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 21, Cited by 116]

Madras High Court

P.Suseela vs University Grants Commission on 6 December, 2010

Bench: M.Y.Eqbal, T.S.Sivagnanam

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated:   06 ..12..2010

Coram:

The Honourable Mr.M.Y.EQBAL, CHIEF JUSTICE
and
The Honourable Mr.Justice T.S.SIVAGNANAM

Writ Appeal Nos. 893, 894, 900 to 902, 922, 928, 929, 930 to 933, 942 to 944, 945 & 1032/2010 
&
Writ Petition Nos. 12171, 12172, 12174 to 12176, 11202 to 11204, 12037 to 12044, 12104, 12105, 11789, 11796, 12334 to 12336, 12338, 12339, 27083, 13815, 13816, 13663 to 13665, 9483, 25891, 25892 of 2010
& 
connected miscellaneous petitions
-----------

W.A.No. 893 & 894 of 2010

1. P.Suseela

2. A. Baskaran

3. S.Saravanan

4. M.Rajendran

5. P.Louis Alphonse

6. D. Anbalagan

7. D.Jayamani

8. R.Subramani 

9. R.Thirupuathi

10.T.Rajendran

11.L.Gunasekaran			..Appellants in W.A.Nos.893&894/2010

vs.

1. University Grants Commission,
    Rep. by its Chairman,
    Bahadurshah Zafar Marg,
    New Delhi  110 022.

2. The Teachers Recruitment Board,
    Rep. by its Chairman,
    EVK Sampath Maaligai,
    DPI Compound,
    College Road, Chennai  600 006	..Respondents in both the appeals

Appeals filed under Clause 15 of the Letters Patent against the order passed in W.P.No.7580 & 7581 of 2010 dated 22.4.2010 on the file of this Court. 

W.A.No. 922 of 2010

1. K.L. Sivaji

2. J.Sekhar

3. N.Ramesh				..Appellants

vs.

1. The Chairman,
    Teachers Recruitment Board,
    EVK Sampath Maaligai,
    DPI Compound, College Road,
    Chennai  6.


2. The Secretary,
    University Grants Commission,
    New Delhi.				..Respondents. 

	Appeal filed under Clause 15 of the Letters Patent against the order passed in W.P.No. 8374 of 2010 dated 23.4.2010 on the file of this Court. 

W.A.Nos.928 to 933 of 2010

S.Easwaran				..Appellant in WA.Nos.928,930, 931/2010

A.Ali Fatima				..Appellant in WA.Nos.929, 932 & 933/2010

vs.

University Grants Commission
Rep. by its Secretary,
Bahadurshah Zafar Marg,
New Delhi  110 022.

The Teachers Recruitment Board,
Rep. by its Chairman,
Government of Tamil Nadu,
EVK Sampath Maaligai,
DPI Compound, College Road,
Chennai  6.

The Bharathiyar University,
Rep. by its Registrar,
Coimbatore  641 046			..Respondents 1 to 3 in all the appeals

The State of Tamil Nadu,
Rep. by its Secretary to Government,
Higher Education (F2) Department,
Fort.St.George, Chennai  9.		..4th Respondent in WA.Nos.932 & 933/2010


	Appeals filed under Clause 15 of the Letters Patent against the order passed in W.P.Nos. 8033, 8036, 8034, 8035 & 8037 of 2010 dated 22.04.2010 on the file of this Court. 

W.A.Nos. 942 to 945 of 2010	

G.Sinthiah				..Appellant in W.A.Nos. 942 & 945/2010


V.Santhi				..Appellant in W.A.Nos. 943 & 944/2010

vs

University Grants Commission,
Rep. by its Secretary,
9, Bahadurshah Zafar Marg,
New Delhi  110 022.

The Teachers Recruitment Board,
Rep. by its Chairman,
EVK Sampath Maaligai,
DPI Compound,
College Road,
Chennai  600 006.			..Respondents in W.A.No.942 to 944/2010
			                  & Respondent in W.A.No.945/2010

	Appeals filed under Clause 15 of the Letters Patent against the order passed in W.P.Nos. 7465, 7759, 7760 & 7116 of 2010 dated 22.04.2010 on the file of this Court. 

W.A.No. 1032 of 2010

K.Mangaiyarkaran			..Appellant

vs.

The Teachers Recruitment Board,
Rep. by its Chairman,
EVK Sampath Maaligai,
DPI Compound,
College Road,
Chennai  600 006.			..Respondent


	Appeal filed under Clause 15 of the Letters Patent against the order passed in W.P.No.8577 of 2010 dated 26.04.2010 on the file of this Court. 


W.P.Nos. 12171 & 12172 of 2010 

H.S.Rajmala Alfred			..Petitioner

vs.

1. University Grants Commission
    Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

2. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.

3. The Bharathiyar University,
    Rep. by its Registrar,
    Coimbatore  641 046.		..Respondents


								    
W.P.Nos.12174 to 12176 of 2010

P.Inbasekar				..Petitioners in WP. No.12174 to 12176/2010

Vs.

1. University Grants Commission
    Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

2. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.

3. The Bharathiyar University,
    Rep. by its Registrar,
    Coimbatore  641 046.

W.P.Nos. 11202 to 11204 of 2010

R.Punitha				..Petitioner in all the writ petitions

vs.

1.  University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

2. The Teachers Recruitment Board,
    Rep. by its Chairman,
    EVK Sampath Maaligai,
    DPI Compound, College Road,
    Chennai  6.

3. The Bharathiyar University,
    Rep. by its Registrar,
    Coimbatore  641 046.

4. The State of Tamil Nadu,
     Rep. by its Secretary to Govt.,
     Higher Education (F2) Department,
     Fort.St.George, Chennai  9.	.. Respondents in all the writ petitions.			
W.P.Nos. 12037 to 12044 of 2010

B. Vijaya				..Petitioner in	W.P.No.12037/2010

S.Subeena Begum				..Petitioner in	W.P.No.12038/2010

R.Vivekanandan				..Petitioner in	W.P.No.12039/2010

S.Nanammal/Jeyanthi			..Petitioner in	W.P.No.12040/2010

K.Murugan				..Petitioner in	W.P.No.12041/2010

M.Subash Chandra Bose			..Petitioner in	W.P.No.12042/2010

S.Karthikeyan				..Petitioner in W.P.No.12043/2010

C.Shanmugaraj				..Petitioner in	W.P.No.12044/2010

vs.

1. Union of India,
    Rep. by its Secretary,
    Ministry of Human Resources 
    Development,
    Shastri Bhavan, New Delhi  110 001.


2. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

3. Government of Tamil Nadu,
    Represented by its Secretary,
    Department of Higher Education,
    Fort.St.George, Chennai  600 009.

4. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.				..Respondents in all the petitions. 

W.P.No. 12104 & 12105 of 2010

1. V.Maragathavalli	

2. P.S.Buvaneswari

3. G.Gandhi Mathy

4. Ezhilarasi Hilda			..Petitioners in both the petitions.

vs.

1. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

2. The Teachers Recruitment Board,
    Rep. by its Chairman,
    EVK Sampath Maaligai,
    DPI Compound, College Road,
    Chennai  6.			..Respondents in both the petitions

W.P.No.11789 of 2010

M.Anbazhagan				..Petitioner

vs.

1. Union of India,
    Rep. by its Secretary,
    Ministry of Human Resources 
    Development,
    Shastri Bhavan, New Delhi  110 001.

2. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

3. Government of Tamil Nadu,
    Represented by its Secretary,
    Department of Higher Education,
    Fort.St.George, Chennai  600 009.

4. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.				..Respondents



W.P.Nos.12334 to 12336 & 12338, 12339 of 2010

P.Vidya					..Petitioners in WP.12334 & 12336/2010

T.Kodeeswaran				..Petitioner in W.P.No.12335/2010

K.Rajendran				..Petitioner in W.P.No.12338/2010

J.Dharmalingam				..Petitioner in W.P.No.12339/2010	

Vs.

1. Union of India,
    Rep. by its Secretary,
    Ministry of Human Resources 
    Development,
    Shastri Bhavan, New Delhi  110 001.

2. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

3. Government of Tamil Nadu,
    Represented by its Secretary,
    Department of Higher Education,
    Fort.St.George, Chennai  600 009.

4. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.				..Respondents in all the petitions. 


W.P.No.27083 of 2010

N.Sailapathi				..Petitioner

vs.

1. Chairman,
    University Grants Commission,
    Bahadurshah Zafar Marg,
    New Delhi  110 002. 

2. The Secretary to Government,
    Education Department,
    Fort.St.George,
    Chennai  600 009.

3. The Director of Collegiate 
    Education,
    EVK Sampath Maligai,
    College Road,
    Chennai  600 006.

4. Secretary,
    State Level Eligibility Test (SLET),
    For Lectureship,
    Bharathiyar University,
    Coimbatore. 

5. Registrar,
    Anna University,
    University Buildings,
    Chennai  600 025.			..Respondents

W.P.Nos. 13815 & 13816 of 2010

N.Vanaja								.. Petitioner in
									W.P.No.13815/2010

T.Aryamalal								.. Petitioner in
									W.P.No.13816/2010

vs.
1. Union of India,
    Rep. by its Secretary,
    Ministry of Human Resources 
    Development,
    Shastri Bhavan, New Delhi  110 001.

2. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

3. Government of Tamil Nadu,
    Represented by its Secretary,
    Department of Higher Education,
    Fort.St.George, Chennai  600 009.

4. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.				..Respondents in all the petitions.


W.P.Nos. 13663 to 13665 of 2010

C.Nagarajan				..Petitioner in W.P.No. 13663 of 2010

T.S.Santhi				..Petitioner in W.P.No.13664 of 2010

M.Selvamani				..Petitioner in W.P.No.13665 of 2010

Vs.
1. Union of India,
    Rep. by its Secretary,
    Ministry of Human Resources 
    Development,
    Shastri Bhavan, New Delhi  110 001.

2. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

3. Government of Tamil Nadu,
    Represented by its Secretary,
    Department of Higher Education,
    Fort.St.George, Chennai  600 009.

4. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.				..Respondents in all the petitions


W.P.No. 9483 of 2010

1. V.Manjula

2. S.Chandra

3. R.Ravichandran

4. A.Radha

5. A. Anitha Ponmudi			..Petitioners 

vs.

1. State of Tamil Nadu,
    Rep. by Secretary to Government,
    Higher Education Department,
    Fort.St.George,
    Chennai  600 009.

2. Directorate of College Education,
    Chennai  600 060.

3. Teachers Recruitment Board,
    Represented by its Chairman,
    E.V.K.Sampath Maaligai,
    D.P.I.Compound, College Road,
    Chennai  6.			..Respondents in all the petitions

W.P.Nos. 25891 & 25892 of 2010			

 
M.Anbazhagan				..Petitioner in W.P.No.25891 of 2010

M.Prabhakar				..Petitioner in W.P.No.25892 of 2010

Vs.

1. Union of India,
    Rep. by its Secretary,
    Ministry of Human Resources 
    Development,
    Shastri Bhavan, New Delhi  110 001.

2. University Grants Commission
     Rep. by its Secretary,
    9, Bahadurshah Zafar Marg,
    New Delhi  110 022.

3. Government of Tamil Nadu,
    Represented by its Secretary,
    Department of Higher Education,
    Fort.St.George, Chennai  600 009.

4. The Teachers Recruitment Board,
    Rep. by its Chairman,
   EVK Sampath Maaligai,
   DPI Compound, College Road,
   Chennai  6.
________

	For Appellants in 
	W.A.Nos.893, 894,900 to 902, &   ::  	Mrs.Nalini Chidambaram,
	922/2010  				Senior Counsel for
					    	M/s.C.Uma

	For Appellants in
	W.A.Nos.922, 928, 929, 930 to
	933/2010, 942 to 945/2010	::  	Mrs.Nalini Chidambaram,
					     	Senior Counsel for
					     	Mr.M.Suresh Viswanath

	For Appellant in
	W.A.No.1032/2010		::  	Mrs.Nalini Chidambaram,
					    	Senior Counsel for
				     		M/s.S.Jothirani


	For Petitioners in
	W.P.Nos.12171, 12174 to 12176
	11202 to 11204/2010		::  	Mrs.Nalini Chidambaram
					      	Senior Counsel for
					      	Mrs. C.Uma

	For Petitioners in
	W.P.Nos.12037 to 12044, 11789,
	11796, 12334 to 12336, 12338,
	12339, 25891 & 25892/2010	:: 	Mr.R.Subramanian
					     	Mr.B.Ravi


	For Petitioners in
	W.P.No.12104 & 12105/2010	:: 	Mr.B.S.Sundaramoorthi

	For Petitioner in
	W.P.No.27083/2010		:: 	Mr.M.V.Krishnan

	For Petitioner in
	W.P.Nos.13815, 13816, 13663 to
	13665 of 2010			::	Mr.V.Sanjeevi

	For Petitioner in
	W.P.No.9483 of 2010		:: 	Mr.A.Jenasenan

	For Respondents in
	W.P.Nos.12037 to 12044, 12104
	12105, 11796, 12334 to 12336,
	12338, 12339, 13815, 13816, 
	13663 to 13665 of 2010		:: 	Mr.M.Ravindran,
					     	Addl.Solicitor General
					     	Assisted by
					     	Mr.P.Chandrasekaran, SCGSC
					     	and
					     	Mr.A.S.Vijayaraghavan,SCGSC	




	For Respondent 1 in
	W.A.893, 894, 900 to 902/2010
	For Respondent 2 in
	W.A.No.922, 928, 929, 930 to
	933, 942 to 944 & 944/2010
	For Respondent 2 in		:: 	Mr.R.Krishnamoorthy,	
	W.P.No12037 to 12044/2010	     	Senior Counsel 	
	11789, 11796, 12334 to 12336,	     	for Mr.P.R.Gopinathan	
	12338, 12339, 13815, 13816,	     	Standing Counsel for UGC
	13663 to 13665/2010
	For Respondent 1 in
	W.P.No.11202 to 11204 &
	27083 of 2006					
				
	For Respondent 1 in
	W.P.No.11789/2010		:: 	Mr.K.Balachandran, SCGSC

	For Respondent 4 in
	W.P.No.9483 of 2010		:: 	Mr.K.Ravindranath, SCGSC

	For Respondent 1 in
	W.A.No.922, 1032 & 945/2010
	For Respondent 2 in
	W.A.No.893, 894, 900 to 902
	928, 930, 931 to 933, 942 to
	944 of 2010				
	&
	For Respondents 3 & 4
	in W.P.No.25891, 25892/2010
	For Respondents 1 to 3
	In W.P.No.9483 of 2010
	For Respondents 2 to 4
	In W.P.No.11202 to 11204/2010
	For Respondents 3 & 4		:: 	Mr.P.Wilson,
	In W.P.Nos.11789 & 11796/2010	     	Additional Advocate General
	For Respondents 3 & 4		     	Assisted by
	In W.P.Nos.12037 to 12044/2010	     	Mr.G.Sankaran, 
				                Spl.Govt.Pleader 
	For Respondent 2 in			(Education)
	W.P.Nos.12104, 12105, 12171,
	12172, 12174 to 12176/2010
	For Respondents 3 & 4
	In W.P.Nos.13815, 13816,
	13663 to 13665/2010.


*********
 

COMMON JUDGMENT

The Honble Chief Justice & T.S.Sivagnanam, J

---------------------------------------------

These appeals have been filed against the common judgment and order dated 22.04.2010 passed in a batch of writ petitions, whereby the learned single Judge dismissed all the writ petitions holding that the petitioners/appellants are not entitled to the relief sought for by them.

2. Since, common questions of law and facts are involved in these appeals they had been heard together and are disposed of by this common order.

3. In W.P.No.7116 of 2010, and W.P.Nos.7580, 7759, 8034, 8037, 8077/2010 the petitioners/appellants prayed for a writ of mandamus to forbear the respondents from insisting on National Entrance Test/State Level Entrance Test (in short NET/SLET) qualification for candidates who have passed M.Phil prior to 1993 for being eligible to apply for the post of Assistant Professors in Tamil Nadu Collegiate Educational Service, and consequently, direct the respondents to entertain the application of the petitioners for the post of Assistant Professor pursuant to the notice dated 29.03.2010 without imposing the condition of requirement of NET/SLET qualification.

4. In some writ petitions prayer was made for declaration declaring the University Grants Commission (Minimum Qualifications Required for Appointment and Career Advancement of Teachers in Universities and Institutions affiliated to it) Regulations, 2009 as notified on 11.07.2009 is arbitrary and violative of Articles 14 and 16 of the Constitution of India in so far as NET/SLET made minimum qualification for Lecturer Post without giving special exemption for the candidates who got their M.Phil degrees prior to 31.12.1993.

5. In some of the writ petitions prayer was made for the issuance of a writ of mandamus to call for the records relating to the Governmental Orders in G.O.Ms.No.412, Higher Education (F2) Department dated 07.12.2009 and quash the same in so far as the said Governmental Order does not award 9 marks to the candidates who have completed only M.Phil degree and consequently direct the respondents to award 9 marks to the petitioners therein who have completed their M.Phil Degrees in the concerned subject prior to 1993 while processing their applications for the post of Assistant Professor.

6. The appellants/writ petitioners case in brief is that in the UGC (Qualification Required of a Person to be appointed to the Teaching Staff of a University and Institutions Affiliated to it) Regulations, 1982 (in short 1982 Regulations), which came into force on 01.07.1983, the qualification of NET/SLET was not introduced as a necessary qualification for the appointment to the post of lecturer. For the first time in the year 1989 the University Grants Commission on the basis of the recommendations made by R.C.Mehrotra Committee and the Vice Chancellors Conference held in 1989 decided to hold comprehensive National Test to decide the eligibility for the post of lecturer. However in the year 1990, it is stated that by proceedings dated 01.08.1990 the University of Madras took a decision that the candidates who have completed M.Phil Degree up to the year 1992 are exempted from SLET. In 1991 the University Grants Commission (Minimum Qualifications Required for Appointment and Career Advancement of Teachers in Universities and Institutions Affiliated to it) Regulations,1991 (hereinafter referred to as 1991 Regulations) was framed. On the basis of the 1991 Regulations the UGC decided that the candidates must clear the eligibility test for appointment to the post of Lecturer. The said Regulations viz., 1991 Regulations were also upheld by the Supreme Court.

7. On 10.02.1993 the UGC granted exemption to those candidates, who have already awarded M.Phil degree upto 31st March, 1991 and those candidates, who will submit their Ph.D. thesis before 31st December, 1993, from appearing NET. The UGC by its circular dated 15.06.1993 further extended the date from 31.03.1991 to 31.12.1992 in respect of M.Phil candidates. On 04.04.2000 amendment to 1991 Regulations was issued, which stated that NET shall remain the compulsory requirement for appointment as lecturer even for candidates having Ph.D. degree. However, the candidates who have completed M.Phil degree or have submitted Ph.D. thesis in the concerned subject upto 31st December, 1993 are exempted from appearing in the NET examination. Later the exemption was further modified to the effect that Ph.D. candidates upto the year 2002 were also granted exemption from NET/SLET. The appellants completed their M.Phil Degrees before 31.12.1993.

8. On 11.06.2006 the University Grants Commission in its 428th meeting resolved that NET shall remain compulsory requirement for appointment as Lecturer even for those with post graduate degree. However, the candidates having Ph.D. Degree in the concerned subject are exempted from NET for P.G. Level and U.G. Level teaching. The candidates having M.Phil Degree in the concerned subject are exempted from NET for UG Level teaching only.

9. On 14.06.2006 UGC (Minimum Qualifications Required for Appointment and Career Advancement of Teachers in Universities and Institutions Affiliated to it) (2nd Amendment), Regulations 2006 was issued amending the provision with regard to NET qualification in the Regulations, 2002 wherein it is stated as follows:-

NET shall remain compulsory requirement for appointment as Lecturer for those with post graduate degree. However, the candidates having Ph.D. Degree in the concerned subject are exempted from NET for P.G. Level and U.G. Level teaching. The candidates having M.Phil Degree in the concerned subject are exempted from NET for UG Level teaching only.

10. On 05.07.2006 G.O.Ms.No.197, Higher Education Department, was issued by the State Government for recruitment of Lecturers in Government Arts and Science Colleges. The holders of NET/SLET qualification filed W.P.No.21345 of 2006 challenging the 14.06.2006 amendment to the Regulations. The said writ petition was ultimately dismissed. In the subsequent writ petition viz., W.P.No.32958 of 2006, while dismissing the writ petition on 24.03.2007, the Court further added that the M.Phil holders of pre 31.12.1993 can also be equated with M.Phil holders with NET/SLET in order to gain the weightage marks of 6.

11. On 21.07.2008 the University Grants Commission in its 449th meeting held on 21.07.2008 considered the Final Report of the NET Review Committee and the Reports of the UGC Pay Review Committee resolved that the candidates, who are already registered for M.Phil and completed the same up to 30th June, 2009 be exempted from NET for UG teaching. However, NET/SLET shall be compulsory for the candidates completing their M.Phil on or after 1st July, 2009.

12. On 12.11.2008 a Policy Direction was issued by the Department of Higher Education, Ministry of Human Resource Development, Government of India under Section 20(1) of the UGC Act, 1956 which reads as follows:-

(1) The UGC shall, for serving the national purpose of maintaining standards of higher education, frame appropriate regulations within a period of thirty days from the date of issue of this order prescribing that qualifying in NET/SLET shall generally be compulsory for all persons appointed to teaching positions of Lecturer/Assistant Professor in Higher Education, and only persons who poses degree of Ph.D. after having been enrolled/admitted to a programme notified by a Commission, after it has satisfied itself on the basis of expert opinion, as to be or have always been in conformity with the procedure of standardization of Ph.D. prescribed by it, and also that the degree of Ph.D. was awarded by a University or Institution Deemed to be University notified by the UGC as having already complied with the procedure prescribed under the regulations framed by the Commission for the purpose.
(2) The UGC shall notify the date or dates from which exemption from qualifying in NET/SLET in respect of Universities/Institutions Deemed to be Universities as well as the discipline for which such exemption is being granted only on the recommendations of a Committee of Experts to be constituted by the Commission and that the experts therein shall be persons of high eminence in the respective disciplines for which the persons possessing Ph.D. are considered for exemption from qualifying NET/SLET.
(3) 

13. University Grants Commission (Minimum Qualifications Required for the Appointment and Career Advancement of Teachers in Universities and Institutions Affiliated to it) 3rd Amendment Regulations, 2009 was issued on 11.07.2009 amending Regulation 2006, wherein it has been stated as follows:-

NET/SLET shall remain the minimum eligibility condition for recruitment for appointment of Lecturers in Universities/Colleges/Institutions.

14. The Higher Education (F2) Department, Government of Tamil Nadu issued G.O.Ms.No.412 dated 07.12.2009 awarding 6 marks for M.Phil with NET/SLET or M.Phil prior to 31.12.1993 for selection of Lecturers in Government Arts and Science Colleges.

15. On 29.03.2010 the Teachers Recruitment Board called for applications for direct recruitment for the post of Assistant Professor in Tamil Nadu Collegiate Educations Service prescribing the following educational qualification.

EDUCATIONAL QUALIFICATION:-

(a) All candidates other than SC/ST: Pass in Post Graduate Degree in the relevant subject with a minimum of 55% marks and a pass in the UGC/CSIR/JRF/NET/SLET in the relevant subject.
(or) Pass in Post Graduate Degree in the relevant subject with a minimum of 55% marks and Ph.D. in the relevant subject.
(b) For SC/ST candidates and all physically handicapped candidates: Pass in Post Graduate Degree in the relevant subject with a minimum of 50% marks and a pass in the UGC/CSIR/JRF/NET/SLET /SLST in the relevant subject.

16. Aggrieved by the qualification fixed for the post of Assistant Professors and the removal of the exemption for pre 31.12.1993 M.Phil candidates from NET/SLET qualification for appointment to the post of Assistant Professor, the appellants/writ petitioners filed the above batch of writ petitions, which were ultimately dismissed by the learned single Judge. Hence, the present appeals.

17. The learned single Judge, after considering the entire facts of the case and the regulations framed from time to time by the University Grants Commission came to the conclusion that a group of persons like the petitioners having no minimum qualification as per the 2009 Regulations, are not entitled for exemption and that too by the order of the Board. Hence, these appeals.

18. We have heard Mrs Nalini Chidambaram, learned senior counsel appearing for the appellants and some of the writ petitioners, Mr.R.Subramanian, Mr.B.S.Sundamoorthi, Mr.M.V.Krishnan, Mr.V.Sanjeevi, Mr.A.Jenasenan, learned counsel appearing for the respective writ petitioners and Mr.M.Ravindran, learned Additional Solicitor General, appearing for the Union of India, Mr.R.Krishanmoorthy, learned senior counsel appearing for University Grants Commission and Mr.P.Wilson, learned Additional Advocate General appearing for the State.

19. Learned counsel for the respective appellants submitted that the learned single Judge misconstrued the scope of the writ petitions filed before this Court, which is evident from the fact that when the substantial question of law is as to whether the amendment of the Minimum Qualification Regulations, 2009, dated 11th July, 2009, is arbitrary and violative of Articles 14 and 16 of the Constitution, learned Judge dismissed the writ petitions without even awaiting the submissions of the UGC when on the date of hearing on 21st April, 2010, the counsel for the UGC without making any submissions merely asked for four weeks time to get instructions. It was further submitted that the learned Judge ought to have held that the amendment published in the gazette dated 11th July, 2009 which imposed qualification for Lecturers in Universities that requiring NET/SLET qualification as mandatory for appointment of lecturers in Universities/Colleges/Institutions is illegal insofar as the said amendment has been made without giving any exemption to the candidates who have completed their M.Phil degree prior to December, 1993. Further argument was advanced that the sudden withdrawal of the exemption from possessing NET/SLET qualification granted to those candidates who have completed M.Phil Degree prior to 1993 and who have been availing exemption till date tantamount to arbitrariness and is a miscarriage of justice.

20. Learned counsel for the appellants placed reliance on the last call notice issued by the Bharathiar University dated 16th June, 2009, calling for applications for SLET exam, wherein the exemption was given to the candidates, who have passed their M.Phil degree by 31st December, 1993 (or) who have submitted their Ph.D. thesis to a University on or before 31st December, 2002.

21. Learned counsel for the appellants further contended that when the long standing exemption availed by the appellants was withdrawn, the appellants were not even given an opportunity to attempt the NET/SLET examination as no NET/SLET examination was conducted between 11th July, 2009 (date of amendment of the Minimum Qualification Regulations) and 29th March, 2010 (date of calling of applications by the Teachers Recruitment Board). Therefore in the process of withdrawing the exemptions, which was available to the appellants for a long period, the principles of fairness and equity have been completely compromised as a result of which the appellants have been deprived of the opportunity of applying for recruitment as Assistant Professor in Government Colleges. It was further submitted that though the appellants had a reasonable opportunity to appear in the examinations in June, 2006, they were led to believe that they were exempted from acquiring NET/SLET qualification. It was also brought to the notice of the Court that candidates who had completed M.Phil qualification by 1993, though they applied for the examination, their applications were returned by the Bharathiar University on account of the exemption provision as shown in the call notice. It was also submitted that while the exemption from NET/SLET qualification was founded on sound reason, the sudden withdrawal of exemption was done without any reason or logic as is evident from G.O. Ms. No.350 of the Higher Education Department. The grant of exemption from NET/SLET for persons who have passed M.Phil Degree prior to 1993 was based on the reason that prior to 1993, the curriculum mandated the candidates to complete two project papers, whereas after 1993, it was reduced to one project paper. The above reason for exemption was lost sight of by learned single Judge. It was also submitted that the exercise of administrative power should be based on valid and informed reasons and cannot be based on whims and caprices of the public authority. It was also submitted that merely because UGC has power to fix the minimum qualification for recruitment to Government Colleges, the earlier exemption from NET/SLET for candidates, who had passed M.Phil prior to 31st Dec., 1993, cannot be withdrawn without any rhyme or reason. The denial of the longstanding exemption has suddenly rendered the appellants ineligible to apply for the post of Assistant Professors in the Tamil Nadu Collegiate Educational Service. Thus, the arbitrary, sudden and unreasoned amendment to the UGC Minimum Qualification Regulations is violative of Articles 14 and 16 of the Constitution and against the doctrine of legitimate expectation.

22. Learned counsel placed heavy reliance on the decision of the Supreme Court in the case of University Grants Commission v. Sadhana Chaudhary & others. Etc reported in JT 1996 (8) SC 234. According to the learned counsel, the impugned Regulation should not operate to the prejudice of persons, who having regard to the qualifications prescribed in the earlier Regulations, had registered for the Ph.D Degree or had joined study for M.Phil. degree course. Inasmuch for that reason provision was made for granting exemption to such candidates with the condition that they should have passed M.Phil. examination or should have submitted Ph.D. thesis by a particular date. Learned counsel submitted that the petitioners constitute a distinct class, who could be treated separately insofar as the requirement of clearing the eligibility test is concerned. Learned counsel submitted that on the basis of the ratio decided in the aforesaid judgment, the impugned Regulation on the decision of the Ministry of Human Resources Department, Government of India is violative of Right to Equality enshrined in Article 14 of the Constitution of India.

23. Last, but not the least, learned counsel appearing for the respective appellants and writ petitioners have drawn our attention to the relevant provisions of the University Grants Commission Act (in short UGC Act) and submitted that in no case, the impugned Regulation followed by subsequent notification and circular shall be given retrospective effect. According to the learned counsel, the University Grants Commission is the competent authority to prescribe the qualifications, and the decision of the Commission cannot and shall not be superseded by the decision of the Central Government. It is contended that in any view of the matter, the vacancy arose before the notification of 2009 i.e., before the Regulation came into force and therefore, it will not apply to the present case.

24. On the other hand, Mr. R.Krishnamoorthy, learned senior counsel appearing for the University Grants Commission first drawn our attention to the Circular dated 10.2.1993 and submitted that by the said circular exemption from appearing in NET select test was given to the candidates including those who have already been awarded M.Phil up to 31.03.1991. However, the said cut off date prescribed in the said notification dated 10.2.1993 was extended to the candidates, who have completed M.Phil up to 31.12.92. On 21.6.1995, an amendment was brought whereby candidates who submitted Ph.D thesis or passed M.Phil examination by 31.12.1993 were exempted from the purview of eligibility test conducted by UGC, CSIR or similar test accredited by UGC. Learned senior counsel submitted that a Regulation was introduced on 24.12.1998 prescribing NET as a compulsory qualification through exemption conducted by UGC, CSIR or similar test accredited by UGC. On 4.4.2010, Regulations were again framed making NET as a compulsory requirement through the exams conducted by UGC, CSIR or similar test accredited by UGC. Learned senior counsel submitted that the said Regulation dated 04.04.2010 was in supersession of earlier Regulations dated 19.09.1991 and 24.12.1998. By this Regulation NET was made compulsory even for candidates having Ph.D degree. However, candidates who have completed M.Phil degree or submitted Ph.D thesis in the concerned subject upto 31.12.93 were exempted. Learned counsel further submitted that on 31.07.2002, first amendment was brought about in the Regulation whereby NET remained compulsory requirement for PH.D holders. It was reiterated that to claim exemption, the candidates should have completed M.Phil degree or obtained Ph.D degree prior to 31.12.2002.

25. Mr.Krishnamoorthy, then drawn our attention to the second amendment dated 14.6.2006, which was brought based on the interim report of Expert Committee under the Chairmanship of Dr.B.L.Mungekar. Under the said amendment also, NET remained compulsory requirement. But as regards Ph.D degree holders in the concerned subject, NET was exempted for PG and UG level teaching. As regards, M.Phil degree holders, NET was exempted only for Under Graduate level teaching. Learned counsel submitted that in the year 2008, the Ministry of Human Resources Department, Government of India, in exercise of power under Section 20(1) of the UGC Act, issued direction making NET as compulsory for the teaching post and to restrain the UGC from granting any blanket exemption from NET/SLET unless the degree of Ph.D has been awarded in terms of standard and quality laid down by the Commission.

26. Learned counsel submitted that on 11.07.2009, the third amendment was brought about under which NET/SLET remained the minimum eligibility condition, apart from educational qualification for recruitment and appointment of lecturers in the Universities/ Colleges/ Institutions. However, the candidates who have awarded Ph.D degree in compliance of UGC (Minimum Standards and Procedure for Awarding Ph.D degree) Regulation, 2009, only shall be exempted from the requirement of NET/SLET. According to the learned senior counsel, finally on 30.06.2010, Regulations, 2010 were framed superseding the earlier Regulations under which NET was made compulsory for appointment to the teaching post. In the amended Regulation, however, holders of Ph.D degree in line with the 2009 Regulations for grant of Ph.D degrees were alone exempted. Learned senior counsel submitted that although UGC by resolution dated 12.08.2010 sought to exempt candidates who obtained Ph.D degree on or before 2009, and candidates who had registered themselves for Ph.D degree on or before 31.12.2009, and the said Regulation was forwarded to the Ministry of Human Resources Department, Government of India, but the said recommendation of the Commission was rejected, and it has been reiterated that NET/SLET examination shall be the only eligibility criteria for appointment to the teaching post.

27. Mr.M.Ravindran, learned Additional Solicitor General, appearing for the Union of India-Human Resources Development, on the other hand, drew our attention to the counter affidavit and submitted that in the year 1993, the Mehrotra Committee, which was constituted in the year 1993 by the UGC, was specifically asked to examine and recommend a structure of emoluments and conditions of services of the University and College teachers keeping in view the necessity of attracting and retaining talented persons in the teaching profession. As a step towards achieving the goal, the Committee recommended qualifying in NET as an essential condition for recruitment to the post of lecturer in the University/College throughout the country. The Government of India after 17 years of introduction of NET felt the need to comprehensively evaluate the NET, and the object of it so as to remove the disparities and heterogeneities in the standards of evaluation and teaching prevailing among a large number of colleges and universities. Learned Additional Solicitor General submitted that the Government of India in view of its deep concern about the quality of education set up a Review Committee consisting of Experts to review the scheme of NET by order dated 10.11.2005. The Committee constituted under the Chairmanship of Prof. Bhalchandra Mungekar and other eminent experts to review the NET had recommended in its report dated 26.7.07 that NET/SLET should be retained as a compulsory requirement for appointment of lecturers at undergraduate and postgraduate levels irrespective of candidates possessing the degree of M.Phil or Ph.D. The report of the Mungekar Committee was considered by the UGC in its meeting held on 21.07.2008, wherein it was inter alia resolved that NET/SLET or Ph.D shall remain the minimum eligibility condition for recruitment of lecturers in Universities, colleges and other institutions. Learned Additional Solicitor General submitted that the Government after considering the report of the Mungekar Committee in the light of the recommendations of UGC Act, issued a direction that the UGC to serve the national purpose of maintaining standards of higher education, frame appropriate regulations within a period 30 days prescribing that qualifying in the NET/SLET shall be generally compulsory for all persons to be appointed to teaching positions of lecturers or Assistant Professor in Universities and other Institutions imparting higher education and only persons who possess degree of Ph.D after having been enrolled/admitted to a programme notified by UGC and after it satisfy itself on the basis of the expert opinion, that such Ph.D degree has been obtained in conformity with the procedure and standards prescribed by it under the Regulations framed for the purpose, may be exempted.

28. Learned Additional Solicitor General submitted that UGC has been directed not to give any blanket or general exemption from NET/SLET to any university or institution unless the Ph.D awarded by an university or an institution meets the same level of rigor in terms of standards and quality as laid down by the UGC for each discipline under the Regulations. In compliance with the above mentioned policy directive of the Central Government dated 12.11.2008, the UGC had notified regulations, namely, the University Grants Commission (Minimum Qualifications for appointment and career advancement of teachers in Universities and Colleges) (3rd Amendment) Regulations, 2009 whereby it specified that qualifying NET/SLET would be the minimum eligibility condition for recruitment and appointment of lecturers in universities and colleges with exemption to be provided to persons who have obtained Ph.D degree in accordance with the standards prescribed by the UGC. It is submitted that the first proviso of clause 2 of the UGC Minimum Qualifications for appointment and career advancement of teachers in Universities and Colleges) (3rd Amendment) Regulations, 2009 empowers the UGC to provide relaxation in prescribed qualifications in a particular subject in which NET is not being conducted or enough number of candidates are not available with NET qualification for a specific period. The intent of the said proviso is that the relaxation in qualifying NET was to be granted by UGC in a particular subject for a specified period of time before the commencement of the recruitment process where after due diligence it was concluded that sufficient number of candidates are not available. The said relaxation would be based on sound justification and would apply to affected universities for a particular subject for a specific period and no individual applications would be entertained.

29. Learned Additional Solicitor General submitted that the intent of policy directive is to raise the standard of higher education by giving quality teaching through induction of talent into the academic profession at the entry stage. Emphasizing the same, directions were issued to the UGC by the Central Government in execise of its power by sub-section (1) of Section 20 of the UGC Act, reiterating the principle of attracting quality talent to teaching as a national policy. It is submitted that the Government has got full powers under Section 20 to issue directions on matters pertaining to policy and the UGC shall be guided by such direction. The question of national policy may pertain to any of the items, including that of framing regulations and prescribing minimum qualifications and it is obligatory on the part of the Government, and in fact it is a matter of national policy, to ensure that best quality teachers are provided to the students. Therefore, learned Additional Solicitor General submitted that the impugned regulations stand the scrutiny of law and the contention of the petitioners that the impugned regulations are against law and without authority is not correct.

30. Learned Additional Solicitor General submitted that more than 12,000 NET qualified candidates are waiting for employment in teaching, and the Government is not aware as to how many candidates with qualification of SLET are waiting for employment. The UGC and various Governments prescribed qualifications from time to time and keeping in mind the qualifications needed at that time appointments are made only prospective effect. Permitting the candidates who are not having minimum qualifications to appear in interviews would mean injustice to the candidates who possess qualifications that satisfy the revised rules. According to the learned Additional Solicitor General, if the request of the petitioners are accepted, it would only mean compromising on the quality of education and teaching in educational institutions, which is primary concern of the UGC and the Government.

31. Lastly, learned Additional Solicitor General submitted that the contention of the writ petitioners that the impugned regulations are unsustainable as they were issued upon the directions of the first respondent is untenable and unsustainable. Under Section 20 of the Act, the Central Government is empowered to give directions to UGC to frame appropriate regulations. The impugned regulations were enacted by the second respondent pursuant to the directions issued by the first respondent in its order dated 12.11.2008 upon the recommendations made by Prof.Mungekar Committee. Although the UGC recommended that candidates who had already registered for M.Phil and complete the same upto 30.06.2009 be exempted from NET for UG teaching and that NET/SLET shall be compulsory for candidates completing their M.Phil on or after 01.07.2009, the Government in exercise of its power did not accept the said recommendations in its order dated 12.11.2008. According to the learned Additional Solicitor General, contrary to the instructions and directions of this respondent, the second respondent in its meeting held on 12.08.2010 proposed to exempt certain candidates from the requirement of NET qualification for the purpose of appointment as lecturer/Asst.Professor. It is also not proper on the part of the petitioners to contend that the second respondent had granted relaxation to candidates who do not possess NET/SELT qualifications, since this respondent had clarified all the questions and only after clarifications, the second respondent framed and notified the impugned regulations.

32. Learned Additional Solicitor General submitted that the prospective nature of amendments dated 11.07.2009 will apply to advertisements issued for recruitment/appointment after that date. It does not enure to those who have obtained M.Phil/Ph.D prior to that date. Those candidates who have obtained their M.Phil/Ph.D have to comply with the amended regulations from 11.07.2009. On and from 11.07.2009, only candidates who have qualified in NET/SLET are eligible to apply for teaching faculty in colleges, universities/deemed universities. Learned Additional Solicitor General finally submitted that the impugned regulations are prospective in nature and the candidates have to satisfy the qualification prescribed in the recruitment process initiated after 11.07.2009.

33. In a nutshell, the entire argument advanced by the learned counsel appearing for the appellants is based on the doctrine of legitimate expectation, which cannot be taken away or withdrawn by the impugned regulation. According to the learned counsel the impugned regulation is based on the direction issued by the first respondent/Central Government, which is unsustainable. However, the argument advanced by Mrs.Nalini Chidambaram, learned Senior Counsel appearing for some of the appellants is that their case is not based on legitimate expectation. Learned counsel mainly emphasized on the cut off date i.e., 31.12.1993, which is based on a rational basis, and therefore, the candidates who have completed their M.Phil Degree on or before 31.12.1993 are exempted from NET/SLET examination and they are eligible to be considered for appointment for the teaching posts. Learned counsel placed reliance on the decision of the Supreme Court in the case of University Grants Commission Vs. Sadhana Chaudhary reported in JT 1996 (8) SC 234.

34. Before meeting the argument advanced by the learned counsels, we would like to discuss the relevant provisions of the University Grants Commission Act, 1956 (UGC Act, 1956). The aforesaid Act was enacted by the Parliament to make provision for the co-ordination and determination of standards in Universities and to establish a University Grants Commission. Section  5 of the Act speaks about the composition of the Commission which shall consist of a Chairman, Vice Chairman and 10 other Members to be appointed by the Central Government. The Chairman shall be from among the persons who are not officers of the Central Government or of any State Government. Whereas the other members shall be from the officials of the Central Government to represent that Government. Sections 6 to 11 relate to the provisions with regard to filling up of the vacancies of the Commission, staff of the Commission and the procedures for the conduct of meetings of the Commission. Section 12 prescribes the powers and functions of the Commission inter alia, which includes recommendation to any University the measures necessary for the improvement of University education and to advice the University on the action to be taken for the purpose of implementing such recommendation. Section 20 of the Act is the relevant provision which says that on the discharge of its functions the Commission shall be guided by such directions on question of policy relating to national purposes as may be given to it by the Central Government. Sub section (2) of Section 20 clearly provides that if any dispute arises between the Central Government and the Commission as to whether a question is or is not a question of policy relating to national purposes, the decision of the Central Government shall be final. For better appreciation Section 20 of the Act is reproduced herein below:

20. (1) In the discharge of its functions under this Act, the Commission shall be guided by such directions on questions of policy relating to national purposes as may be given to it by the Central Government.
(2) If any dispute arises between the Central Government and the Commission as to whether a question is or is not a question of policy relating to national purposes, the decision of the Central Government shall be final.

35. Section 25 of the Act confers power to the Central Government to make Rules to carry out the purposes of the Act. Sub Section (3) of Section 25 further confers power to the Central Government to make Rules and to give it retrospective effect from a date not earlier than the date of commencement of the Act. Whereas Section 26 confers to the Commission to make Regulations consistent with the Act and the Rules made there under. By notifying Regulations, the Commission may make provisions for regulating the meetings of the Commission specifying the terms and conditions of service of service of the employees appointed by the Commission and also defining the qualifications that should ordinarily be required of any person to be appointed to the teaching staff of the University. Similar to the power conferred to the Central Government, sub Section (3) of Section 26 confers power to the Commission to make Regulations and to give retrospective effect not earlier than the date of commencement of the Act. Section 26 of the Act reads as under:

26. (1) The Commission (may by notification in the Official Gazette, make regulations) consistent with this Act and the rules made thereunder:-
(a)regulating the meetings of the Commission and the procedure for conducting business thereat;
(b)regulating the manner in which and the purposes for which persons may be associated with the Commission under Section 9;
(c)specifying the terms and conditions of service of the employees appointed by the Commission;
(d)specifying the institutions or class of institutions which may be recognized by the Commission under Clause (f) of sub-section 2;
(e)defining the qualifications that should ordinarily be required of any person to be appointed to the teaching staff of the University, having regard to the branch of education in which he is expected to give instruction;
(f)defining the minimum standards of instruction for the grant of any degree by any University;
(g)regulating the maintenance of standards and the co-ordination of work or facilities in the Universities;
(h)regulating the establishment of institutions referred to in Clause (ccc) of Section 12 and other matters relating to such institutions.
(i)specifying the matters in respect of which fees may be charged, and scales of fees in accordance with which fees may be charged, by a college under sub-section (2) of section 12A;
(j)specifying the manner in which an inquiry may be conducted under sub-section (4) of Section 12A;
(2) No regulation shall be made under clause (a) or clause (b) or clause (c) or clause (h) or clause (i) or clause (j) of sub-section (1) except with the previous approval of the Central Government.
(3) The power to make regulations conferred by this section except clause (i) and clause (j) of sub-section (1) shall include the power to give retrospective effect from a date not earlier than the date of commencement of this Act, to the regulations or any of them but no retrospective effect shall be given to any regulation so as to prejudicially affect the interests of any person to whom such regulation may be applicable.

36. From a bare reading of the relevant provisions quoted herein above, it is manifestly clear that in the discharge of power conferred under the Act the Commission shall be guided by the direction mainly on question of policy relating to national purposes as may from time to time be given by the Central Government. It is also clear that in case of any dispute between the Commission and the Government with regard to a question of policy relating to national purpose the decision of the Central Government shall be final.

37. In the light of the aforesaid provisions contained in the Act, we shall now examine as to whether the claim of the appellants, fully based on legitimate expectation, can be sustained in law, in the facts and circumstances of the instant case. Further, whether the candidates, who have completed Ph.D or M.Phil Degree on or before 31.12.1993 shall be entitled to be exempted from the condition imposed by the impugned regulation i.e., to clear NET/SLET examination. As stated above, the appellants based their argument on the ratio decided by the Supreme Court in the case of University Grants Commission Vs. Sadhana Chaudhary reported in JT 1996 (8) SC 234.

38. In the aforesaid decision, one of the question raised was relating to the grant of exemption from the provisions contained in UGC (Qualifications Required of a Person to be Appointed to the Teaching Staff of a University and Institutions Affiliated to it) Regulations, 1991 which required that for appointment on the post of Lecturer in Universities and Colleges a candidate should have cleared the eligibility test conducted by UGC or CSIR or similar test accredited by the UGC. In the said decision the Supreme Court also considering the validity of the Ordinance dated 08.12.1994 promulgated by the Governor of Bihar requiring minimum qualification for appointment on the post of Lecturer and also the subsequent Circular issued by the Bihar State University Grants Commission to that effect. It was contended by the appellants in that case that the post of Lecturer should be filled up by only those persons who have cleared National Eligibility Test or its equivalent examination.

39. After discussing various regulations that were framed from time to time, the question that fell for consideration before the Supreme Court was with regard to the validity of the circular of the UGC dated 10th February, 1993 and 15th June, 1995 as well as the notification dated 21st June, 1995 amending the 1991 Regulations. In the said decision the Supreme Court held that the choice of a date as a basis for classification cannot always be dubbed as arbitrary even if no particular reason is forthcoming for the choice unless it is shown to be capricious or whimsical. Further the Supreme Court on the question of validity of exemption regarding clearing eligibility test granted under the Circular dated 10th February, 1995 and 15th June, 1993 held as under:-

22. We may now come to the validity of the exemption from the requirement regarding clearing the eligibility test that has been granted under the Circulars dated February 10, 1993 and June 15, 1995 and the notification dated June 21, 1995. Shri. S.B.Sanyal, the learned Senior Counsel appearing for the appellants in Civil Appeal arising out of S.L.P. (C) No.27375 of 1995, has submitted that having regard to the report of the National Commission on Teachers II and the report of the Mehrotra Committee, which form the basis for introducing this requirement by the UGC in the 1991 Regulations, there is no rational basis for granting exemption from the eligibility test to candidates who has submitted Ph.D thesis or passed the M.Phil examination by December 31, 1993. We find no merit in this contention. Prior to the making of the 1991 Regulations there was no statutory requirement regarding clearing the eligibility test for the purpose of appointment on the post of Lecturer. Such a requirement was introduced for the first time by the 1991 Regulations. At the time when the 1991 Regulations were made the provisions contained in the 1982 Regulations had given rise to a legitimate expectation that a person having a Ph.D. or M.Phil degree and having good academic record as prescribed under the 1982 Regulations would be eligible for appointment on the post of Lecturer without anything more. While introducing the requirement of clearing the eligibility test in the 1991 Regulations, the UGC did not intend to deprive the persons who had obtained M.Phil degree or Ph.D degree prior to the making of the 1991 Regulations of their legitimate expectation in the matter of appointment on the post of Lecturer in universities or colleges. It was also felt that the said requirement in the 1991 Regulations should not operate to the prejudice of persons who, having regard to the qualifications prescribed in the 1982 Regulations, had registered for the Ph.D. degree or had joined study for M.Phil degree course prior to making of the 1991 Regulations and, therefore, provision was made for granting exemption to such candidates with the condition that they should have passed M.Phil examination or should have submitted Ph.D. thesis by a particular date. In so far as the date of submission of Ph.D. thesis is concerned, the said date, i.e., December 31,1993 has remained unchanged in the Circulars dated February 10, 1993 and June 15, 1993 and the notification dated June 21, 1995. For M.Phil degree the date was, however, changed from March 31, 1991 to December 31, 1992 by Circular dated June 15, 1993 and from December 31, 1992 to December 31, 1993 by notification dated June 21, 1995. The amendment in the 1991 Regulations that has been made by the notification dated June 21, 1995, in substance, postpones the date of applicability of the requirement regarding clearing the eligibility test in the 1991 Regulations till December 31, 1993 in respect of candidates who had joined the M.Phil course or registered for Ph.D. degree. Such candidates constitute a distinct class who could be treated separately in so far as the requirement of clearing the eligibility test was concerned. Such a classification of the candidates for the purpose of applicability of the requirement of clearing the eligibility test has a rational basis which has a reasonable nexus with the object sought to be achieved by the 1991 Regulations. We are, therefore, unable to hold that the exemption that has been granted by the amendment introduced in the 1991 Regulations by notifications dated June 21, 1995 is violative of the right to equality guaranteed under Article 14 of the Constitution. The Court further observed  24. This grant of exemption was in accord with the Circulars dated February 10, 1993 and June 15, 1993 that had been issued by the UGC. As notified earlier Bihar Eligibility Test that was conducted by Bihar State University Service Commission on June 18, 1995 has been accredited by the UGC on February 12, 1996 and further tests to be held in the period 1995-1997 have also been accredited with certain recommendations. The grant of exemption from the eligibility test in the Corrigendum, therefore, does not run contrary to the requirement prescribed by the UGC in the 1991 Regulations read with Circulars dated February 10, 1993 and June 15, 1993 which were applicable at that time. The question regarding validity of the two Ordinances and the legislative enactments replacing them is, therefore, left open.

40. In the instant case, as noticed above, in order to improve the quality of education, the first respondent namely., the Central Government set up a Review Committee under the Chairmanship of Bhalchandra Mungekar and other Experts to review the Scheme of National Eligibility Test. In its final report the Committee took a view that the NET/SLET test should be retained as a compulsory requirement for appointment of Lecturers at Under Graduate and Post Graduate levels irrespective of candidates possessing the degree of M.Phil or Ph.D. The report of the Mungekar Committee was considered by the UGC in its meeting held on 21.07.2008 and resolved that NET/SLET or Ph.D. shall remain the minimum eligibility condition for recruitment of Lecturers in universities, colleges and other institutions of higher learning. The government had also considered the report of the Mungekar Committee in the light of the recommendation of the UGC and issued a direction on 12.11.2008 under Section 20 of the UGC Act giving instructions to prepare appropriate regulations keeping in mind the national purpose of maintaining the standard of higher education prescribing that NET/SLET shall be compulsory for all persons to be appointed to teaching post of Lecturer or Assistant Professor in universities and other institutions imparting higher education. It was also suggested that only persons who posses the degree of Ph.D. after having been enrolled/admitted to a program notified by the UGC that too after it has fully satisfied itself on the basis of the expert opinion that such Ph.D. degree has been obtained in conformity with the procedure and standards prescribed by it only could be exempted. The government in exercise of the power under the Act also directed that the Commission shall not give any blanket or general exemption from NET/SLET to any university unless Ph.D. awarded by a university or an institution needs the same level of rigor in terms of standards and quality as laid down by the UGC for each discipline. In compliance with the above policy directive of the Central Government dated 12.11.2008 the UGC notified regulations by 3rd Amendment called 3rd Amendment Regulations, 2009, which was notified on 11.07.2009, which is impugned herein. It was categorically specified that qualifying NET/SLET would be the minimum eligibility condition for recruitment and appointment of Lecturers in universities and colleges with exemption to be granted only to persons who have obtained Ph.D. degree in accordance with the standard and rigor prescribed under the UGC (Minimum Qualifications for Appointment and Career Advancement of Teachers in Universities and Colleges) Regulations, 2009.

41. It is, therefore, evidently clear that the directive of the Central Government dated 12.11.2008 was to ensure the national purpose inasmuch as raising the standards of higher education reflected through the quality of teaching should be approached through induction of talent into the academic profession at the initial stage. However, contrary to instructions and directions of the Central Government the Commission in its meeting held on 12.3.2010 proposed to exempt certain candidates from the requirement of NET qualification for the purpose of appointment of Lecturers/Assistant Professors and sent to the Government for approval, but the same was not approved by the Central Government.

42. After giving full consideration on the regulations time to time framed by the Commission after 1991 and the amendment brought therein, the question arises as to whether the candidates who have obtained M.Phil degree on or before 31.12.1993 are still entitled to claim exemption on the ground of legitimate expectation and also on the ground that such candidates were held to be treated as a different class as held by the Supreme Court while deciding the validity of Regulations of 1991.

43. Legitimate in legal parlance means that which is lawfully legal, recognized by law or according to law. The word expectation means the act or the instance of expecting or looking forward something, expects or hoped for probability of an event. Expectation is often related to ones prospect.

44. The concept of legitimate expectation has been elaborately discussed by the Supreme Court referring to various principles and the foreign decisions in the case of Union of India Vs. Hindustan Development Corporation reported in (1993) 3 SCC 499. Some of the paragraphs are worth to be quoted herein below.

Paragraph 30 of the said judgment reads as under:-

In some cases a question arose whether the concept of legitimate expectation is an impact only on the procedure or whether it also can have a substantive impact and if so to what extent. Attorney General for New South Wales v. Quin (1990) 64 Aust LJR 327) is a case from Australia in which this aspect is dealt with. In that case the Local Courts Act abolished Courts of Petty Sessions and replaced them by Local Courts. Section 12 of the Act empowered the Governor to appoint any qualified person to be a Magistrate in the new court system. Mr Quin, who had been a Stipendiary Magistrate in charge of a Court of Petty Sessions under the old system, applied for, but was refused, an appointment under the new system. That was challenged. The challenge was upheld by the appellate court on the ground that the selection committee had taken into account an adverse report on him without giving a notice to him of the contents of the same. In the appeal by the Attorney-General against that order before the High Court, it was argued on behalf of Mr Quin that he had a legitimate expectation that he would be treated in the same way as his former colleagues considering his application on its own merits. Coming to the nature of the substantive impact of the doctrine, Brennan, J. observed that the doctrine of legitimate expectations ought not to unlock the gate which shuts the court out of review on the merits, and that the courts should not trespass into the forbidden field of the merits by striking down administrative acts or decisions which failed to fulfil the expectations. In the same case Mason, C.J. was of the view that if substantive protection is to be accorded to legitimate expectations that would encounter the objection of entailing curial interference with administrative decisions on the merits by precluding the decision-maker from ultimately making the decision which he or she considers most appropriate in the circumstances. Thus, the principle has been initiated in the said decision, wherein it was held as follows: -(para 35 page 549) ..If a denial of legitimate expectation in a given case amounts to denial of right guaranteed or is arbitrary, discriminatory, unfair or biased, gross abuse of power or violation of principles of natural justice, the same can be questioned on the well-known grounds attracting Article 14 but a claim based on mere legitimate expectation without anything more cannot ipso facto give a right to invoke these principles. It can be one of the grounds to consider but the court must lift the veil and see whether the decision is violative of these principles warranting interference. It depends very much on the facts and the recognised general principles of administrative law applicable to such facts and the concept of legitimate expectation which is the latest recruit to a long list of concepts fashioned by the courts for the review of administrative action, must be restricted to the general legal limitations applicable and binding the manner of the future exercise of administrative power in a particular case. It follows that the concept of legitimate expectation is not the key which unlocks the treasury of natural justice and it ought not to unlock the gates which shuts the court out of review on the merits, particularly when the element of speculation and uncertainty is inherent in that very concept. As cautioned in Attorney General for New South Wales case (1990 64 Aust LJR 327) the courts should restrain themselves and restrict such claims duly to the legal limitations. It is a well-meant caution. Otherwise a resourceful litigant having vested interests in contracts, licences etc. can successfully indulge in getting welfare activities mandated by directive principles thwarted to further his own interests. The caution, particularly in the changing scenario, becomes all the more important.

45. In Punjab Communications v. Union of India reported in 1999 (4) SCC 727, the principle was again considered in paragraph-33 of the judgment, wherein it was held as follows:- (page 744) This Court considered the question elaborately in Union of India v. Hindustan Development Corpn. (1993 (3) SCC 499). There tenders were called for supply of cast-steel bogies to the Railways. The three big manufacturers quoted less than the smaller manufacturers. The Railways then adopted a dual-pricing policy giving counter-offers at a lower rate to the bigger manufacturers who allegedly formed a cartel and a higher offer to others so as to enable a healthy competition. This was challenged by the three big manufacturers complaining that they were also entitled to a higher rate and a large number of bogies. This Court held that the change into a dual-pricing policy was not vitiated and was based on rational and reasonable grounds. In that context, this Court referred to Halsburys Laws of England [4th Edn. Vol. 1(1) 151]. This Court referred to Schmidt v. Secy. of State for Home Affairs (1969 (1) ALL ER 904, CA) which required an opportunity to be given to an alien if the leave given to him to stay in the U.K. was being revoked before expiry of the time and to Attorney General of Hong Kong v. Ng Yuen Shiu (1983 (2) AC 629, which required the Government of Hong Kong to honour its undertaking to treat each deportation case on its merits; this Court also referred to Council of Civil Service Unions v. Minister for the Civil Service (1985 AC 374) which related to alteration of conditions relating to membership of trade unions and the need to consult the unions in case of change of policy as was the practice in the past, and to Food Corpn. of India case (1993 (1) SCC 71) and Navjyoti Coop. Group Housing Society case (1992 (4) SCC 477). This Court then observed that legitimate expectation was not the same thing as anticipation. It was also different from a mere wish or desire or hope. Nor was it a claim or demand based on a right. A mere disappointment would not give rise to legal consequences. This Court held as follows: (SCC p.540, para 28) The legitimacy of an expectation can be inferred only if it is founded on the sanction of law or custom or an established procedure followed in regular and natural sequence. ... Such expectation should be justifiably legitimate and protectable.

46. In the case of Dr.Chanchal Goyal (Mrs.) vs. State of Rajasthan reported in 2003 (3) SCC 485, the principle of Doctrine of Legitimate Expectation was elaborately discussed and their Lordships held as follows: - (paras 14 & 16, pages 496-497) 14. The principle of a substantive legitimate expectation, that is, expectation of a favourable decision of one kind or another, has been accepted as part of the English law in several cases. (De Smith: Administrative Law, 5th Edn., para 13.030. See also Wade and Forsyth: Administrative Law, 7th Edn., pp. ..418-19.) According to Wade, the doctrine of substantive legitimate expectation has been rejected by the High Court of Australia in Attorney General for N.S.W. v. Quin 16 (but see Teon case referred to later) and that the principle was also rejected in Canada in reference Canada Assistance Plan, Re (1991 (83) DLR (4th) 297) but favoured in Ireland in Canon v. Minister for the Marine (1991 (1) IR 82. The European Court goes further and permits the court to apply proportionality and go into the balancing of legitimate expectation and the public interest.

16. To a like effect are the observations of Lord Diplock in Hughes v. Deptt. of Health and Social Security (1985 AC 776 AC at p. 788):

Administrative policies may change with changing circumstances, including changes in the political complexion of Governments. The liberty to make such changes is something that is inherent in our constitutional form of government. [See in this connection Mr Detans article Why Administrators Should be Bound by their Policies (Vol. 17), 1997, Oxford Journal of Legal Studies, p.23]. But today the rigidity of the above decisions appears to have been somewhat relaxed to the extent of application of the Wednesbury rule, whenever there is a change in policy and we shall be referring to those aspects presently.
47. In the case of Union of India vs. International Trading Co. reported in 2003 (3) SCC 437, it has been held as follows: - (paragraphs 21, 22 & 23, pages 446-447) 21. As observed in Attorney General for New Southwales v. Quin (1990 (64) Aus LJR 327 to strike the exercise of administrative power solely on the ground of avoiding the disappointment of the legitimate expectations of an individual would be to) set the courts adrift on a featureless sea of pragmatism. Moreover, the negotiation of a legitimate expectation (falling short of a legal right) is too nebulous to form a basis for invalidating the exercise of a power when its exercise otherwise accords with law. If a denial of legitimate expectation in a given case amounts to denial of right guaranteed or is arbitrary, discriminatory, unfair or biased gross abuse of power or violation of principles of natural justice, the same can be questioned on the well-known grounds attracting Article 14 but a claim based on mere legitimate expectation without anything more cannot ipso facto give a right to invoke these principles. It can be one of the grounds to consider, but the court must lift the veil and see whether the decision is violative of these principles warranting interference. It depends very much on the facts and the recognized general principles of administrative law applicable to such facts and the concept of legitimate expectation which is the latest recruit to a long list of concepts fashioned by the courts for the review of administrative action must be restricted to the general legal limitations applicable and binding the manner of the future exercise of administrative power in a particular case. It follows that the concept of legitimate expectation is not the key which unlocks the treasure of natural justice and it ought not to unlock the gates which shuts the court out of review on the merits, particularly, when the element of speculation and uncertainty is inherent in that very concept. As cautioned in Attorney General for New Southwales case (supra) the court should restrain themselves and respect such claims duly to the legal limitations. It is a well-meant caution. Otherwise, a resourceful litigant having vested interest in contract, licenses, etc. can successfully indulge in getting welfare activities mandated by directing principles thwarted to further his own interest. The caution, particularly in the changing scenario becomes all the more important.
22. If the State acts within the bounds of reasonableness, it would be legitimate to take into consideration the national priorities and adopt trade policies. As noted above, the ultimate test is whether on the touchstone of reasonableness the policy decision comes out unscathed.
23. Reasonableness of restriction is to be determined in an objective manner and from the standpoint of interests of the general public and not from the standpoint of the interests of persons upon whom the restrictions have been imposed or upon abstract consideration. A restriction cannot be said to be unreasonable merely because in a given case, it operates harshly. In determining whether there is any unfairness involved; the nature of the right alleged to have been infringed, the underlying purpose of the restriction imposed, the extent and urgency of the evil sought to be remedied thereby, the disproportion of the imposition, the prevailing condition at the relevant time, enter into judicial verdict. The reasonableness of the legitimate expectation has to be determined with respect to the circumstances relating to the trade or business in question. Canalisation of a particular business in favour of even a specified individual is reasonable where the interests of the country are concerned or where the business affects the economy of the country. (See Parbhani Transport Coop. Society Ltd. v. Regional Transport Authority (AIR 1960 SC 801, Shree Meenakshi Mills Ltd. v. Union of India (1974 (1) SCC 468,, Hari Chand Sarda v. Mizo District Council (AIR 1967 SC 829, and Krishnan Kakkanth v. Govt. of Kerala (1997 (9) SCC 495)
48. In the case of Sethi Auto Service Station vs DDA reported in 2009 (1) SCC 180, it has been held as follows: - (paras 32, 33, 38 & 39, pages 190-193) 32. An examination of the aforenoted few decisions shows that the golden thread running through all these decisions is that a case for applicability of the doctrine of legitimate expectation, now accepted in the subjective sense as part of our legal jurisprudence, arises when an administrative body by reason of a representation or by past practice or conduct aroused an expectation which it would be within its powers to fulfil unless some overriding public interest comes in the way. However, a person who bases his claim on the doctrine of legitimate expectation, in the first instance, has to satisfy that he has relied on the said representation and the denial of that expectation has worked to his detriment. The Court could interfere only if the decision taken by the authority was found to be arbitrary, unreasonable or in gross abuse of power or in violation of principles of natural justice and not taken in public interest. But a claim based on mere legitimate expectation without anything more cannot ipso facto give a right to invoke these principles.
33. It is well settled that the concept of legitimate expectation has no role to play where the State action is as a public policy or in the public interest unless the action taken amounts to an abuse of power. The court must not usurp the discretion of the public authority which is empowered to take the decisions under law and the court is expected to apply an objective standard which leaves to the deciding authority the full range of choice which the legislature is presumed to have intended. Even in a case where the decision is left entirely to the discretion of the deciding authority without any such legal bounds and if the decision is taken fairly and objectively, the court will not interfere on the ground of procedural fairness to a person whose interest based on legitimate expectation might be affected. Therefore, a legitimate expectation can at the most be one of the grounds which may give rise to judicial review but the granting of relief is very much limited. (Vide Hindustan Development Corpn. (1993 (3) SCC 499)
38. Having bestowed our anxious consideration to the facts in hand, in our judgment, the doctrine of legitimate expectation, as explained above, is not attracted in the instant case. It is manifest that even under the 1999 policy, on which the entire edifice of the appellants substantive expectation of getting alternative land for resitement is built does not cast any obligation upon DDA to relocate the petrol pumps. The said policy merely laid down a criterion for relocation and not a mandate that under the given circumstances DDA was obliged to provide land for the said purpose. Therefore, at best the appellants had an expectation of being considered for resitement. Their cases were duly considered, favourable recommendations were also made but by the time the final decision-making authority considered the matter, the policy underwent a change and the cases of the appellants did not meet the new criteria for allotment laid down in the new policy.
39. We are convinced that apart from the fact that there is no challenge to the new policy, which seems to have been conceived in public interest in the light of the changed economic scenario and liberalised regime of permitting private companies to set up petrol outlets, the decision of DDA in declining to allot land for resitement of petrol pumps, a matter of largesse, cannot be held to be arbitrary or unreasonable warranting interference. Moreover, with the change in policy, any direction in favour of the appellants in this regard would militate against the new policy of 2003. In our opinion, therefore, the principle of legitimate expectation has no application to the facts at hand.
49. In the light of the principles laid down by the Supreme Court, we have no hesitation in holding that the principles of Legitimate Expectation will have no application to the facts and circumstances of the present case. As noticed above, the Government of India, Ministry of Human Resources felt the need to introduce NET as compulsory for the purpose of appointment of teaching post in order to upgrade the standard of teaching. For that purpose, Expert Committees were constituted consisting of eminent experts and academicians, who recommended that NET/SLET should be retained as compulsory requirement for appointment of lecturers irrespective of the candidates possessing degree in M.Phil or Ph.D. After considering the report of Prof.Mungekar Committee, the University Grants Commission was directed to frame regulations to serve the national purpose of maintaining standards of higher education. But, the University Grants Commission, without considering the object and purpose of raising the standard of education, and without considering the global scenario, although framed regulations, but, tried to give certain relaxation to the candidates for appearing in NET/SLET examination. In our view, therefore, the Central Government has rightly refused to approve the decision of the University Grants Commission. Hence, the impugned regulation and the decision of the Central Government cannot, at any stretch of imagination, be held to be illegal, arbitrary or whimsical, rather the decision is rational and based on public interest and also national policy to upgrade the standards of education in the country.
50. For the reasons aforesaid, we do not find any merit in these appeals, which are accordingly dismissed. Consequently, the writ petitions are also dismissed. No costs. Consequently, the connected miscellaneous petitions are closed.

Gln sm pv