students in all

professional colleges or institution to all

seats except Non-Resident Indian seats

shall be made through Common Entrance

Test conducted by the State followed by

centralized counseling through a single

W.P.(C).19599/2009 & Connected Cases

38

window system in the order of merit by the

State Commissioner for Entrance

Examinations in accordance with such

procedure as may be specified by the

Government from time to time.

When the Regulations of the University were

substituted by the Act 17/2004, which in turn

was repeated by Act 19/2006 the striking

down of the relevant provisions of Act 19/2006

will not resurrect the Regulations of the

University. Further except making a general

statement that the selection and admission

shall be made only on the basis of the Rules

and Regulations of the University, Government

etc., nothing was specifically stated in Ext.P4.

The University has also never alerted the 1st

respondent’s college, pointing out the method

of selection it should follow, as a condition for

continuance of the affiliation. Further, we

notice that the method followed by the 1st

respondent’s college for admission has, no the

approval of this Court also. The Supervisory

Committee headed by Justice P.A.Mohammed

took actions against the Self financing

Colleges, which followed similar methods for

admission of students. While dealing with

those matters, this Court, in effect, approved

W.P.(C).19599/2009 & Connected Cases

39

the method of admission based on the marks

secured in the entrance examination as well

as the marks secured in the relevant subjects

of the qualifying examination. Though the

learned counsel for the University would point

out that the University was not a party to those

decisions, we notice that the statutory

authority under Act 19/2006, which is to

supervise the admissions, was a party to those

proceedings. In the result, we notice that the

main objection taken against the method of

admission followed by the 1st respondent’s

college cannot be sustained in the absence of

any valid rules governing the field.

36. The findings and observations of the Division Bench

though rendered in the case of Medical institutions would

apply in the case of an Engineering Colleges also. The

aforementioned finding, in my view, is sufficient to hold

that the second ground of rejection put forward by the

university in its decision taken on 18.6.2009 is also

unsustainable. But Mr.Sasidharan has made a reference

to three other sets of regulations, which do not seem to

have been specifically raised before the Division Bench in

W.A.241/09. I therefore, think it is necessary to refer to

W.P.(C).19599/2009 & Connected Cases

40

the said regulations also and the submissions made by

Mr.Sasidharan on the basis of the same for the sake of

completion.

37. Mr.Sasidharan has made a reference to Ext.R1(c)

“regulations”, produced along with the counter affidavit

filed in W.P.(C).19591/2009. Ext.R1(c) is an order issued

by the Joint Academic Branch of the University of Calicut

and issued on 4.3.2009. After referring to the meeting of

two committees convened for the framing of regulations

streamlined to the admissions to the Medical/ Engineering

and related courses, the order goes on to state the

following:-

The Committee recommended that

criteria for selection and method of admission

to merit/management seats for

Medical/Engineering and related courses

conducted by Government/Aided/Self-financing

colleges affiliated to University of Calicut shall

be governed by the rules/regulations framed by

the Commissioner of Entrance Examinations or

other competent authority appointed by the

Government of Kerala in consultation with the

W.P.(C).19599/2009 & Connected Cases

41

University and without contravening with the

stipulation of the apex bodies concerned (viz

Medical Council of India, Dental Council of

India, Indian Nursing Council, Central Council

of Homeopathy, Central council of India

Medicine, All India Council for Technical

Education, Council of architecture etc.) In all

matters related to selection and admission, the

decisions of the University shall be final.

It was further decided that the students

admitted by affiliated colleges violating the

above regulations are not eligible for

registration to University examinations and

contravention of the above regulation shall

lead to withdrawal/suspension of affiliation.”

38. Mr.Sasidharan contends that the University has

therefore, decided that the criteria for selection and

method of admission to merit/management seats in the

Medical/Engineering courses conducted by the

Government/Aided/Self financial colleges affiliated to the

University of Calicut shall be governed by the

rules/regulations framed by the Commissioner of Entrance

Examinations or other competent authority appointed by

the Government of Kerala in consultation with the

W.P.(C).19599/2009 & Connected Cases

42

University and without contravening the stipulation of the

apex bodies. It is contended that Ext.R1(c) would

therefore, indicate that the admission to all self financing

colleges affiliated the University of Calicut shall be

governed by the rules and regulations framed by the

Commissioner of Entrance Examinations in consultation

with the University. It is contended that admittedly the

managements had followed their own procedure. They

have not effected admissions, in the year 2008-09 or the

years earlier, on the basis of a set of regulations framed

by the Commissioner in consultation with the University

and consequently a violation in this regard can be

legitimately taken note of by the University in denying an

extension of affiliation.

39. I am not impressed with the submission for more

than one reason. Firstly, the relevant portion of Ext.R1(c)

which has been extracted above, contemplates

rules/regulations framed by the Commissioner in

consultation with the University to govern the admissions

to the colleges affiliated to the Calicut University. Ext.R1

(c), at best, would reflect a decision that is taken by the

W.P.(C).19599/2009 & Connected Cases

43

University to be governed by a set of rules to be framed by

the Commissioner in consultation with the University,

regulating the admission to the affiliated colleges of the

University. Ext.R1(c) does not refer to any particular set

of regulations which have been framed by the

Commissioner in the manner contemplated therein. Nor

is it a case of the University that Ext.R1(c) has followed a

set of regulations as contemplated therein. Ext.R1(c), at

best, would therefore, be a declaration of the decision that

is taken by the University. It does not contain a set of

rules, otherwise in existence and it does not contain a set

of rules, intended to govern the admissions to Self

financing colleges affiliated to the University. The

petitioners cannot be blamed, for contravening the set of

regulations which are yet to come into existence.

40. I also think it is necessary in this context to refer to

the submission made by the learned counsel for the

petitioner on the basis of certain regulations framed by

the University in the year 2004 and stated to be applicable

to Self financing Engineering colleges. The same called

as Engineering Degree Courses Regulations published by

W.P.(C).19599/2009 & Connected Cases

44

the University of Calicut, and stated to be applicable with

effect from 2004 admissions are produced as Ext.P5

along with W.P.(C).19599/2009. The conditions for

admission to B.Tech Engineering degree courses is

provided in the said regulations which reads as follows:-

Conditions for admission.

Candidates for admission to the B.Tech

(Engineering) Degree Course shall be required

to have passed the Higher Secondary

examinations of state Board of Kerala or

examinations recognized equivalent there to

by the any Universities of Kerala, with 50%

marks in Mathematics and 50% marks in

Physics, Chemistry and Mathematics put

together. Candidates, belonging to Socially

and Educationally Backward Classes with a

total family annual income not exceeding the

limit notified by the Government from time to

time, need only 45% marks in Mathematics

and 45% marks in Physics, Chemistry and

Mathematics put together. Candidates

belonging to scheduled caste and schedules

tribe need only a pass in the qualifying

examination.

They have to quality the Sate Level

W.P.(C).19599/2009 & Connected Cases

45

Entrance Examination conducted by the

Commissioner for Entrance Examination or

state level/National Level Entrance

Examination approved by the Government as

equivalent. They shall also satisfy the

conditions regarding age and physical fitness

as may be prescribed b the University of

Calicut.

41. Learned counsel for the petitioner submits that if

the aforementioned are treated as conditions for

admission prescribed by the University then, the

institutions in question have ensured that the students

who are admitted to their institutions satisfied the

conditions of eligibility. Admissions are effected to the

petitioners institutions on the basis of merit, assessed by

aggregating the marks obtained by the candidate in the

competitive examination conducted by the Commissioner

of Entrance examinations and the marks in the qualifying

examinations. Ranking is on the basis of inter se merit. It

is ensured that the candidate has acquired the minimum

eligible marks both in the entrance test conducted by the

Commissioner as also in the qualifying examinations. I

find force in the submission.

W.P.(C).19599/2009 & Connected Cases

46

42. The procedure followed by the Medical institutions

in the matter of effecting admissions, by determining inter

se merit on the basis of marks obtained by the candidate

in the qualifying examination and in the entrance

examination conducted by the commissioner, has been

referred to by the Division Bench in W.A.241/09 and the

contentions raised by the University that the method of

admission followed by the institution in that regard is

illegal, has been rejected as well.

43. There are two other sets of rules which have been

relied on by Mr.Sasidharan. I will refer to them in the

course of considering the contention that the colleges

have contravened the statutory provisions in effecting

appointment of teachers in the institution.

44. The next ground that has been put forward by the

University in this regard is that the Management have

violated the provisions contained in Statute 9(f) of

Chapter 23 of the Calicut University First statutes, 1977,

and that they have violated the undertaking given by them

W.P.(C).19599/2009 & Connected Cases

47

to the University at the time of granting affiliation that

they will faithfully follow the provisions of the University

Act. Statutes, ordinances, regulations and directions

issued by the University from time to time and also

admitted only such students who are eligible as per the

regulations of the University. Statute 9(f) of Chapter 23

of the University First Statutes reads as follows:-

9(f) – The Educational Agency/Management

shall give an undertaking to the University to

carry out faithfully, the provisions of the

University Act, Statutes, Ordinances, and

Regulations and the directions issued by the

University from time to time, in so far as they

are related to the college. The undertaking

shall be endorsed by the Principal of the

college.

45. It is contended that the Managements have violated

statute 9(f) Chapter 23 of the University First statute,

University essentially contends that the Managements

have violated the undertaking given by them at the time of

grant of provisional affiliation. I have already described in

detail, in the preceding paragraph the contention of the

W.P.(C).19599/2009 & Connected Cases

48

University that the petitioner/institutions have admitted

ineligible students. I have referred to the set of

regulations relied on by the University in this regard,

produced as Ext.R1(c). I have also referred to 2004

regulations, referred to by the petitioners, and governing

the admissions to B.Tech degree courses. Apart from the

fact that I have already found that the case put forward

by the University in this regard is unsustainable, I have

also referred to the findings and observations made by the

Division Bench, with regard to the similar contention that

was raised by the University, in the matter of procedure

for admission that have been adopted by the Medical

institutions, in W.A.241/09. It is also significant to note

that the Division Bench has also referred to earlier

judgments of this Court, wherein the procedure for

admission adopted by two of the institutions in question

(which procedure is common to the other institutions also)

and the finding of the Court on an earlier occasion that

the said procedure is merit based and non exploitative. I

also think it is significant that the University has not

specified which clause in the undertaking that has been

contravened and how the procedure of admissions

W.P.(C).19599/2009 & Connected Cases

49

adopted by the Universities has resulted in the

contravention of any binding statutory rules and

regulations.

46. The next common ground for rejection put forward

by the University is that the teachers are selected and

appointed by the petitioners in terms of the University

Act, Statutes and Regulations, which is a condition

mandated while granting recognition. Mr.Sasidharan

refers to Section 2(7) of the University Act and points out

that self-financing college is also a private college

affiliated to the Calicut University. He refers to Clause 6

of the Calicut University First Statutes, which provides

that in the case of a private engineering college,

appointments to the teaching posts, including workshop

staff shall be made by the educational agency only from a

list of persons prepared by the selection committee

according to the rank assigned by the committee. The

constitution of the selection committee is also provided

therein. Reference is also made to section 68A of the

Calicut University Act, which reads as follows:

W.P.(C).19599/2009 & Connected Cases

50

68A. Special provisions in respect of unaided

colleges – Notwithstanding anything

contained in this Act or the statutes,

Ordinances, Regulations, rules, bye laws or

orders –

(a). the scales of pay and other conditions of

service of the teaching and non-teaching staff

of unaided colleges and

(b). the admission and selection and fees

payable by, students in such colleges,

shall be determined, from time to time, by the

Government on the basis of the

recommendations of a committee constituted

by the Government consisting of –

(i).one of the Vice Chancellors of the

Universities in the State, nominated by the

Government;

(ii).the secretary to Government, Higher

Education Department (who shall be the

convenor of the committee); and

(iii).the Director of Collegiate Education.

47. It is contended that, therefore, it is open to the

Government to determine the scales of pay and the other

conditions of teachers and non-teaching staff of unaided

W.P.(C).19599/2009 & Connected Cases

51

colleges. The petitioner institutions are bound by any

lawful directives that may be issued by the Government in

that regard under Section 68(A) of the Act. They have

appointed their own teaching staff without any reference

to the University or the provisions of the Calicut

University Act or the Calicut University First Statutes.

The University is, therefore, entitled to take note of such

statutory provisions and deny extension of affiliation, it is

contended.

48. I have, in an earlier portion of the judgment,

mentioned that I will refer to another set of Rules, relied

on by the learned counsel for the University to

substantiate his contention that the petitioner institutions

have contravened the statutory provisions, both in the

matter of effecting admissions in the institutions and in

fixing the fee and collecting the same from the students.

The question regarding applicability of those sets of rules,

will be considered at this stage since certain aspects

regarding applicability of the first statutes and the first

ordinances, are common.

W.P.(C).19599/2009 & Connected Cases

52

49. In the matter of admissions, learned counsel for the

University had referred to the Calicut University First

Ordinances, 1978 in general and the particular provisions

therein fixing the fee leviable in affiliated colleges as

contained in Chapter 17 of the Calicut University First

Ordinances. It is contended that indisputably, the

petitioners institutions have been collecting fees from the

students far in excess of the fees fixed in the table

contained in chapter 17 of the First Ordinances and that

the First Ordinances interdict a private college affiliated

to the University from collecting fees in excess of what is

fixed therein. Since they have collected fees according to

their own determination they have violated the provisions

of the First Ordinances, it is contended. I have already

extracted Section 68A of the University Act and it is

significant to note that the Section contains a non-

obstante clause. It was brought in by the University Laws

Amendment Act 9/95. Section 68A became part of the Act

on the introduction of Chapter 8A in the Calicut University

Act. It is a special provision in respect unaided colleges.

The definition of a ‘private college’ under Section 2(16) of

the Calicut University Act would include a college

W.P.(C).19599/2009 & Connected Cases

53

maintained by an educational agency and it might include

a self-financing college, which is affiliated to the

University. But, it is relevant to take note of the fact that

the legislature itself, in its wisdom, was of the opinion that

the existing provisions in the statutes, ordinances,

regulations, rules, bye-laws or orders framed under the

Calicut University Act, undoubtedly providing for the

scales of pay and other conditions of service of the staff

and also providing for admissions, selection and fees

payable by students in affiliated colleges cannot be

considered as comprehensive of unaided colleges as such.

This would be patently obvious when one goes by the

scales of pay fixed in Chapter 17 of the University First

Ordinances. It does not require an elaborate process of

ratiocination to note that the scale of fees prescribed

therein would be totally inapplicable to a Self-financing

Professional Colleges. It is relevant to note that even in

the case of merit seats in Government colleges, the scale

of fees now fixed for professional courses would be vastly

higher than the fee fixed in Chapter 17 of the First

Ordinances.

W.P.(C).19599/2009 & Connected Cases

54

50. It is thus, that the legislature thought it necessary to

incorporate Section 68 (A) in the Calicut University Act as

a plenary provision forming the source of power to issue

regulations in the matter of scale of pay and other

conditions of the teaching staff and admission and

selection of staff in unaided colleges. But the power to

frame such rules is conferred on the Government and not

on the University.

51. It is not the case of the University that subordinate

rules have been framed in terms of Section 68(A)of the

Act. Obviously, neither the First Statutes nor the First

Ordinances can be sourced to Section 68A of the Act.

Both of them were enacted well prior to the introduction

of Section 68A in the Act. Nor has my attention been

invited to any amendment to the First Ordinances and

First Statutes, specifically relatable to the Self-financing

Colleges, brought in subsequent to the introduction of

Section 68A of the Act.

52. I am, therefore, of the view that the provisions in the

University First Statutes, as regards the procedure for

W.P.(C).19599/2009 & Connected Cases

55

appointment of teachers in colleges and the provisions in

the First Ordinances fixing the fees payable by the

students in such colleges will have to be treated as

inapplicable to unaided colleges especially Self-financing

Colleges. In that view of the matter, the stand taken by

the University that the petitioners have contravened the

provisions of the Calicut University First Statutes and the

Calicut University First Ordinances in the matter of

appointment of teaching staff in the colleges and in the

matter of effecting admissions and in determining the fees

payable by the students is unsustainable.

53. In this context, I also think it is appropriate to refer to

the submission by the learned counsel for the petitioners

that in the matter of admission and determination of fees,

there are at present no binding statutory regulations

which, as such, regulate the said process in Self-financing

Colleges. The contention is inter alia rested on the fact

that the legislature had brought into force the Kerala Self-

Financing Professional Colleges (Prohibition of Capitation

Fees and Procedure for Admission and Fixation of Fees)

Act, 2004.

W.P.(C).19599/2009 & Connected Cases

56

54. Section 3 of the 2004 Act prescribes the procedure

for admission into self-financing professional colleges and

Section 4 of the same provides for the determination of

the fees. A format completely different from the

procedure for admission in aided colleges was provided

for in the 2004 Act. Both Sections 3 and 4 of the said Act

contains a non-obstante clause, overriding as it were, any

other rules having the force of law, prevailing at that point

of time. It is contended that the legislature had,

therefore, evinced its intention to supersede any rule or

regulation providing for the procedure for admission and

determination of fees in so far as they may apply to Self-

financing Colleges, by the provisions enacted in the

plenary legislation.

55. 2004 Act was repealed by the Kerala Professional

Colleges or Institutions (Prohibition of Capitation Fee,

Regulation of Admission, Fixation of Non-exploitative Fee

and Other Measures to Ensure Equity and Excellence in

Professional Education) Act, 2006 vide Section 20 thereof.

No doubt, certain crucial provisions in the 2006 Act were

W.P.(C).19599/2009 & Connected Cases

57

struck down by a Division Bench of this court in Lisie

Medical and Educational Institution v. State of

Kerala (2007 (1) KLT 409). But the said Act, as such,

survives. The regulations which were prevailing prior to

the 2004 Act, if purported to govern Self-financing

Colleges in the matter of appointment and determination

of fees was either superseded or rendered inapplicable

qua Self-financing Colleges by enactment of 2004 Act and

the said position in law continued by the enactment of

2006 Act. These regulations cannot be considered as

either re-surfaced or resurrected either by reason of the

repeal of 2004 Act or by reason of certain provisions of

the 2006 Act having been declared as unconstitutional.

Both the procedure for admission and determination of

fees made under the University First Statutes and the

First Ordinances are inconsistent with the statutory

format brought about by the 2004 Act and the 2006 Act

and therefore, they cannot be applied to the Self-financing

Colleges. New Rules or Regulations, applicable to Self-

financing Colleges can be framed only in terms of Section

68A of the University Act and that has not been done

W.P.(C).19599/2009 & Connected Cases

58

hitherto.

56. This aspect, though not elaborately, had been

considered by the Division Bench in W.A.No.241/09.

57. I find force in the said submission. The plenary

legislature while enacting 2004 Act was obviously

intending to provide for a different format in the matter of

appointment and fixation of fee in Self-financing Colleges.

May be, the procedure as provided in the said statute was

not brought into vogue. But the effect of the provisions

contained in the said enactment, by operation of law will

have to be accepted. Anything inconsistent with the

format provided under the 2004 Act in the matter of

admission and fixation of fee, in Self-financing Colleges

should be held to be impliedly repealed by the Self-

financing Colleges or superseded by the application of

Doctrine of supersession, which is only another facet of

the Doctrine of implied repeal. The situation continued

with the repeal of the 2004 Act, contemporaneous to the

enactment of 2006 Act. I am, therefore, of the view that

any subordinate rules or regulations framed under the

W.P.(C).19599/2009 & Connected Cases

59

Calicut University Act prevailing prior to the enactment of

2004 Act, should be treated as rendered inapplicable to

the case of Self-financing Colleges, by the enactment of

the 2004 Act and thereafter by the 2006 Act and any such

regulations providing for a different format in the matter

of selection and admissions in Self-financing Colleges,

inconsistent with the plenary law mentioned above, should

be treated as impliedly repealed insofar as Self-financing

Colleges are concerned.

58. Once this position is accepted, it will also have to be

mentioned that the right to establish and run an

institution as Self-financing Colleges has been recognised

and protected under Article 19(1)(g) of the Constitution by

the Constitution Bench of the Supreme Court in TMA Pai

Foundation v. State of Karnataka {2002(8) SCC

481}. The right of such institutions to establish their own

format in the matter of admissions to the colleges and

fixation of fee subject to such method being non-arbitrary,

non-profiteering, fair and reasonable has also been upheld

(para 40, 41 and 43 of the judgment in TMA Pai

W.P.(C).19599/2009 & Connected Cases

60

Foundation).

59. What remains are the grounds of rejection which are

applicable only in the case of Medical Colleges. I will now

proceed to consider the same.

60. It is stated that the Amala Institute of Medical

Sciences, Thrissur and the Jubilee Mission Medical

College, Thrissur, have not prescribed tie up with

Primary/Community Health Centres for training of

students and there are no facilities for training students

for Post Mortem examination as per the Inspection

Commission Report.

61. Learned counsel for the University Mr.Sasidharan

submits that the students of these colleges are taken for

training for Post Mortem to the Bangalore Medical

College. They do not have their own tie up with

Primary/Community Health Centres.

62. Learned counsel for the petitioner submits that the

W.P.(C).19599/2009 & Connected Cases

61

institutions have a Primary/Community Health Centres for

training all students. Training in Post Mortem

Examination is given to the students in a different centre.

In doing so, the institutions have not contravened any of

the conditions for approval given by the Medical Council

of India and therefore, the same cannot constitute a

ground for rejection the extension of affiliation.

63. One aspect which is relevant in considering this

contention, is that the same is related to the existence of

adequate facilities in the Medical institutions, both in the

matter of tie up with the Primary/Community Health

Centres and also in the matter of training students for

Post Mortem examination. It cannot be gainsaid that

these are aspects which obviously falls for scrutiny by the

Medical Council of India. In other words, it is a Central

Regulatory Body, which will have to assess the adequacy

of the facility in the Medical institutions and then take a

decision as to whether the qualification obtained by a

student prosecuting his study from these institution’s can

be recognised for the purpose of Section 11(2) of the

Medical Council of India Act. The opinion given by the

W.P.(C).19599/2009 & Connected Cases

62

Medical Council of India, cannot but be of primordial

importance in this matter. If the University feels that any

specific aspects, regarding the facilities given in these

institutions which are approved by the Medical Council of

India, has not been correctly assessed by the Medical

Council of India, or that there is gross disparity in the

assessment made by the Central Regulatory Body and the

University or that the approval given by the Central

Regulatory Body is vitiated by any fraud practised by the

Institution, exercise by the institution, then it would be

open to them to bring such aspects to the notice of the

Medical Council of India and the seek further action. A

different view as regards the existence of facilities in the

institutions, at variance from the assessment made by the

Medical Council of India and accepted by the Central

Government for the purpose of Section 11(2) of the

Medical Council of India Act cannot afford a justification

for continuing affiliation to be approved institution. I am,

therefore, of the view that the said ground put forth by the

University in justification of its stand is also

unsustainable.

W.P.(C).19599/2009 & Connected Cases

63

64. The next ground, which has been put forth by the

University as regards the Medical Colleges is that the

candidates ineligible for admission as per the Rules of the

University/Government/Medical Council of India were

admitted and permitted to undergo the course of study

and presented for the University Examinations. As rightly

pointed out by the learned counsel for the petitioners, this

aspect has been squarely considered by the Division

Bench in W.A.No.241/09 and found against the University.

The same contention cannot again be resurrected by the

University.

65. What remains is only the contention taken as regards

Sahrudaya College of Engineering to the effect that they

did not co-operate with the Inspection Commission

appointed by the University. I am afraid, this contention

is also not available at this stage in the light of Ext.P6

judgment in W.P.(C)No.17643/08 wherein a learned Judge

of this court has squarely considered the contention and

rejected in the years 2007-08 and 2008-09.

W.P.(C).19599/2009 & Connected Cases

64

66. Since I have undertaken an elaborate discussion of

the issues, I consider it advantageous to summarize my

conclusions as hereunder.

(i). The petitioners in Writ Petition

Nos.19599/2009 and 19600/2009 namely Sahrdaya

College of Engineering & Technology and Jyothi

Engineering College have been approved by the

AICTE for the year 2009-10 as well.

(ii). The stand taken by the University that these

two colleges are not entitled to an extension of

affiliation for the year 2009-10 on the ground that

they do not have a current approval from the AICTE

is untenable and unsustainable.

(iii). The petitioners in Writ Petition

Nos.19591/2009 and 19604/2009, the Amala

Institute of Medical Sciences and Jubilee Mission

Medical College are recognized Medical Institutions

in that behalf by the Medical Council of India and

W.P.(C).19599/2009 & Connected Cases

65

the Central Government. The degrees obtained by

the students from these two institutions are treated

as recognized medical qualifications by the Central

Government in terms of Section 11(2) of the Medical

Council Act, 1956.

(iv). Consequently, there is neither a necessity nor a

provision in the Medical Council Act for an yearly

approval of these two Medical Institutions. The

stand taken by the University that these two

Medical institutions are therefore, not entitled to an

extension of affiliation for the year 2009-10 because

they do not have an approval from the Central

Government for the year 2009-10, is untenable and

unsustainable.

(v). The provisions in the Calicut University First

Statutes providing for the constitution of the

selection committee for appointing teaching staff in

affiliated colleges, are inapplicable to the case of

Self financing colleges affiliated to the University.

W.P.(C).19599/2009 & Connected Cases

66

Consequently the stand taken by the University that

these Institutions have contravened the provisions

of the University statutes or regulations in the

matter of effecting appointment in their colleges is

untenable and unsustainable.

(vi). Ext.R1(c) order dated 4.3.2009 contains only a

decision by the University that the method of

admission to Self financing colleges shall be

governed by the rules/regulations framed by the

Commissioner in consultation with the University.

Ext.R1(c) by itself does not contain the rules and it

can only be treated as a proposal on the part of the

University to frame such rules. No rules have been

framed pursuant thereto.

(vii). The provisions relating to method of

admission and determination of fees as contained in

the Calicut University First Ordinances, 1978, are

inapplicable to the case of Self financing colleges.

W.P.(C).19599/2009 & Connected Cases

67

(viii). The power to frame any rules, providing

for the determination of procedure for admission

and determination of fees in Self financing colleges

is available to the Government in terms of Section

68A of the University Act and the Government has

not framed any rules in exercise of its powers under

Section 68A of the Act so far.

67. The grounds stated by the University as contained in

minutes of the meeting of the Syndicate held on

18.6.2009, for denying extension of the affiliation to the

petitioners are untenable and unsustainable.

68. For all these reasons mentioned above, I am of the

view that the petitioners are entitled to succeed. The

decision taken by the Syndicate of the Calicut University

on 18.6.2009, (Ext.P4 in Writ Petition No.19599/2009), is

quashed. University is directed to extend the affiliation

for all the petitioners, for the year 2009-10 and orders in

this regard shall be passed within two weeks from the

date of receipt of a copy of this judgment. Petitioners are

W.P.(C).19599/2009 & Connected Cases

68

entitled to proceed further in the academic year 2009-10

in consequence of the relief granted herein.

Writ petitions are allowed.

V.GIRI,
Judge

mrcs