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 6, Cited by 0]

Bombay High Court

Dr. Mohd. Asif Nabi Sheikh, Principal ... vs Mahila Kal Mahavidyalaya, Nagpur And ... on 9 November, 2017

Author: B.P. Dharmadhikari

Bench: B.P. Dharmadhikari, Swapna Joshi

                                                       1                       091117 wp 2016.14 Judg..odt  

              IN THE HIGH COURT OF JUDICATURE AT BOMBAY :
                         NAGPUR BENCH : NAGPUR.

                                 Writ Petition No.2016 of 2014


Dr. Mohd. Asif Nabi Sheikh,
Aged about 49 years,
Principal, Ramesh Dhawad Sharirik Shikshan 
Mahavidyalaya, Hingna Road, MIDC, Nagpur                       .... Petitioner.

                                                  Versus

1)      Mahila Kala Mahavidyalaya,
        Umrer, PIN : 441203, Distt. Nagpur.

2)            The Academy of Arts & Sciences, Umrer,
              Distt. Nagpur through its President Shri M.B. Badhiye,
                      (Corrected address of resp. no.2.)
              The Academic of Arts and Sciences, Umrer,           Amended as per  Court's 
          Dist. Nagpur through its President                           order dated 13-06-2014
          Shri M.B. Badhiye, Adv.
          R/o.-Behind Maharashtra Emporium, Badkas Chowk,
          Mahal, Nagpur-32.
                         (Corrected address of resp. no.2.)
          The Academy of Arts & Sciences, Umrer,                 Amended as per Court's
               Distt. Nagpur through its Working President                   order dated 12-01-2016
          Shri Anandrao S. Giradkar,
          R/o.-176-A, Shiv Nagar, Behind Nirmal Bank, 
          Nandanwan Road, Nagpur-440 009.

3)        Shyam Bhojraj Punde,
          Designate Principal, Mahila Kala Mahavidyalaya, 
          Umrer- 441203, Distt. Nagpur.

4)       Smt. Sharda H. Shakya,
         167, Surendra Nagar, Nagpur 440015.

5)      Nagpur University through its Registrar, Nagpur.




       ::: Uploaded on - 14/11/2017                                   ::: Downloaded on - 16/11/2017 00:53:36 :::
                                                        2                       091117 wp 2016.14 Judg..odt  

6)        Vice Chancellor,
          Nagpur University, Nagpur.

7)        Grievance Committee for R.T.M. Nagpur University,
          through its Registrar, Nagpur.

8)        Joint Director of Higher Education,
          Morris College T Point, Sitabuldi, Nagpur.              .... Respondents.
----------------------------------------------------------------------------------------------------
                       Shri  R.L. Khapre, Advocate for petitioner.
                      Shri  B.G. Kulkarni Advocate for resp. no.3.
               Shri A.S. Agrawal, Advocate for resp. nos. 5, 6 and 7.
----------------------------------------------------------------------------------------------------
                                            Coram : B.P. Dharmadhikari  &
                                                         Mrs. Swapna Joshi, JJ.
                                            Dated  : 09th 
                                                                November, 2017.

ORAL JUDGMENT ( Per B.P. Dharmadhikari, J.)

The matter is part heard. It was heard earlier on 10-10-2017, 11-10-2017 and 12-10-2017. Today, the matter has appeared at serial no.1 on Board.

2] As the old matters are to be given precedence, we kept back this matter and called it out after first ten old matters. The learned Advocates appearing therein were not present and hence we then called out this part heard matter.

3]               Hearing has been completed today only.




       ::: Uploaded on - 14/11/2017                                   ::: Downloaded on - 16/11/2017 00:53:36 :::
                                                        3                       091117 wp 2016.14 Judg..odt  

4]               Learned   Advocate   Shri   Khapre   on   behalf   of   the   petitioner

submits that the University Grants Commission's [UGC] regulations which have come into force from 30-06-2010 are accepted and acted upon by the State of Maharashtra from 15-02-2011 and as such are determinative. The UGC regulations do not give any concession to respondent no.3 already working as a Principal in an aided college affiliated to the Nagpur University and as such his selection in terms of the advertisement dated 27-06-2013 needs to be viewed as fresh selection and if so viewed, he has to show that his Academic Performance Indicators [API] score is minimum 400 points and without that he cannot participate in the selection process. The support is being taken from Clause 4.2.0 (iv) and Appendix-III Table-II(c) with UGC Regulations for this purpose. The papers showing 440 as API score submitted by respondent no.3 are also objected to on the ground that when the points for training course etc. can at the most be 30, the respondent no.3 has taken to 215 marks. It is submitted that the same error of taking more score on other counts can also be demonstrated but then as for training, 185 points have been taken in excess, if those points are subtracted from 440 the API score of respondent no.3 drops down to 255, and hence he ceases to be eligible and cannot participate in the process.

::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 :::

4 091117 wp 2016.14 Judg..odt 5] The second contention is, the Committee as constituted for the purposes of taking interviews under Clause 5.1.6 of the UGC Regulations by respondent no.1 was defective and hence its proceedings need to be ignored.

6] The last contention is, as the petitioner is the only eligible and qualified candidate, the petitioner ought to have been selected as Principal.

7] Learned Advocate Shri Khapre has placed reliance upon the judgment of Hon'ble Apex Court in the case of Kalyani Mathivanan vs K.V. Jeyaraj and others, reported at AIR 2015 SC 1875 to urge that the U.G.C. Regulations are determinative and conclusive. He points out that there a particular view has been reached because the State of Tamil Nadu had not adopted UGC regulations. However, here that distinguishing feature is not available. The judgment of the Hon'ble Apex Court in the case of Central Electricity Supply Utility of Odisha vs. Dhobei Sahoo and others, reported at 2013 AIR SCW 6339, particularly paragraph 18 therein is relied upon to urge that the question of locus of the petitioner is not relevant at all as the Writ of quo warranto has been asked for. ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 :::

5 091117 wp 2016.14 Judg..odt 8] The petition is strongly opposed by learned Advocate Shri Kulkarni who appears for respondent no.3 and learned Advocate Shri Agrawal who appears for respondent nos. 5, 6 and 7. 9] They invited our attention to our orders dated 23-04-2014 and dated 12-10-2017 to urge that the Court has not permitted the petitioner to challenge Clause no.3 in the advertisement dated 27-06-2013. No application for amendment thereafter has been filed and as such the contentions based upon said Clause no.3 of the advertisement are misplaced.

10] Learned Advocate Shri Kulkarni has placed strong reliance upon the Division Bench judgment of this Court in the case of Dr. Ajit Uttamrao Wagh vs. North Maharashtra University, Jalgaon and others, reported at 2011(3) ALL MR 747, particularly paragraphs 11 and 12 therein to submit that here at the most one member of the Management Council was not nominated but then that lacuna does not confer any advantage upon the petitioner. The provisions of Section 111 of the Maharashtra Universities Act, 1994 [for short, 'the Act of 1994"], are heavily relied upon him. He states that as per sub-clause (b) of Clause 5.1.6 of ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 6 091117 wp 2016.14 Judg..odt the U.G.C. Regulations, five members of the Selection Committee must remain present and if in these five members, there are two experts, quorum is complete. He submits that in present facts total four experts were nominated and three were present. He further points out that total six members of the Selection Committee have conducted selection proceedings and hence there was quorum. He, therefore, contends that the Division Bench judgment in the case of Dr. Ajit Uttamrao Wagh (mentioned supra) clinches the controversy.

11] Lastly on API score, the learned Advocate submits that the UGC regulations do not contain any provision disqualifying or removing a person validly selected as a Principal and working on 30-06-2010 or 15-02-2011. He submits that a person working as a Principal of a college therefore can definitely changes college and become Principal of some other college. Hence, the requirement of having minimum API score of 400 is not attracted at all.

12] Without prejudice, he adds that the API score of 440 claimed by respondent no.3 is accepted by the Selection Committee and there is no error in it. He submits that the same scale needs to be used even for ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 7 091117 wp 2016.14 Judg..odt judging the API score for the petitioner and as such there cannot be any discrimination between respondent no.3 and the petitioner. If it is claimed, on any count, including under the head "training", that the respondent no.3 has taken excessive score, then the petitioner also has taken same scores.

13] Learned Advocate Shri Kulkarni and learned Advocate Shri Agrawal, therefore, pray for dismissal of the Writ Petition. 14] In reply arguments, learned Advocate Shri Khapre submits that the necessary material to assail Clause no.3 in advertisement is already available in petition and therefore no prejudice is caused to the parties, if it is adjudicated upon. He contends that if Clause no.3 is set aside the respondent no.3 may not be in a position to participate in the selection process at all.

15] After hearing the learned respective Advocates, we find that the API scores of the candidates need to be evaluated by the Selection Committee. Hence, whether anybody has taken wrong scores or has played any mischief, is the issue in domain of such Committee. ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 :::

8 091117 wp 2016.14 Judg..odt 16] However, vide order dated 12-10-2017, we have already made some observations about the Condition no.3 in the advertisement. We have recorded that an opportunity was given to the petitioner to file fresh petition as said ground was going to the very root of the advertisement. The learned Advocate for the petitioner in absence of instructions agreed to proceed with hearing and the writ petition and permitted the learned Advocate for respondent no.3 i.e. learned Advocate Shri Kulkarni to argue on merits. Thus, the validity of Clause no.3 or otherwise of the advertisement cannot be looked into in this proceeding. 17] It is apparent that if Clause no.3 in the advertisement is to be set aside, the petitioner ought to have approached the Court immediately. He did participate in the selection process, acquiesced in it and hence on 12-10-2017, he was given necessary opportunity. 18] In any case, in the present matter, no express provision in UGC regulations unseating a Principal like respondent no.3 has been pointed out. The respondent no.3, therefore, can continue to function as a Principal of a college affiliated to the Nagpur University. It does not mean that he can continue as a Principal of a college in which he is placed on the ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 9 091117 wp 2016.14 Judg..odt date of coming into force of UGC regulations and if he changes the college he becomes disqualified. Learned Advocate Shri Khapre, however, submitted that the selection as a Principal of other college is fresh recruitment and therefore the norms prevailing on the eve of such fresh recruitment must be fulfilled. For reasons already mentioned supra, we find it difficult to look into the validity of Clause no.3 or then this contention in the present matter.

19] Insofar as the composition of Selection Committee is concerned, Clause 5.1.6 of the U.G.C. regulations reads as under :-

"5.1.6 College Principal
(a) The Selection committee for the post of College Principal shall have the following composition:
1. Chairperson of the Governing Body as Chairperson.
2. Two members of the Governing Body of the college to be nominated by the Chairperson of whom one shall be an expert in academic administration.
3. One nominee of the Vice Chancellor who shall be a Higher Education expert. In case of Colleges notified/declared as minority educational institutions, one nominee of the Chairperson of the College from out of a panel of five names, preferably from minority communities, recommended by the Vice-Chancellor of the affiliating university of whom one should be a subject 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 ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 :::

10 091117 wp 2016.14 Judg..odt Governing Body of the college) out of a panel of six experts approved by the relevant statutory body of the university concerned.

5. An academician representing SC/ST/OBC/Minority/Women/Differently-abled categories, if any of candidates representing these categories is the applicant, to be nominated by the Vice Chancellor, if any of the above members of the selection committee do not belong to that category.

(b) At least five members, including two experts, should constitute the quorum.

(c) All the selection procedures of the selection committee shall be completed on the day of the selection committee meeting itself, wherein, minutes are recorded along with the scoring proforma and recommendation made on the basis of merit with the list of selected and waitlisted candidates/Panel of names in order of merit, duly signed by all members of the selection committee.

(d) The term of appointment of the college principal shall be FIVE years with eligibility for reappointment for one more term only after a similar selection committee process." 20] Learned Advocate Shri Kulkarni has on 12-10-2017 produced a Government Resolution dated 30-01-2012 which shows that in addition to the members mentioned in above clause, the inclusion of the Divisional Joint Director as the representative of the Government has also been mandated.

21] Insofar as the composition of Committee which has interviewed the petitioner and respondent no.3 before us on 14-10-2013 is ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 11 091117 wp 2016.14 Judg..odt concerned, it is not in dispute that, on that day, total six members of the Committee were present and out of them three were experts. Thus, on that day, stipulation about quorum stood satisfied. Out of three experts to be selected from the Panel of six experts approved by the relevant statutory body of the university, two experts attended the interview proceedings and one expert though nominated was absent. 22] However, it is not in dispute, that there was no nomination of one member of the Governing Body of college by Chairperson of Governing Body. Thus, the requirement of sub-section (2) of Clause 5.1.6

(a) of U.G.C. Regulations was not met with. The said sub-clause obliges the Chairperson to nominate the two members of the Governing Body of the college as part of the Selection Committee. The Chairperson in the present matter nominated only one such member who happened to be an expert in academic administration. Thus, the other person or member of the Governing Body was never nominated and therefore did not form part of the Selection Committed at all.

23] Perusal of the judgment of Division Bench of this Court, in the case of Dr. Ajit Uttamrao Wagh (supra) shows that there Clause 413(B) ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 12 091117 wp 2016.14 Judg..odt and (2) of the relevant statute of that University has been looked into. Its Clause (A) requires Chairman of the Governing Body of the college to be part of the Selection Committee. Instead of him, the Secretary was nominated and functioned as part of the Selection Committee. It is, in this backdrop, that the provisions of Section 111 of the Act of 1994, have been looked into and in paragraph 12 the Division Bench of this Court has found that such lacuna cannot be held to be fatal.

24] The facts in subject matter, therefore, show that the composition of Selection Committee was complete and hence in terms of statute, a validly constituted Selection Committee was born. In that Committee, instead of Chairperson, the Secretary of the Governing Body participated. As such, the recourse was taken to Section 111 of the Act of 1994 and lacuna has been found curable.

25] Section 111 of the Act of 1994, reads as under :-

"111. Acts and proceedings not invalid merely in ground of defect in constitution, vacancies, irregularity in procedure, etc. No act or proceeding of the Senate or the Management Council or Academic Council or any other authority or any body or committee of the university including a committee appointed by the Chancellor for the appointment of a Vice-Chancellor shall be deemed to ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 :::

13 091117 wp 2016.14 Judg..odt be invalid at any time merely on the ground that-

(a) any of the members of any such authority, body or committee are not elected, appointment, nominated or co-opted or for any other reason are not available to take office at the time of the constitution or to attend any meeting thereof or any person is a member in more than one capacity or there is any other defect in the constitution thereof or there are one or more vacancies in the offices of members thereof;

(b) there is any irregularity in the procedure of any such authority, body or committee not affecting the merits of the matter under consideration, and the validity of such act or proceeding shall not be questioned in any court or before any authority or officer merely on any such ground."

26] Bare reading of this provision, therefore, shows that the Selection Committee with necessary strength i.e. number of members of the Selection Committee comes into being and is constituted, and therein there is some vacancy on account of absence of election, absence of nomination or co-option etc. in such Committee. Thus, the Committee validly born and already functioning is not crippled because of such vacancy and it has not been treated as fatal to its composition or functioning.

27] Section 111 of the Act of 1994 speaks of Senate or Management Council or academic Council or any other authority or any ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 14 091117 wp 2016.14 Judg..odt body or committee of University. The Selection Committee to select the Principal of a college cannot be viewed as Selection Committee of the University. Recruitment is the exercise undertaken by private management through a Section Committee composed as per UGC regulations. 28] At this stage, our attention is invited to the provisions of Section 79(3) of the Act of 1994 to urge that the composition of such Selection Committee is recommended by the said Act and by statute prescribed thereunder. Learned Advocate Shri Khapre rightly submits that the regulations framed by U.G.C. itself show that it is Selection Committee of the college. Section 111 of the Act of 1994 which is an enabling provision and removes technical lacunae speaks of the various authorities or Committees functioning under the University. It also includes Committee appointed by the Chancellor for appointment of Vice- Chancellor. The Selection Committee in the present matter is formed under Clause 5.1.6 of the U.G.C. Regulations and it stipulates that the Chairperson of the Governing Body of the Management representing the college, acts as its Chairperson. Two members of the Governing Body of the concerned college nominated by him and three experts to be nominated by the Governing Body of the college also form part of such ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 15 091117 wp 2016.14 Judg..odt Selection Committee. The Vice-Chancellor has got power to nominate one person and, in case the post of Principal is reserved an academician representing such reserved category nominated by the Vice-Chancellor also becomes its part. Because of the Government Resolution dated 30- 01-2012 mentioned supra, the Divisional Joint Director also becomes its part as the representative of the State Government. It is, therefore, apparent that such Committee cannot be viewed as the Authority or Body or Committee of the University.

29] Moreover, the facts at hand show that here the composition of Selection Committee in terms of Clause 5.1.6 itself was never complete. The Chairperson of the Governing Body did not even nominate the other member of the Governing Body of college as part of the Selection Committee. Thus, when the Selection Committee fully constituted should have consisted of eight members, here only seven such members existed. This cannot be perceived as vacancy and subjected to Section 111 of 1994 Act. As the Selection Committee itself was not fully constituted, this error cannot be cured by contending that the requirement of quorum stood satisfied. The requirement of quorum will be attracted when the Committee is fully constituted and is validly ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 16 091117 wp 2016.14 Judg..odt functioning. Even, if we presume that Section 111 of the Act of 1994 may also apply to such Selection Committee, it will not take care of such omissions to nominate, which results in non completion of the Selection Committee.

30] We, therefore, find that on facts the Division Bench judgment in the case of Dr. Ajit Uttamrao Wagh ( mentioned supra) of this Court has no application here. We therefore need not speculate on effect of chairperson objecting to his omission and inclusion of somebody else in his place as part of Selection Committee. In present matter and facts, we hold that neither Section 11 of 1994 Act nor Clause 5.1.6 (b) of UGC regulations can be invoked to validate proceedings of a still born Selection Committee.

31] Perusal of judgment of the Hon'ble Apex Court in the case of Central Electricity Supply Utility of Odisha (supra) shows that in matters where Writ of quo warranto is sought, larger public interest needs to be looked into and locus of the petitioner has no play. In the light of these findings, we do not find it necessary to dwell upon the judgment of the Hon'ble Apex Court in the case of Kalyani Mathivanan (supra) which deals ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 17 091117 wp 2016.14 Judg..odt with the overriding power and property of the U.G.C. Regulations. 32] As the Selection Committee which has interviewed the petitioner and respondent no.3 was itself incomplete, its proceedings cannot be viewed as legal and valid. Hence, the Report and Minutes of the Selection Committee dated 14-10-2013, are unsustainable. The same are, accordingly, quashed and set aside.

33] We, therefore direct respondent nos.1 and 2 to take necessary steps to constitute a valid Selection Committee in terms of Clause 5.1.6 of the U.G.C. Regulations and to proceed further with evaluation of the claims of the petitioner and respondent no.3 as per law. Needless to mention that the controversy that the API score can be looked into by such Committee. 34] As respondent no.3 is already functioning as a Principal of respondent no.1 college, he shall continue as such until the Selection Committee thus constituted, completes its proceedings and its report approved by respondent nos. 5, 6 and 7.

35] This exercise and process of selection shall be completed ::: Uploaded on - 14/11/2017 ::: Downloaded on - 16/11/2017 00:53:36 ::: 18 091117 wp 2016.14 Judg..odt within three months from today.

36] With these observations and directions, we partly allow the writ petition and dispose it of. No costs. Rule made absolute accordingly.

                                  JUDGE                                                     JUDGE   




Deshmukh       




         ::: Uploaded on - 14/11/2017                                     ::: Downloaded on - 16/11/2017 00:53:36 :::