CASE NO.: Appeal (civil) 8599 of 2003 PETITIONER: The Secretary,Malankara Syrian Catholic College RESPONDENT: T.Jose & Ors. DATE OF JUDGMENT: 27/11/2006 BENCH: H.K. SEMA & R.V. RAVEENDRAN JUDGMENT:
J U D G M E N T
(With CA Nos. 8600/2003 & 8576/2003)
R.V. RAVEENDRAN, J.
These appeals by special leave arise from the judgment
dated 5.6.2003 of the High Court of Kerala in O.P.
No.10111/2000 and connected cases. As these appeals involve
questions which are analogous, they are heard and disposed of
by this common judgment. As the ranks of the parties vary, they
will be referred to by their abbreviated names.
Facts in CA Nos. 8599 and 8600 of 2003 :
2. The Malankara Syrian Catholic College Association of
Archidiocese at Trivandrum is a Society registered under the
Kerala Literacy, Scientific and Charitable Socieities
Registration Act, 1955. It is a minority organisaion and an
Educational Agency (for short ‘the Society’). It has established
and runs several private colleges in Kerala. The colleges are
managed by a ‘Managing Council’ (for short ‘the
management’) appointed by the Educational Agency. The
Society has appointed a Manager for the colleges under its
management, who implements the decisions of the
management. Mar Ivanios College (‘college’ for short) is one
of the colleges run by the said Educational Agency. The said
college is an aided private minority institution affiliated to
Kerala University under the Kerala University Act, 1974 (‘Act”
for short). Educational instruction is provided in the college, in
accordance with the provisions of the statutes, Ordinances and
Regulations made under the Act. Each of the colleges run by
the Society is headed by a Principal, who is responsible for the
functional efficiency, quality of education and discipline.
3. The post of Principal of the college fell vacant on
31.3.2000. The Manager issued an order dated 27.3.2000 giving
charge of the post of Principal and Drawing & Disbursing
Officer (‘DDO’ for short) to Rev. Daniel Kuzhithaakthil, a
lecturer in the college. The said order was approved by the
Vice-Chancellor of the University by order dated 15.4.2000.
The order dated 27.03.2000 was challenged by one of the
Lecturers – Dr. Varghese M. Mathunny in O.P. No.10111/2000,
wherein an interim order was passed restraining Rev. Daniel
from taking charge as Principal. Another Senior Lecturer of the
college, Dr. P.V. Thomas also challenged the order dated
27.03.2000 by filing O.P. No. 14337/2000. An interim order
was issued in that case on 24.5.2000, restraining Rev. Daniel
from functioning as the Principal or DDO.
4. In view of the interim stay preventing Rev. Daniel from
acting as the Principal and DDO, the Management made an
interim arrangement by appointing T. Jose, a senior lecturer
in the College, to discharge the duties of Principal, pending
regular appointment to the post. On 5.6.2000, the High Court
modified the interim order and gave liberty to the Management
to make appointment to the post of Principal on regular basis.
In pursuance of it, on 6.6.2000, the Management appointed
Rev. Daniel as the Principal on regular basis.
5. The appointment of Rev. Daniel as Principal on 6.6.2000
on regular basis was challenged by T.Jose, (claiming to be the
senior most among the eligible and fit lecturers) in Appeal
No.5/2000 before the Kerala University Appellate Tribunal,
raising two contentions : (i) that Rev. Daniel was ineligible to
be appointed as Principal as he did not process the requisite
qualifications for the post; and (ii) that the appointment was
violative of Section 57(3) of the Act, which required the post of
Principal, when filled by promotion, to be made on the basis of
seniority-cum-fitness. The Tribunal, by an order dated
20.12.2000, held that Rev. Daniel fulfilled the eligibility
criteria, but allowed the appeal holding that the appointment of
Rev. Daniel as Principal violated Section 57(3) of the Act. The
Tribunal directed the Manager to make a fresh appointment in
accordance with law. The said order of the Tribunal was
challenged by Rev. Daniel and the Society in O.P.
No.3015/2001 and O.P. No. 3742/2001 contending that Section
57(3) of the Act was invalid and inapplicable in respect of
minority institutions, as it interfered with the right of a
minorities to establish and administer educational institutions of
their choice and thereby violated Article 30(1) of the
Constitution of India. T. Jose , the appellant before the
Tribunal, also challenged the order of the Tribunal in O.P.
No.10721/2001, as he was aggrieved by the finding of the
Tribunal that Rev. Daniel possessed the qualifications for
appointment to the post of Principal.
6. The said five writ petitions were heard together and
disposed of by a common judgment dated 5.6.2003. The High
Court rejected the contention of the Educational Agency and
Rev. Daniel that section 57(3) of the Act was violative of
Article 30(1). The High Court held that the said Section applied
to minority institutions also having regard to that Section, the
seniormost from among the eligible and fit lecturers had to be
appointed as the Principal. It held that Rev. Daniel was not the
senior-most among the eligible and fit lecturers of the college
and therefore his appointment could not be sustained.
Consequently, the High Court rejected O.P. Nos.3015/2001 and
3742/2001 filed by Rev. Daniel and the Society O.P.
No.10111/2000 filed by Dr. Varghese M. Mathunny was
dismissed as having become infructuous as he had retired on
31.5.2001 and as he had not challenged the order dated
6.6.2000 appointing Rev. Daniel as Principal. O.P.
No.10721/2001 filed by T.Jose was allowed. Even though
T.Jose had also retired in the meanwhile on 31.3.2001, the High
Court directed that his claim for promotion as Principal shall be
considered with effect from the date (6.6.2000) when Rev.
Daniel was promoted, with all consequential financial benefits.
Similarly, O.P. No.14337/2000 filed by Dr. P V Thomas was
also allowed with a direction that his claim for appointment as
Principal shall be considered with effect from 1.4.2001 with
consequential benefits.
7. Feeling aggrieved by the said Judgment dated 5.6.2003,
the Society and Rev. Daniel have filed C.A. No.8599/2003 and
C.A.No.8600/2003 respectively challenging the dismissal of
their writ petitions OP No.3742/2001 and OP No.3015/2001.
Re : Facts in CA 8576/2003 :
8. St. Gregorious College, another aided minority
educational institution, appointed P.G. Thomas Pannicker as
Principal by order dated 25.9.2002. The said appointment was
challenged by Thomas Lukose before the Kerala University
Appellate Tribunal in Appeal No. 15/2002. The Tribunal
allowed the said appeal by order dated 30.1.2003 and set aside
the appointment of P.G. Thomas Pannicker as Principal and
directed fresh selection. That was challenged by the Manager of
St. Gregorious College and P.L. Thomas Pannicker, in O.P.
No.6621/2003. The said petition was disposed of by the High
Court along with the five petitions relating to Rev. Daniel (O.P.
No.10111/2000 and connected cases) by its common Judgment
dated 5.6.2003, upholding the order of the Tribunal and
directing the college Management to make a fresh selection in
accordance with section 57(3) of the Act. The order rejecting
O.P. No.6621/2003 is challenged by the Manager of St.
Gregorious College and Thomas Pannicker in CA
No.8576/2003.
The Issue
9. The High Court relying on the decision of the Eleven-
Judge Bench of this Court in T M A Pai Foundation v. State of
Karnataka [2002 (8) SCC 481] has held that receipt of aid by a
minority institution removes the protection under Article 30(1),
by taking away its right to claim immunity from interference
and therefore all regulations made by the State, governing the
manner of making appointments and removal, as also the
conditions of service of Principals and Lecturers, will be
binding on such aided institution. The High Court held that aid
carries the ‘price’ of surrender of a part of its freedom and
independence in matters of administration. As a consequence,
it held that Section 57(3) of the Act providing that
appointments of Principal should be on the basis of seniority-
cum-fitness, is valid and binding on minority institutions.
10. The appellants contend that the right to appoint Principal
and teachers is the most important facet of minority’s “right to
administer” under Article 30(1) of the Constitution. They
submit that receipt of aid by minority institutions, does not, in
any way, fetter or abridge their constitutional right to
administer educational institutions, and therefore Section 57(3)
of the Act requiring the appointment of only the senior-most of
lecturers as Principal is violative of Article 30(1) of the
Constitution.
11. On the other hand, the respondents contend that
minorities do not have an unfettered right under Article 30(1) to
administer and manage its education institutions; that the State
and its agencies can regulate certain facets of administration of
private educational institutions by minorities, in particular by
prescribing the minimum qualification, experience and other
conditions bearing on merit for being appointed as a teacher or
Principal; that if such institution is aided by the State, the State
can make regulations governing the service conditions for
teaching and other staff, which includes the post of Principal;
and that Section 57(3) of the Act providing for the manner of
filling the post of Principal by promotion, is therefore binding
upon minority institutions receiving aid from the State.
12. The rival contentions give rise to the following questions:
(i) To what extent, the State can regulate the right of
the minorities to administer their educational
institutions, when such institutions receive aid
from the State.
(ii) Whether the right to choose a Principal is part of
the right of minorities under Article 30(1) to
establish and administer educational institutions of
their choice. If so, Section 57(3) of the Act would
violate Article 30(1) of the Constitution of India.
Re : Question (i)
13. Article 30(1) gives minorities the right to establish and
administer educational institutions of their choice. In State of
Kerala v. Very Rev. Mother Provincial [1970 (2) SCC 417], a
Constitution Bench of this Court explained ‘right to administer’
thus :
“Administration means ‘management of the affairs’ of the
institution. This management must be free of control so that
the founders or their nominees can mould the institution as
they think fit, and in accordance with their ideas of how the
interests of the community in general and the institution in
particular will be best served. No part of this management
can be taken away and vested in another body without an
encroachment upon the guaranteed right.”
“There is, however, an exception to this and it is that the
standards of education are not a part of management as
such. These standards concern the body politic and are
dictated by considerations of the advancement of the
country and its people. Therefore, if universities establish
the syllabi for examinations they must be followed, subject
however to special subjects which the institutions may seek
to reach, and to a certain extent the State may also
regulate the conditions of employment of teachers and the
health and hygiene of students. Such regulations do not
bear directly upon management as such although they may
indirectly affect it. Yet the right of the State to regulate
education, educational standards and allied matters
cannot be denied. The minority institutions cannot be
allowed to fall below the standards of excellence expected
of educational institutions, or under the guise of exclusive
right of management, to decline to follow the general
pattern. While the management must be left to them, they
may be compelled to keep in step with others.”
(Emphasis supplied)
14. In The Ahmedabad St. Xavier’s College Society v. State
of Gujarat [1974 (1) SCC 717 ], a nine Judge Bench of this
Court considered the scope and ambit of minority’s right to
administer educational institutions established by them. The
majority were of the view that prescription of conditions of
service would attract better and competent teachers and would
not jeopardize the right of the management of minority
institutions to appoint teachers of their choice. It was also
observed :
“Autonomy in administration means right to administer
effectively and to manage and conduct the affairs of the
institutions. The distinction is between a restriction on the
right of administration and a regulation prescribing the
manner of administration. The right of administration is
day to day administration. The choice in the personnel of
management is a part of the administration. The university
will always have a right to see that there is no mal-
administration. If there is mal-administration, the university
will take steps to cure the same. There may be control and
check on administration in order to find out whether the
minority institutions are engaged in activities which are not
conducive to the interest of the minority or to the
requirements of the teachers and the students.”
“The ultimate goal of a minority institution too imparting
general secular education is advancement of learning. This
Court has consistently held that it is not only permissible
but also desirable to regulate everything in educational and
academic matters for achieving excellence and uniformity
in standards of education.
In the field of administration it is not reasonable to claim
that minority institutions will have complete autonomy.
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 institution. The right
of a minority to administer its educational institution
involves, as part of it, a correlative duty of good
administration.”
15. In FRANK ANTHONY Public School Employees’
Association v Union of India [1986 (4) SCC 707], this Court
observed :
“The excellence of the instruction provided by an
institution would depend directly on the excellence of the
teaching staff, and in turn, that would depend on the quality
and the contentment of the teachers. Conditions of service
pertaining to minimum qualifications of teachers, their
salaries, allowances and other conditions of service which
ensure security, contentment and decent living standards to
teachers and which will consequently enable them to render
better service to the institution and the pupils cannot surely
be said to be violative of the fundamental right guaranteed
by Article 30(1) of the Constitution. The management of a
minority Educational Institution cannot be permitted under
the guise of the fundamental right guaranteed by Article
30(1) of the Constitution, to oppress or exploit its
employees any more than any other private employee.
Oppression or exploitation of the teaching staff of an
educational institution is bound to lead, inevitably, to
discontent and deterioration of the standard of instruction
imparted in the institution affecting adversely the object of
making the institution an effective vehicle of education for
the minority community or other persons who resort to it.
The management of minority institution cannot complain of
invasion of the fundamental right to administer the
institution when it denies the members of its staff the
opportunity to achieve the very object of Article 30(1)
which is to make the institution an effective vehicle of
education.”
16. The scope of Article 30(1), with reference to the scope of
the right to administer educational institutions, was also
considered by this court in In re. Kerala Education Bill,
1957 ( AIR 1958 SC 956), Rev.Sidhajbhai v. State of Bombay
[1963 (3) SCR 837], D.A.V. College v. State of Punjab [1971
(2) SCC 269], All Saints High School v. Government of A.P.
[1980 (2) SCC 478], St. Stephen’s College v. University of
Delhi [1992 (1) SCC 558], N. Ammad v. Manager, Emjay
High School [1998 (6) SCC 674], Board of Secondary
Education & Teaching Training v. Joint Director of Public
Instructions, Sagar [1998 (8) SCC 555].
17. In TMA Pai (supra), this Court made it clear that a
minority institution does not cease to be so, merely on receipt
of aid from the State or its agencies. In other words, receipt of
aid does not alter the nature or character of the minority
educational institution receiving aid. Article 30(1) clearly
implies that any grant that is given by the State to the minority
institution cannot have such conditions attached to it which will
in any way dilute or abridge the rights of the minorities to
establish and administer educational institutions. But all
conditions that have relevance to the proper utilization of the
aid by an educational institution can be imposed. The High
Court, however, wrongly construed TMA Pai and concluded
that acceptance of aid by a minority institution takes away its
right to claim immunity from interference and therefore the
State can lay down any regulation governing the conditions of
service of employees of aided minority institutions ignoring the
constitutional guarantee under Article 30(1). For this purpose,
the High Court relied on the observations in Paras 72 and 73 of
TMA Pai (supra). The said paragraphs are extracted below :
“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 Re, Kerala
Education Bill, 1957 [AIR 1958 SC 956] 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.”
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.”
But the aforesaid observations in Paras 72 and 73 were not
made with reference to aided minority educational institutions.
The observations in para 72 were intended for aided non-
minority private professional institutions. The observation in
para 73 in the context of aided non-minority non-professional
private institutions. The position of minority educational
institutions securing aid from the State or its agencies was
considered in Para 80 to 155, wherein it was clearly held that
receipt of State-aid does not annihilate the right guaranteed to
minorities to establish and administer educational institutions
of their choice under Article 30(1).
18. The observations of the Eleven-Judge Bench in TMA Pai
(supra) in respect of the extent to which the right of
administration of aided minority educational institutions could
be regulated, are extracted below :
” the state cannot, when it chooses to grant aid to
educational institutions, deny aid to a religious or linguistic
minority institution only on the ground that the
management of that institution is with the minority. We
would, however, like to clarify that if an abject surrender of
the right to management is made a condition of aid, the
denial of aid would be violative of Article 30(2). However,
conditions of aid that do not involve a surrender of the
substantial right of management would not be
inconsistent with constitutional guarantees, even if they
indirectly impinge upon some facet of administration.
It cannot be argued that no conditions can be imposed
while giving aid to a minority institution. Whether it is an
institution run by the majority or the minority, all
conditions that have relevance to the proper utilization of
the grant-in-aid by an educational institution can be
imposed. . The conditions for grant or non-grant of aid to
educational institutions have to be uniformly applied,
whether it is a majority-run institution or a minority-run
institution. As in the case of a majority run institution, the
moment a minority institution obtains a grant of aid, Article
28 of the Constitution comes into play. When an
educational institution is maintained out of State funds, no
religious instruction can be provided therein.”
(Emphasis supplied)
Among the questions formulated and answered by the majority
while summarising conclusions, Question 5(c) and answer
thereto has a bearing on the issue on hand : Question 5 ( c ) is
extracted below :
“Whether the statutory provisions which regulate the facets
of administration like control over educational agencies,
control over governing bodies, conditions of affiliation
including recognition/withdrawal thereof, and appointment
of staff, employees, teachers and principals including their
service conditions and regulation of fees, etc. would
interfere with the right of administration of minorities ?
The first part of the answer to Question 5 ( c ) related to
unaided minority institutions. With reference to statutory
provisions regulating the facets of administration, this court
expressed the view that in case of an unaided minority
educational institutions, the regulatory measure of control
should be minimal; and in the matter of day-to-day
management, like the appointment of staff (both teaching and
non-teaching) and administrative control over them, the
management should have the freedom and there should not be
any external controlling agency. But such institutions should
have to comply with the conditions of recognition and
conditions of affiliation to a University or Board; and a rational
procedure for the selection of teaching staff and for taking
disciplinary action has to be evolved by the management itself.
This Court also held that fees to be charged by unaided
institutions cannot be regulated but no institution should charge
capitation fee.
The second part of the answer to Question 5( c ) applicable to
aided minority institutions, is extracted below :-
“For redressing the grievances of employees of aided and
unaided institutions who are subjected to punishment or
termination from service, a mechanism will have to be
evolved, and in our opinion, appropriate tribunals could be
constituted, and till then, such tribunals could be presided
over by a judicial officer of the rank of District Judge.
The State or other controlling authorities, however, can
always prescribe the minimum qualification, experience
and other conditions bearing on the merit of an individual
for being appointed as a teacher or a principal of any
educational institution.
Regulations can be framed governing service conditions for
teaching and other staff for whom aid is provided by the
State, without interfering with the overall administrative
control of the management over the staff.”
(Emphasis supplied)
The position enunciated in TMA Pai is reiterated in P.A.
Inamdar vs. State of Maharashtra [2005 (6) SCC 537].
19. The general principles relating to establishment and
administration of educational institution by minorities may be
summarized thus:
(i) The right of minorities to establish and administer
educational institutions of their choice comprises the
following rights :
a) To choose its governing body in whom the founders
of the institution have faith and confidence to
conduct and manage the affairs of the institution;
b) To appoint teaching staff (Teachers/Lecturers and
Head-masters/Principals) as also non-teaching staff;
and to take action if there is dereliction of duty on the
part of any of its employees;
c) To admit eligible students of their choice and to set
up a reasonable fee structure;
d) To use its properties and assets for the benefit of the
institution;
(ii) The right conferred on minorities under Article 30 is only
to ensure equality with the majority and not intended to
place the minorities in a more advantageous position vis-
`-vis the majority. There is no reverse discrimination in
favour of minorities. The general laws of the land
relating to national interest, national security, social
welfare, public order, morality, health, sanitation,
taxation etc. applicable to all, will equally apply to
minority institutions also.
(iii) The right to establish and administer educational
institutions is not absolute. Nor does it include the right
to maladminister. There can be regulatory measures for
ensuring educational character and standards and
maintaining academic excellence. There can be checks
on administration as are necessary to ensure that the
administration is efficient and sound, so as to serve the
academic needs of the institution. Regulations made by
the State concerning generally the welfare of students
and teachers, regulations laying down eligibility criteria
and qualifications for appointment, as also conditions of
service of employees (both teaching and non-teaching),
regulations to prevent exploitation or oppression of
employees, and regulations prescribing syllabus and
curriculum of study fall under this category. Such
regulations do not in any manner interfere with the right
under Article 30(1).
(iv) Subject to the eligibility conditions/qualifications
prescribed by the State being met, the unaided minority
educational institutions will have the freedom to appoint
teachers/Lecturers by adopting any rational procedure of
selection.
(v) Extention of aid by the State, does not alter the nature
and character of the minority educational institution.
Conditions can be imposed by the State to ensure
proper utilization of the aid, without however diluting
or abridging the right under Article 30(1).
20. Aided institutions give instruction either in secular
education or professional education. Religious education is
barred in educational institutions maintained out of State fund.
These aided educational minority institutions providing secular
education or professional education should necessarily have
standards comparable with non-minority educational
institutions. Such standards can be attained and maintained only
by having well qualified professional teachers. An institution
can have the services of good qualified professional teachers
only if the condition of service ensures security, contentment
and decent living standards. That is why State can regulate the
service conditions of the employees of the minority educational
institutions to ensure quality of education. Consequently, any
law intended to regulate the service conditions of employees of
educational institutions will apply to minority institutions also,
provided that such law does not interfere with the overall
administrative control of the managements over the staff.
21. We may also recapitulate the extent of regulation by the
State, permissible in respect of employees of minority
educational institutions receiving aid from the State, as clarified
and crystalised in TMA Pai. The State can prescribe :
(i) the minimum qualifications, experience and other
criteria bearing on merit, for making appointments,
(ii) the service conditions of employees without
interfering with the overall administrative control by
the Management over the staff.
(iii) a mechanism for redressal of the grievances of the
employees.
(iv) the conditions for the proper utilisation of the
aid by the educational institutions, without abridging
or diluting the right to establish and administer
educational institutions.
In other words, all laws made by the State to regulate the
administration of educational institutions, and grant of aid, will
apply to minority educational institutions also. But if any such
regulations interfere with the overall administrative control by
the Management over the staff, or abridges/dilutes, in any other
manner, the right to establish and administer educational
institutions, such regulations, to that extent, will be inapplicable
to minority institutions.
Re: Question (ii) :
22. The Principal or Headmaster of an educational
institution is responsible for the functional efficiency of the
institution, as also the quality of education and discipline in the
institution. He is also responsible for maintaining the
philosophy and objects of the institution.
23. In State of Kerala vs. Very Rev. Mother Provincial [1970
(2) SCC 417], this Court upheld the decisions of the Kerala
High Court declaring sub-sections (1) (2) (3) of section 53 of
the Kerala University Act, 1969 relating to appointment of
Principals were ultra vires Article 30(1) in respect of minority
institutions. This Court affirmed the following findings of the
High Court (reported in 1969 Kerala Law Times 749) without
independently considering the same :-
“The principal of a college is, as S.2(12) recognizes, the
head of the college, and, the post of the principal is of
pivotal importance in the life of a college; 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; and the right to
choose the principal is perhaps the most important facet of
the right to administer a college. The imposition of any
trammel thereon except to the extent of prescribing the
requisite qualifications and experience or otherwise
fostering the interests of the institution itself cannot but
be considered as a violation of the right guaranteed by
article 30(1) of the Constitution, and, for the reasons we
have already given, by article 19(1)(f) as well. To hold
otherwise would be to make the rights “a teasing illusion, a
promise of unreality”. Provision may, of course, be made to
ensure that only proper persons are appointed to the post of
principal; the qualifications necessary may be prescribed,
and the mode of selection for the purpose of securing the
best men may be laid down. But to go beyond that and
place any further fetter on the choice would be an
unreasonable interference with the right of management.
Therefore, so far as the post of principal is concerned, we
think it should be left to the management to secure the
services of the best person available. This, it seems to us,
is of paramount importance, and the prospects of
advancement of the staff must yield to it. The management
must have as wide a field of choice as possible; yet sub-
section (2) of Section 53 restricts the choice to the teachers
of the colleges or of all the colleges, as the case may be,
and enables the appointment of an outsider only if there is
no suitable person in such college or colleges. That might
well have the result of condemning the post to a level of
dull mediocrity. A provision by which an outsider is to be
appointed, or a junior member of the staff preferred to a
senior member, only if he is of superior merit, the
assessment of which must largely be left to the
management, is understandable; but a provision which
compels the management to appoint only a teacher of the
college (or colleges) unless it pronounces all the teachers
unsuitable, is clearly in derogation of the powers of the
management, and not calculated to further the interest of
the institution.. But we might say that there can be
no objection to the appointment of the principal as of any
other member of the staff being subject to the approval of
some authority of the University so long as disapproval can
be only on the ground that the person appointed has not the
requisite qualifications. Also that if disapproval is not to be
only on some such stated ground, but is left entirely to the
will and pleasure of the appointing authority, that would be
to deprive the educational agency of its power of
appointment and would be bad for offending article
19(1)(f) and article 30(1).”
(Emphasis supplied)
24. The importance of the right to appointment of
Principals/Head-masters and teachers of their choice by
minorities, as an important part of their fundamental rights
under Article 30 was highlighted in St. Xavier (supra) 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. So long as the persons chosen
have the qualifications prescribed by the University, the
choice must be left to the management. That is part of the
fundamental right of the minorities to administer the
educational institution established by them.”
[Emphasis supplied]
25. In N.Ammad (supra) the appellant contended that he
being the senior-most graduate teacher of an aided minority
school, he should be appointed as the Headmaster and none
else. He relied on Rule 44A of the Kerala Education Rules
which provided that appointment of Headmaster shall ordinarily
be according to seniority, from the seniority list prepared and
maintained under clauses (a) and (b) of Rule 34. This Court
held:
“Selection and appointment of Headmaster in a school (or
Principal of a college) are of prime importance in
administration of that educational institution. The
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.
How important is the post of Headmaster of a school has
been pithily stated by a Full Bench of the Kerala High
Court in Aldo Maria Patroni v. E.C. Kesavan (AIR 1965
Ker 75). 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
life 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’.”
Thereafter, this Court concluded that the management of
minority institution is free to find out a qualified person either
from the staff of the same institution or from outside, to fill up
the vacancy; and that the management’s right to choose a
qualified person as the Headmaster of the school is well
insulated by the protective cover of Article 30(1) of the
Constitution and it cannot be chiselled out through any
legislative act or executive rule except for fixing up the
qualifications and conditions of service for the post; and that
any such statutory or executive feat would be violative of the
fundamental right enshrined in Article 30(1) and would
therefore be void. This Court further observed that if the
management of the school is not given the wide freedom to
choose the person for holding the key-post of Principal subject,
of course, to the restriction regarding qualifications to be
prescribed by the State, the right to administer the School
would get much diminished.
26. In Board of Secondary Education and Teachers Training
(supra), this Court held :
“The decisions of this Court make it clear that in the matter
of appointment of the Principal, the management of a
minority educational institution has a choice. It has been
held that one of the incidents of the right to administer a
minority educational institution is the selection of the
Principal. Any rules which takes away this right of the
management have been held to be interfering with the
right guaranteed by Article 30 of the Constitution. In this
case, both Julius Prasad selected by the management and
the third respondent are qualified and eligible for
appointment as Principal according to rules. The question
is whether the management is not entitled to select a person
of their choice. The decisions of this court including the
decision in State of Kerala v. Very Rev. Mother Provincial
[1970 (2) SCC 417] and Ahmedabad St. Xavier’s College
Society v. State of Gujarat make it clear that this right of
the minority educational institution cannot be taken away
by any rules or regulations or by any enactment made by
the State. We are, therefore, of the opinion that the High
Court was not right in holding otherwise. The State has
undoubtedly the power to regulate the affairs of the
minority educational institutions also in the interest of
discipline and excellence. But in that process, the
aforesaid right of the management cannot be taken away,
even if the Government is giving hundred per cent grant.”
(Emphasis supplied)
27. It is thus clear that the freedom to choose the person to be
appointed as Principal has always been recognized as a vital
facet of the right to administer the educational institution. This
has not been, in any way, diluted or altered by TMA Pai.
Having regard to the key role played by the Principal in the
management and administration of the educational institution,
there can be no doubt that the right to choose the Principal is an
important part of the right of administration and even if the
institution is aided, there can be no interference with the said
right. The fact that the post of the Principal/Headmaster is also
covered by State aid, will make no difference.
28. The appellant contends that the protection extended by
Article 30(1) cannot be used against a member of the teaching
staff who belongs to the same minority community. It is
contended that a minority institution cannot ignore the rights of
eligible lecturers belonging to the same community, senior to
the person proposed to be selected, merely because the
institution has the right to select a Principal of its choice. But
this contention ignores the position that the right of the minority
to select a Principal of its choice is with reference to the
assessment of the person’s outlook and philosophy and ability
to implement its objects. The management is entitled to appoint
the person, who according to them is most suited, to head the
institution, provided he possesses the qualifications prescribed
for the posts. The career advancement prospects of the teaching
staff, even those belonging to the same community, should have
to yield to the right of the management under Article 30(1) to
establish and administer educational institutions.
29. Section 57(3) of the Act provides that the post of
Principal when filled by promotion is to be made on the basis of
seniority-cum-fitness. Section 57(3) trammels the right of the
management to take note of merit of the candidate, or the
outlook and philosophy of the candidate which will determine
whether he is supportive of the objects of the institution. Such
a provision clearly interferes with the right of the minority
management to have a person of their choice as head of the
institution and thus violates Article 30(1). Section 57(3) of the
Act cannot therefore apply to minority run educational
institutions even if they are aided.
30. In view of the above, we allow these appeals and,
consequently, set aside the judgment dated 5.6.2003 of the High
Court. As a consequence, O.P.Nos.10111/2000, 10721/2001
and 14337/2000 stand dismissed. O.P.No.3015, 3742 and
6621/2003 filed by the College Managements/Selected
Principals are allowed.