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 23, Cited by 2]

Allahabad High Court

Vinaya Chandra Pandey And Anr. vs Chancellor, University Of Allahabad ... on 18 February, 1997

Equivalent citations: AIR1998ALL173, (1998)3UPLBEC1675, AIR 1998 ALLAHABAD 173, 1998 ALL. L. J. 1196, 1998 (3) UPLBEC 1675, 1997 (3) ALL WC 1615, 1997 (3) ESC 1507

Author: D.P. Mohapatra

Bench: D.P. Mohapatra

JUDGMENT

 

R.K.K. Trivedi, J.
 

1. This writ petition under Article 226 of the Constitution of India has been filed questioning the legality and validity of the appointment of respondent No. 6 Shri Suresh Chandra Srivastava as Vice-Chancellor of University of Allahabad (hereinafter referred to as the University). Initially, writ petition was filed challenging the meeting of Executive Council of the University held on 3-3-1994. However, subsequently an amendment application was filed which was allowed by this Court. Thereafter relief No. 1 was substituted by another relief challenging proceedings of the Executive Council dated 3-3-1994 in respect of item No. 50 of the agenda and also challenging the decision of respondent No. 1 dated 24/26-5-1994 by which the reference made by petitioners under Section 68 of U.P. Universities Act, 1973 (hereinafter referred to as the Act) was rejected as not maintainable. Prayer 1 -A has been made for writ, order or direction in the nature of quo warranto questioning the election of respondent No. 5 as member of the Committee constituted under Section 12(1) of the Act. During the pendency of this petition, respondent No. 6 was appointed Vice-Chancellor of the University by order dated 22-6-1994, passed by respondent No. 1. Challenging the same an amendment application along with supplementary affidavit was filed which was allowed by the Bench on 4-8-1994. In the supplementary affidavit grounds Nos. 21 to 26 were sought to be added by amendment and after prayer No. 4, prayer No. 5 was sought to be added which is to the following effect :

"5. to issue a writ, order or direction in the nature of certiorari quashing the order of appointment dated 22-6-1994 on the post of Vice-Chancellor issued by respondent No. 1, the Chancellor of the University of Allahabad and annexed with the supplementary affidavit and marked as Annexure 2."

2. The aforesaid relief has been reproduced as it has not been incorporated in the writ petition.

3. In this petition, counter and rejoinder-affidavits have been exchanged between the parties.

4. The procedure for appointment of Vice-Chancellor has been provided in Section 12 of the Act. The relevant provi sions of Section 12 of the Act are being reproduced below :--

"12. The Vice-Chancellor.-- (1) The Vice-Chancellor shall be a whole-time salaried officer of the University and shall be appointed by the Chancellor except as provided by Sub-section (5) or Sub-section (10) from amongst the persons whose names are submitted to him by the Committee constituted in accordance with the provisions of Sub-section (2).
(2) The Committee referred to in Sub-section (1) shall consist of following members, namely-
(a) one person (not being a person connected with the University, an Institute, a constituent college, an associated or affiliated college or a hall or hostel) to be elected by the Executive Council (at least three months before the date on which a vacancy in the office of the Vice-Chancellor is due to occur by reason of expiry of his term);
(b) one person who is or has been a Judge of High Court of Judicature at Allahabad including the Chief Justice thereof nominated by the said Chief Justice; and
(c) one person to be nominated by the Chancellor who shall also be the convenor of the Committee :
(Provided that where the Executive Council fails to elect any person in accordance with Clause (a), then the Chancellor shall nominate in addition to the person nominated by him under Clause (c), one person in lieu of the representative of the Executive Council.) (3) The Committee, shall, as far as may be, at least sixty day s before the date on which a vacancy in the office of the Vice-Chancellor is due to occur by reason of expiry of term or resignation under Sub-section (7), and also whenever so required and before such date as may be specified by the Chancellor; submit to the Chancellor the names of not less than three and not more than five persons suitable to hold the office of the Vice-Chancellor. The Committee shall, while submitting the names, also forward to the Chancellor a concise statement showing the academic qualifications and other distinctions of each of the persons so recommended, but shall not indicate any order of preference.
(4) Where the Chancellor does not consider any one or more of persons recommended by the Committee to be suitable for appointment as Vice-Chancellor or if one or more of the persons recommended is or are not available for appointment and the choice of the Chancellor is restricted to less than three persons, he may require the Committee to submit a list of fresh names in accordance with Sub-section (3).
(5) If the Committee in the case referred to in Sub-section (3) or Sub-section (4) fails or is unable to suggest any names within the time specified by the Chancellor, (or if the Chancellor does not consider any one or more of the fresh names recommended by the Committee to be suitable for appointment as Vice-Chancellor) another Committee consisting of three persons of academic eminence shall be constituted by the Chancellor which shall submit the names in accordance with Sub-section (3).
(6) No act or proceeding of the Committee shall be invalidated merely by reason of the existence of a vacancy or vacancies among its members or by reason of some person having taken part in the proceedings who is subsequently found not to have been entitled to do so.
(7) The Vice-Chancellor shall hold office for a term of three years from the date on which he enters upon his office :
Provided that the Vice-Chancellor may by writing under his hand addressed to the Chancellor resign his office, and shall cease to hold his office on the acceptance by the Chancellor of such resignation."

5. The case of the petitioners is that the three years' term of former Vice-Chancellor was going to expire on 7-6-1994. Under Section 12(2)(a) of the Act, the Executive Council was required to elect a person as member of the Committee at least three months before the date on which vacancy in the office of the Vice-Chancellor was due to occur by reason of expiry of the term. The election of the member of the Committee under Section 12(2)(a) was thus required to be held on or before 7-3-1994. However, an agenda for convening the meeting of the Executive Council was issued on 21-2-1994 fixing 3-3-1994. This agenda dated 21-2-1994 did not include the item for election of the person under Section 12(2)(a) as member of the Committee. The first supplementary agenda was issued on 1-3-1994 and this agenda also did not include the item for, electing any person by the Executive Council as member of the Selection Committee for recommending names for appointment of Vice-Chancellor. A second spplementary agenda was issued on 2-3-1994, Item No. 50 whereof was with regard to election of a person as member of the Committee under Section 12(2)(a) of the Act. It is contended that this second supplementary agenda for such an important matter was illegally included for consideration about which no proper notice was given to the members of the Executive Council. The members of the Executive Council could not apply their mind on this important issue and the entire procedure was illegal, arbitrary and mala fide: On the basis of this supplementary item No. 50, respondent No. 5 was illegally elected by the Executive Council as member of the Committee referred to in Sub-section (1) of Section 12 of the Act. Election of respondent No. 5 has also been challenged on the ground that the election ought to have been conducted according to the system of proportional representation by means of Single Transferable Vote as required under Section 64(3) of the Act but this procedure was not followed and thus the election of respondent No. 5 is wholly illegal and void ab initio. The last challenge of the election of respondent No. 5 as member of the Committee is that he was Ex-President of the Allahabad University Union and in that capacity he became life member of the Union as provided under Chapter II of the New Constitution of the Allahabad University Union and as the Allahabad University Union is integral part of the University, respondent No. 5 was a person connected with the University and was disqualified to be elected as member of the Committee under Clause (a) of Sub-section (2) of Section 12 of the Act.

6. Petitioners challenged the election of respondent No. 5 under Section 68 of the Act by making a reference on 21-3-1994. A supplementary representation was also filed on 31-3-1994. However, the reference was not decided. Then the present petition was filed in this Court on 1-6-1994. As already stated above, before filing of this writ petition, representations were rejected on 24-5-1994 on the ground that petitioners were not aggrieved persons. However, the rejection of the aforesaid representations/ references under Section 68 of the Act was communicated to the petitioners vide letter dated 26-5-1994. A copy of the order has already been filed as Annexure 2 to the supplementary affidavit dated 4-6-1994. The Committee so constituted under Section 12(2) of the Act, held its meeting on 15-5-1994 and recommended the panel of names for selecting a person for being appointed as Vice-Chancellor. Acting on the basis of the aforesaid recommendation respondent No. 1 appointed respondent No. 6 as Vice-Chancellor of the University by order dated 22-6-1994 which is Annexure 2 to the supplementary affidavit. As already mentioned above, the orders of the Chancellor dated 26-5-1994 rejecting the reference under Section 68 of the Act as not maintainable and the appointment of respondent No. 6 by order dated 22-6-1994 have been challenged by way of amendments.

7. We have heard Shri Shailendra for petitioners and Shri Ashok Bhushan, Shri Ashok Khare and Shri R.N. Singh for respondents. Aforesaid learned Counsel have also filed their written arguments and have cited number of authorities in support of their submissions which shall be discussed and referred to at the relevant place. In our opinion, in this petition following questions arise for consideration, determination of which will decide the fate of this petition.

1. Whether the electiomheld on 3-3-1994 by the Executive Council under Section 2(2)(a) of the Act was illegal and stands vitiated for want of notice to the members of the Executive Council?

2. Whether respondent No. 5 was a person connected with the University and was thus disqualified for being elected as a member of the Committee under Section 12(2)(a) of the Act?

3. Whether the election of respondent No. 5 held on 3-3-1994 by the Executive Council stands vitiated as the election was not conducted according to the system of proportional representation by means of Single Transferable Vote as provided under Section 64(3) of the Act?

4. Whether the petitioners and other persons who had made the reference under Section 68 of the Act before respondent No. 1 has locus standi to challenge the election of respondent No. 5 as member of the Committee under Section 12(2)(a) of the Act by the Executive Council and the reference made by them under Section 68 of the Act was illegally rejected by the Chancellor?

5. Whether recommendation of the Committee made under Sub-section (3) of Section 12 of the Act is protected by Sub-section (6) of Section 12 of the Act even though the election of respondent No. 5 as member of the Committee under Section 12(2)(a) is found to be illegal by this Court?

6. For what relief, the petitioners are entitled in this petition in the facts and circumstances of the case?

8. The first question for determination is as to whether the action of the Executive Council dated 3-3-1994 electing a person as member of the Committee under Section 12(2)(a) of the Act is vitiated for want of notice to the members of the Executive Council. The submission of the learned Counsel for petitioner is that the notice for the meeting and the agenda for the meeting of 3-3-1994 was given on 21-2-1994 but it did not include the agenda for electing any person under Section 12(2)(a) of the Act. Though the agenda, Annexure I, contained a note that further items will follow, the first supplementary agenda was issued on 1-3-1994 but it did not include the item for electing a person under Section 12(2)(a) of the Act. This first supplementary agenda also did not contain any foot-note like the main agenda. However, the second supplementary agenda was issued which included Item No. 50 for election of the person under Section 12(2)(a) of the Act. The contention is that there was no proper notice of this agenda and the members of the Executive Council could not apply their mind to such a vital question which was connected with the appointment of the Vice-Chancellor of the University. It has also been submitted that under Regulation 4 it was mandatory to give a notice of not less than seven days by the Registrar. The inclusion of this second supplementary agenda dated 2-3-1994 in the meeting of 3-3-1994 was thus in clear violation of Regulation 4 and the resolution passed on Item No. 50 electing respondent No. 5 vitiated for want of notice. It has been further submitted that if the second supplementary agenda is taken to be a notice under the proviso to Regulation 4 of Chapter II under which a shorter notice may be given if it necessitates an immediate meeting for consideration of an urgent business, but in that case non-urgent business could not be conducted. However, on 3-3-1994 various other resolutions were also passed on other items which could not be termed to be urgent. It has also been submitted that the authorities of the University were fully aware that under Section 12(2)(a) of the Act, a person should be elected or or before 7-3-1994. However, they deliberately did not include this Item in the main agenda issued on 21-2-1994 as they wanted to elect respondent No. 5 and the member's of the Executive Council were not given sufficient time to think over this important business.

9. Learned Counsel for the respondents, on the other hand, submitted that seven days notice provided under Regulation 4 of Chapter II of the Regulations is not mandatory as the proviso to Regulation 4 provides an exception and there can be a shorter notice in case of an urgent business. The provision which provides exception cannot be held to be mandatory. It has been further submitted that if the notice is given for a lesser period than prescribed and election is held in the meeting, it will not vitiate the election as it shall only be an irregularity and the members present participated in the meeting without any objection. It has also been submitted that even assuming that there was some error of procedure it stands cured under Section 66 of the Act and the election of respondent No. 5 will not be affected for alleged want of notice. Reliance has been placed in Narasimhiah v. Singri Gowda, AIR 1966 SC 330, Voathla Raghawati v. Andara Prasad Rao (Indian Co-operative Cases 196 (AP)); Baladmari Govindapur Machmava Samiti v. State of Assam (Indian Co-operative Cases 280 Gauhati) and Veer Pal Singh v. Dy. Registrar, AIR 1973 SC 1052.

10. We have considered the submissions of the learned Counsel for the parties on this question. Regulation 4 of Chapter II of the Regulations is being reproduced below for convenience :

"4. Not less than seven days notice of a meeting shall be given by the Registrar :
Provided that when the nature of the business to be brought before the Council in the opinion of the Vice-Chancellor necessitates an immediate meeting, shorter notice may be given, but at such meeting no business that is not of immediate urgency shall be transacted."

11. From a perusal of Regulation 4 it is clear that for calling a meeting of the Executive Council, a seven days' notice should be given by the Registrar, but if in the opinion of the Vice-Chancellor an immediate meeting is required for consideration of some urgent business, a shorter notice may also be given but the prohibition is that in such meeting no business which is not of immediate urgency shall be transacted. Parties are not in dispute so far the facts of this regard are concerned. The agenda for the meeting of the Executive Council for 3-3-1994 was issued on 21-2-1994. Then a supplementary agenda was issued on 1-3-1994 and second supplementary agenda which included Item No. 50 in question was issued on 2-3-1994. Copies of the first supplementary agenda and second supplementary agenda have been filed as Annexures 2 and 3 respectively to the writ petition. Annexure 3 includes Item No. 50 for electing a person under Section 12(2)(a) of the Act. The agenda mentions that it has been issued under the orders of the Registrar. There is no reference of any opinion formed by the Vice-Chancellor that the business mentioned at Item No. 50 necessitates and immediate meeting for consideration of an urgent business and, therefore, a shorter notice is being given. Both the first and second supplementary agendas were given in routine manner without having any care of the provisions of Regulation 4.

12. In para 6 of the counter-affidavit filed on behalf of the University, it has been said that with regard to agenda No. 50 a supplementary agenda was issued on 2-3-1994 under the orders of the Vice-Chancellor. In para 10, it has been further submitted that the business which was included in the supplementary agenda of 2-3-1994 regarding the election of a member in the meeting was of immediate urgency, the term of the Vice-Chancellor was coming to an end on 7-6-1994. The election of the member of the Committee under Section 12 of the Act is required to be held within three months prior to the expiry of the term. In this view of the matter, the election was held prior to 7-3-1994. It has been further stated in para 10 that all the members were given notice of item No. 50 and no member of the Executive Council raised any objection regarding lack of notice or against non-giving of sufficient time for election of the member. It has also been stated that Shri I. H. Farooqi was the sole member from outside the University who did not turn up to attend the meeting form's personal reasons though he had notice of the meeting of 3-3-1994. However, no document has been filed in support of the aforesaid averments. From the supplementary agenda dated 2-3-1994 or from the proceedings of 3-3-1994 filed as Annexure 4 to the writ petition, it does not appear that Item No. 50" was considered as an urgent business. Thus there is no mention of any such urgency on the record. However, the aforesaid error in the procedure can be termed only an irregularity as no member of the Executive Council raised any objection against the inclusion of this item for consideration and Regulation 4 of Chapter II of the Regulations appears to us only directory and not mandatory. Such a defect is fully covered by Clause (d) of Section 66 of the Act and the proceedings electing respondent No. 5 cannot be said to be invalid. The contention of the learned counsel for the petitioners thus cannot be accepted.

13. The second question is as to whether Shri Mohan Singh, respondent No. 5, was a person connected with the University, an institute, a constituent college an associate or affiliated College, or a hall or hostel and was thus disqualified for being elected as member of the Committee, under Section 12(2)(a) of the Act. It is contended that respondent No. 5 was Ex-president of the Allahabad University Union and in that capacity he became a life member of the Union as provided under Chapter II of the new Constitution of the Allahabad University Union and as the said Union is the integral part of the University, respondent No. 5 was a person connected with the University and thus suffered from disqualification and could not be legally elected. Reliance in this regard has been placed on Ordinance No. 3 of Chapter LVI of the Ordinances which reads as under :

"3. The Executive Council shall lay down the fundamentals of the Constitution of Allahabad University Union, which is an intergral part of the University, by Rules, in consultation with the representatives of the Union and amend them in a similar manner when necessary.
Proviso -- Subject to the aforesaid Rules, the Union shall have power to frame its own Constitution and to lay down other Rules and Regulations governing the activities."

14. On the basis of the aforesaid Ordinance No. 3, learned counsel for the petitioners submitted that respondent No. 5 shall be decreed to be a person connected with the University. However, in our opinion, this submission has no substance. Section 3 of the Act which provided for incorporation of Universities reads as under :--

"The Chancellor, the Vice-Chancellor and the members of the Executive Council, the Court and the Academic Council, for the time being holding office as such in any University shall, constitute a body corporate by the name of that University."

From the aforesaid provision it is clear that the constituents of the University are officers and the bodies mentioned in Section 3 of the Act. The word 'University' used in Sub-section (2) of Section 12 of the Act should be construed and interpreted in the light of Section 3 of the Act. The purpose behind providing the disqualification is that a person likely to be elected as member of the Committee referred to in Sub-section (1) of Section 12 should not be a member of the Executive Council, Court or Academic Council. The word 'University' thus cannot be given extended meaning to covereven the students' Union. The Allahabad University Union has been declared to be an intergral part of the University in Ordinance No. 3 for purposes of control of the Executive Council in laying down fundamentals for constitution of the University Union and for amendment of the same from time to time, but the member of the Union cannot be said to be a person connected with the University. The Ex-president of the University Union may be life member of the University Union but in that capacity it is difficult to imagine that he can exercise influence over the members of the Executive Council so as to affect the election contemplated under Section 12(2)(a) of the Act. The object behind this is only to ensure election of a person who may act impartially and without any bias and favouritism as member of the Committee means for discharging an important function of preparing a panel for selection of Vice-Chancellor of the University, by Chancellor. In our opinion, respondent No. 5 was not connected with the University in any manner and did not suffer from any disqualification for being elected as member of the Committee under Section 12(1) of the Act.

15. The third question for determination in this petition is about the system applicable for electing a member of the Committee under Section 12(2)(a) of the Act. Learned counsel for the petitioners has submitted that by virtue of Sub-section (3) of Section 64 of the Act, the system of proportional representation by means of single transferable vote was applicable which was not adopted for electing respondent No. 5.

16. Learned counsel for the respondents, on the other hand, submitted that Section 64(3) of the Act which provides for making appointments of officers and members of authorities is not applicable for electing member for Committee under Section 12(2)(a) of the Act as the Committee contemplated under Section 12(1) of the Act cannot he termed to be officer or authority of the University. It has been submitted that Sub-section (3) of Section 64 should be read and interpreted in the light of the marginal note which provides the context and reference in which Section 64 has been enacted and Section 64(3) is not means for general application to all elections provided under the Act. It has been submitted that the Committee provided under Section 12(1) of the Act is not authority or body of the University. Reliance has been placed in cases of Kashi Nath Mishra v. Chancellor reported in AIR 1967 Allahabad 101, Kalawati Bai v. Shaurya Bai reported in AIR 1991 SC 1581 and Most Rev. P.M.A. Metropolitan v. Moran Mar Marthoma reported in AIR 1995 SC 2001. It has been further submitted in the alternative that the voting held on 3-3-1994 also substantively complied with the principles of proportional representation. It is submitted that in the meeting dated 3-3-1994 every member was given a blank voting slip to cast his vote by secret ballot. Each member gave only one vote, hence it will be presumed that every one exercised only his first preference vote and thus the person who secured highest first preference vote was declared elected. Reliance has been placed in Km. Sharadha Devi. V. K. C. Pant reported in AIR 1982 SC 1569. It has also been submitted that petitioners in the representation dated 21-3-1994 have mentioned that the voters were asked to vote for their preferential candidate. It has been submitted that there was no illegality in electing respondent No. 5 and the election was fair and legal.

17. Shri Ashok Khare, learned counsel for respondent No. 6 also submitted that under Section 12(2)(a) of the Act though the word 'election' has been used but it actually means a selection nomination by the Executive Council if the provisions are closely looked into. The submission is that Clause (a) of Sub-section (2) of Section 12 should be read along with other Clauses (b) and (c). It has been submitted that under Section 12(2)(a) of the Act no person has right to offer himself as a candidate, no canvassing is involved and there is no election by ballot. Thus the Executive Council has to-select a person or nominate a person and the word 'election' has been used only to indicate the exercise of power of selection by group of persons sitting together in contradistinction to the exercise of power under Sub-clauses (b) and (c) by single individual. As for determining this question interpretation of Section 64 of the Act is involved, and the question goes to the very root of the matter, it would be appropriate to reproduce Section 64 of the Act.

"64. Manner of appointment of officers and members of authorities -- (1) Except as expressly provided by this Act or the statutes, officers of the University and members of authorities of the University shall so far as may be, be chosen by methods other than election.
(2) Where a provision is made in this Act or the statutes for any appointment by rotation or according to seniority or other qualifications the manner of rotation and determination of seniority and other qualifications shall be such as may be prescribed.
(3) Where a provision for an election is made in this Act, such election shall be conducted according to the system of proportional representation by means of the single transferable vote, and where provision for an election is made in the statutes it shall be held in such manner as the statutes may provide.
(4) Except as expressly provided by this Act, no officer or employee of the University shall be eligible to seek election to any authority or other body-of the University."

18. Before we proceed with the discussion, it would be appropriate at this place to know the stand of the University about applicability of Section 64(3) of the Act. Paragraph 6 of the counter-affidavit filed by Shri R.P. Singh, Registrar of the University, is very material which is as under :--

"6. That the averments made in paragraph 4 of the writ petition are not admitted. No irregularity or illegality have been committed by the members of the Executive Council in the meeting held on 3-3-1994. It is submitted that the notices for the meeting were issued on 21-2-1994 to all the members of the Executive Council, i.e. seven days before the Scheduled meeting. There is no provision that a separate meeting be held for election of the members of the Committee under Section 12 of the Act. The agenda was circulated in accordance with the provisions of the Act and no illegality was committed in the same. With regard to agenda No. 50, a supplementary agenda was issued on 2-3-1994 under the Orders of the Vice-Chancellor. The election was conducted in accordance with the provisions of Section 64(3) of the Act. It is stated that election was held in the meeting dated 3-3-1994 in accordance with the system of proportional representation. In the meeting dated 3-3-1994, all the members of the Executive Council were required to give their preference according to proportional representation on the voting papers supplied to them."

19. From perusal of para 6, it is clear that the stand of the University is that Section 64(3) of the Act is applicable and election of respondent No. 5 on 3-3-1994 was in accordance with the system of proportional representation by means of single transferable vote. However, as clear from the above, learned counsel for the respondents have made submissions contrary to the stand taken by the University which normally should not have been accepted but keeping in view the legal position that there cannot be any estoppel against the statute, we propose to examine the legal position as to whether Section 64(3) of the Act was applicable to the election held on 3-3-1994 or not.

20. There is no doubt about the legal position that for interpreting a provision of law internal aid or external aid is taken only when there is some ambiguity and the provision can give more than one meaning. However, the language used in Sub-section (3) of Section 64 of the Act is so clear and unambiguous that we do not find any justification to restrict the application of this Section on the basis of the marginal note-heading of the Section. The provision is declaratory and general in nature. The arguments have been advanced by learned counsel for the respondents that the provision is only meant for the appointment of officers and members of the Committee of the University. Section 64 falls in Chapter XIII which contains miscellaneous provisions. Miscellaneous provisions are normally meant for general application. From perusal of Section 64(1) of the Act, it is clear that it lays down that the officers and members of the authorities of the University so far as may be should be chosen by methods other than election. Sub-section (2) further provides that where provision is meant in this Act or the statutes for any appointment by rotation or according to seniority or other qualifications, the manner of rotation and determination of seniority and other qualifications shall be such as may be prescribed. After Sub-sections (1) and (2), under Sub-section (3) it has been provided that where a provision for election is made in this Act, such election shall be conducted according to the system of proportional representation by means of single transferable vote and where provision for election is made in the statutes, it shall be held in such a manner as the Statutes may provide. From a close look of the entire Section 64 of the Act, it is clear that Sub-section (3) of Section 64 shall apply to all elections, provided under the Act and we do not find anything to restrict its application to only the officers and members of the authorities of the University. Under Section 12(2)(a) of the Act, the provision for election has been made to elect a person as member of the Committee under Sub-section (1) of Section 12 of the Act and to such election the provisions of Section 64(3) of the Act shall be applicable.

21. It is also difficult to read the word 'election' used in Section 12(2)(a) of the Act as selection/ nomination as suggested during arguments. Both in case of selection and election action of chosing or indicating choice is involved but word 'election' is generally used for chosing or being chosen for office by vote while in case of selection it is not by vote. By reading Clauses (b) and (c) of Sub-section (2) of Section 12 also it is difficult to accept that election is not involved under Clause (a). The selection provided in Clauses (b) and (c) are by single person. However, under Clause (a) a person has to be elected by the Executive Council consisting of 19 members. The word 'election' is of very wide meaning and it includes all steps right from nomination up to declaration of result. However, if in this process of election some steps are missing or have not been made applicable, it does not cease to be election. Wherever a group of persons has to indicate its choice in respect of anything generally, it is by way of election as majority opinion has to be ascertained if there is no unanimity. For ascertaining the opinion of the majority it can be either by show of hands or by vote. The legislature has thought it proper to ascertain this opinion by way of vote and there is nothing on the basis of which election may be read as selection or nomination so as to exclude the application of Section 64(3) of the Act. The contention is not acceptable.

22. Now, the next question is as to whether the system of proportional representation by means of single transferable vote was applied to the election held by the Executive Council on 3-3-1994. The relevant extract of the minutes of the Executive Council showing election of respondent No. 5 has been filed as Annexure 4 to the writ petition. From perusal of Annexure 4 it is clear that total 14 members of the Executive Council had cast their votes. In favour of respondent No. 5 six Votes were polled and on the basis of this he was declared elected. Learned counsel for the respondents have submitted that this election was by way of proportional representation by means of single transferable vote. However, Appendix 'A' to the First Statutes of 1976 (hereinafter referred to as Statutes) contains exhaustive provisions prescribing the system of election by proportional representation by single transferable vote. For electing a person under this system a quota has to be ascertained on the basis of the value of the votes. Para 28 of Appendix 'A' provides that for purpose of facilitating the process prescribed by this statute, each ballot paper shall be deemed to be of the value of 100. Para 30 provides that the Registrar shall then add together the values of the papers in all the parcels, divide the total by a number exceeding by one the number of vacancies to be filled and add one to the quotient. The number thus obtained shall be the quota. If the system provided under para 30 is applied and each vote is given the value of 100, the total number will be 1400. If it is divided by 2, the quotient will be 700 and if 1 is added to this figure, the quota will be 701. Thus, respondent No. 5 failed to secure the lowest value of votes sufficient to declare him elected because he could secure votes of the value of 600. The above calculation has been done on the basis of assumption that every member of the Executive Council exercised his first preference vote as argued by the learned counsel for the respondents and as averred in para 6 of the counter-affidavit. The conclusion is that in fact respondent No. 5 was not elected. What appears is that the system of proportional representation by single transferable vote was not at all applied which is clear from the minutes filed as Annexure 4. In fact, respondent No. 5 was not elected in accordance with the provisions of the Act and the statutes referred to above and it was not an election in the eye of law and he could not legally function as member of the Committee contemplated under Section 12(1) of the Act.

23. The next question is as to whether petitioners and other persons who made the reference under Section 68 of the Act before respondent No. 1 could be termed as aggrieved persons and had locus standi to challenge the election of respondent No. 5. Both petitioners Nos. 1 and 2 are teachers and registered graduates of the University. In para 1, it has also bee claimed that they were general secretaries of Allahabad University Teachers' Association before making the reference. It has been asserted, that Allahabad University Teachers' Association is a unit of the parent body known as Federation of Uttar Pradesh Regidential University Teachers Associations (F.U.P.R.U.T.A.) which is a registered body. It has also been claimed that it is also unit of All India Federation of University and College Teachers Organisation. It has been submitted that occasion of the appointment of Vice-Chancellor is an important event and as teachers of the University, they were interested persons. They are not busy bodies but are responsible persons and they raised the dispute with a bona fide intention to prevent the illegalities and irregularities.

24. In our opinion, without going into the detailed discussion of the arguments advanced by the learned counsel for the parties, the petitioners being teachers of the University, were interested persons in appointment of Vice-Chancellor of the University. They could legitimately point out the illegalities and irregularities committed and the reference made by them under Section 68 of the Act was illegally rejected taking a technical view that they were not aggrieved persons. The illegality committed was apparent on the face of the record and respondent No. 1 without going into this technicality of the matter ought to have taken steps to curb this illegality at the threshold itself. However, unfortunately it was not done and the committee with respondent No. 5 as member was allowed to proceed and on the basis of the panel prepared, respondent No. 6 was selected and appointed as Vice-Chancellor of the University. There is no dearth of authorities that teachers and professors of the University and registered graduates are interested persons in the matter of appointment of the Vice-Chancellor of the University where they are working. It is not necessary to burden this judgment by citing various authorities. We are of the firm opinion that the reference made by these petitioners was illegally rejected by respondent No. 1 by order dated 24/26-5-1994.

25. Questions Nos. 5 and 6 can be decided together. It has been contended by learned counsel for the respondents that even if it is found that election of respondent No. 5 was illegal and he was not entitled to participate in the proceedings of the Committee under Sub-section (1) of Section 12, the complete protection is provided under Sub-section (6) of Section 12 of the Act and actions and proceedings of the Committee cannot be invalidated.

26. Learned counsel for petitioners, on the other hand, has submitted that Sub-section (6) cannot protect the illegality committed in electing respondent No. 5 to the Committee as there was no election in the eye of law and the committee was not constituted as provided under the Act. It has also been submitted that the petitioners challenged the illegality committed by filing reference under Section 68 of the Act before respondent No. 1 and also by filing writ petition in this Court much before the appointment of respondent No. 6 as Vice-Chancellor. However, unfortunately the illegality has been allowed to prevail and timely steps were not taken. It is submitted that the right of the petitioners to challenge the election of respondent No. 5 and consequent election of respondent No. 6 should not be allowed to be defeated in this manner. Learned counsel has placed reliance in cases of Dr. Triloki Nath Singh v. Dr. Bhagwandin Mishra (1990) 4 SCC 510 : (AIR 1990 SC 2063), Dr. S. C. Barat v. Hari Vinayak Pataskar AIR 1962 Madh Pra 180 (DB), Unreported Judgment dated 12-1-1994 given by a Division Bench of Madhya Pradesh High Court in Misc. Petition No. 3778 of 1993 Lal Mani Singh v. Awadhesh Pratap Singh Vishwa Vidyalaya, Rewa.

27. We have carefully considered the rival submissions made by the learned counsellor parties on these questions. In this petition an interim order was passed on 17-6-1994. The relevant part of the order is being reproduced below :

"x x x x x Meanwhile, if any appointment is made to the office of the Vice-Chancellor on the basis of the recommendation of the Committee which is disputed, the appointment shall be subject to final orders in the writ petition x x x x x x".

28. We have now found that the election of respondent No. 5 to the committee was illegal as he was not elected in accordance with law. On this finding the recommendation made by the Committee contemplated under Section 12(1) of the Act became illegal. It cannot be said that the election of a person under Section 12(2)(a) of the Act by the Executive Council is a mere formality. It is a mandatory requirement. This position is very clear from the Proviso to Sub-section (2) in which it has been provided that where the Executive Council fails to elect any person in accordance with Clause (a), then the Chancellor shall nominate in addition to the person nominated by him under Clause (c), one person in lieu of the representation of the Executive Council. Thus the legislative intent appears that the Committee must be of three persons and the representation of the Executive Council should be there. In the present case the Executive Council was not represented. The defect was pointed out to Chancellor by filing a Reference under Section 68 of the Act well within time and there was sufficient time to rectify the error either by asking the Executive Council to elect another person in accordance with law or the Chancellor could himself nominate a person under the Proviso mentioned above in lieu of the representation of the Executive Council. However, the reference was rejected on technical ground that petitioners were not aggrieved persons. The question is as to whether in such facts and circumstances where the mandatory provision of the Act has not been complied with and the recommendation was made by a committee illegally constituted, the relief asked for can be denied to the petitioners. There is no doubt about the legal position that any action taken during pendency of the writ petition is subject to orders passed by this Court which was also made clear by the interim order passed. It is true that this Court did not restrain the respondents from proceeding further on the basis of the recommendation of the Committee. However, it was made clear by the interim order that any action taken shall be subject to the orders passed by the Court. It was for the respondents to wait for the decision of the Court. However, the respondents proceeded with the appointment of the Vice-Chancellor on the basis of the recommendation made by an illegally constituted Committee. Now, it is not open to them to say that the petitioners are not legally entitled for the relief. In our opinion, the relief cannot be denied and the glaring illegality committed should not be allowed to prevail.

29. Much has been argued on the basis of the provisions contained in Sub-section (6) of Section 12 of the Act already quoted above. Shri R.N. Singh, learned counsel appearing for the University, has submitted that the provisions contained in Section 12(6) of the Act are different from Section 66 and they deal with different situations and provisions of Section 12(6) should be interpreted in the light of the context it has been enacted and placed in the statute book. It has also been submitted that it should be seen as to whether the illegality committed has affected the merits of the selection. If it affects the merits, it cannot be protected under Section 12(6) of the Act. However, if merit has not been affected, acts and proceedings of the Committee are protected. It has been submitted that no qualification is prescribed for Vice-Chancellor. Therefore, merit is not affected and for selection of Vice-Chancellor no expert is required. It has also been submitted that the value of the recommendation is not much as it is open to the Chancellor not to accept the same and he may constitute another committee. Reliance has been placed in cases : Reserve Bank of India v. Peerless General Finance & Investment Company Ltd., AIR 1987 SC 1023 and Kehar Singh v. The State (Delhi Admn.) AIR 1988 SC 1883.

30. We have considered the submissions of the learned counsel However, we are not prepared to undermine the importance of the committee contemplated in Section 12(1) of the Act. We need not say about the importance of the office of the Vice-Chancellor. The constitution of the Committee as provided under Sub-section (2) of Section 12 itself is indicative of the fact that it is a high-powered Committee which includes Chief Justice of this Court or a Judge of the High Court nominated by him, a representative of the, Executive Council elected under Clause (a) and one person nominated by the Chancellor (Governor of the State), Thus, the legislature has provided that the selection of the Vice-Chancellor should be on the basis of recommendation made by the Committee, which is constituted of the persons of the calibre mentioned in Clauses (a), (b) and (c). The recommendation of such committee cannot be lightly ignored by the Chancellor. Under Sub-section (4) of Section 12 of the Act, it can be ignored only in certain circumstances where choice of the Chancellor is restricted to less than three persons and in that case he may require the Committee to submit a fresh list. It is true that no qualification has been prescribed for the, Vice-Chancellor but the legislature has deliberately left it to select a person best among bests so that the standard and excellence of the education may be maintained and it is highest kind of the confidence of the legislature reposed in the Committee constituted under Section 12(2) of the Act. The submissions of the learned counsel thus are not acceptable.

31. It has also been submitted the the provisions of Sub-section (6) of Section 12 of the Act are different from the provisions contained in Section 66. We have compared the provisions of both the Sections, however, we do not find any substantial difference. For ready reference Section 66 is reproduced, below :

"66. Proceeding not to be invalidated by vacancies etc.-- No act or proceeding, of any authority or body or committee of the University shall be invalid merely by reason of........
(a) any vacancy or defect in the constitution thereof, or
(b) some person having taken part in the proceedings who was not entitled to do so, or
(c) any defect in the election, nomination or appointment of a person acting as a member thereof, or
(d) any irregularity in its procedure not affecting the merits of the case."

32. At this place, it shall be relevant to mention in brief the legislative history behind enacting Sub-section (6) of Section 12 of the Act. Before the U.P. State Universities Act, 1973, came into force, the University of Allahabad was governed by the Allahabad University Act, 1921.

This Act contained an identical provision in Section 45 wherein it was provided that no act or proceeding of any authority or other body of the University shall be invalidated merely by reason of the existence of a vacancy or vacancies among its members or by reason of some person having taken part in proceedings who is subsequently found not to have been entitled to do so. The aforesaid Section 45 of Allahabad University Act, 1921 was pressed in service to protect the appointment of Vice-Chancellor in identical circumstances, in case of Kashi Nath Mishra v. Chancellor, University of Allahabad reported in AIR 1967 Allahabad 101. The Division Bench of this Court refused to extend the protection of Section 45 on the ground that the committee constituted under Section 11 of the Act is not a body or authority of the University and thus Section 45 will not be applicable. It was for the aforesaid reason that when U.P. State Universities Act, 1973 was enacted, to avoid the aforesaid legal position Section 45 of Allahabad University Act was incorporated with certain changes as Sub-section (6) of Section 12 of the Act. A comparison of the language of Section 66 and Sub-section (6) of Section 12 will disclose that the object behind both the provisions is identical, that is to protect the act or proceedings of the authority, body or committee. There is no substantial difference. Hon'ble Supreme Court in case of Dr. Triloki Nath Singh (AIR 1990 SC 2063) (supra) confirmed the judgment of Division Bench of this Court in which the protection of Section 66 was not allowed to be availed to protect the illegality committed in constitution of a selection committee for selection of a lecturer. It is true that in the case before Hon'ble Supreme Court, the question was about nomination of an expert of the particular subject but in our opinion that makes no difference as all the three members of the Committee contemplated under Sub-section (1) of Section 12 are very important and they are required to discharge even much more important function than an expert. In similar circumstances, a Division Bench of Madhya Pradesh High Court in case of Dr. S.C. Barat (AIR 1962 Madh Pra 180) (supra), refused to extend the benefit of Section 48 of Jabalpur University Act, 1956 in respect of a committee which was not properly constituted. While declining the application of Section 48, the Division Bench observed as under :--

".........The defect in the composition of the Committee on account of one of the members sitting on it as a nominee of the Executive Council when he was not qualified to sit as a representative of the Executive Council is not, therefore, a defect of mere form. It is one of substance. From what has been said earlier about the importance of the requirement of two unconnected members sitting as representatives of the University, it is plain that the defect is one affecting the substance. The defect of the lack of qualification cannot also be said to be "any defect in the election, nomination or appointment," Section 48 is, therefore, of no assistance for contending that the appointment of the respondent No. 4 is valid."

33. Another Division Bench of Madhya Pradesh High Court in case of Lalmani Singh (supra), while considering the application of Section 58 of M.P. Vishwa Vidyalaya Adhiniyam, 1973, observed as under in para 34 :--

"We agree with the learned counsel for the petitioner that the provision is not a solution for each and every illegality, irregularity and defect to be found with the actions or proceedings of the respondents. In the very nature of the provision, its operation has to be confined to bona fide mistakes of unsubstantial nature. Section 58 cannot be pressed into service for defending such actions as have been done deliberately or in utter disregard of express provisions of law. Section 58 does not assist the respondents in upholding the resolution of the Academic Council dated 27-8-1992 with which we have already dealt with in paras. 15 to 22 above. It does not legalise the proceedings of a selection committee which must consist of an expert Under Section 49 of the Act, which expert shall not be 'a person connected with the University in any manner whatsoever'. The provision has a laudable public purpose behind. The selection process, to be fair and impartial, must not be adulterated by the participation of 'a person connected with the University in any manner whatsoever'. Breach of such a salutory provision cannot be condoned."

34. Considering the aforesaid cases, in our opinion, the illegality committed in constituting the Committee under Sub-section (1) in the present: case also cannot be condoned. The illegality committed was substantial as respondent No. 5 was elected by the Executive Council in utter disregard of the provisions contained in Section 64(3) and the provisions contained in Appendix 'A' of the First Statutes of the University. Section 12(6) of the Act is not meant for protecting such serious lapses. The legislature could never have intended to extend protection to such illegalities. If the view as suggested by the learned counsel for petitioner is taken, the very purpose behind enacting Section 12 of the Act for constituting a committee for selection of Vice-Chancellor shall stand defeated. In our opinion, the provisions contained in Sub-section (6) of Section 12 of the Act cannot be pressed in service in the special facts and circumstances of the present case.

35. For the reasons stated above, this petition is allowed. The order dated 24/26-5-1994, passed by respondent No. 1 under Section 68 of the Act, election of respondent No. 5 on 3-3-1994 by the Executive Council as member of the Committee under Section 12(2)(a) of the Act and appointment of respondent No.6 as Vice-Chancellor by order dated 22-6-1994, passed by the respondent No. 1 on the basis of the recommendation made by the alleged Committee, are quashed. It shall be open to the respondent No. 1 to initiate fresh proceedings for appointment of the Vice-Chancellor expeditiously.