Andhra Pradesh High Court - Amravati
Sri Trikoteswara Swamy Educational ... vs The State Of Andhra Pradesh on 3 May, 2024
Author: R Raghunandan Rao
Bench: R Raghunandan Rao
APHC010355992023 Bench
IN THE HIGH COURT OF ANDHRA PRADESH
[3446]
AT AMARAVATI Sr. No:-SL-1
WRIT APPEAL NO: 829 of 2023
Sri Trikoteswara Swamy Educational Society and ...Appellant(s)
Others
Vs.
The State Of Andhra Pradesh and Others ...Respondent(s)
**********
D Krishna Murthy, Advocate for Petitioners.
GP for Higher Education, Advocate for Respondents.
CORAM : THE CHIEF JUSTICE DHIRAJ SINGH THAKUR
SRI JUSTICE R RAGHUNANDAN RAO
DATE : 3rd May, 2024.
PER DHIRAJ SINGH THAKUR, CJ:
The present writ appeal under clause 15 of the Letters Patent has
been preferred against the judgment and order dated 03.04.2023 passed
in W.P.No.29072 of 2017.
Brief facts of the case:
2. The petitioners/appellants herein filed W.P.No.29072 of 2017
challenging the Government Order bearing number G.O.Ms.No.17 Higher
Education (CE) Department dated 30.03.2017, whereby the assets and
management of Sri Trikoteswara Swamy Educational Society were ordered
2
HCJ & RRRJ
WA_829_2023
to be taken over by the Government. The G.O. was challenged inter alia on
the ground of violation of principles of natural justice as also the procedure
prescribed under Section 60 of the Andhra Pradesh Education Act, 1982
(hereinafter referred to as "Act of 1982").
3. Sri Trikoteswara Swamy Educational Society/appellant No.1 herein
is a society registered under Societies Registration Act, 1860. The said
society started a degree college known as Nandamuri Basavatarakam and
Nallapati Venkateswarulu Choudary Degree College,
Narasaropet/appellant No.2 herein, with effect from December, 1984.
According to the petitioners, the college was being run very well to the
satisfaction of the students studying therein. The petitioners alleged that
the Speaker of the Andhra Pradesh Legislative Assembly started
interfering with the management of the college and succeeded in dividing
the managing body into two groups. Several cases were filed against the
management of the college, which finally ended in favour of the
management of the college. Several enquiries were set up which also
ended in favour of the management of the college.
4. The claims made in the writ petition with regard to the successful
running of the college by the management of the petitioner, however, do
not find support from the writ court inasmuch as a Division Bench of the
3
HCJ & RRRJ
WA_829_2023
erstwhile High Court of Andhra Pradesh, vide its order dated 12.12.1996
passed in W.A.No.1112 of 1996, directed that the charge of Secretary and
Correspondentship of the college, run by the society, be handed over to
the District Collector, Guntur District. The genesis of the aforesaid order lay
in the allegations of omission, commission and mismanagement levelled
against the management of the college in question. The order passed by
the Division Bench was challenged before the Apex Court but was
confirmed by virtue of the judgment and order dated 05.05.2007, passed in
Civil Appeal No.1431 of 1997. The Collector, Guntur, appears to have run
the affairs of the college from 1996 to 2004.
5. From 2005 onwards, the college came under the Secretary and
Correspondentship of Mr. N. Ramachandra Prasad, during whose time it
was alleged that the functioning of the college deteriorated to the extent
that the Nagarjuna University, to which the petitioner college was affiliated,
disaffiliated it after an inquiry. On a surprise visit and inquiry into the
allegations made by the public regarding mismanagement and misuse of
assets, the Regional Joint Director, Guntur, submitted a report stating that
there were only eleven unaided teaching staff and two aided teaching staff
in the college and there were no admissions during the academic year
2014-15.
4
HCJ & RRRJ
WA_829_2023
6. The Government then ordered the appointment of a three-member
committee through its order dated 09.10.2014 for the submission of a
detailed report on the functioning of the college, which report was furnished
to the Commissioner of Collegiate Education. The committee
recommended the takeover of the college by the management.
7. A show cause notice dated 01.09.2015 was then issued to the
petitioner college, represented by its Secretary, N. Ramachandra Prasad,
as to why action be not taken as per the recommendations of the
committee under Section 60 of the Act of 1982. An explanation was
tendered vide letter dated 14.12.2015, in which a stand was taken that at
the time when the management was handed over to the Special Officer
i.e., the District Collector, Guntur, in the year 1996, there were 1300
students and when handed back in 2005, the strength had fallen to 860
and that the decrease of the students' strength was because of the
management of the Special Officer. Further, the Director of Collegiate
Education had deployed the aided teaching and non-teaching staff except
the Principal, one attender and one watchman, subject to the condition that
as and when the college received proper strength, the staff would be
repatriated. The petitioner college rendered a detailed explanation running
over ten pages.
5
HCJ & RRRJ
WA_829_2023
8. Subsequently, another show cause notice dated 11.02.2016 was
issued by the Joint Secretary to Government, Higher Education
Department, directing the petitioner to furnish a final explanation of the
management, failing which the petitioner was informed that action would
be initiated on the material available as per the records. To this show
cause notice also an explanation was rendered by the petitioner college on
19.03.2016.
9. Pursuant to the above show cause notices, the Government issued
G.O.Rt.No.214 Higher Education (CE) Department dated 23.09.2016,
holding as under:
"6. It is observed that the Secretary & Correspondent of
NBT&NVC College, Narasaraopet, Guntur district has not put forth
any material record in his defence except blaming his political
rivals, which is unbecoming. In addition he himself agreed that
during the tenure of the District Collector, as incharge, MPLADS
and UGC funds were utilized for the construction of buildings of
the college. He has further requested a chance to bring back to
the college its old name and fame.
7. After careful examination of the entire matter, the
Government hereby order that the management of the NBT&NVC
College be taken over along with infrastructure, records,
computers, buildings etc. with immediate effect, in terms of A.P.
Education Act, 1982.
8. The Commissioner of Collegiate Education, Andhra Pradesh,
Hyderabad shall take further action accordingly."
6
HCJ & RRRJ
WA_829_2023
10. The aforesaid Government Order dated 23.09.2016 was challenged
in W.P.No.32811 of 2016, the operation whereof was stayed initially by an
interim order dated 26.09.2016 and subsequently, by order dated
04.01.2017 the writ petition was disposed of for enabling the Government
to withdraw the said Government Order and pass appropriate orders.
Needless to say that the Government perhaps realized that the
Government Order in the ultimate analysis would not be sustainable in law
and sought to withdraw the Government Order. Finally, the G.O.Ms.No.217
Higher Education (CE) Department, dated 30.03.2017 was issued.
11. On a perusal of the G.O.Ms.No.217 dated 30.03.2017, it can be
seen that the explanation rendered by the petitioners "was not found
convincing and satisfactory" and considering the material on record, the
Government proceeded to order that the management and assets of the
college be taken over in public interest. For facility of reference,
paragraphs 16, 20 and 21 of the G.O.Ms.No.217 are reproduced
hereunder:
"16. The Secretary and Correspondent of the college has been
given ample time and opportunity for offering his explanation. He
has been given every document as requested by him to place his
defence. He was allowed sufficient time since 20-07-2015.
However, the explanation submitted by him through fourth and
7
HCJ & RRRJ
WA_829_2023
sixth read above is not convincing and therefore found not
satisfactory.
...
...
20. Accordingly, in cancellation of the orders issued in the
seventh read above, the Government hereby order to take over
the Management and the assets of NBT and NVC College,
Narasaraopet, Guntur district, by the Government in Public
Interest.
21. The Commissioner of Collegiate Education, Andhra Pradesh,
Vijayawada, shall take further action in the matter."
12. The G.O.Ms.No.17, dated 30.03.2017, thus came to be challenged
before the learned single Judge, principally on two grounds. Firstly, that the
explanation tendered by the petitioner had not been considered in the
proper perspective and that the same was disregarded summarily by
saying that the explanation was not convincing and satisfactory without
assigning any reason whatsoever. Secondly, that the order impugned
ordering the takeover of the management and the assets of the college by
the Government in public interest was contrary to Section 60(1) of the Act
of 1982 which envisages as under:
"60.Taking over of management of educational institutions in
public interest -
(1) Where the Government are of opinion that the management of
any educational institution should either in the public interest or
in order to secure the proper management of the said
8
HCJ & RRRJ
WA_829_2023
educational institution be taken over, they may, after giving one
month's notice to the management of such educational
institution to make any representation, direct by notification,
that the management of the said educational institution shall
with effect on and from the date specified therein vest in the
Government until the said educational institution is acquired:
Provided that no private institution under the management of a
religious institution, endowment or a wakf shall be taken over
without the prior consent of such management."
13. Notification has been defined under Section 2(31) of the Act of 1982
as follows:
" (31) "Notification" means a notification published in the Andhra
Pradesh Gazette and the word "notified" shall be construed
accordingly;"
Apart from this, the Government, in exercise of its powers conferred
under Sections 60 to 69 read with Section 99 of the Act of 1982 has
framed the A.P. Educational Institutions (Taking Over Management,
Requisitioning and Acquisition) Rules, 1983, (hereinafter referred to as
"Rules of 1983") which was published in the A.P. Gazette on 25.08.1983.
14. According to Rule 3(1), a notice for taking over the management of
any educational institution under Sub-Section 1 of Section 60 has to be
9
HCJ & RRRJ
WA_829_2023
given to the manager of the institution or the educational agency, if any, in
Form-1.
15. Rule 3(3) of the Rules of 1983 further envisage that where the
Government is of the opinion that the management of the educational
institution shall be taken over either in public interest or to secure proper
management, they may by notification in Form-II, direct that on and from
the date specified therein, the management of the institution shall vest in
the Government.
16. Not only this, sub-rule (4) of Rule 3 further envisages that the
notification under sub-rule (3) of Rule 3 shall also specify the Special
Officer for the purpose of carrying on the management of the institution
and to whom the possession of the educational institution and properties
attached thereto, shall be delivered. A copy of the notification is then to be
delivered in person or sent by registered post as also to be affixed on the
notice board or at a conspicuous place within the institution, as per Rule
3(5) of the Rules of 1983. For facility of reference, Rule 3 is reproduced
hereunder:
10
HCJ & RRRJ
WA_829_2023
"3. Taking over of Management of Education Institutions:-
(1) A notice for taking over management of any educational
Institution under sub-section (1) of Section 60, shall be given to
the manager of the institution or the educational agency, if any, in
Form 1.
(2) The representation, if any received from the manager or the
educational agency in response to the notice, shall be considered
by the Government and if they are satisfied that there is no
necessity to take over the management of the educational
institution, the Government may drop further proceedings in this
regard.
(3) Where the Government are of the opinion that the
management of the educational institution should be taken over
either in the public interest or in order to secure the proper
management, they may by notification in Form 11, direct that on
and from the date specified therein the management of the
institution shall vest in the Government.
(4) The notification under sub-rule (3) of this rule shall also specify
the Special Officer for the purpose of carrying on the management
of the institution and to whom the possession of educational
institution and the properties attached thereto, shall be delivered.
(5) A copy of the notification shall be delivered in person or sent by
registered post addressed to the manager of the educational
agency, and shall also be affixed on the notice board or at a
conspicuous place within the institution."
17. Apart from the above, Rule 4 of the Rules of 1983 further envisaged
that immediately after service of the notification, the manager of the
11
HCJ & RRRJ
WA_829_2023
educational agency shall prepare a detailed inventory in duplicate of all
property, movable and immovable which shall be attested by the Manager
of the educational agency and a copy has to be delivered to the Special
Officer, the manager of the educational agency is to be held personally
responsible for the correctness of the inventory so made.
18. Rule 6 of the Rules of 1983 envisages payment of compensation
after the issuance of notification under Section 60(1).
19. In the backdrop of the aforementioned provisions of the Act and the
Rules, the case of the petitioners is that apart from the violation of
principles of natural justice, provisions of Section 60(1) of the Act of 1982
as also the Rules framed thereon had been violated inasmuch as no
notification under Section 60(1) was published in Form-II which required a
specified date with effect wherefrom the properties of the institution were to
vest in the Government till the acquisition of the said institution. The said
Form-II also envisages the appointment of a Special Officer for purposes of
carrying on the management of the institution on behalf of the Government.
12
HCJ & RRRJ
WA_829_2023
20. It may be worthwhile to reproduce herein the requirement of Form-II
which is required to be notified for purposes of fulfilling the requirement of
Section 60 of the Act of 1982 and the Rules framed thereunder:
SCHEDULE
(Reasons for taking over the management)
FORM II
[See Rule 3 (3)]
(Notification under sub-section (1) of Section 60)
Whereas, The Government are of the opinion that in public interest
and in order - to secure the proper management
of....................in..................... village................taluk................District the
management of the said institution shall be taken over;
Now, therefore, in exercise of the powers conferred by sub-section (1)
of Section 60 of the Andhra Pradesh Education Act, 1982 the
Government of Andhra Pradesh hereby notifies that the management of
the said institution and all the properties attached thereto shall vest in
the Government on and from.........(date) until the said institution is
acquired.
Under sub-section (6) of Section 60 of the said Act the Governor of
Andhra Pradesh hereby appoints............................as Special Officer for
the purpose of carrying on the management of the said institution for
and on behalf of the Government.
Hyderabad.
Date. Secretary to Government.
21. Admittedly, there has been no notification published in the
Government Gazette in terms of Section 60 of the Act. Not only this, the
impugned order does not appoint a Special Officer for purposes of carrying
on the management of the said institution, as is otherwise the requirement
of the Act and Rules. All that the impugned order states is that "the
Government hereby order to take over the management and the assets of
13
HCJ & RRRJ
WA_829_2023
NB and NVC Degree College, Narsaropet, Guntur District in public
interest". The compliance of Section 60 to the extent of notification in the
Government Gazette and the appointment of a Special Officer was a
prerequisite for giving effect to the provisions of Section 60 for taking over
the management of an educational institution.
22. In the present case, however, it can be seen that it was the
Commissioner of Collegiate Education of Andhra Pradesh that had
appointed the District Collector, Guntur, as the Special Officer for purposes
of management of the institution, which, in our opinion, is impermissible as
the Special Officer had to be appointed by the Government through a
notification published in the Gazette.
23. Apart from this, the order impugned to us clearly is a non-speaking
order, no reasons at all had been given as to why the explanation
rendered, which runs over ten pages in the explanation dated 14.12.2015
and over two to three pages in the explanation dated 19.03.2016, is not
found satisfactory.
24. It is settled law that a judicial, quasi-judicial, or executive authority,
while passing an order that has the effect of visiting a person with civil
consequences, must record reasons in support of its conclusions, as
14
HCJ & RRRJ
WA_829_2023
recording reasons operates as a restraint on the arbitrary exercise of
power, be it judicial, quasi-judicial, or administrative. Absence of reasons
could reflect arbitrariness, whereas recording reasons would reflect
whether the concerned authority had applied itself in the correct
perspective, in accordance with law, and therefore facilitate the process of
judicial review by superior Courts.
25. In Mahabir Prasad Santosh Kumar vs. State of U.P.1, the
Supreme Court was dealing with the cancellation of licenses of wholesale
distributors of sugar. It was held:
"5. The case discloses a disturbing state of affairs. The authorities
have disclosed by their conduct a reckless disregard of the rights of
the appellants. The order passed by the District Magistrate cancelling
the licences was quasi-judicial: it could be made only on a
consideration of the charges and the explanation given by the
appellants. That necessarily implied that the District Magistrate had
to give some reasons why he held the charges proved, and the
explanation unacceptable...."
26. The Supreme Court in Kranti Associates Private Limited vs.
Masood Ahmed Khan2 held that recording of reasons emanates from the
broad doctrine of fairness and decision making and that the said
1
(1970) 1 SCC 764
2
(2010) 9 SCC 496
15
HCJ & RRRJ
WA_829_2023
requirement was virtually a component of human rights and was
considered a part of Strasbourg jurisprudence.
27. In the present case, while the explanation rendered by the
appellants was held to be not satisfactory, no reasons are given as to why
it is held to be unacceptable or non-satisfactory. What is recorded in the
order impugned with regard to the explanation tendered is only a
conclusion and does not reflect the reasons.
28. The learned single Judge, by virtue of judgment and order
impugned, dismissed the writ petition on the ground that the public interest
demanded that the college management and assets be taken over by the
Government and that the allegation that the impugned order was not
properly served on the petitioner could not be countenanced, as no
prejudice was caused to the petitioner in not properly serving the impugned
order and that the same was not in breach of the provisions of Section 60
of the Act of 1982.
29. In our opinion, the judgment and order impugned dated 03.04.2023
is unsustainable in law inasmuch as the learned single Judge had not
considered in the correct perspective the G.O.Ms.No.17 dated 30.03.2017,
16
HCJ & RRRJ
WA_829_2023
on the touchstone of either the requirement of Section 60(1) of the Act of
1982 and the Rules framed thereunder, or from the perspective of the
requirement to pass a reasoned order in regard to the explanation
tendered by the appellant college. For that reason, the impugned judgment
and order is set aside along with the G.O. impugned in W.P.No.29072 of
2017 and the writ appeal is allowed without costs.
30. The necessary consequence of setting aside the order impugned
dated 30.03.2017 would in the ordinary circumstances result in handing
over of the management of the institute back to the petitioner, however, we
are informed that, after the Government has taken over the college,
currently certain courses are being run for the benefit of the students on
the college premises. Any order passed by us directing the handing over of
the premises to the petitioner would therefore severely prejudice the
running of the said courses.
31. We, therefore, direct the official respondents to consider the
explanation rendered by the appellants and pass a speaking order
thereupon. In case the explanation is acceptable, the necessary
consequences would follow, and in case the same is not acceptable, the
notification as required to be published in accordance with Form-II of the
Rules, be published in the Andhra Pradesh Government Gazette by
specifically mentioning the date with effect from and by specifying the
17
HCJ & RRRJ
WA_829_2023
Special Officer for the purpose of carrying on the management of the
institution. A copy of the said notification would also be served upon the
appellants. The needful shall be done within a period of three months.
Pending miscellaneous applications, if any, shall stand closed.
DHIRAJ SINGH THAKUR, CJ. R. RAGHUNANDAN RAO, J.
SSN