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 8, Cited by 164]

Supreme Court of India

State Of Maharashtra vs Vikas Sahebrao Roundale And Ors on 11 August, 1992

Equivalent citations: 1992 AIR 1926, 1992 SCR (3) 792, AIR 1992 SUPREME COURT 1926, 1992 (4) SCC 435, 1992 AIR SCW 2182, (1992) 5 JT 175 (SC), (1992) 3 SCR 792 (SC), 1992 (3) SCR 792, 1992 (5) JT 175, 1992 (2) UJ (SC) 680, 1992 UJ(SC) 2 680, 1993 (1) UPLBEC 534, 1993 (1) APLJ 1, (1993) 1 UPLBEC 534, (1992) 2 ANDHWR 37, (1993) 1 MAHLR 144, (1992) 5 SERVLR 74, (1993) 1 BOM CR 437

Author: K. Ramaswamy

Bench: K. Ramaswamy, N.M. Kasliwal, G.N. Ray

           PETITIONER:
STATE OF MAHARASHTRA

	Vs.

RESPONDENT:
VIKAS SAHEBRAO ROUNDALE AND ORS.

DATE OF JUDGMENT11/08/1992

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
KASLIWAL, N.M. (J)
RAY, G.N. (J)

CITATION:
 1992 AIR 1926		  1992 SCR  (3) 792
 1992 SCC  (4) 435	  JT 1992 (5)	175
 1992 SCALE  (2)163


ACT:
     Article  226-III  equipped	 under staffed	unrecognised
educational  institutions-Students admitted to D.Ed.  course
in   unrecognised  institution-Held  High  Court   committed
manifest  error	 in exercising prerogative power  to  permit
appearance for examination.



HEADNOTE:
     In	 the instant case the respondents were	admitted  to
D.Ed.  Course  by  an  unrecognised  Vidhyalaya,  when	 the
examinations  were  to commence from April  18th  1991,	 the
management  finding  it difficult to have them sit  for	 the
examination  encouraged the respondents to tap the doors  of
the High Court of Bombay at Nagpur Bench to seek  directions
to  permit them to appear in the examination to be  held  on
18th April, 1991.  The Division Bench directed the appellant
i.e., the State of Maharashtra to permit the respondents  to
sit  in the examination for the first year  commencing	from
April 18, 1991 and after their passing the examination,	 the
passed candidates should be allocated seats in a  recognised
institution  to prosecute their further courses.   Assailing
the  legality  thereof this appeal has been  filed  in	this
court.
     Granting Special leave, the Court
     HELD:  That this court has judicially noticed  mushroom
growth	of  ill	 equipped  and	under  staffed	unrecognised
institutions  in  Andhra  Pradesh,  Bihar,  Tamil  Nadu	 and
Maharashtra States inparticular, though other states too are
of no exception.  Obviously the field of education is  found
to  be	fertile, perennial and profitable  business  venture
with  least capital outlay and the instant case is one	such
from the State of Maharashtra. [794F-G]
     That  the	appellants have rightly contested  that	 the
directions  issued  by the High Court runs  counter  to	 the
statute	 and in virtue directing the authorities to  disobey
the law which is impermissible. [796 B]
     Considering  the cases decided by this Court  regarding
private in-
						  793
stitutions  unauthorisedly established and the	request	 for
the permission to appear in examinations or accommodate them
elsewhere  to enable them to prosecute further	studies	 had
been negatived by this court in the under mentioned  cases:-
[796C]
     N.M.  Nageshwaramma v. State of Andhra Pradesh &  Anr.,
[1986]	Suppl.	S.C.C.	166 = A.I.R. 1986  S.C.	 1188;	A.P.
Christians  Medical Educational Society, etc. v.  Government
of Andhra Pradesh & Anr., [1986] 2 S.C.C. 667 = A.I.R.	1986
S.C.  1490;  All Bihar Christian Schools Association &	Anr.
v. State of Bihar & Ors., [1988] 2 S.C.R. 49; State of Tamil
Nadu  &	 Ors. v. St. Joseph Teachers  Training	Institute  &
Anr.,  J.T.  [1991) 2 S.C. 343 and  Students  of  Dattatraya
Adhyapak Vidhyalaya v. State of Maharashtra & Ors.,  (S.L.P.
(C) No. 2067 of 1991 decided on 19.2.91).
     This  Court has held that the courts giving  directions
to  relieve harships of the students has resulted  in  total
indiscipline in the field of regulation.  While in the	case
of  Andhra  Kesari Education Society v. Director  of  School
Education  &  Ors., [1988] Supp. 3 S.C.R. 893 on  which	 the
respondents  have relied upon, this Court issued  directions
in special circumstances and therefore cannot be taken as  a
precedent in particular in the light of the law laid down by
this court in its various judgments. [797A-D]
     Further  even  Article  51A enjoins  every	 citizen  by
clause	(h) to develop the scientific temper, humanism,	 the
spirit	of  enquiry  and  reform;  clause  (i)	enjoins	  as
fundamental duty to strive towards excellence in all spheres
of  individual	and collective activity so that	 the  nation
constantly  rises higher and higher.  Thus clause (a) 8	 (f)
intend to value and preserve rich heritage of our  composite
culture	 are  some  of the basic values	 which	the  budding
students  need	to  be	inculcated  and	 imbibed  in   their
formative periods to take deep roots at maturity.  Even	 the
teacher	 needs	not only the training at the  inception	 but
also  periodical  orientations in this behalf  so  that	 the
children  would reap the rich benefit thereof.	So  the	 ill
equipped and ill housed institutions with substandard  staff
therein	  are	counter	 productive   and   detrimental	  to
inculcating   spirit  of  enquiry  and	excellence  to	 the
students.  To disregard statutory compliance would amount to
letting loose of innocent and unwary children.	Even in	 the
proceeding  of a recent seminar held in Delhi it is  clearly
demonstrated  as an admission by teachers that they are	 not
properly  trained to meet the growing needs of the  society.
The qualitative training in the training Colleges or School
						  794
would  inspire and motivate them into action to the  benefit
of the students.  For equipping such training all facilities
and   equipments  in  training	colleges  or   schools	 are
absolutely necessary and institutions bereft thereof have no
place  to  exist  nor entitled	to  recognition.   Thus	 the
compliance  of the statutory requirements is insisted  upon.
Any slackening the standard and judicial fiat to control the
mode  of education and examining system are  detrimental  to
the efficient management of the education.  Thus  directions
to  the appellants to disobey the law is subversive  of	 the
rule  of Law, a breeding ground for corruption	and  feeding
source	 for  indiscipline.   The  High	  Court	  therefore,
committed   manifest  error  in	 law,  in   exercising	 the
prerogative  power  conferred  under  Article  226  of	 the
Constitution,	directing  the	appellants  to	permit	 the
students to appear in the examination.
					       [797E-798F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 2932 of 1992.

From the Judgment and Order dated 8.4.1991 of the Bombay High Court in Writ Petition No. 2450 of 1990.

S.K. Dholakia S.M. Jadhav and A.S. Bhasme for the Appellant.

R.B. Masodkar and K.L. Taneja for the Respondents. The Judgment of the Court was delivered by K. RAMASWAMY, J. Special leave granted.

This court judicially noticed mushroom growth of ill equipped and under-staffed unrecognised educational institutions in Andhra Pradesh, Bihar, Tamilnadu and Maharashtra States and other states too are no exceptions. Obviously the field of education is found to be fertile, perennial and profitable business venture with least capital outlay. This case is one such from the State of Maharashtra.

It would appear that individuals or societies without complying with the statutory requirements, establish educational or training institutions ill equipped to impart education and have the students admitted, in some instances despite warnings by the State Govt. and in some instances without knowledge of the concerned State Govt, but with connivance at lower levels.

795

In this case the respondents in all 129, were admitted to D.Ed. course by unrecognised Yashomati Adhyapak Vidhyalaya, Warthi, District Bhandara. When the examinations were to commence from April 18, 1991, the management finding it difficult to have them sit for the examination, obviously encouraged the respondents to tap the doors of the High Court of Bombay at Nagpur Bench who sought direction to permit them to appear in the examination to be held on that day. The Division Bench allowed the Writ Petition No. 2450 of 1990 by order dated April 8,1991 and directed the appellant to permit the respondents to sit in the examination for the first year commencing from April 18, 1991 and after their passing the examination, the passed candidates should be allocated in a recognised institution to prosecute their further courses. Assailing the legality thereof this appeal has been filed.

Sri Dholakia, the learned senior counsel for the appellants, contended that the respondents having had admission in an unauthorised college, have no right to seek writ of mandamus or direction from the court to permit them to sit for the examination or to accommodate them in the recognised institutions to pursue a further study. It is also contended that the direction issued by the High Court runs counter to the statute and in virtue directing the authorities to disobey the law which is impermissible. We find force in the contention.

In N.M. Nageshwaramma v. State of Andhra Pradesh & Anr., [1986] (Supp) SCC 166 = AIR 1986 SC 1188 this court held that the private institutions unauthorisedly established were invariably ill housed, ill staffed and ill equipped. If the Govt. is directed to permit the students admitted into those institutions, to appear in the examination, we will practically be encouraging and condoning the establishment of unauthorised institutions. It is not appropriate that the jurisdiction of the court either under Art. 32 or Art. 226 of the Constitution should be frittered away for such a purpose. So the request to permit the students who had training in unrecognised schools was deprecated by this court.

In A.P. Christians Medical Educational Society, etc. v. Govt. of Andhra Pradesh & Anr., [1986] 2 SCC 667 = AIR 1986 SC 1490 when fervent request with all persuasion by the Senior counsel, Sri K.K. Venugopal, to permit the students admitted in unrecognised and unauthorised institution to pursue balance course was made, this court noted thus:

796
"We do not think that we can possibly accede to the request made on behalf of the students any direction of the nature sought for would be in clear transgression of the provisions of the University Act and the regulations of the University. We cannot by our fiat direct the University to disobey the statute to which it owes its existence and the regulations made by the University itself. We cannot imagine anything more destructive of the rule of law than a direction by the court to disobey the laws."

The request to permit the students to appear in the examination and to accommodate them elsewhere to enable them to prosecute further study was negatived by this court.

In all Bihar Christian Schools Association & Anr. v. State of Bihar & Ors., [1988] 2 SCR 49, this court, when the ill equipped and mismanaged schools were taken over by an Act whose validity was challenged on the anvil of Art. 30 of the constitution, held that even the minority institutions are subject to statutory regulations and establishment and maintenance of such an educational institution should be in conformity with the statute and the state is entitled to regulate the establishment of the educational institutions and the admission of the students in those educational institutions. It was held that the educational institutions of the minorities have no right to mal-administration. Any rule or direction issued by the Govt. to prevent mal- administration would be valid.

In State to Tamil Nadu & Ors. v. St. Joseph Teachers Training Institute & Anr., JT (1991) 2 S.C. 343 the High Court of Madras while dismissing the writ petitions filed by unauthorised educational institution, gave direction to admit the students for the examination. This court held that the direction of admitting students of unauthorised educational institutions and thus seeking direction for permitting the students to appear at the examination has been looked with disfavour by this court. It was held that since the students of unrecognised institutions were legally not entitled to appear at the examination conducted by the education department of the Govt., the High Court acted in violation of law in granting permission to such students for appearing at the public examination. Accordingly the appeal was allowed and the direction issued was set aside.

In Students of Dattatraya Adhyapak Vidhyalaya v. State of Maharashtra & Ors., S.L.P. (C) No. 2067 of 1991 decided on 19.2.91 this 797 court held thus:

"We are coming across cases of this type very often where allegations are made that innocent students are admitted into unrecognised schools and are made to suffer. Some Courts out of compassion occasionally interfere to relieve the harships. We find that the result of this situation is total indiscipline in the field of regulation."

In Andhra Kesari Educational Society v. Director of School Education & Ors., [1988] Supp. 3 SCR 893 relied upon by the counsel for the respondents, no doubt this court directed the Govt. to consider whether the students in the appellant's college have undergone the necessary B. Ed. course and has permitted them to appear in the ensuing examination and publish their results. In that case there was a long drawn history of the recognition of the institute and that the direction was issued by this court in the special circumstances therein. Therefore, it cannot be taken as a precedent, in particular, in the light of the law laid down by this court as stated supra.

Article 51A enjoins every citizen by clause (h) to develop the scientific temper, humanism, the spirit of inquiry and reform and clause (j) enjoins as the fundamental duty to strive towards excellence in all spheres of individual and collective activity so that the nation constantly rises to higher levels of endeavour and achievement; (a) respect of national flag and national anthem; (e) to promote harmony and spirit of common brotherhood amongst all the Indian people transcending religious, linguistic and regional or sectional diversities to renounce practice derogatory to the dignity of woman; (f) to value and preserve rich heritage of our composite culture, etc. are some of the basic duties with which the budding students need to be inculcated and imbibed. They should be sowed in the receptive minds in their formative periods so that they take deep roots at maturity. The teacher needs, not only the training at the inception, but also periodical orientations in this behalf so that the children would reap the rich benefit thereof. The ill equipped and ill housed institutions and sub-standard staff therein are counter productive and detrimental to inculcating spirit of enquiry and excellence to the students. The disregard to statutory compliance would amount to letting loose of innocence and unwary children. The proceedings of the recent seminar held in Delhi, as 798 published by the Times of India dated 4th August, 1992, would demonstrate the admission by the teachers that they are not properly trained to cope up with the growing needs of the society and are unsuited to the duties they have to shoulder in imparting teaching to the children. The teacher plays pivotal role in moulding the career, character and moral fibres and aptitude for educational excellence in impressive young children. The formal education needs proper equipping by the teachers to meet the challenges of the day to impart lessons with latest technics to the students on secular, scientific and rational outlook. A well equipped teacher could bring the needed skill and intellectual capabilities to the students in their pursuits. The teacher is adorned as Gurudevobhava, next after parents, as he is a Principal instrument to awakening the child to the cultural ethos, intellectual excellence and discipline. The teachers, therefore, must keep abreast ever changing technics, the needs of the society and to cope up with the psychological approach to the aptitudes of the children to perform that pivotal role. In short teachers need to be endowed and energised with needed potential to serve the needs of the society. The qualitative training in the training colleges or schools would inspire and motivate them into action to the benefit of the students. For equipping such trainee students in a school or a college, all facilities and equipments are absolutely necessary and institutions bereft thereof have no place to exist nor entitled to recognition. In that behalf compliance of the statutory requirements is insisted upon. Slackening the standard and judicial fiat to control the mode of education and examining system are detrimental to the efficient management of the education. The directions to the appellants to disobey the law is subversive of the rule of law, a breeding ground for corruption and feeding source for indiscipline. The High Court, therefore, committed manifest error in law, in exercising its prerogative power conferred under Art 226 of the Constitution, directing the appellants to permit the students to appear for the examination etc. It is now conceded across the Bar that pursuant to the impugned direction, out of 129 students that appeared for examination, only one student had passed which tells a sad story of the quality of the training given to them and the passed student was accommodated in another recognised institution. His admission would remain undisturbed. It is also contended by the State that the findings of the High Court that the eligibility of the respondents was in compliance with G.R. dated October 799 26, 1990 and the letter of the Dy. Officer, Jila Parishad, Bhandara dated Feb. 25, 1991 are contrary to the facts and are not properly appreciated by the High Court. There is force in the contention, but on the facts in this case, it is not necessary to decide the same and it is for the High Court in a proper case to consider the same properly and deal with the matter in accordance with law.

The appeal is accordingly allowed, but in the circumstances with no order as to costs.

S.B.					     Appeal allowed.
						  800