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 4, Cited by 0]

Madras High Court

Muthayammal Educational Trust & vs The Member Secretary on 23 April, 2019

Author: Pushpa Sathyanarayana

Bench: Pushpa Sathyanarayana

                                                          1

                                 IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 23.04.2019

                                                       CORAM

                          THE HONOURABLE Mrs. JUSTICE PUSHPA SATHYANARAYANA

                                              W.P.No.11177 of 2019
                                           and W.M.P.No.11568 of 2019

                      Muthayammal Educational Trust &
                       Research Foundation
                      rep. by its Administrative Officer,
                      R.Dhandapani
                      established and administering
                      Muthayammal Engineering College (Autonomous),
                      Kakkaveri, Rasipuram Taluk,
                      Namakkal District.                                .. Petitioner

                                                         Vs.

                      1. The Member Secretary,
                         All India Council for Technical Education,
                         Nelson Mandela Marg, Vasant Kunj,
                         New Delhi-110 070.

                      2. The Chairman,
                         Standing Appeal Committee,
                         All India Council for Technical Education,
                         Nelson Mandela Marg, Vasant Kunj,
                         New Delhi-110 070.

                      3. The Regional Officer,
                         Southern Regional Office,
                         AICTE, Shastri Bhavan, 1st Floor,
                         Nungambakkam, Chennai-600 006.

                      4. The Principal Secretary,
                         Housing and Urban Development [UDA(3)]
                          Department, Fort St. George,
                         Chennai-600 009.



http://www.judis.nic.in
                                                        2


                      5. The Director of Town and Country Planning,
                         807, Anna Salai,
                         Chennai-600 002.

                      6. The Deputy Director of Town and Country
                          Planning, Salem District,
                         Salem-636 005.

                      7. Arasapalayam Panchayat and
                          Block Development Officer
                         rep. by its Special Officer,
                         Rasipuram Taluk,
                         Namakkal District.                              .. Respondents
                                                      ***
                      Prayer : Writ Petition filed under Article 226 of the Constitution of
                      India praying for a Writ of Mandamus directing the respondents 1 to 3
                      AICTE to grant approval to the petitioner for merger of
                      course/institution with the existing petitioner college from the
                      academic year 2019-20, without insisting on DTCP approval, by
                      accepting the approval granted by the Panchayat to the petitioner for
                      the academic year 2019-20 in accordance with law.
                                                      ***

                                 For Petitioner   :     Mr.D.Prabhu Mukunth Arunkumar

                                 For Respondents :      Mr.B.Rabu Manohar,
                                                        Senior Central Govt. Counsel
                                                        for RR1 to 3

                                                        Mr.N.Inbanathan,
                                                        Additional Govt. Pleader for RR 4-7


                                                      ORDER

The petitioner is an educational trust, which has been started in the year 1983 and renamed in the year 2009 and it has been running two colleges. The petitioner trust started Muthayamal Engineering http://www.judis.nic.in 3 College in the year 2000-01 and another standalone MCA college in the same name during the academic year 2001-02 at Kakkaveri Village, Rasipuram Taluk, Namakkal District, after obtaining appropriate approvals from the authorities and also affiliation from the University. The permanent affiliation for certain courses was also granted by the Anna University. The All India Council for Technical Education (in short, "AICTE")/the respondents 1 to 3 also granted provisional affiliation year after year from 2000-01 till date. It is also stated that the petitioner College had obtained Autonomous status based upon the order passed by the University Grants Commission (UGC) and the Anna University.

2. It is stated that the petitioner Trust had established the Engineering Colleges after obtaining appropriate approval from the competent authorities, including the building approval from the President, Kakkaveri Village Panchayat by the proceedings dated 02.11.1999 and affiliation from the Anna University.

3. While so, the petitioner trust decided to merge the MCA Standalone college along with the Engineering College and submitted the online application on 28.02.2019 to the AICTE. The Scrutiny http://www.judis.nic.in 4 Committee reports dated 14.03.2019 and 23.03.2019 had shown the deficiency only with respect to the building plan not being approved by the Directorate of Town and Country Planning (DTCP). It is submitted by the petitioner college that the seventh respondent - Village Panchayat forwarded the plan papers pertaining to their college to the Deputy Director, DTCP. In the said backdrop, the petitioner college is before this Court seeking a direction to the AICTE to grant approval to the proposed merger without insisting on DTCP approval, by accepting the approval granted by the Panchayat to the petitioner.

4. Admittedly, the plan documents pertaining to the petitioner Trust had been forwarded to the Deputy Director of DTCP for technical concurrence and the same is pending and the petitioner cannot be faulted with and the AICTE cannot insist on approval from the DTCP for buildings constructed prior to 01.01.2011. G.O.Ms.No.76, dated 14.06.2018 required the educational buildings in non-planning areas constructed prior to 01.01.2011, which is the date of coming into force of Section 47-A of the Town and Country Planning Act, 1971 to obtain concurrence, if it was not obtained so far. The said G.O.Ms.No.76 was later quashed by this Court on 01.12.2018. However, it was clarified that any application, which was made during the relevant period, i.e., http://www.judis.nic.in 5 before the expiry of three months, the DTCP was directed to consider the same and pass orders.

5. It is also now stated that that portion of the order is under challenge in Writ Appeal. It is argued by the learned counsel for the petitioner that it is settled position of law that buildings, which are constructed in a panchayat area after 1994 do not require to get approval from the DTCP and for approval, the application has to be filed with the Executive Authority of the Village Panchayat and the Executive Authority before giving approval has to get concurrence with the DTCP.

6. At this juncture, it is also relevant to advert to the following directions issued by a Division Bench of this Court in the judgment in Tamil Nadu Unaided Polytechnic Management Association V. Government of Tamil Nadu, reported in (2018) 4 CTC 129.

"46. In cases, which may include the petitioners herein, where the Executive Authority of the Panchayat might not have consulted either the Joint Director or the Deputy Director of Town and Country Planning before granting permission for construction of public buildings, this Court declares:
(a)In all such cases, the Executive Authority is directed to forward the papers to the Town Planning Authority, who may http://www.judis.nic.in 6 now consider them, and if required visit the premises in question, and offer his advice if the constructions have complied with all necessary statutory Rules and Regulations, and the latter shall forward his views or opinions to the Executive Authority. If opinions offered are positive, in that if the constructions are found to have complied with the Rules and Regulations and such other legal requirements, then the Executive Authority shall issue an order ratifying his earlier order granting his permission. This will apply only to those public buildings in the Panchayat area constructed after the coming into force of the Tamil Nadu Panchayat Building Rules, 1997 till today, the date of this Order, and not to any future application for constructions.
(b) Where any permission has been granted by the Executive Authority of the Panchayat without consulting the joint or Deputy Director of Panchayat in terms of Proviso to Rule 25, but no construction has yet commenced, it shall not be commenced, till opinion of the Town Planning Authority is obtained. If the opinion is not negative, then the earlier permission granted shall, subject to other provisions of law, remain in force. If the opinion of the Town Planning Authority is negative, the Executive Authority of the Panchayat shall forthwith cancel the permission earlier granted after following the due process of law.
(c) In cases of partially constructed buildings, no completion certificate or other amenities be provided unless a favourable opinion is given by the Town Planning Authority.
(d) In all cases falling under (a) and (c), if the opinion of the Town Planning Authority is negative, then such authorities as are empowered to initiate action for illegal constructions shall initiate appropriate actions as per law. The power to grant sanction for construction by the Panchayat is no answer to a http://www.judis.nic.in 7 builder or a developer violating Rules and Regulations pertaining to construction activities."

8. The Division Bench in the aforesaid judgment gave certain directions emphasizing that a procedure has to be adopted while obtaining DTCP approval, hence, the petitioner has to follow the same. The Division Bench also made it clear that there should be single window system through which, either past or future approvals could be done.

9. The learned counsel for the petitioner pointed out that since the cut-off date for obtaining the approval of the AICTE is on or before 30th April of each year, the anxiety of the petitioner is that the approval should not be rejected for want of certification from the DTCP authorities. It is also pointed out that the "Approval Process Handbook 2019-20" of the AICTE is a legal document as per the All India Council for Technical Education Act, 1987 and other various acts, including the University Grants Commission Act. Annexure XVI provides for answers to frequent queries. 14.4. says "if an Institution intends to utilise a Building constructed earlier, the Building approvals obtained from the then authorities shall be produced, else the approval for the same shall be obtained from the current approving authorities." http://www.judis.nic.in 8

10. Going by the above clarification, as issued by the first and second respondents/AICTE, learned counsel for the petitioner argued that the original approval granted by the seventh respondent - Village Panchayat on 02.11.1999 itself is sufficient for the AICTE to consider the application of the petitioner for approval. However, in view of the subsequent development, namely, issuance of G.O.Ms.No.76 and the directions issued by the Division Bench, as stated supra, the petitioner is bound to follow the same.

11. Learned counsel for the AICTE also pointed out that the Handbook is applicable for each of the States all over India and when there is a specific direction given by this Court, particularly, for the State of Tamil Nadu, even the AICTE is bound to follow the said procedure and consequently, without any doubt, the petitioner is also bound to satisfy the authorities by producing the DTCP approval.

12. Though the Division Bench has given certain directions, since time-frame for each of the authorities is not prescribed and the approval of the AICTE is to be granted by 30th April of each year, the petitioner as well as similarly placed institutions find it difficult to get http://www.judis.nic.in 9 the order of approval within time.

13. In the case on hand, the Special Officer, Arasapalayam Panchayat/Block Development Officer (BDO), Rasipuram Block, had already forwarded the building plan approval issued by the Kakkaveri Village Panchayat to the Deputy Director, Directorate of Town and Country Planning, Salem Region. The respondents 5 and 6, thereafter, have to follow the procedure mandated in paragraph 46 of the judgment of the Division Bench in Tamil Nadu Unaided Polytechnic Management Association case (cited supra) and complete the said exercise within a period of four weeks from the date of receipt of a copy of this order.

14. In the meanwhile, the respondents 1 to 3/AICTE are directed to give approval to the petitioner institution as sought in their application for merger on or before 27.04.2019, without reference to DTCP approval, if otherwise all the other norms and conditions are complied with, indicating that the same would be subject to the production of the approval of the DTCP, immediately upon receipt of the same from the DTCP authorities, as directed above. http://www.judis.nic.in 10

15. This writ petition is ordered accordingly. There shall be no order as to costs. Consequently, connected miscellaneous petition is closed.



                                                                                23.04.2019
                      Speaking / Non-speaking Order
                      Index    : Yes/No
                      gg

                      To
                      1. The Member Secretary,

All India Council for Technical Education, Nelson Mandela Marg, Vasant Kunj, New Delhi-110 070.

2. The Chairman, Standing Appeal Committee, All India Council for Technical Education, Nelson Mandela Marg, Vasant Kunj, New Delhi-110 070.

3. The Regional Officer, Southern Regional Office, AICTE, Shastri Bhavan, 1st Floor, Nungambakkam, Chennai-600 006.

4. The Principal Secretary, Housing and Urban Development [UDA(3)] Department, Fort St. George, Chennai-600 009.

5. The Director of Town and Country Planning, 807, Anna Salai, Chennai-600 002.

6. The Deputy Director of Town and Country Planning, Salem District, Salem-636 005.

http://www.judis.nic.in 11 PUSHPA SATHYANARAYANA, J.

gg W.P.No.11177 of 2019 23.04.2019 http://www.judis.nic.in