High Court Madras High Court

The Secretary vs D.S.Arulmani on 23 January, 2008

Madras High Court
The Secretary vs D.S.Arulmani on 23 January, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:    23.01.2008

CORAM

THE HONOURABLE MR. A.P.SHAH, THE CHIEF JUSTICE
and
THE HONOURABLE MR. JUSTICE V.RAMASUBRAMANIAN  

W.A.No.585, 1305 and 1322 of 2006
and
M.P.No.1214 of 2006, 1 and 2 of 2006 and 1 to 3 of 2006

W.A.No.585 of 2006

The Secretary,
Kamaraj College,
Thoothukudi-629 003.		  ... 		              Appellant							    

vs

1. D.S.Arulmani,
   Reader and Head of Department of Tamil,
   Kamaraj College, Thoothukudi-628 003.

2. Government of Tamil Nadu
    rep. by its Secretary to Government,
    Department of Higher Education,
    Fort St. George,  Chennai-600 009.

3. The Director of Collegiate Education,
    College Road,  Chennai-600 008.

4. The Registrar,
    Manonmaniam Sundaranar University,
    Tirunelveli.

5. Regional Joint Director of Collegiate Education,
    Thirunelveli Region,
    Thirunelveli.

6.  Dr.J.Mohanraj,
     Reader, Department of Zoology,
     Kamaraj College,
     Thoothukudi-628 003.		 ...  		    Respondents

W.A.No.1305 of 2006

Dr.J.Mohanraj,
Reader, Department of Zoology,
Kamaraj College,
Thoothukudi-628 003.		  ...                              Appellant			    

vs

1. D.S.Arulmani,
   Reader and Head of Department of Tamil,
   Kamaraj College, Thoothukudi-628 003.

2. Government of Tamil Nadu
    rep. by its Secretary to Government,
    Department of Higher Education,
    Fort St. George,  Chennai-600 009.

3. The Director of Collegiate Education,
    College Road,  Chennai-600 008.

4. The Registrar,
    Manonmaniam Sundaranar University,
    Tirunelveli.

5. Regional Joint Director of Collegiate Education,
    Thirunelveli Region,  Thirunelveli.

6. The Secretary,
    Kamaraj College,
    Thoothukudi-629 003.		  ...                          Respondents

W.A.No.1322 of 2006

The Association of Management of Private Colleges
rep. By its President and Secretary,
Dr.Anchami,
Kongunadu Arts and Science College (Autonomous)
Coimbatore-641 029		   ...                            Appellants.

Vs

1. The Secretary,
    University Grants Commission,
    Bahadursah Zafar Marg,
    New Delhi-110 002.

2. The University of Madras
    rep. By its Registrar,
    Chepauk, Chennai-600 005.

3. The Registrar,
    Manonmaniam Sundaranar University,
    Tirunelveli.

4. Madurai Kamraj Manonmaniam Sundaranar
    University Teacher's Association (MUTA),
    rep. By its President,
    Registered Office at 
    No.6 Kakka Thope,
    Madurai.			   ...                          Respondents.
 
Prayer:-  Writ Appeal Nos.585 and 1305 of 2006 filed against the Order dated 10.03.2006 made in W.P.No.17630 of 2005 and W.A.No.1322 of 2006 filed against the Order dated 12.09.2006 in W.P.No.25433 of 2006.
     
	For Appellant in 		  Mr.Vijay Narayan, S.C., for
	W.A.No.585/06		: M/s.M.Rathina Asokan
	
	For Appellant in 		  
	W.A.No.1305/06		: Mr.K.Shakespere

	For Appellant in 		  Mr.A.L.Somayaji, S.C., for
	W.A.No.1322/06		: M/s.K.S.Govinda Prasad.
				  Mr.B.Ravi appearing for
	For Respondents in 	  Mr.R.Subramanian for R1
	W.A.No.585/06		: Mr.G.Sankaran, Spl.G.P., 
				  for R2, R3 and R5.
				  Mr.C.K.Chandrasekaran for R4
				  Mr.K.Venkateswaran for R6.
			               Mr.B.Ravi appearing for
	For Respondents in 	  Mr.R.Subramanian for R1
	W.A.No.1305/06		: Mr.G.Sankaran, Spl.G.P. 
				   for R2, R3 and R5.
				  Mr.C.K.Chandrasekaran for R4.

	For Respondents		  Mr.R.Krishnamoorthy, S.C., for
	W.A.No.1322/06		: M/s.P.R.Gopinath, for R1.
				  Mr.Kandavadivel Doraisamy for R2
				  Mr.C.K.Chandrasekaran for R3
				  Mr.R.Subramanian for R4
				  Mr.D.Hariparanthaman, for R5.

J U D G M E N T

V.RAMASUBRAMANIAN,J.

In exercise of the powers conferred by Clauses (e) and (g) of sub section (1) of section 26 read with section 14 of the University Grants Commission Act, 1956, the University Grants Commission framed Regulations known as, “University Grants Commission (minimum qualifications required for the appointment and career advancement of teachers in Universities and Institutions affiliated to it) Regulations, 2000”. These Regulations (hereinafter referred to as U.G.C. Regulations) prescribed (i) the qualifications for direct recruitment to the posts of Principal (Professors Grade and Readers Grade), Professor, Reader and Lecturer, (ii) career advancement to the Lecturers and (iii) the constitution of Selection Committees for selection to these posts.

2. The U.G.C. Regulations were forwarded to the Vice Chancellors of all the Universities and to the Education Secretaries of all State Governments in April, 2000. Since it came to the notice of the Commission that some Universities were not following the procedure prescribed under the Regulations, for the constitution of Selection Committees, the Commission sent a letter dated 12.10.2004 to all Vice Chancellors and State Governments. Based on these communications, the Syndicate of the University of Madras passed a Resolution on 08.11.2004 to strictly adhere to the U.G.C. Regulations and issued a circular dated 23.11.2004 to all the affiliated Colleges informing them of the same.

3. Similarly, the Manonmaniam Sundaranar University also issued a circular dated 03.07.2006 informing all affiliated Colleges that a Selection Committee as prescribed by U.G.C. Regulations, should be constituted.

4. Challenging the aforesaid circular issued by the University of Madras dated 23.11.2004 and the circular of the Manonmaniam Sundaranar University dated 03.07.2006 and also challenging paragraph No.3.1.0 and 3.5.0 of the U.G.C. Regulations (which prescribe the constitution of Selection Committees for Lecturers and Principals in Private Colleges), the Association of Management of Private Colleges, came up with a writ petition in W.P.No. 25433 of 2006.

5. In the meantime, a person, by name, Dr.M.S.Arulmani, working as Reader and Head of the Department of Tamil in a Private aided College, by name, Kamaraj College, Tuticorin, challenged his non selection to the post of Principal of the College, in a writ petition in W.P.No.17630/05. His challenge, among other things, was on the basis that the selection was made by a Committee not constituted in accordance with the U.G.C. Regulations, 2000.

6. By an order dated 10.03.2006, the said writ petition W.P.No.17630 of 2005 filed by Dr.M.S.Arulmani against his non selection to the post of Principal, was allowed by a learned Judge, accepting his contention that the selection ought to have been made only by a Committee constituted in accordance with the U.G.C. Regulations, 2000.

7. As against the said order in W.P.No.17630 of 2005, the Kamaraj College, Tuticorin, filed an appeal in W.A.No.585 of 2006. Similarly, the candidate selected for the post of Principal, by name, Dr.J.Mohanraj, (whose selection was set aside at the instance of Dr.M.S.Arulmani) also filed an appeal in W.A.No.1305 of 2006.

8. In the meantime, the writ petition filed by the Association of Managements of Private Colleges, W.P.No.25433 of 2006, challenging the validity of the U.G.C. Regulations, 2000 was dismissed by another learned Judge, by an order dated 12.09.2006, following the ratio laid down in W.P.No.17630 of 2005 (in the case of Dr.M.S.Arulmani). Therefore, the Association filed an appeal in W.A.No.1322 of 2006 against the order in W.P.No.25433 of 2006.

9. Since one writ appeal arises out of a challenge to the U.G.C. Regulations and the other two writ appeals arise out of a challenge to the selection to the post of Principal in a Private aided College, in violation of the U.G.C. Regulations, all the three writ appeals were taken up together for disposal.

10. We have heard Mr.A.L.Somayaji, learned Senior Counsel appearing for the Association of Managements of Private Colleges (appellant in W.A.No.1322 of 2006), Mr.Vijay Narayan, learned Senior Counsel appearing for Kamaraj College, Tuticorin (appellant in W.A.No.585 of 2006), Mr.K.Shakespere, learned Counsel appearing for the candidate selected for the post of Principal (appellant in W.A.No.1305 of 2006), Mr.R.Krishnamurthy, learned Senior Counsel appearing for University Grants Commission, Mr.Kandavadivel Doraisamy, learned counsel appearing for the Madras University, Mr.C.K.Chandrasekaran, learned counsel for Manonmaniam Sundaranar University, Mr.B.Ravi, learned counsel for R-1 in W.A.Nos.585 and 1305 of 2006, Mr.R.Subramanian, learned counsel appearing for the Teachers’ Association (R4 in W.A.No.1322 of 2006), Mr.D.Hari Paranthaman, learned counsel for the Association of University Teachers and Mr.G.Sankaran, learned Special Government Pleader (Education).

11. Since the dispute raised in these writ appeals revolve around the validity of only one particular portion of the U.G.C. Regulations, 2000, it is necessary to look into the source and the broad framework of these Regulations, to understand their scope and reach. As stated earlier, these Regulations were issued by the Commission in exercise of the power conferred under Clauses (e) and (g) of sub section (1) of section 26 read with section 14 of the University Grants Commission Act, 1956. Section 26(1)(e) and (g) of U.G.C. Act, 1956, reads as follows:-

26. Power to make regulations.-

(1) The Commission may, by notification in the Official Gazette, make regulations consistent with this Act and the rules made thereunder.-

(a) ……….

(b)………..

(c)………..

(d)………..

(e) defining the qualifications that should ordinarily be required of any person to be appointed to the teaching staff of the University having regard to the branch of education in which he is expected to give instructions; and

(g) regulating the maintenance of standards and the co-ordination of work or facilities in Universities.”

12. Since the Regulations under challenge were framed with reference to Clauses (e) and (g) of section 26(1), they were compartmentalised, to cover three areas, viz., (a) the qualifications prescribed for direct recruitment to various posts, (b) career advancement and (c) the constitution of Selection Committees for appointments to various posts. While paragraph No.1.0.0 deals with the qualifications, paragraph No.2.0.0 deals with career advancement and paragraph No.3.0.0 deals with the constitution of Selection Committees.

13. The objections of the appellants in these writ appeals, are not with reference to the educational qualifications prescribed under paragraph No.1.0.0 of these Regulations nor to the career advancement prescribed under paragraph No.2.0.0. Their objection is only with reference to the mandate for the constitution of Selection Committees, spelt out in paragraph No.3.0.0. Even here, the challenge of the appellants, is not to the contents of paragraph No.3.0.0 in entirety. Their challenge is restricted only to a portion of paragraph No.3.0.0, viz., paragraph No.3.1.0 (dealing with the post of Lecturers in Colleges) and paragraph No.3.5.0 (dealing with the post of Principal).

14. The learned Senior Counsel appearing for the appellants in all these appeals, conceded the position that there cannot be a challenge to paragraph No.1.0.0 of these Regulations, since it prescribes the minimum educational qualifications for appointment to various posts and also since the prescription of qualifications, fell entirely within the purview of the U.G.C. under Section 26(1)(e)(g) of the U.G.C. Act, 1956. Therefore, the appellants confined their challenge only to paragraph Nos.3.1.0 and 3.5.0 of the U.G.C. Regulations, which provide for the constitution of the Selection Committees as follows:-

3.0.0 Selection Committees recommended by the U.G.C.

3.1.0. Lecturer in a Private College.

1.Chairperson of the Governing Body of the College or his/her nominee to be the Chairperson of the Selection Committee.

2.The principal of the concerned College.

3.One Senior teacher/Head of the Department (of the concerned subject) preferably having not less than 10 years of services as a teacher.

4.Two nominees of the Vice Chancellor of the affiliating University of whom one should be a subject expert.

5.Two subject-experts not connected with the college to be nominated by the Chairperson of the governing body out of a panel of names approved by the Vice Chancellor.

For Government Colleges, the State Public Service Commissions must invite three subject experts for which the State Public Service Commissions will involve the University in the selection. The Principal and Head of the Department should be necessarily included in the Selection Committee.

The quorum for the meeting should be five of which at least two must be from out of the three subject experts.

3.5.0 For the Post of Principal

1.Chairperson of the Governing Board as Chairperson.

2.One member of the Governing Board to be nominated by the Chairperson.

3.Two Vice Chancellor’s nominees, out of whom one should be an expert.

4.Three experts consisting of the Principal of a College, a Professor and an accomplished educationist not below the rank of a professor (to be nominated by the Governing Board) out of a panel of experts approved by the Vice Chancellor.

At least four members, including two experts, should constitute the quorum.

The process of selection should involve the following:-

(a)Assessment of aptitude for teaching and research

(b)Ability to communicate clearly and effectively

(c)Ability to analyse and discuss.

(d)Optional: Ability to communicate may be assessed by requiring the candidate to participate in a group discussion or by exposure to a class room situation/ lecture, wherever it is possible.

15. Though the aforesaid Regulations were notified in April, 2000, it took four years for the University of Madras to pass a Resolution in a meeting of the Syndicate on 08.11.2004 and the same was communicated to all Colleges, by a letter dated 23.11.2004. Similarly, the response of the Manonmaniam Sundaranar University, was also very slow and they communicated this requirement only by letter dated 03.07.2006 to all the Colleges.

16. But even before the Universities started acting on these Regulations, the Government of Tamil Nadu had issued G.O.Ms.No.111, Higher Education (H-1) Department, dated 24.03.1999, directing all aided Colleges to constitute similar Committees for appointment to the posts of Lecturers and Principals in aided Colleges. This was done by the Government of Tamil Nadu, while accepting the recommendations of the University Grants Commission, for revising the scales of pay of teachers in Government and aided Colleges with effect from 01.01.1996. The revision of pay scales of College reachers, the minimum qualifications for appointment and other measures for the maintenance of standards, were notified by the UGC, by a U.G.C. Notification bearing No.F.3-1/94 (PS) dated 24-12-1998. In Appendix-V to the said notification, UGC issued guidelines for the constitution of selection committees. Though it was only a notification of the UGC, the Government of Tamilnadu accepted the same as part of the requirement for the implementation of the revised pay scales and hence issued G.O.Ms.No.111, dated 24.03.1999. In other words, at the time, when G.O.Ms.No.111 dated 24.03.1999 was issued, the U.G.C. Regulations had not been issued, but a UGC notification had come into force. Therefore, a challenge was made to G.O.Ms.No.111, dated 24.03.1999 in W.P.No.17042 of 1999 and the challenge was upheld by a single Judge, by an order dated 11.09.2001. It was held in the said judgment that the direction issued under the said Government Order for the constitution of Committees for selection of candidates for appointment as Lecturers and Principals in Private aided Colleges, was ultra vires the provisions of the Tamil Nadu Private Colleges (Regulation) Act and the Rules issued thereunder. But as stated earlier, U.G.C. Regulations, 2000, had not been issued at the time when G.O.Ms.No.111, dated 24.03.1999 was issued. However the Regulations were issued and notified during the pendency of the said writ petition, but the issue of the Regulations, was not brought to the notice of the learned Judge. Therefore, the learned Judge held the Government order G.O.Ms.No.111 to be ultra vires the Tamilnadu Private Colleges Act. It is perhaps on account of the said judgment striking down G.O.Ms.No.111, that the Universities took their own time to implement the U.G.C. Regulations.

17. In the backdrop of the above facts, the challenge of the appellants, to the requirements of paragraph Nos. 3.1.0 and 3.5.0 of the U.G.C. Regulations, 2000, are as follows:-

(a)that the direction to constitute Selection Committees, issued in the impugned paragraphs of the U.G.C. Regulations, is beyond the Legislative competence of the University Grants Commission, in the light of the clear dichotomy between the respective fields occupied by Entry 66 of List I (Union List) and Entry 25 of List III (Concurrent List) and the Provisions of the Tamil Nadu Private Colleges (Regulation) Act;

(b)that the selection and appointment of Lecturers and Principals in Private aided Colleges in the State of Tamilnadu, has to be made by a Committee known as, “College Committee”, by virtue of the Provisions of Section 14 (1)(b) of the Tamil Nadu Private Colleges (Regulation) Act, 1976 and that such a Committee has to be constituted only in accordance with Section 11 of the said Act and hence, a direction to constitute a different Committee would be an encroachment into an occupied field;

(c)that since Tamil Nadu Private Colleges (Regulation) Act received the assent of the President, it would prevail over the U.G.C. Regulations;

(d)that in any case, the Regulations being a subordinate central Legislation, cannot have overriding effect upon a superior State Legislation (viz., an Act passed by the Legislature);

(e)that the requirement to constitute a Committee as prescribed by the Regulations, tends to interfere with the fundamental right of the Private Colleges guaranteed under Article 19(1)(g) of the Constitution of India; and

(f)that at any rate, the impugned paragraphs of the Regulations, contain only a “recommendation” and not an enforceable mandate.

Now let us deal with these objections, one after another.

Legislative Competence and Occupied Field.

18. At the outset, the appellants contend that the impugned paragraphs of the UGC Regulations, would not fall within the ambit of Entry 66 of List I, but would fall within that of Entry 25 of List III and that therefore, it is nothing but an encroachment into a field reserved for the State to legislate. The State has already made a law, namely, the Tamil Nadu Private Colleges (Regulations) Act, 1976. Therefore, according to the appellants, the impugned Regulations are ultra vires to the extent that they encroach into an occupied territory.

19. To test the correctness of the said contention, it is necessary to see the relevant Entries and the respective objects and reasons of the U.G.C. Act and Regulations vis-a-vis the Tamil Nadu Private Colleges (Regulations) Act, 1976. Entry 66 of List I (Union List) reads as follows:-

“Co-ordination and determination of standards in institutions for higher education or research and scientific and technical institutions.”

Entry 25 of List III (Concurrent List) reads as follows:-

“Education, including technical education, medical education and universities, subject to the provisions of Entries 63, 64, 65 and 66 of List I; vocational and technical training of labour.”

The preamble to the University Grants Commission Act, 1956, reads as follows:-

“An Act to make provision for the co-ordination and determination of standards in Universities and for that purpose, to establish a University Grants Commission.”

Section 12 of the U.G.C. Act imposes a duty upon the Commission “to take, in consultation with the Universities or other bodies concerned, all such steps as it may think fit for the promotion and co-ordination of University education and for the determination and maintenance of standards of teaching, examination and research in Universities.” Section 13 of the U.G.C. Act enables the Commission to cause an inspection of any department of the University for the purpose of ascertaining “its standards of teaching, examination and research”. Section 26 of the Act empowers the Commission to make Regulations, with regard to various matters that include the qualifications required of a person to be appointed as a teaching staff and the maintenance of standards and co-ordination of work or facilities in Universities.

20. Thus the entire scheme of University Grants Commission Act, 1956, right from its preamble up to the provision relating to conferment of power to issue regulations, focuses attention on the “co-ordination and determination of standards in Universities”, a phrase borrowed only from Entry 66 of List I of the Seventh Schedule of the Constitution.

21. On the contrary, the statement of objects and reasons of the Tamil Nadu Private Colleges (Regulations) Act, 1976 and the Scheme of the Act, focus attention on “regulation of private colleges and the conditions of service of teachers”. The statement of objects and reasons of the Act, reads as follows:-

“STATEMENT OF OBJECTS AND REASONS:-

The Government of Tamil Nadu decided to regulate the conditions of service of teachers employed in private colleges and to make the rules relating to managing bodies and payment of grants to such colleges statutory. As the Legislature of the State of Tamil Nadu was not in session, the Tamil Nadu Private Colleges (Regulation) Ordinance, 1975 was promulgated on the 21st November, 1975.

2. The President issued a Proclamation on the 31st January, 1976 under Article 256 of the Constitution, in relation to the State of Tamil Nadu, declaring inter alia that the powers of the Legislature of the State shall be exercisable by or under the authority of Parliament. Hence, by virtue of the powers delegated to the Governor of Tamil Nadu by the President, the Tamil Nadu Private Colleges (Regulation) Ordinance, 1976 (Tamil Nadu Ordinance 11 of 1976) was promulgated with some modifications to make certain provisions of the Ordinance inapplicable to minority colleges.

3. It is proposed to replace this Ordinance by a President’s Act with additional provisions to the effect that no private college shall be established without affiliation to a University, that the non-teaching staff of private colleges would also come within the scope of the measure and that a University may make regulations, statutes and ordinances specifying the qualifications for appointment of teachers and other persons employed in private colleges.

22. As seen from the above, the Tamil Nadu Act was enacted by the President of India. Its legislative history was summed up by the Supreme Court in paragraph No.2 of the judgment in P.Kasilingam -vs- P.S.G. College of Technology and others [1995 Supp. (2) SCC 348], as follows:-

“On 31.01.1976 the President of India issued a Proclamation under Article 356 of the Constitution of India, in relation to the State of Tamil Nadu, declaring inter alia that the powers of the Legislature of the State shall be exercisable by or under the authority of Parliament. Parliament under Article 357(1)(a) of the Constitution enacted the Tamil Nadu State Legislature (Delegation of Powers) Act, 1976 whereby it conferred on the President of India the powers of the Legislature of the State of Tamil Nadu to make laws in relation to State of Tamil Nadu. In exercise of the said powers the President of India enacted the Act to provide for the regulation of private colleges in the State of Tamil Nadu. Chapter II (Sections 3 to 10) makes provisions for establishment, permission for establishment and management of private colleges. In Chapter III (Sections 11 to 14) provision is made for college committee and its constitution and functions. Chapter IV (Sections 15 to 24) deals with the terms and conditions of service of teachers and other persons employed in private colleges. Chapter V (Sections 25 to 32) relates to control of private colleges. Other provisions are contained in Chapter VI (Accounts, Audit, Inspection and Furniture), Chapter VII (General Provisions regarding Appeal and Revision), Chapter VIII (Penalties and Procedure) and Chapter IX (Miscellaneous).”

23. The preamble of the Act states that it is an “Act to provide for the regulation of private colleges in the State of Tamil Nadu”. Section 11 of the Act requires every Private College (other than a minority College) to constitute a College Committee; Section 14(1)(b) assigns the function of appointment of teachers, to the College Committee; Section 15 vests the University with the power to make regulations specifying the qualifications; and Section 17 vests the Government with the power to make rules (in consultation with the University) regulating the number and conditions of service of teachers employed in a Private College. These provisions are extracted as follows:-

“11. Constitution of College Committee.-

Every private college, not being a minority college, shall have a College Committee which shall include the following persons employed in the private college, namely:-

(a) the Principal;

(b) the senior-most Selection Grade Lecturer or Reader;

(c) one other Selection Grade Lecturer; and

(d) the senior-most Superintendent:

“14. Functions of the College Committee and responsibility of educational agency under this Act.-

(1) Subject to the provisions of this Act and the rules made thereunder, the College Committee shall have the following functions, namely:-

(a) to carry on the general administration of the private college excluding the properties and funds of the private college;

(b) to appoint teachers and other persons of the private college, fix their pay and allowances and define their duties and the conditions of their service; and

(c) to take disciplinary action against teachers and other persons of the private college.

“15. Qualifications of teachers and other persons employed in private colleges.-

(1) The University may make regulations, statutes or ordinances specifying the qualifications required for the appointment of teachers employed in any private college.

(2) The Government may make rules specifying the qualifications required for appointment to any post, other than teachers, in any private college.

17. Conditions of service, etc. of teachers and other persons employed in private colleges.-

The Government may make rules in consultation with the University regulating the number and conditions of service (including promotion, pay, allowances, leave pension, provident fund, insurance and age of retirement and rights as respects disciplinary matters but excluding qualifications) of the teachers and other persons employed in any private college.

24. Thus, the Tamil Nadu Act is primarily intended to regulate (i) the establishment of Private Colleges and (ii) the management and administration of the affairs of the private colleges. Therefore, all the provisions of the Tamilnadu Act will have to be read, interpreted and understood only in the context in which they have been made and the purpose they seek to achieve.

25. If that is so, then the next question that arises for consideration is as to whether the constitution of Selection Committees in a particular manner, is a matter that could be traced to the “co-ordination and determination of standards” (relating to Entry 66 of List I) or to the “establishment and management of educational institutions” (relating to Entry 25 of List III). The contention of the appellants is that while the prescription of qualifications for teachers, would fall within the ambit of “co-ordination and determination of standards”, the constitution of Selection Committees in a particular manner, has nothing to do with “co-ordination and determination of standards”.

26. But we are unable to countenance such a contention. The qualifications prescribed by the impugned Regulations, indicate only the bench mark or bottom line, viz., the eligibility criteria for selection. All candidates, who fulfil the eligibility criteria, cannot stake a claim for automatic appointment to any post. Candidates, who satisfy the eligibility criteria, can only lay a claim for consideration for appointment and the purpose of constitution of a Selection Committee, is to enable the appointing authority to select the best out of all those eligible for appointment. If selection of a candidate from among the list of eligible persons, infringes the right of the management, then even the Tamil Nadu Act would not have prescribed the constitution of a “College Committee”, to select candidates for appointment. As a matter of fact, even the Tamil Nadu Private Colleges (Regulation) Rules lay emphasis on “merit and ability”, when it deals with the selection of a candidate for promotion to teaching posts. Rule 11(4) of the said Rules, makes it clear that promotions in respect of teaching staff shall be made on grounds of merit and ability, seniority being considered only where merit and ability are approximately equal. Therefore, a fair, equitable and transparent process of selection, with a view to have the best of talents, is directly correlated to “co-ordination and maintenance of standards” and hence the constitution of a Selection Committee, for the purpose of selecting the best material, is certainly intended to achieve higher standards in educational institutions.

27. It is seen from paragraph Nos.3.1.0 and 3.5.0 of the impugned Regulations that the intention of the UGC, is to pack the Selection Committee, with as many academicians and subject experts as possible, so that the best of talents is selected for appointment. A comparative chart between the composition of the Selection Committee under the impugned Regulations and the composition of the College Committee under the Tamil Nadu Act, would amply demonstrate this point. This chart is given below:-

—————————————————————————————

Selection Committee College Committee under
under U.G.C. Regulations. the Tamil Nadu Act.

—————————————————————————————

For Lecturer For all posts.

Chairperson of the Governing Nominees of Educational
Body of the College or his Agency (Number not
nominee. Prescribed).

Principal of the College. Principal of the College.

One Senior Teacher/Head of One Senior most Selection
the Department (of the Grade Lecturer (or Senior
concerned subject) with ten most Lecturer if there is no
years experience. Selection Grade Lecturer).

Two nominees of Vice Chancellor One Selection Grade Lecturer
of whom one should be a (or Lecturer if there is no
subject expert. Selection Grade Lecturer).

Two subject experts not The Senior most
connected with the College, Superintendent (non teaching
nominated by the Chairperson Staff)
of the Governing Body from
out of a Panel approved by
Vice Chancellor. One member nominated by
University.

For Principal

Chairperson of the Governing
Body of the College.

One member of the Governing
Body of the College.

Two Vice Chancellor’s nominees
of whom one should be an expert.

Three experts consisting of the
Principal of a College, a Professor
and an accomplished Educationist,
nominated by the Governing Body
from out of a Panel approved by
the Vice Chancellor.

—————————————————————————————

28. Thus it is seen that the Selection Committee contemplated by the impugned Regulations, is a committee of academicians and subject experts, in contra distinction to the College Committee which is packed more with non academics. It is relevant to point out here that the constitution of the College Committee prescribed by section 11 of the Tamil Nadu Act, is actually different from the one prescribed by Rule 8 of the Rules. Section 11 of the Act is merely an inclusive provision, which lists out four persons who shall be included in the College Committee, viz.,

(a) the Principal ;

(b) the senior-most Selection Grade Lecturer or Reader;

(c) one other Selection Grade Lecturer; and

(d) the senior-most Superintendent:

But, Rule 8(3) of the Tamil Nadu Private Colleges (Regulation) Rules, goes further and mandates that the College Committee shall consist of –

(a) the representatives of the Educational Agency;

(b) the Principal of the College;

(c) two senior-most Professors; and

(d) one member nominated by the University.

Thus, there appears to be an apparent conflict even between the Tamilnadu Act and the Rules, though we are not now concerned with the same in the present appeals. Therefore, the Selection Committee prescribed by the impugned UGC Regulations, commands more credibility and it would certainly ensure co-ordination, determination and maintenance of high academic standards in higher educational institutions. Consequently, the impugned regulations squarely fall within Entry 66 of List I and hence, it is within the legislative competence of the University Grants Commission.

29. The Supreme court considered in extenso, as to what connotes “coordination” and what constitutes “standard of education” in Bharati Vidyapeeth and others -vs- State of Maharashtra and another [(2004) 11 Supreme Court Cases 755] and held as follows”-

“11. The expression “coordination” has been explained by this Court in more than one decision. Firstly, in Gujarat University -vs- Krishna Ranganath Mudholkar (AIR 1963 SC 703 : 1963 Supp (1) SCR 112) and recently in State of T.N. -vs- Adhiyaman Educational & Research Institute [(1995 4 SCC 104]. In these two decisions it is stated that the expression “coordination” used in Entry 66 of List I of the Seventh Schedule to the Constitution does not merely mean evaluation. It means harmonisation with a view to forge a uniform pattern for a concerted action according to a certain design, scheme or plan of development. It, therefore, includes action not only for removal of disparities in standards but also for preventing the occurrence of such disparities. It will include power to do all things, which are necessary to prevent what would make “coordination” either impossible or difficult. This power is absolute and unconditional and in the absence of any valid compelling reasons, it must be given its full effect according to its plain and express intention.

12. So far as standard of education is concerned, this Court in Preeti Srivastava (Dr.) -vs- State of M.P. [(1999) 7 SCC 120 has explained that the process of admission falls within the scope of determining standards and held as follows:-

“36. It would not be correct to say that the norms for admission have no connection with the standard of education, or that the rules for admission are covered only by Entry 25 of List III. Norms of admission can have a direct impact on the standards of admission. Of course, there can be rules for admission which are consistent with or do not affect adversely the standards of education prescribed by the Union in exercise of powers under Entry 66 of List I. For example, a State may, for admission to the postgraduate medical course, lay down qualifications in addition to those prescribed under Entry 66 of List I. This would be consistent with promoting higher standards for admission to the higher educational courses. But any lowering of the norms laid down can and does have an adverse effect on the standards of education in the institutes of higher education.”

13. After specifically adverting to the decisions in State of M.P. -vs- Nivedita Jain [(1981) 4 SCC 296: (1982) 1 SCR 759] and Ajay Kumar Singh -vs- State of Bihar [(1994) 4 SCC 401] this Court disagreed with the proposition that standards come into picture after admissions are made and held as follows:

” It is the result of a sum total of all the inputs-calibre of students, calibre of teachers, teaching facilities, hospital facilities, standard of examinations etc. That will guarantee proper standards at the stage of exit. We, therefore, disagree with the reasoning and conclusion in Ajai Kumar Singh -vs- State of Bihar [(1994) 4 SCC 401] and Post Graduate Institute of Medical Education and Research -vs- K.L.Narasinhan [(1997) 6 SCC 283 : 1997 SCC (L&S) 1449] .”

52. Mr.Salve, learned counsel appearing for the Medical Council of India has, therefore, rightly submitted that under the Indian Medical Council Act of 1956 the Indian Medical Council is empowered to prescribe, inter alia, standards of postgraduate medical education. In the exercise of its powers under Section 20 read with Section 33 the Indian Medical Council has framed regulations which govern postgraduate medical education. These regulations, therefore, are binding and the States cannot, in the exercise of power under Entry 25 of List III, make rules and regulations which are in conflict with or adversely impinge upon the regulations framed by the Medical Council of India for postgraduate medical education. Since the standards laid down are in the exercise of the power conferred under Entry 66 of List I, the exercise of that power is exclusively within the domain of the Union Government. The power of the States under Entry 25 of List III is subject to Entry 66 of List I.

Thus it was clarified by the Supreme court, beyond any pale of doubt that all inputs including the “calibre of teachers” which would guarantee proper standards at the stage of exit, would come within the purview of maintenance of standards. Therefore, the direction to constitute appropriate Selection Committees for the selection and appointment of teachers, aimed at enhancing the quality and calibre of teachers selected for appointment would certainly fall within the ambit of “coordination and maintenance of standards in higher educational institutions”.

30. In University of Delhi -vs- Raj Singh and others {1994 Supp (3) Supreme Court Cases 516}, the Supreme Court held that the duty cast upon the University Grants Commission under Section 12 of the U.G.C. Act, to take all possible steps for the determination and maintenance of standards of teaching, examination and research and the powers conferred upon the U.G.C. for the said purpose, are wide ranging. The said case arose out of a set of regulations issued by the University Grants Commission in the year 1991, prescribing the qualifications for appointment of teaching staff of a University, which was ignored by the University of Delhi, while making appointments. When an aspiring candidate, who was not called for interview, challenged the action of the University of Delhi, the University contended that the Regulations were beyond the competence of the U.G.C. and that they were only directory and not mandatory. Since Delhi University traced its establishment to Entry 63 of List I of the VII Schedule to the Constitution and the Delhi University Act was an “existing law” for the purposes of the Constitution, it was contended that the Regulations issued in exercise of the powers conferred by the U.G.C. Act, which could be traced to Entry 66, could not prevail over the Delhi University Act. Dealing with those contentions, the Supreme Court held in the said case as follows:-

“19. The Delhi University Act was on the statute book when the UGC Act was enacted by Parliament under Entry 66 of List I. It must be assumed that Parliament was aware of the provisions of the Delhi University Act when it enacted the UGC Act, particularly because the power to enact legislation concerning the Delhi University lay with Parliament under Entry 63 of List I….

20. The ambit of Entry 66 has already been the subject of the decisions of this Court in the cases of the Gujarat University -vs- Krishna Ranganath Mudholkar (1963 Supp. 1 SCR 112: AIR 1963 SC 703) and the Osmania University Teachers’ Assn. -vs- State of A.P. {2 (1987) 4 SCC 671 : (1987) 3 SCR 949. The UGC Act is enacted under the provisions of Entry 66 to carry out the objective thereof. Its short title, in fact, reproduces the words of Entry 66. The principal function of the UGC is set out in the opening words of Section 12, thus:

“It shall be the general duty of the Commission to take … all such steps as it may think fit for the promotion and coordination of University education and for the determination and maintenance of standards of teaching, examination and research in Universities….”

It is very important to note that a duty is cast upon the Commission to take “all such steps as it may think fit … for the determination and maintenance of standards of teaching”. These are very wide-ranging powers. Such powers, in our view, would comprehend the power to require those who possess the educational qualifications required for holding the post of lecturer in Universities and colleges to appear for a written test, the passing of which would establish that they possess the minimal proficiency for holding such post. The need for such test is demonstrated by the reports of the commissions and committees of educationists referred to above which take note of the disparities in the standards of education in the various Universities in the country. It is patent that the holder of a postgraduate degree from one University is not necessarily of the same standard as the holder of the same postgraduate degree from another University. That is the rationale of the test prescribed by the said Regulations. It falls squarely within the scope of Entry 66 and the UGC Act inasmuch as it is intended to co-ordinate standards and the UGC is armed with the power to take all such steps as it may think fit in this behalf. For performing its general duty and its other functions under the UGC Act, the UGC is invested with the powers specified in the various clauses of Section 12. These include the power to recommend to a University the measures necessary for the improvement of University education and to advise in respect of the action to be taken for the purpose of implementing such recommendation [clause (d)]. The UGC is also invested with the power to perform such other functions as may be prescribed or as may be deemed necessary by it for advancing the cause of higher education in India or as may be incidental or conducive to the discharge of such functions [clause (j)]. These two clauses are also wide enough to empower the UGC to frame the said Regulations….”

Therefore, the phrase “co-ordination and determination of standards” cannot be given a restrictive meaning, so as to include within its purview, only “the power to prescribe qualifications” and not “the power to prescribe the constitution of a Selection Committee”.

31. Once it is found that the impugned Regulations could be traced only to the law making power under Entry 66 of List I and that the constitution of the Selection Committee prescribed by the Regulations, is wholly with a view to maintain standards in institutions, then the question of repugnancy and the question of encroachment into occupied field does not arise. A situation converse to the one on hand was considered by the Supreme court in State of Andhra Pradesh -vs- K.Purushotham Reddy [(2003) 9 Supreme Court Cases 564], and the Apex court held as follows:-

“19. The conflict in legislative competence of Parliament and the State Legislatures having regard to Article 246 of the Constitution of India must be viewed in the light of the decisions of this Court which in no uncertain terms state that each entry has to be interpreted in a broad manner. Both the parliamentary legislation as also the State legislation must be considered in such a manner so as to uphold both of them and only in a case where it is found that both cannot coexist, the State Act may be declared ultra vires. Clause (1) of Article 246 of the Constitution of India does not provide for the competence of Parliament or the State Legislatures as is ordinarily understood but merely provides for the respective legislative fields. Furthermore, the courts should proceed to construe a statute with a view to uphold its constitutionality.

25. In R.Chitralekha -vs- State of Mysore (AIR 1964 SC 1823: {1964} 6 SCR 368), Subba Rao, J. categorically held that the question as regards the impact of Entry 66 List I and Entry 25 List III must be determined by reading the Central Act as well as the State Act conjointly. A State law providing for such standards having regard to Entry 66 of List I would be struck down as unconstitutional only in the event the same is found so heavy or devastating so as to wipe out or appreciably abridge the Central field and not otherwise. Once the powers and functions of the Council are found to be subject to the guidelines issued by UGC and the perspective plan prepared by it would be subject to its approval, the question of standard of education set up by the State Act cannot be said to be leading to wipe out or appreciably abridge the Central field.”

Therefore the real endeavour of the Court in such circumstances should be to save both the legislations and to see if they could co-exist. In the present case, the “College Committee” prescribed by the Tamil Nadu Private Colleges (Regulation) Act is different from the “Selection Committee” prescribed by the impugned U.G.C. Regulations. Both of them cannot co-exist and hence, the State Act (relating to Entry 25 of List III) has necessarily to give way for the impugned U.G.C. Regulations (relating to Entry 66 of List I).

Presidential Assent to the State Act

32. As a rider to the first contention that the impugned Regulations also fall under Entry 25 in the Concurrent List, the learned counsel for the appellants contended that since the State Act received the assent of the President (it was in fact a Presidential Enactment at the time when proclamation under Article 356 was in force in the State), the State Act will prevail over the Central Legislation, in view of Article 254(2) of the Constitution. But even if the first contention of the appellants that both fall under Entry 25 is accepted, the rider to the same cannot be accepted. The Tamil Nadu Act received the assent of the President on 16.04.1976. But the impugned Regulations, is later in point of time and of recent origin. Therefore, the State Act, despite having received Presidential assent, cannot prevail over the Central Legislation, of a later origin. This issue is now fairly well settled. In P T. Rishikesh and another -vs- Salma Begum (1995) 4 SCC 718, the validity of Order XV Rule 5 of the Code of Civil Procedure, as amended by U.P. Civil Laws (Reforms and Amendment) Act, 1976, was challenged on the ground that it was inconsistent with the C.P.C. Central (Amendment) Act, 104 of 1976 and consequently, void under Article 254(1) of the Constitution. The State Amendment in the said case actually received the assent of the President and hence, Clause (2) of Article 254 was pressed into service. Dealing with the scope of Clause (2) of Article 254, the Supreme Court held in paragraph No.15 and 21 of the said judgment, as follows:-

“15. Clause (2) of Article 254 is an exception to clause (1). If law made by the State Legislature is reserved for consideration and receives assent of the President though the State law is inconsistent with the Central Act, the law made by the Legislature of the State prevails over the Central law and operates in that State as valid law. If Parliament amends the law, after the amendment made by the State Legislature has received the assent of the President, the earlier amendement made by the State Legislature, if found inconsistent with the Central amended law, both Central law and the State law cannot coexist without colliding with each other. Repugnancy thereby arises and to the extent of the repugnancy the State law becomes void under Article 254(1) unless the State Legislature again makes law reserved for the consideration of the President and receives the assent of the President….

21. …. We may clarify at once that if the Central law and the State law or a provision made by the High Court occupy the same field and operate in collision course, the State Act or the provision made in the Order by a High Court being inconsistent with or in other words being incompatible with the Central Act, it becomes void unless it is re-enacted, reserved for consideration and receives the assent of the President after the Central Act was made by Parliament, i.e. 10.09.1976.”

Therefore, the mere fact that the Tamil Nadu Act had received the assent of the President, is not sufficient to hold that it will prevail over the impugned U.G.C. Regulations, since the Regulations have come to be issued much later.

33. As a matter of fact, in Kaiser-I-Hind Private Ltd. and another -vs- National Textile Corporation (Maharashtra North) Ltd. And others {(2002) 8 Supreme Court Cases 182}, a Constitution Bench of the Supreme Court went to the extent of holding that even if the State Act receives the assent of the President subsequent to a Central Legislation, in respect of a matter falling in the Concurrent List, there must be indications to show that the repugnancy was specifically considered before the assent was granted. In the said case, the Supreme Court considered the effect of the Presidential assent to the Bombay Rents, Hotel and Lodging Houses Rates Control Act, 1947, on the parliamentary enactment, viz., the Public Premises (Eviction of Unauthorised Occupants) Act, 1971. By a majority, the Apex Court held (in paragraph No.65) that Article 254(2) of the Constitution contemplates both “reservation for consideration of the President” and also the “assent” and that pointed attention of the President is required to be drawn to the repugnancy between the earlier law made by Parliament and the contemplated State Legislation and the reasons for having such law despite the enactment by Parliament. The Apex Court further held that there must be an express agreement of mind to what is proposed by the State and that it must be indicated that the “assent” is qua a particular law made by the Parliament. Therefore, the contention that the Presidential assent to the Tamil Nadu Act changed the complexion of the case, cannot be accepted, even if the Tamil Nadu Act and the impugned U.G.C. Regulations are presumed for the sake of argument, to cover the field specified in Entry 25 of the Concurrent List. In fact, we have held in the previous paragraphs that the impugned U.G.C. Regulations fall within the purview of Entry 66 of List I and not under Entry 25 of List III, but we have merely tested the veracity of the other argument, as to what would happen if both are presumed to fall under Entry 25.

Superior State Legislation -vs- Subordinate Central Legislation

34. An interesting argument was advanced on behalf of the appellants that the impugned U.G.C. Regulations, being a delegated subordinate legislation, cannot over ride an Act of a State Legislature, which is a superior Legislation. This argument is based upon what is known as Kelsen’s Theory of Hierarchy of Laws, relied upon by a Division Bench of this Court in Priyadarshini, N. -vs- The Secretary to Government, Education Department (DB) [2005 (3) CTC 449]. The Supreme Court also considered the hierarchy of laws and held in Ispat Industries Ltd. -vs- Commissioner of Customs, Mumbai [2006(137) ECR 0495 (SC) 2006(111) ECC 0495], as follows:-

“14. In this connection, it may be mentioned that according to the theory of the eminent positivist jurist Kelsen (The Pure Theory of Law) in every legal system there is a hierarchy of laws, and whenever there is conflict between a norm in a higher layer in this hierarchy and a norm in a lower layer the norm in the higher layer will prevail (see Kelsen’s “The General Theory of Law and State’).

In our Country this hierarchy is as follows:

1)The Constitution of India;

2)The Statutory Law, which may be either Parliamentary law or Law made by the State Legislature;

3)Delegated or subordinate legislation, which may be in the form of rules made under the Act, regulations made under the Act, etc.,;

4)Administrative orders or executive instructions without any statutory backing.”

35. Drawing inspiration from the aforesaid decisions, it was contended on behalf of the appellants that the Tamil Nadu Private Colleges (Regulation) Act being a superior State Legislation, would prevail over the impugned Regulations, which happen to be a subordinate/delegated Central Legislation. But we are unable to countenance the said contention. In Priyadarshini’s Case, the Division Bench of this Court was dealing with a Government Order, G.O.Ms.No.184, Higher Education Department, dated 09.06.2005, by which, the Professional Courses Common Entrance Examination, 2005, was abolished. Upon finding that the said Government Order was in conflict with the Regulations framed by the Medical Council of India as well as the All India Council for Technical Education and Dental Council, this Court held that the Government Order was not valid. The relevant portion of paragraph No.27 of the judgment of the Division Bench in Priyadarshini’s case, reads as follows:-

“The 1997 Regulations framed by the Medical Council of India (as also those framed by the All India Council for Technical Education and the Dental Council) are norms in the third layer in this hierarchy. On the other hand, the impugned G.O.Ms.No.184, Higher Education (J2) Department, dated 9.6.2005 is in the 4th layer of the hierarchy. Hence, if there is a conflict between the two, the Regulations will prevail.”

Thus the Division Bench was not examining the validity of a State enactment in the light of the Regulations issued under a Central enactment. It was examining a Government Order vis-a-vis a central legislation. But even while holding so, the Division Bench made it clear in more than one place that the Regulations form part of the Statute itself. The relevant portion of paragraph No.20 of the said judgment is as follows:-

“20. ………….In Andhra Bank -vs- B.Satyanarayan, 2004 (2) SCC 657 (vide paragraph 10) it was held by the Supreme Court that a valid regulation once framed would be part of the Statute. Similarly, in St.Johns Teachers Training Institute -vs- Regional Director, 2003 (1) CTC 776: 2003 (3) SCC 321 (vide paragraph 10), the Supreme Court observed:

“The regulations made under power conferred by the statute are supporting legislation and have the force and effect, if validly made, as an Act passed by the competent legislature see Sukhdev Singh -vs- Bhagatram, AIR 1975 SC 1331.”

It is not disputed by the respondents that the Regulations in question have been validly made under power conferred by the statute. Hence they have to be treated as part of the relevant Act itself.”

Again, in paragraph No.24, the Division Bench made it clear that the 1997 Medical Council Regulations are to be treated as part of the Medical Council Act. Therefore, it has to be held that the impugned U.G.C. Regulations, formed part of the U.G.C. Act itself. Once it is held so, the Central Legislation, which falls under an Entry in the Union List, would naturally occupy a higher place in the hierarchy, than a State Legislation that falls under an Entry in the Concurrent List. Therefore, the theory of hierarchy of laws does not get offended by holding that the impugned U.G.C. Regulations, would over ride the Tamil Nadu Private Colleges (Regulation) Act.

36. In Ispat Industries Limited Case, the Supreme Court was concerned with the impact of Section 14 of the Customs Act, 1962, upon Rule 9 of the Customs Valuation (Determination of Price of Imported Goods) Rules, 1988. It is in that context that the Supreme Court invoked the theory of hierarchy of laws and held that the Rules are subservient to the Act and cannot deviate from the provisions of the Act. Therefore, the contention that the Tamil Nadu Act, being a superior State Legislation, will prevail over the impugned Regulations (a subordinate Central Legislation) cannot be accepted.

37. In fact, in paragraph No.41 of its judgment in State of T.N. and another -vs- Adhiyaman Educational and Research Institute and others, the Supreme Court clearly held as follows:-

“41 (ii) To the extent that the State legislation is in conflict with the Central legislation though the former is purported to have been made under Entry 25 of the Concurrent List but in effect encroaches upon legislation including subordinate legislation made by the Centre under Entry 25 of the Concurrent List or to give effect to Entry 66 of the Union List, it would be void and inoperative.”

The expression used in the above paragraph, viz., “including subordinate legislation made by the Centre”, steers clear of any doubt. Therefore, we have no hesitation to conclude that the impugned Regulations will get eclipsed by the Tamil Nadu Private Colleges Act.

The right under Article 19(1)(g)

38. The sheet anchor of the case of the appellants is that the requirement under the impugned Regulations, to constitute Selection Committees, for the selection of Lecturers and Principals in Colleges, infringed upon the fundamental right of the private aided institutions, guaranteed under Article 19(1)(g) of the Constitution. In support of the said contention, the learned counsel for the appellants, relied upon 2 decisions of the Supreme Court, the first of which, is in N.Ammad -vs- The Manager, Emjay High School and others (1992-2 L.W. 52). The relevant portion of the said judgment is as follows:-

“15.Selection and appointment of Headmaster in a school (or Principal of a college) are of prime importance in administration of that educational institution. Headmaster is the key post in the running of the school. He is the hub on which all the spokes of the school are set around whom they rotate to generate result. A school is personified through its Headmaster and he is the focal point on which outsiders look at the school. A bad Headmaster can spoil the entire institution, an efficient and honest Headmaster can improve it by leaps and bounds. The functional efficacy of a school very much depends upon the efficiency and dedication of its Headmaster. This pristine precept remains unchanged despite many changes taking place in the structural patterns of education over the years.

16. How importance is the post of Headmaster of a school has been pithily stated by a Full Bench of Kerala High Court in Aldo Maria Patronl -vs- E.C.Kesavan and others (1964 Kerala Law Time 791). Chief Justice M.S.Menon has, in a style which is inimitable, stated thus:

“The post of the headmaster is of pivotal importance in the file of a school. Around him wheels the tone and temper of the institution: on him depends the continuity of its traditions, the maintenance of discipline and the efficiency of its teaching. The right to choose the headmaster is perhaps the most important facet of the right to administer a school, and we must hold that the imposition of any trammel thereon except to the extent of prescribing the requisite qualifications and experience cannot but be considered as a violation of the right guaranteed by Article 30(1) of the Constitution : To hold otherwise will be to make the right ‘a teasing illusion, a promise of unreality’.”

17. The importance of the key role which a Headmaster plays in the school cannot be better delineated than that. The Nine Judge Bench in the Ahmedabad St. Xaviers College Society and another etc. -vs- State of Gujarat and another (1975 1 SCR 173) has highlighted the importance of the role of Principal of a college. In support of the majority view in that decision K.K.Mathew, J, has observed thus:

“It is upon the principal and teachers of a college that the tone and temper of an educational institution depend. On them would depend its reputation, the maintenance of discipline and its efficiency in teaching. The right to choose the principal and to have the teaching conducted by teachers appointed by the management after an overall assessment of their outlook and philosophy is perhaps the most important facet of the right to administer an educational institution.”

18. H.R.Khanna, J. has adopted a still broader view that even selection of teachers is of grant importance in the right to manage a school. Learned Judge has stated thus:

“The selection and appointment of teachers for an educational institution is one of the essential ingredients of the right to manage an educational institution and the minorities can plainly be not denied such right of selection and appointment without infringing Article 30(1),”

19. Krishna Iyer, J. who dissented from the majority view in Gandhi Faizeam College, Shahajappur vs. University of Agra & another (1975 3 SCR 810) has, nevertheless, emphasised the importance of the post of the Principal in the following words:

“An activist principal is an asset in discharging these duties which are inextricably interlaced with academic functions. The principal is an invaluable insider the Management’s own choice not an outsider answerable to the Vice-Chancellor. He brings into the work of the Managing Committee that intimate acquaintance with educational operations and that necessary expression of student-teacher aspirations and complaints which are so essential for the minority institution to achieve a happy marriage between individuality and excellence.”

20. Whatever is said about the importance of the post of Principal of a college vis-a-vis the administration of the institution would in pari materia apply to the Headmaster of a school with equal force.

21. If management of the school is not given very wide freedom to choose the personnel for holding such a key post subject of course to the restrictions regarding qualifications to be prescribed by the State, the right to administer the school would get much diminished.”

The next decision relied upon by the appellants, is the one in Brahmo Samaj Education Society -vs- State of West Bengal [(2004) 6 Supreme Court Cases 224]. The relevant portions of the said judgment are as follows:-

“6. The question now before us is to decide whether the appointment of teachers in an aided institution by the College Service Commission by restricting the petitioners’ right to appointment is a reasonable restriction in the interest of general public or not. The petitioners have a right to establish and administer educational institution. Merely because the petitioners are receiving aid, their autonomy of administration cannot be totally restricted and institutions cannot be treated as a government-owned one. Of course the State can impose such conditions as are necessary for the proper maintenance of standards of education and to check maladministration. It is stated in T.M.A. Pai Foundation -vs- State of Karnataka [(2002) 8 SCC 481] that:

“71. While giving aid to professional institutions, it would be permissible for the authority giving aid to prescribe by rules or regulations, the conditions on the basis of which admission will be granted to different aided colleges by virtue of merit, coupled with the reservation policy of the State. The merit may be determined either through a common entrance test conducted by the university or the Government followed by counselling, or on the basis of an entrance test conducted by individual institutions-the method to be followed is for the university or the Government to decide. The authority may also devise other means to ensure that admission is granted to an aided professional institution on the basis of merit. In the case of such institutions, it will be permissible for the Government or the university to provide that consideration should be shown to the weaker sections of the society.

72. Once aid is granted to a private professional educational institution, the Government or the State agency, as a condition of the grant of aid, can put fetters on the freedom in the matter of administration and management of the institution. The State, which gives aid to an educational institution, can impose such conditions as are necessary for the proper maintenance of the high standards of education as the financial burden is shared by the State. The State would also be under an obligation to protect the interest of the teaching and non teaching staff. In many States, there are various statutory provisions to regulate the functioning of such educational institutions where the States give, as a grant or aid, a substantial proportion of the revenue expenditure including salary, pay and allowances of teaching and non-teaching staff. It would be its responsibility to ensure that the teachers working in those institutions are governed by proper service conditions. The State, in the case of such aided institutions, has ample power to regulate the method of selection and appointment of teachers after prescribing requisite qualifications for the same. Ever since in Kerala Education Bill, 1957, Re AIR 1958 SC 956 : 1959 SCR 995, this Court has upheld, in the case of aided institutions, those regulations that served the interests of students and teachers. Checks on the administration may be necessary in order to ensure that the administration is efficient and sound and will serve the academic needs of the institutions. In other words, rules and regulations that promote good administration and prevent maladministration can be formulated so as to promote the efficiency of teachers, discipline and fairness in administration and to preserve harmony among affiliated institutions. At the same time it has to be ensured that even an aided institution does not become a government-owned and controlled institution. Normally, the aid that is granted is relatable to the pay and allowances of the teaching staff. In addition, the management of the private aided institutions has to incur revenue and capital expenses. Such aided institutions cannot obtain that extent of autonomy in relation to management and administration as would be available to a private unaided institution, but at the same time, it cannot also be treated as an educational institution departmentally run by Government or as a wholly owned and controlled government institution and interfere with constitution of the governing bodies or thrusting the staff without reference to management.

73. There are a large number of educational institutions, like schools and non-professional colleges, which cannot operate without the support of aid from the State. Although these institutions may have been established by philanthropists or other public-spirited persons, it becomes necessary, in order to provide inexpensive education to the students, to seek aid from the State. In such cases, as those of the professional aided institutions referred to hereinabove, the Government would be entitled to make regulations relating to the terms and conditions of employment of the teaching and non-teaching staff whenever the aid for the posts is given by the State as well as admission procedures. Such rules and regulations can also provide for the reasons and the manner in which a teacher or any other member of the staff can be removed. In other words, the autonomy of a private aided institution would be less than that of an unaided institution.”

7. But that control cannot extend to the day-to-day administration of the institution. It is categorically stated in T.M.A. Pai Foundation that the State can regulate the method of selection and appointment of teachers after prescribing requisite qualification for the same. Independence for the selection of teachers among the qualified candidates is fundamental to the maintenance of the academic and administrative autonomy of an aided institution. The State can very well provide the basic qualification for teachers. Under the University Grants Commission Act, 1956, the University Grants Commission (UGC) had laid down qualifications to a teaching post in a university by passing Regulations. As per these Regulations UGC conducts National Eligibility Test (NET) for determining teaching eligibility of candidates. UGC has also authorised accredited States to conduct State-Level Eligibility Test (SLET). Only a person who has qualified NET or SLET will be eligible for appointment as a teacher in an aided institution. This is the required basic qualification for a teacher. The petitioners’ right to administer includes the right to appoint teachers of their choice among the NET/SLET qualified candidates.

8. Argument on behalf of the State that the appointment through the College Service Commission is to maintain the equal standard of education all throughout the State of West Bengal, does not impress us. The equal standard of teachers are already maintained by NET/SLET. Similarly, receiving aid from State coffers can also not be treated as a justification for imposition of any restrictions that cannot be imposed otherwise.”

39. We have carefully gone through the above 2 decisions, but we find that they are distinguishable. It is seen from paragraph No.1 read with paragraph No.5 of the decision of the Supreme Court in N.Ammad’s Case that it was a case relating to appointment to the post of Headmaster of a Muslim minority educational institution. The very question taken up by the Supreme Court for consideration in the said decision, was as to whether the management of a minority school was free to choose and appoint any qualified person as Headmaster of the school and whether such management is hedged by any Legislative edict or Executive fiat in doing so. Therefore, the said decision is of no assistance to the appellants, since we are not dealing with the right of the minority institutions, in the present case, but confined our scrutiny only to non minority institutions.

40. The decision in Brahmo Samaj Education Society, merely followed the ratio as found in paragraph Nos.71 to 73 of the decision of the larger Bench of the Supreme Court in T.M.A.Pai Foundation case. Without going into the question as to whether Brahmo Samaj Education Society is a minority institution or not, the Supreme Court merely relied upon those three paragraphs in the judgment in T.M.A. Pai case and directed the State Government to make suitable amendments to the Act and the Rules, so as to bring them in conformity with the principles set out in T.M.A Pai case. As a matter of fact, the Supreme Court disposed of the said case on the following lines:-

“9. Both sides rely on the passages quoted above from the judgment in T.M.A. Pai to project their respective contentions.

10. When a larger Bench consisting of eleven Judges of this Court in T.M.A. Pai has declared what the law on the matter is, we do not want to dilute the effect of the same by analysing various statements made therein or indulge in any dissection of the principles underlying it. We would rather state that the State Government shall take note of the declarations of law made by this Court in this regard and make suitable amendments to their laws, rules and regulations to bring them in conformity with the principles set out therein.

11. In this view of the matter, it is unnecessary to examine whether the present rules are valid or not. Until such time as such rules are framed in terms of the order made by us now, the interim orders made by this Court in these proceedings will be operative.”

Therefore, the decision in Brahmo Samaj Education Society case will not go to the rescue of the appellants, since the Supreme Court did not declare the State Enactments by which a College Service Commission was set up by the State of West Bengal, to be violative of their right under Article 19(1)(g) of the Constitution.

41. In any case, the West Bengal State Enactments, which were under challenge in the said case, provided for the constitution of a College Service Commission, like any other Public Service Commission, for selection of teachers for appointment to all colleges including private aided colleges. No leverage was given to the managements of the private colleges, even to participate in the selection process, since the Service Commission was conceived of to be an autonomous body. But in the case on hand, the impugned Regulations merely provide for the constitution of a floating body, named as Selection Committee, which would comprise of representatives of the educational agency running the private college. The impugned Regulations have not completely negated the role of the management of the private aided colleges, in the matter of selection of Lecturers and Principals. Apart from involving the representatives of the managements of the private colleges, the impugned regulations require the inclusion of subject experts, in the Selection Committee so that such a selection would actually enure to the benefit of the private college itself.

42. Moreover, even in T.M.A. Pai Foundation case, which is just simply followed in Brahmo Samaj case, the Supreme Court held in paragraph No.107 that even the right under Article 30(1) was not so absolute as to prevent the Government from making any Regulation whatsoever. It was further held in the said paragraph that any Regulation framed in the National interest must necessarily apply to all educational institutions and that the right under Article 30(1) cannot be such as to over ride the National interest. If the right under Article 30(1) itself is not absolute, it is needless to state that the right guaranteed under Article 19(1)(g) is also of the same nature since it is always subject to any reasonable restriction imposed by law framed under Article 19(6). Therefore, we hold that the mandate issued under the impugned Regulations, to constitute Selection Committees for the appointment of Lecturers and Principals, is not violative of Article 19(1)(g) of the Constitution.

Impugned Regulations whether merely recommendatory or mandatory.

43. It was contended on behalf of the appellants that the impugned Regulations could be construed only as recommendatory in nature and not as mandatory. However, we are unable to accept the said contention. In Vidya Dhar Pande -vs- Vidyut Grih Siksha Samiti (AIR 1989 Supreme Court 341) it was held as follows:-

“The question whether a regulation framed under power conferred by the provisions of a Statute has got statutory power and whether an order made in breach of the said Regulation will be rendered illegal and invalid came up for consideration before the Constitution Bench in the case of Sukhdev Singh -vs- Bhagatram Sardar Singh Raghuvanshi [(1975) 3 SCR 619 : AIR 1975 SC 1331]. In this case, it was held that:

“There is no substantial difference between a rule and a regulation inasmuch as both are subordinate legislation under powers conferred by the statute. A regulation framed under a statute applies uniform treatment to every one or to all members of some group or class. The Oil and Natural Gas Commission, the Life Insurance Corporation and Industrial Finance Corporation are all required by the statute to frame regulations inter alia for the purpose of the duties and conduct and conditions of service of officers and other employees. These regulations impose obligation on the statutory authorities. The statutory authorities cannot deviate from the conditions of service. Any deviation will be enforced by legal sanction of declaration by courts to invalidate actions in violations of rules and regulations. The existence of rules and regulations under statute is to ensure regular conduct with a distinctive attitude to that conduct as a standard. The statutory regulations in the cases under consideration give the employee a statutory status and impose restriction on the employer and the employee with no option to vary the conditions.”

10. There is therefore, no escape from the conclusion that regulations have force of law. The order of the High Court must therefore be reversed on this point unhesitatingly.”

Again in Medical Council of India -vs- State of Karnataka and others [(1998) 6 Supreme Court Cases 131], it was held as follows:-

“24. ………….. Regulations framed under Section 33 of the Medical Council Act with the previous sanction of the Central Government are statutory. These regulations are framed to carry out the purposes of the Medical Council Act and for various purposes mentioned in Section 33. If a regulation falls within the purposes referred under Section 33 of the Medical Council Act, it will have mandatory force. Regulations have been framed with reference to clauses (fa), (fb) and (fc) (which have been introduced by the Amendment Act of 1993 w.e.f. 27.08.1992) and clauses (j), (k) and (l) of Section 33.”

In St. Johns Teachers Training Institute -vs- Regional Director, N.C.T.E. (2003 AIR SCW 894) it was held as follows:-

“The main justification for delegated legislation is that the legislature being over burdened and the needs of the modern day society being complex it cannot possibly foresee every administrative difficulty that may arise after the Statute has begun to operate. Delegated legislation fills those needs. The Regulations made under power conferred by the Statue are supporting legislation and have the force and effect, if validly made, as the Act passed by the competent legislature. (see Sukhdev Singh -vs- Bhagatram, AIR 1975 SC 133).”

The above view was reiterated in Maharashtra University of Health Sciences -vs- Paryani Mukesh Jawaharlal and others [2007(3) ESC 467 (SC)] on the following lines:-

“MCI has been set up as an expert body to control the minimum standards of medical education and to regulate their observance. The regulations framed by the MCI with the previous sanction of the Central Government, in regard to any of the matters referred to in Section 33 of the Indian Medical Council Act, 1956, will have statutory force and are mandatory. Universities must necessarily be guided by the MCI Regulations. Any regulations made by the Universities which are inconsistent with the MCI Regulations, or which dilute the criteria laid down by MCI will not be valid to the extent of inconsistency or dilution.”

Therefore, the impugned Regulations have statutory force and the Universities as well as the Colleges affiliated to the Universities are obliged to follow the same.

44. Lastly, our attention was drawn by the learned counsel for the respondents to the judgment of a Division Bench of the Delhi High Court in Jesus and Mary College, Delhi -vs- University of Delhi decided on 30.11.2006. The said case arose out of an amendment to the Delhi University Statutes. Clause 7(4A) of Chapter XVIII of the Delhi University Statutes, was amended by an Ordinance, providing for the Constitution of a Selection Committee in every College affiliated to the Delhi University, for appointment of Lecturers in Colleges. The composition of the Selection Committee prescribed by the said Ordinance, was almost akin to the prescription under the U.G.C. Regulations impugned in the present cases. The amendment was challenged by an aided minority educational institution, as unconstitutional, before the Delhi High Court. The Division Bench of the Delhi High Court rejected the challenge to the amendment, by a judgment dated 30.11.2006. Though the situation before us is similar to the one before the Delhi High Court in the said case, we do not wish to go into details on the said judgment for two reasons, which are as follows:-

(a) The challenge before the Delhi High Court, was confined only to the rights of minority educational institutions guaranteed under Articles 29 and 30 of the Constitution. But in the case before us, the challenge to the U.G.C. Regulations, is by the Association of Private Colleges, a majority of which are non minority colleges. Minority institutions have separately challenged the very same U.G.C. Regulations in a separate batch and hence, we have not dealt with the rights of minority institutions, vis-a-vis the impugned U.G.C. Regulations, in this case. In other words, we have not, in the present case, tested the validity of the impugned U.G.C. Regulations, on the touchstone of Articles 29 and 30 of the Constitution.

(b) The Delhi High Court, after upholding the amendment to the Delhi University Statutes, has issued a certificate under Article 133 read with Article 134 A of the Constitution, of leave to appeal against the said judgment to the Supreme Court. Therefore, for the present we do not wish to take up the issue of the rights of minority institutions, in the present batch of cases.

Conclusion:-

45. In fine, we hold that the impugned U.G.C. Regulations, more particularly, paragraph Nos. 3.1.0 and 3.5.0 of the same, are perfectly valid and there are no valid and proper reasons to strike down the same as unconstitutional and ultravires. The writ Appeal Nos.585 and 1305 of 2006 arising out of W.P.No. 17630 of 2005, are devoid of merits. The selection of Dr.J.Mohanraj as the Principal of Kamaraj College, Tuticorin, (appellant in W.A.No.585 of 2006) by a Committee other than the Selection Committee prescribed by the U.G.C. Regulations, 2000, has been rightly set at naught by a well considered judgment of the learned Judge. We see no reason to interfere with the said Judgement. Consequently, all the writ appeals are dismissed. Connected M.Ps. are closed. No costs.

					(A.P.S.,C.J.)   (V.R.S.,J.)						            23 .01.2008.
Index:Yes 
Website:Yes 

bs/
 THE HONOURABLE CHIEF JUSTICE
and                      
V.RAMASUBRAMANIAN,J.      


Bs/


To

1. The Secretary to Government, Government of Tamil Nadu,
    Department of Higher Education, Fort St. George,  Chennai-600 009.
3. The Director of Collegiate Education,  College Road,  Chennai-600 008.
4. The Registrar,  Manonmaniam Sundaranar University,  Tirunelveli.
5. Regional Joint Director of Collegiate Education,
    Thirunelveli Region,  Thirunelveli.
6. The Secretary,    University Grants Commission,
    Bahadursah Zafar Marg,   New Delhi-110 002.
7. The Registrar, University of Madras,  Chepauk, Chennai-600 005.
8. The President, Madurai Kamraj Manonmaniam Sundaranar
    University Teacher's Association (MUTA), No.6 Kakka Thope,  Madurai.	




Pre Delivery Judgment in         
W.A.Nos.585,1305 and 1322 of 2006















  Delivered on       
23.01.2008