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 3, Cited by 2]

Delhi High Court

Ms. Yusra Hashmi vs University Of Delhi & Ors. on 11 November, 2014

Author: Rajiv Sahai Endlaw

Bench: Chief Justice, Rajiv Sahai Endlaw

          *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                 Date of decision: 11th November, 2014

+                              LPA No.735/2014

       MS. YUSRA HASHMI                                  ..... Appellant
                    Through:          Mr. R.K. Saini with Mr. S.A. Hashmi,
                                      Mr. Salman Hashmi & Mr. Zeeshan
                                      Hashmi, Advs.
                                  Versus

    UNIVERSITY OF DELHI & ORS.              ..... Respondents
                  Through: Ms. Y. Phazang, Adv. for Mr. M.J.S.
                           Rupal, Advs. for R-1.
CORAM:-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J

1.     This intra-court appeal impugns the judgment dated 13th October, 2014

of the learned Single Judge of this Court of dismissal of W.P.(C) No.6570/2014

preferred by the appellant.

2.     We have heard the counsel for the appellant in detail on the aspect of

entertaining this appeal.

3.     The writ petition from which this appeal arises was filed impugning the

order dated 11th September, 2014 of the Vice Chancellor of the respondent

No.1 University of Delhi rejecting the representation of the appellant / writ


LPA No.735/2014                                               Page 1 of 8
 petitioner for condoning the delay of one day in seeking admission to the MA

(History) course in South Campus for the academic year 2014-15 and seeking a

direction to the respondent No.1 University to so admit the appellant.

3.     The factual position is as under:-

       (i)    The appellant / writ petitioner had appeared in the test held by the

              respondent No.1 University for admission to the said course and

              secured 41 marks therein. The name of the appellant did not

              figure in the first, second, third and fourth admission lists

              published by the respondent No.1 University. The respondent No.1

              University ultimately on 28th August, 2014 published the fifth

              admission list and in which the name of the appellant figured at

              serial No.1. According to the appellant, the said fifth admission

              list was uploaded on the website of the University only on 29 th

              August, 2014 and gave only two days time i.e. of 29 th & 30th

              August, 2014 to the candidates whose name figured therein to seek

              admission and complete the formalities therefor. The appellant

              admittedly did not approach the University, neither on 29th August,

              2014 nor on 30th August, 2014. 31st August, 2014 was a Sunday.

              The appellant approached the University on 1st September, 2014

LPA No.735/2014                                                  Page 2 of 8
               when she was refused admission on the ground that the last date

              fixed for admission was 31st August, 2014. The appellant made a

              representation dated 1st September, 2014 supra to the Vice

              Chancellor of the University seeking condonation of one days

              delay in seeking admission.

       (ii)   The appellant also filed W.P.(C) No.5802/2014 in this Court

              which came up for hearing on 3rd September, 2014. When during

              the hearing thereof the appellant confined the relief therein to a

              direction to the Vice Chancellor of the respondent No.1 University

              to decide the representation filed by the petitioner on 1st

              September, 2014. Accordingly, the said writ petition was disposed

              of with a direction to the Vice Chancellor to decide the said

              representation within one week. The Vice Chancellor has vide

              order dated 11th September, 2014 (supra) rejected the said

              representation, for the reasons; i) that as per Clause 3 of Ordinance

              II of the University, all provisional admissions to postgraduate

              courses shall be finalized by the Standing Committees concerned

              not later than 31st August of the year in which admissions are

              sought and the provisional admissions not finalized by the said

LPA No.735/2014                                                   Page 3 of 8
               date shall automatically be annulled; ii) that vide Notification

              dated 6th August, 2014 also, all faculties / departments /

              institutions were notified that postgraduate admissions are to be

              finalized by 31st August, 2014 and no admission will be allowed

              beyond the said date under any circumstances; and, iii) thus the

              representation of the appellant for one day‟s extension in the last

              date could not be acceded to.

4.     It was inter alia the contention of the appellant before the learned Single

Judge that the respondent no.1 University while publishing the first to the

fourth admission lists had each time given three working days time for seeking

admission and had thus discriminated in prescribing only two days time while

publishing the fifth list. The learned Single Judge rejected the said contention

for the reason that students applying under the earlier lists were much more in

number than those applying under the fifth list and thus the two situations were

not at par for a case of discrimination to be made out.

5.     Another argument raised before the learned single Judge was that since

31st August, 2014 was a Sunday, by virtue of Section 10 of the General Clauses

Act, 1897, the last date for admission was in fact 1 st September, 2014 and on

which date, the appellant had sought admission but was wrongly refused. The

LPA No.735/2014                                                  Page 4 of 8
 learned Single Judge rejected the said contention also holding that in the fifth

list, the last date prescribed for seeking admission was 30th August, 2014 which

was a working day and merely because the University had stipulated 31 st

August, 2014 as the last date, did not compel the respondent University to

continue the admissions till then.

6.     The learned Single Judge also relied on Asha Vs. Pt. B.D. Sharma

University of Health Sciences (2012) 7 SCC 389 holding that authorities

cannot grant admission beyond the cut-off date which is specifically postulated,

except where no fault is attributable to a candidate and the candidate is denied

admission for arbitrary reasons and held that in the present case no fault could

be attributed to the respondent No.1 University and the fault indeed was of the

appellant in not approaching the University on 29th and 30th August, 2014.

7.     The counsel for the appellant has raised the same arguments before us

also but we do not find any error in the reasoning given by the learned Single

Judge in dealing with the same.

8.     The counsel for the appellant has also contended that the appellant, upon

telephonically approaching the University on 29th August, 2014 was informed

that no fifth list will be posted and that admissions had been closed and thus

could not approach the University.

LPA No.735/2014                                                Page 5 of 8
 9.     We however do not find the said argument to be borne out from the

pleadings in the memorandum of appeal or the writ petition. The appellant in

paragraph 10 of the writ petition has pleaded that the fifth list though dated 28 th

August, 2014 was uploaded on the website of the respondent University only

on 29th August, 2014 and in this list the name of the appellant was at serial

No.1. The appellant thereafter in paragraph 11 of the writ petition has pleaded

that she was unwell on 29th August, 2014 and therefore made the phone call

aforesaid. The appellant in paragraph 12 of the writ petition has pleaded, "That

however as stated above, the fifth admission list was posted on the Delhi

University website on 29.08.2014 ......." It is thus not the plea of the appellant

that she did not know of the fifth list dated 28th August, 2014, even if uploaded

on the website on 29th August, 2014 or that inspite of telephonic denial of the

respondent University on 29th August, 2014, how she learnt of the same, for her

to approach the respondent University on 1st September, 2014. In fact the

appellant in her representation dated 1st September, 2014 also did not state that

she was so misguided by the tele-conversation and rather stated that she could

not apply on 29th & 30th August, 2014 because of illness.

10.    The said argument is thus clearly an afterthought and false. In fact in the

writ petition there is no explanation, for the appellant not approaching the

LPA No.735/2014                                                   Page 6 of 8
 University on 30th August, 2014 and the reason given is only of illness on 29 th

August, 2014. The appellant is not entitled to any discretionary remedy as a

remedy under Article 226 is, for the reason of taking a false plea which is not

borne out from the representation dated 1 st September, 2014, being the first

missive from the appellant on her own.

11.    We may also add that we entertain doubts as to the applicability of the

Section 10 of the General Clauses Act. The same prescribes for the next

working day to become the last day in the event of the last day prescribed being

a holiday, where any act or proceeding is directed or allowed to be done or

taken „in any Court or office‟ on a certain day or within a period prescribed, by

any central Act or Regulation. Ordinance II of the respondent University in

Clause 3 thereof provides that admissions shall be finalized not later than such

last date as may be prescribed by the Academic Council from time to time. The

last date of 31st August, 2014 thus appears to have been prescribed by the

Academic Council of the respondent No.1 University and not by the Delhi

University Act, 1922 or any Regulation. Also, Section 10 is applicable only

where the time prescribed is for doing a thing in „any court or office‟. We

doubt that the time prescribed for seeking admission in the University can be

said to be for doing anything in any office. We have not found any decided

LPA No.735/2014                                                 Page 7 of 8
 case on the subject, though mention may be made of Mohd. Ayub Vs. State of

U.P. (2009) 17 SCC 70 applying the principle contained in Section 10 to hold

that the formalities for recruitment were completed within time and to HUDA

Vs. Dr. Babeswar Kanhar (2005) 1 SCC 191 where the principle was held to

be applicable to the date prescribed for submitting an application for allotment

of a plot of land, inspite of Section 10 being held to be not applicable.

12.    The counsel for the appellant had also contended that since there is a

vacant seat, the appellant be admitted thereto.

13.    The aforesaid is also no longer res integra. We have recently in Rajeev

Kumar Vs. Union of India MANU/DE/1752/2014 reiterated that at the cost of

filling up of the seats, admission process cannot be allowed to be unended.

Though the delay in the present case is of one day only but if we were to

condone the same, we would have no reason to deny in any other case,

admission to a candidate delayed by two days and so on.

14.    There is thus no merit in this appeal and the same is dismissed.

       No costs.

                                                   RAJIV SAHAI ENDLAW, J.

CHIEF JUSTICE NOVEMBER 11, 2014/„gsr‟..

LPA No.735/2014 Page 8 of 8