Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Kerala High Court

The Principal vs The Admission And Fee Regulatory ... on 28 July, 2020

Bench: A.M.Shaffique, P Gopinath

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR.JUSTICE A.M.SHAFFIQUE

                                  &

                THE HONOURABLE MR. JUSTICE GOPINATH P.

      TUESDAY, THE 28TH DAY OF JULY 2020 / 6TH SRAVANA, 1942

                      WP(C).No.16413 OF 2019(B)


PETITIONER:

               THE PRINCIPAL,
               KANNUR MEDICAL COLLEGE, ANJARAKKANDI,
               KANNUR, KERALA-670 612

               BY ADVS.
               SRI.GEORGE POONTHOTTAM (SR.)
               SMT.NISHA GEORGE

RESPONDENTS:

      1        THE ADMISSION AND FEE REGULATORY COMMITTEE,
               FOR PROFESSIONAL COLLEGES IN KERALA, T.C.15/1553-
               4,PRASANTHI BUILDINGS,M.P.APPAN ROAD, VAZHUTHACAUD,
               THIRUVANANTAPURAM-695 014,
               REPRESENTED BY THE CHAIRMAN

      2        LULU SHAJAA
               D/O. C.P.SHAJAHAN, CHANAPARAMBIL HOUSE,
               KODINHI P.O., MALAPPURAM DISTRICT-6786 309

               R1 BY SMT.MARY BENJAMIN, SC, ADMISSION SUPERVISORY
               COMMITTEE FOR PROF. COLLEGES
               R2 BY ADV. SRI.B.KRISHNA MANI

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON 24-07-
2020, THE COURT ON 28-07-2020 DELIVERED THE FOLLOWING:
 W.P (C) No.16413/2019                    -2-



                                 JUDGMENT

Dated this the 28th day of July 2020 Gopinath, J.

The admissions granted by the Kannur Medical College to the MBBS Course, in that college, in the year 2016-17, were found to be illegal and contrary to law by the Admission Supervisory Committee (hereinafter also referred to as the 'ASC') constituted in terms of Section 4 of the Kerala Professional Colleges or Institutions (Prohibition of Capitation Fee, Regulation of Admission, Fixation of Non-Exploitative Fee and Other Measures to Ensure Equity and Excellence in Professional Education) Act, 2006 [Act 19 of 2006] (now repealed), through an order dated 14.11.2016. The Supreme Court refused to interfere with this order and it became final. As a consequence, the admissions granted to nearly 150 students had to be cancelled. Though the State promulgated an ordinance to regularize the admission, the said ordinance was declared unconstitutional by the Supreme Court.

2. On 25.07.2018 there was a recommendation by the ASC to the Kerala University of Health Sciences, to withdraw the affiliation/recognition of Kannur Medical College for the academic year 2018-2019. These proceedings were found to be in order by a Division Bench of this Court through a judgment dated 1.8.2018 in W.P. (C) No. 25895 of 2018. The W.P (C) No.16413/2019 -3- matter was carried to the Supreme Court of India through S.L.P (C) No. 23225 of 2018 and connected cases. A consent order was passed on 29.08.2018 in S.L.P (C) No. 23225 of 2018 and connected cases, which order is on record in this case. We are concerned here only with the 1 st direction that forms part of the consent order dated 29.08.2018 which, provides that the college shall return an amount equivalent to the double of the amount collected from the students together with refund of the fee deposited by each one of the 150 students, with the college, by 04-09- 2018. There was a further direction that the Admission Supervisory Committee shall ascertain and report as to whether the amounts in question have been refunded, as directed. On 1.9.2018, the Admission Supervisory Committee filed its report which inter alia suggested that the amounts directed to be paid/refunded to each of the students have not been paid/refunded in terms of the directions issued by the Supreme Court. Therefore a further direction was issued by the Supreme Court on 4.10.2018 through which it was directed that the Admission Supervisory Committee shall determine the amount payable to each one of the students. The ASC has passed individual orders in respect of claims raised before it by the students/ guardians. In this writ petition we are concerned with an order passed by the Admission Supervisory Committee, in terms of the direction issued by the Supreme Court , determining the amount W.P (C) No.16413/2019 -4- payable by the petitioner college on account of the fees and other amounts collected from one Lulu Shajaa.

3. The question of maintainability of this Writ Petition under Article 226 of the Constitution of India having been questioned at the admission stage, a Division Bench of this Court, to which one amongst us (A.M.Shaffique.J.) was a party, came to the conclusion through an order dated 20.2.2020, that the Writ Petition was maintainable. Therefore we do not propose to go into that issue again.

4. Before we proceed to determine the correctness or otherwise of the impugned order, we must notice the observation of the Supreme Court in the order dated 4.10.2018 that the quantum of amount collected by the College from each student and what amount has been refunded is a seriously disputed fact and also notice the following direction issued to the Admission Supervisory Committee (ASC) by the Supreme Court.

"The ASC to consider the material which may be placed on record by the respective parties and take a decision in accordance with law on the basis of the evidence adduced in each of the case with respect to each of the students. (emphasis is ours) Thus it is clear that the direction given to the ASC was to individually determine the case of each student, in accordance with law, having due regard to the material which may be placed on record and the evidence adduced by the parties. Since the entire exercise undertaken by the ASC W.P (C) No.16413/2019 -5- was in terms of the aforesaid direction of the Supreme Court, it goes without saying that the ASC was bound to conclude its determination strictly in terms of the direction issued by the Supreme Court.

5. We have heard Smt. Nisha George, learned Counsel for the petitioner and Smt. Mary Benjamin, learned Standing Counsel for the 1st respondent (the Admission and Fee Regulatory Committee) and B. Krishna Mani learned Counsel appearing for the 2nd respondent, the complainant before the 1st respondent Committee. The learned Counsel for the petitioner would contend that the ASC had determined the issue based on mere surmises and conjectures and that there was no reliable material before the committee to hold that the amount in question was payable to the complainant/student. She states that the college has not received any amount other than the admitted amount of Rs.11.65 lakhs and therefore no further liability could be fastened on the college since an amount of Rs.23.30 lakhs being double the amount of Rs.11.65 lakhs has already been refunded. The Learned Counsel appearing for the ASC would point out that the ASC which was a committee under Act 19 of 2006 has not been impleaded in this writ petition and this, according to her, is a fatal defect. She states that the 1st respondent herein is the body constituted under the enactment which repealed and replaced Act 19 of 2006, namely Act 15 of 2017. On merits she would contend that the College had indulged W.P (C) No.16413/2019 -6- in severe malpractices resulting in the orders against them which have already been noticed above. She would urge that we must not interfere with the orders which have been issued by the ASC after careful scrutiny of all material placed before it. The learned counsel for the student/complainant would support the findings in the order and urge that we should not interfere with the order.

6. We must first consider the question as to whether the non- impleadment of the ASC should be a ground to refuse consideration of the matter on its merits. We are of the considered opinion that the ASC is not a necessary party to these proceedings since the committee is not required to justify its findings before this Court in any manner. We are fortified in taking such a view in the light of the law laid down by a 3 Judge bench of the Supreme Court in M.S Kazi v. Muslim Education Society & ors - (2016) IX SCC 263.

7. The ASC has, on 11-04-2019 determined the amount payable to student to be a sum of Rs.25,39,000/- after deducting the amount of Rs.23,30,000/- already paid by the college. We have gone through the order dated 11-04-2019 which is impugned before us and perused the material produced before the ASC in order to determine whether the order passed by the ASC was sustainable and in accordance with the directions issued by the Supreme Court.

W.P (C) No.16413/2019 -7-

8. The ASC has considered the documents produced before it in order to determine whether the parents of the student had the source to make payment of Rs.30.17 lakhs to the college. As already noticed, the ASC passed Ext.P8 order directing the college to refund an amount of Rs.25,39,000/- to the student. This figure was arrived at by accepting the case of the father of the student that he had paid a total sum of Rs.30.17 lakhs to the college authorities. After deducting a sum of Rs.11,65,000/- which was the amount collected as fee (including hostel fee), the Committee held that the amount collected over and above the fee was Rs.18,52,000/-. In terms of Ext.P1 order of the Supreme Court the college was required to refund the fees and double the amount collected over and above the fees. Therefore the Committee determined the amount to be refunded in the following manner.

 Sl. No.                      Particulars                     Amount
    1        Fee including hostel fee                       Rs.11,65,000/-
    2        Twice the amount collected over and above      Rs.37,04,000/-
             the fee (Rs.18,52,000/- x 2)
    3        Amount already refunded                        Rs.23,30,000/-
    4        Balance payable (1 + 2) - 3                    Rs.25,39,000/-

9. According to the college, they have received only Rs.10 lakhs towards fee and Rs.1,65,000/- towards hostel fee. In order to prove the source of Rs.30.17 lakhs, the mother of the student filed a proof affidavit which is marked as Ext.P6 in this writ petition.

W.P (C) No.16413/2019 -8-

10. We have perused the documents referred to in the order of the Committee and the proof affidavit filed by the mother of the student, in order to determine whether there was acceptable proof regarding the source of funds to have paid a sum of Rs.30.17 lakhs to the college. As already noticed the Supreme Court had clearly indicated in its order dated 04-10-2018 that the determination of the amount payable shall be on the basis of the evidence and the materials placed before the Committee. The statement of account of the mother of the student with Canara Bank, Parambil Peedika Branch, Malappuram District will show that a total amount of Rs.14 lakhs was withdrawn in cash between 30-08-2016 and 07-09-2016. The other document relied upon is the statement of account of one Yoonus C.P. who is stated to be the brother of the student's father. That statement of account with State Bank of India, Thirurangadi Branch will show that in between 03-05-2016 and 29-08-2016 a total amount of Rs.7,74,000/- has been withdrawn in cash from that account. Though the learned counsel for the 2nd respondent would contend that there is another withdrawal of Rs.3,00,000/- on 03-05-2016 from the account of Sri. Yoonus C.P., we notice that the said amount has been transferred to some other account and was not withdrawn in cash. Yet another document relied upon is the statement of account of one Yahya C.P. who is stated to be the cousin brother of the father of the student. We have perused the statement W.P (C) No.16413/2019 -9- of account of Sri. Yahya C.P. with HDFC Bank, Srikalahasti Branch, Andhra Pradesh. We notice that there are large number of transactions in this account. Amounts of Rs.20,000/- and Rs.10,000/- are seen withdrawn through ATM. A perusal of the statement of accounts shows that on some days Rs.20,000/- each is seen withdrawn through almost 11 transactions (For eg: the withdrawals on 08-01-2016). It is the specific case of the mother of the student in her proof affidavit that she paid Rs.20,17,000/- on 10-09-2016 and Rs.10,00,000/- to the college on 30-09-2016. The statement of account of Sri. Yahya which has been produced before us is for the period from 01-04-2015 to 31-03-2016. The very same pattern of withdrawal is seen throughout the period for which the statement relates. We are, in the absence of any other proof either oral or documentary unable to accept that the amounts withdrawn by Sri. Yahya were for the benefit of the student and for payment to the college. We therefore hold that the parents of the student had sufficient source for a total amount of Rs.21,75,000/-. In cases like these where amounts have been collected over and above the fee, the only manner in which the court can determine the question regarding payment is to examine the source for the alleged payment. No other direct evidence is possible. Having found that the parents of the student had sufficient source for making the payment of Rs.21,75,000/- to the college. Therefore after reducing the amount of fee of W.P (C) No.16413/2019 -10- Rs.11,65,000/-, the amount additionally collected will be Rs.10,10,000/-. Double that amount has to be refunded together with the amount of fees of Rs.11,65,000/-. The determination by the committee is modified as under:-

 Sl. No.                       Particulars                       Amount
      1      Fees including hostel fee                         Rs.11,65,000/-
      2      Double the amount collected over and above        Rs.20,20,000/-
             the fee (Rs.10,10,000/- x 2)
      3      Total amount payable in terms of the direction    Rs.31,85,000/-
             of the Supreme Court
      4      Amount already paid                               Rs.23,30,000/-
      5      Balance amount payable                             Rs.8,55,000/-

Thus this writ petition will stand allowed in part. The college shall refund an amount of Rs.8,55,000/- to the 2nd respondent without any further delay and at any rate within four weeks from the date of receipt of a copy of this judgment, failing which further steps in accordance with law shall be taken by the 1st respondent.

Sd/-

A.M.SHAFFIQUE JUDGE Sd/-

GOPINATH P. JUDGE AMG W.P (C) No.16413/2019 -11- APPENDIX PETITIONER'S/S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE ORDER PASSED BY THE SUPREME COURT IN SLA(C) NO.23225/2018 DATED 29.08.2018 EXHIBIT P2 TRUE COPY OF THE ORDER PASSED BY THE SUPREME COURT IN MA NO.2354 OF 2018 IN SLA(C) NO.23225/2018 DATED 04.10.2018 EXHIBIT P3 TRUE COPY OF THE E-MAIL COMMUNICATION DATED 30.08.3018 SENT BY THE 2ND RESPONDENT OT THE CHAIRMAN OF THE ADMISSION SUPERVISORY COMMITTEE EXHIBIT P4 TRUE COPY OF THE OBJECTIONS/STATEMENT GIVEN BY THE PETITIONER BEFORE THE COMMITTEE EXHIBIT P5 TRUE COPY OF THE RECEIPT DATED 27.09.2016 ISSUED BY THE COLLEGE FOR THE REMITTANCE F FEE OF RS.11.65 LAKHS EXHIBIT P6 TRUE COPY OF THE PROOF AFFIDAVIT ALONG WITH THE COPY OF THE BANK STATEMENT OF THE MOTHER AND RELATIVES OF THE 2ND RESPONDENT EXHIBIT P7 TRUE COPY OF THE ORDER NO.ASC 100/16/MBBS/KMC DATED 06.09.2016 AND ISSUED ON 09.09.2016 BY THE ADMISSION SUPERVISORY COMMITTEE EXHIBIT P8 TRUE COPY OF THE ORDER NO.ASC (P) 91/18/HO/TVPM/MBBS/KMC DATED 11.043.2019 PASSED BY THE ADMISSION SUPERVISORY COMMITTEE