Delhi High Court
Jesus And Mary College vs University Of Delhi And Anr. on 30 November, 2006
Equivalent citations: 137(2007)DLT138
Author: S. Muralidhar
Bench: Mukul Mudgal, S. Muralidhar
JUDGMENT S. Muralidhar, J.
Page 3770
1. The petitioner, an aided minority educational institution, has filed this Writ Petition seeking the following reliefs:
(a) A declaration that Clause 7(4A) of Ordinance xviii of Delhi University is ultra vires and unconstitutional;
(b) A declaration that amended Clause 7(4A) of Ordinance xviii of Delhi University does not apply to the Petitioner;
Page 3771
(c) A writ of certiorari to quash an Order dated 13.2.2006 passed by the National Commission for Minority Educational Institutions
2. The main issue that arises for determination in the present writ petition is whether the petitioner is obliged to constitute a Selection Committee for filling up the post of Lecturer in different subjects, in accordance with the amended Clause 7(4A) of Chapter xviii of the Delhi University Ordinance.
Background Facts
3. The facts in brief are that the petitioner issued an advertisement in the newspapers on 21.6.2005 inviting applications for the post of Lecturer in different subjects. The petitioner constituted a Selection Committee and finalized a list of the selected candidates. However, the University of Delhi, Respondent No.1, to which the petitioner is affiliated, objected to the constitution of the Selection Committee as it was not in conformity with the requirement of the amended Clause 7(4A) of Chapter xviii of the Delhi University Ordinance. The petitioner filed a petition before the National Commission for Minority Educational Institutions, which was dismissed as withdrawn by order dated 13.2.2006. Thereafter, the present petition was filed.
4. Under the amended Clause 7(4A) of Chapter xviii of the Delhi University Ordinance the Selection Committee should consist of the following persons:
(i)The Chairperson of the Governing Body.
(ii)The Principal of the concerned college.
(iii)Two nominees of the Vice-Chancellor, of whom one should be a subject expert.
(iv)Two subject experts not connected with the college to be nominated by the Chairperson of the governing out of a panel approved by the Vice Chancellor.
(v)One senior teacher/Head of the Department of the concerned subject.
Submissions of Counsel
5. Mr. Romy Chacko, the learned Counsel for the petitioner submits that being an aided minority institution, it cannot be compelled to constitute a Selection Committee in accordance with the amended Clause 7(4A) and that such a restriction is violative of its fundamental right to administer its institution under Article 30(1) of the Constitution of India. Relying upon the judgment of the Hon'ble Supreme Court in Ahmedabad St. Xavier's Society v. State of Gujarat he submits that that the right to administer amongst other things consists of the right to choose the teachers. Reliance is placed upon the observation made in para 182 of that judgment to contend that the right to choose the Principal and to have the teaching conducted by the teachers appointed by the Management after an overall assessment of their outlook and philosophy are perhaps the most important facets of the right to administer an educational institution. He submitted that in the circumstances, the requirement of having two nominees of the Vice Chancellor on the Selection Committee was legally unsustainable. Reliance has also been placed in the judgment of the Hon'ble Supreme Court in N.Ammad v. Page 3772 Manager, Emjay High School to contend that it is for the management of a minority educational institution to choose the modality for selecting teachers of the institution even if the institution is an aided one. It is further submitted that the judgment in St. Xaviers College has been followed by a 11 Judge Bench of the Hon'ble Supreme Court in T.M.A. Pai Foundation v. State of Karnataka . Finally, it is submitted that in view of the judgment of the Hon'ble Supreme Court in Brahmo Samaj Educational Society v. State of West Bengal , the mere fact that the institution received aid from the State would make no difference and that by itself would not justify the imposition any restriction which could not be imposed otherwise. In other words, by interfering with the constitution of the Selection Committee, the University is depriving of the petitioner of its right to appoint teachers of its choice.
6. In reply, Ms. Maninder Acharya, learned Counsel for the University submits that the condition imposed by Clause 7(4A) can hardly be construed as an interference with the rights of the institution to administer its affairs. Since the institution is affiliated with the University it is required to comply with this requirement as any other similar institution, and there was no discrimination in the application of this Clause in the Ordinance. Further, the object was to ensure greater transparency and objectivity in the selection process and this cannot be termed as an interference in the affairs of the institution.
The law governing the rights under Articles 29 and 30.
7. The law governing the rights of minority institutions as contained in Articles 29 and 30 of the Constitution has been constantly evolving. We have a long line of judgments that have examined the reasonableness of the regulatory measures that a State might seek to impose on the functioning of minority educational institutions. These decisions vary on the perception of the extent of permissible interference, a particular regulatory measure may constitute, with the right of administration of a minority institution.
8. In Re: The Kerala Education Bill 1957 AIR 1958 SC 956, a seven-judge Bench of the Hon'ble Supreme Court examined, in a reference under Article 143(1) of the Constitution, the constitutional validity of some of the clauses of the proposed Kerala Education Bill 1957. The rights conferred on minority institutions under Article 30(1) were explained thus (AIR, p.979):
The article, in terms, gives all minorities, whether based on religion or language, two rights, namely, the right to establish and the right to administer educational institutions of their choice. The key to the understanding of the true meaning and implication of the article under Page 3773 consideration are the words "of their own choice". It is said that the dominant word is "choice" and the content of that article is as wide as the choice of the particular minority community may make it. The ambit of the rights conferred by Article 30(1) has, therefore, to be determined on a consideration of the matter from the points of view of the educational institutions themselves.
Dealing with the argument of the State that there was no fundamental right available to a minority institution to receive grants-in-aid, and that, therefore the State was justified in imposing conditions for the grant of aid, the Court observed (AIR, p.983):
The conditions imposed by the said Bill on aided institutions established and administered by minority communities, like the Christians, including the Anglo-Indian community, will lead to the closing down of all these aided schools unless they are agreeable to surrender their fundamental right of management. No educational institution can in actual practice be carried on without aid from the State and if they will not get it unless they surrender their rights they will, by compulsion of financial necessities, be compelled to give up their rights under Article 30(1).
Clause 11 of the Kerala Education Bill, applied to aided institutions and stipulated that the State Public Service Commission would prepare a list from which teachers would be selected for appointment to such schools. The minority institutions contended that this constituted an infringement of their right under Article 30(1). However, Clause 11 was held to be a permissible regulation and not violative of Article 30(1). The majority judgment of Das, CJ held (AIR, p. 983):
Some of these provisions e.g. 7, 10, 11(1), 12(1)(2)(3) and (5) may easily be regarded as reasonable regulations or conditions for the grant of aid. Clauses 9, 11(2) and 12(4) are, however, objected to as going much beyond the permissible limit. It is said that by taking over the collections of fees etc. and by undertaking to pay the salaries of the teachers and other staff the Government is in reality confiscating the school fund and taking away the prestige of the school, for none will care for the school authority. Likewise Clause 11 takes away an obvious item of management, for the manager cannot appoint any teacher at all except out of the panel to be prepared by the Public Service Commission, which, apart from the question of its power of taking up such duties, may not be qualified at all to select teachers who will be acceptable to religious denominations.... These are, no doubt, serious inroads on the right of administration and appear perilously near violating that right. But considering that those provisions are applicable to all educational institutions and that the impugned parts of Clauses 9, 11 and 12 are designed to give protection and security to the ill paid teachers who are engaged in rendering service to the nation and protect the backward classes, we are prepared, as at present advised, to treat these Clauses 9, 11(2) and 12(4) as permissible regulations which the State may impose on the minorities as a condition for granting aid to their educational institutions.... In our opinion, Sub-clause 3 of Clause 8 and Clauses 9, 10, 11, 12 and 13 being merely regulatory do not offend Article 30(1)....
Page 3774 Thus in The Kerala Education Bill 1957, a measure of state regulation in the matter of selection of teachers and staff was held not to violate the fundamental right of the minorities under Article 30(1) of the Constitution.
9. This decision in The Kerala Education Bill 1957 has been referred to and partly relied on in later decisions of the Hon'ble Supreme Court, including a that of a larger bench of nine judges in The Ahmedabad St.Xavier's College Society v. State of Gujarat and the recent judgment of eleven judges in T.M.A Pai Foundation v. State of Karnataka . As already noticed, the petitioner relies heavily on St.Xavier's in support of his argument that Clause 7 (4A) constitutes an infringement of the petitioner's rights under Article 30(1). Therefore, we proceed to examine this decision in some detail.
The decision in St. Xavier's
10. The issue in St.Xavier's, to the extent relevant for the present case, was whether Section 33A(1)(b) of the Gujarat University Act, 1949 applied to a minority educational institution. Section 33A(1)(b) read as under (SCC, p.814):
33-A. (1) Every College (other than a Government college or a college maintained by the Government) affiliated before the commencement of the Gujarat University (Amendment) Act, 1972 (hereinafter in this section referred to as 'such commencement')-
(b) that for recruitment of the Principal and members of the teaching staff of a college there is a selection committee of the college which shall include-
(1) in the case of recruitment of the Principal, a representative of the University nominated by the Vice-Chancellor, and (2) in the case of recruitment of a member of the teaching staff of the college, a representative of the University nominated by the Vice-Chancellor and the Head of the Department, if any, concerned with the subject to be taught by such member.
11. The petitioners, in writ petitions under Article 32 of the Constitution, challenged the validity of the above provision on the ground that it violated their fundamental right under Article 30 of the Constitution. The majority judgment of the Bench of nine Judges of the Hon'ble Supreme Court was given by Ray, CJ. (speaking for himself and Palekar J.,) holding (SCC, para 42, p. 751) as follows:
The provisions contained in Section 33A(1)(b) of the Act are that for the recruitment of the Principal and the members of the teaching staff of a college there is a selection committee of the college which shall consist, in the case of the recruitment of a Principal, of a representative of the university nominated by the Vice-Chancellor and, in the case of recruitment of a member of the teaching staff of the college, of a representative of the university nominated by the Vice-Chancellor and the Head of the Department if any for subjects taught by such persons. The contention of the interveners with regard to these provisions is that Page 3775 there is no indication and guidance in the Act as to what types of persons could be nominated as the representative. It was suggested that such matters should not be left to unlimited power as to choice. The provisions contained in Section 33A(1)(b) cannot therefore apply to minority institutions.
12. Jaganmohan Reddy, J. (for himself and Alagiriswami, J.) while agreeing with Ray, CJ., held (in para 50) that Section 33A(1)(b) violated the fundamental rights of minorities and cannot therefore apply to institutions established and administered by them. In this judgment a reference was made to the earlier judgment of the Hon'ble Supreme Court in State of Kerala v. Very Rev. Mother Provincial where certain provisions of the Kerala University Act regarding the appointment of the principal and teachers was struck down. A reference was also made to the judgment in D.A.V. College v. State of Punjab where certain other provisions of the Guru Nanak University Statute concerning appointment of the staff was struck down as being violative of Article 30(1). However the concurring judgment of Jaganmohan Reddy J., in St. Xavier's does not discuss Section 33A(1)(b) of the Gujarat University Act,1949. In other words, the reasons that weighed with Jaganmohan Reddy J., in concurring with the opinion of Ray C.J. in this regard, have to be taken to be the same reasons given by Ray CJ. viz., that there was no indication and guidance in the Gujarat University Act as to what types of persons could be nominated as the representative of the Vice-Chancellor and that there was therefore an unlimited choice with the Vice-Chancellor. These were, therefore, the reasons why four of the nine Judges in St. Xavier's held Section 33A(1)(b) of the Gujarat University Act to be violative of Article 30(1) and therefore inapplicable to minority institutions.
13. In his concurring opinion, Khanna J. in para 103 (SCC, p.789) observed that "a law which interferes with a minorty's choice of qualified teachers or its disciplinary control over teachers and other members of the staff of the institution is void as being violative of Article 30(1)." Thereafter in para 114 (SCC, p.794) Khanna J. also held that Section 33A was violative of Article 30(1). There is, however, no other reason given by Khanna J. for this conclusion.
14. Mathew J., speaking for himself and Chandrachud J., (as His Lordship then was) came to the same conclusion and the reasons for the said conclusion are contained in para 182 which reads as under (SCC, p.815):
182. 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. We can perceive no reason why a representative of the University nominated by the Vice-Chancellor Page 3776 should be on the Selection Committee for recruiting the Principal or for the insistence of head of the department besides the representative of the University being on the Selection Committee for recruiting the members of the teaching staff. 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.
15. Beg J., (as His Lordship then was) dissented on this aspect and observed in para 211 (SCC, p.826) that: "the mere presence of the representatives of the Vice-Chancellors, the teachers, the members of the non teaching staff, and students of the college would not impinge upon the right to administer." Here again, although there is no separate discussion on Section 33A(1)(b), it is clear in para 233 (SCC, p.835) that this provision was not held to be inapplicable to minority institutions. The other dissenting Judge, Dwivedi J., noted that (para 287, SCC p.850) that the counsel for the petitioner "abandoned the attack against this provision."
16. Therefore, by a majority of 7:2, the Hon'ble Supreme Court in St. Xavier's held Section 33A(1)(b) of the Gujarat University Act was violative of Article 30(1). However, of the seven that constituted the majority, only two (Mathew and Chandrachud JJ.) have subscribed to the view in para 182 that there was no reason why there should be a representative of the Vice-Chancellor on the selection committee or a head of the department for recruiting members of the teaching staff. Four of the seven judges (Ray CJ, Palekar J, Jaganmohan Reddy J. and Alagiriswami, J.) came to the same conclusion for the reason that there was no indication and guidance in the Act "as to what types of persons could be nominated as the representative." Therefore, it would not be correct to proceed on the footing that the reasoning of Mathew and Chandrachud JJ. in para 182 of the judgment was also the reasoning that weighed with the four of the seven judges constituting the majority.
17. The other points of difference between St.Xavier's and the present case are:
(a)Whereas it is not in dispute in the present case that the institution in question is an aided minority institution, it is not at all clear from the judgment in St. Xavier's that the institution there, although a minority institution, was an aided one. Both in The Kerala Education Bill, 1957 and in the later decision in T.M.A. Pai, a clear distinction has been drawn between an aided and an unaided minority institution.
(b)Whereas Section 33A(1)(b) of the Gujarat University Act did not specify what type of person could be nominated by the Vice-Chancellor to the Selection Committee for appointment of teachers, Clause 7 (4A) in the present case indicates that one of the persons to be nominated by the Vice-Chancellor would be a subject expert.
(c)Further, in Clause 7(4A) the two persons to be nominated by the Chairman of the governing body of the institution from among a panel prepared by the Vice-Chancellor are also to be subject experts. There was no such requirement under Section 33A(1)(b).
18. In view of the above distinguishing features, we find it difficult to straightaway apply the judgment in St. Xavier's and hold Clause 7(4A) to be Page 3777 violative of the fundamental rights of the minorities under Article 30(1) of the Constitution of India.
Other decisions
19. The next decision that requires to be noticed is by a Bench of three learned Judges of the Hon'ble Supreme Court in The Gandhi Faiz-E-Am College v. University of Agra . By a majority of 2:1, the Supreme Court rejected the contention of the minority institution that Statute 14A of the Statute of the Agra University which specified who should be on the Governing Body of the institution, constituted a violation of Article 30. Recalling the judgment of Khanna J. in St. Xavier's where it was observed that: "regulations can be prescribed in spite of the unrestricted nature of the right", the majority in Gandhi Faiz-E-Am College held that in comparison to the provisions involved in the St.Xavier's (SCC, para 30, p.298) "The features of the Agra University Act vis--vis the minority institutions are conspicuously different and leave almost unaffected the total integrity of the administration by the religious group, save in the minimal inclusion of two internal entities, namely the principal of their own choice and the senior-most lecturer independently appointed by them."
20. Although in Gandhi Faiz-E-Am College, the concerned provision related to the constitution of the Governing Body itself (comparable to Section 33A(1)(a) of the Gujarat University Act in St. Xavier's) and not with the issue of the constitution of the Selection Committee (comparable to Section 33A(1)(b) of the Gujarat University Act), the underlying rationale cannot be any different. Significantly, the Hon'ble Supreme Court was not prepared to apply St.Xavier's in toto and this underscores the basic approach that in each case the provisions have to be examined independently in order to assess whether they in fact infringe the rights of a minority institution under Article 30(1).
21. The other decision relied upon by the counsel for the petitioner is N. Ammad v. Manager, Emjay High School . The Hon'ble Supreme Court upheld the judgment of the High Court that the Government could not issue directions to a minority school in the matter of selection and appointment of a headmaster. It was held that (SCC p.681) "if the management of the school is not given very wide freedom to choose the personnel for holding such a key post, subject of course to the restrictions regarding qualifications to be prescribed by the State, the right to administer the school would get much diminished." Recently on 27.11.2006 in CA No. 8599/2003 Secretary, Malankara Syrian C. College v. T Jose the Hon'ble Supreme Court held that Section 57(3) of the Kerala University Act, 1974, concerning the matter of the appointment of a principal of a college does not apply to an aided minority educational institution. However, the situation in the instant case is not comparable. Here we are concerned with a provision of the Delhi University Statute which permits the Vice-Chancellor to nominate two persons to be on the Selection Committee for selection and appointment of lecturers in an affiliated minority institution. We therefore do not think that these decisions help the petitioner.
Page 3778
22. The decision in TMA Pai only generally answers the question whether regulation by the State of an aided minority institution is permissible in law. Although the particular situation of stipulating the composition of the Selection Committee did not arise for consideration, and was therefore not addressed in TMA Pai, it appears that some amount of regulation was in fact conceded. The relevant question framed and answered by the majority (in the opinion of Kirpal, CJ.) are (SCC, p.589):
Q.5.(c) 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?
A. So far as the statutory provisions regulating the facets of administration are concerned, in case of an unaided minority educational institution, the regulatory measure of control should be minimal and the conditions of recognition as well as the conditions of affiliation to a university or board have to be complied with, but in the matter of day-to-day management, like the appointment of staff, teaching and non-teaching, and administrative control over them, the management should have the freedom and there should not be any external controlling agency. However, a rational procedure for the selection of teaching staff and for taking disciplinary action has to be evolved by the management itself.
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.
Fees to be charged by unaided institutions cannot be regulated but no institution should charge capitation fee.
23. Likewise, in P.A. Inamdar v. State of Maharashtra (2005) 6 SCC 537, the question of the applicability of the law in TMA Pai to aided minority institutions was left unanswered as is indicated in the following passage (SCC, p.600):
Conditions which can normally be permitted to be imposed on the educational institutions receiving the grant must be related to the proper utilisation of the grant and fulfillment of the objectives of the grant without diluting the minority status of the educational institution, as held in Pai Foundation (see para 143 thereof). As aided institutions are not before us and we are not called upon to deal with their cases, we leave the discussion at that only.
Page 3779
24. Recently, in Brahmo Samaj Education Society v. State of West Bengal , the Hon'ble Supreme Court held that notwithstanding an institution was receiving aid, its right to choose teachers, subject to fulfillling the requisite qualification, could not be taken away by a State University Service Commission. However, there are several distinguishing features of Brahmo Samaj which make it difficult to apply the said decision to the facts of the present case:
(a) First, the Hon'ble Supreme Court in that case did not consider it necessary to answer the issue whether the institution was in fact a minority institution.
(b) Secondly, the University Services Commission in that case was to completely control the selection of teachers leaving no role in it at all for the institution. It was in those circumstances that it was observed that such a condition was not consistent with the rights of an aided institution.
(c) Thirdly, a plain reading of the judgment reveals that the Hon'ble Supreme Court did not have the occasion to interpret the scope and ambit of the right under Article 30(1) of the Constitution.
(d) Fourthly, the Court ultimately did not decide the validity of the impugned provision in that case as is apparent from para 11. It issued a direction that the State Government should take note of the judgment in TMA Pai and make suitable amendments to the laws. In that view of the matter, particularly since TMA Pai itself does not directly deal with the issue of interference by the State with the right of a minority institution to choose its teachers, Brahmo Samaj cannot possibly constitute an appropriate precedent for being applied to the facts of the present case.
25. The law as can be gleaned from the above decisions is that the State cannot impose a condition on an aided minority institution as a pre-requisite for granting aid to such institution. In that event, such a condition would violate Article 30(1) of the Constitution. It was observed in T.M.A Pai that a Regulation which can be imposed on the right to administer must satisfy a dual test, i.e., the test of reasonableness and the test that it is regulative of the educational character of the institution and is conducive to making the institution an effective vehicle of education for the minority community or other persons who resort to it. It is also settled law that a minority institution cannot be regulated by the State to the extent that it completely takes a way the institution's right to choose its teachers, to appoint a 'key person' like the Principal or generally to administer the institution. However, the burden is on the minority institution to show that the degree of control or regulation that is sought to be imposed on it is such that it altogether takes a way the right of the minority institution to administer it in the manner of its choosing. This is ultimately a question of degree of control, which is likely to vary from case to case.
Clause 7 (4A)
26. We now turn to examine the impugned provision in order to test the petitioner's contentions. At the outset it requires to be understood that the Page 3780 impugned Clause 7(4A) of Chapter xviii envisages the Vice Chancellor nominating two persons on the Selection Committee of whom one is to be a subject expert. Further the Chairperson of the Governing Body of the minority college such as the petitioner nominates two subject experts not connected with the college out of the panel of names approved by the Vice Chancellor. As regards, the first category, the University had proposed two names in subjects of Computer Science, Economic, English, Maths, Sociology, Psychology, BDP, one of whom was to be the subject expert. As regards, the second category, the University has prepared a panel of four names of professors. The choice of nominating two persons from the panel in the second category is still with the Chairperson of the Governing Body and it cannot be said that there is no freedom of choice with the petitioner in this regard. Two members nominated by the Vice-Chancellor out of a total of seven cannot be said to give such member any unfair advantage. As regards the first category even though both nominees of are of the Vice Chancellor, one is the subject expert who can only ensure a better quality of selection. This can by no means be said to be detrimental to the interests of the minorities or their institution. The petitioner has not been able to demonstrate how two persons nominated by the Vice Chancellor from amongst nine persons constituting the Selection Committee can actually override the decisions of the Selection Committee which otherwise is comprised of persons nominated by the petitioner itself, and the nominees of the management command a healthy and overwhelming majority.
27. The petitioner has not been able to discharge its onus of showing that Clause 7 (4A) actually infringes the rights of minorities. In our view, there is nothing to show that Clause 7(4A) actually violates Article 30(1).
28. For all of the above reasons, we find no merit in the writ petition.
Leave to Appeal to the Hon'ble Supreme Court
29. However since in our considered view the matter involves a substantial question of law of general importance which needs to be decided by the Hon'ble Supreme Court, we think it appropriate to grant the petitioner a certificate of leave to appeal to the Hon'ble Supreme Court against this judgment in terms of Article 133 read with Article 134A of the Constitution. This we do on our own motion.
30. Accordingly while dismissing the writ petition, we grant the petitioner a certificate, under Article 133 read with Article 134A of the Constitution of India, of leave to appeal against this judgment to the Hon'ble Supreme Court on the following substantial question of law of general importance which, in our view, requires to be decided by the Hon'ble Supreme Court:
Is Clause 7(4A) of the Ordinance xviii of the Delhi University violative of the fundamental right of minorities to administer educational institutions of their choice under Article 30(1) of the Constitution and consequently is it inapplicable to the petitioner?
31. With the above certificate of leave to appeal to the Hon'ble Supreme Court, the petition is dismissed with no orders as to costs. Miscellaneous application for interim relief stands dismissed accordingly.