Punjab-Haryana High Court
Alka Masih & Others vs Panjab University & Others on 10 March, 2014
Author: G.S.Sandhawalia
Bench: G.S.Sandhawalia
CWP No.25316 of 2013 -1-
IN THE HIGH COURT OF PUNJAB & HARYANA AT CHANDIGARH
CWP No.25316 of 2013
Date of decision:10.03.2014
Alka Masih & others
....Petitioners
Versus
Panjab University & others
......Respondents
CORAM: HON'BLE MR.JUSTICE G.S.SANDHAWALIA
Present: Mr.Harsh Aggarwal, Advocate, for the petitioners.
Mr.Ramanjeet Singh, Advocate, for
Mr.Amar Vivek, Advocate, for respondents No.1 & 2.
Ms.Manju Sharma, Advocate, for
Mr.Vikas Chatrath, Advocate, for respondents No.3 & 4.
****
G.S.Sandhawalia J.
1. Challenge in the present writ petition is to the resolution dated 22.12.2012 (Annexure P5), passed by respondent No.2, the Senate, Panjab University, Chandigarh, whereby, it was resolved that the candidates appearing in the course for Bachelor of Clinical Optometry (Optom), MLT, Radio-Diagnosis and Anesthesia and O.T. Techniques, would be allowed to clear the compartment only in 2 consecutive chances and the maximum number of compartments permitted would be only in 2 subjects and if a candidate had compartment in more than 2 subjects, then he would be treated as fail. The said decision was to be made part of Regulation 10, in admissions for the year 2011 onwards.
2. The pleaded case of the petitioners is that they passed their Intermediate Examinations in Medical stream and secured more than 60% marks Sailesh ranjan 2014.03.25 11:06 I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -2- and the petitioners were fully eligible to get admission in B.Sc. Medical Technology (Anaesthesia & Operation Theatre Techniques) (hereinafter referred to as the 'course'), run by respondent No.3-College, being an affiliated college of respondent-University, as per the academic session 2011-14, qua petitioners No.1 to 3 and for the academic session 2012-15 qua petitioner No.4. Petitioners No.1 to 3 had taken admission in the session 2011-14 and started attending the classes and cleared the 1st year examination, passing in all the papers in May/June, 2012 and they were promoted to the 2nd year. They appeared in the 2nd year examination in June, 2013 but could not clear some of the papers. The result was declared on 26.07.2013, showing petitioners No.1 to 3 as reappear in more than 2 subjects. Similarly, petitioner No.4, who had got admission in the academic session 2012-15 also, could not clear all the papers and the result was shown as reappear in more than 2 subjects. However, petitioners were promoted to the next higher class and had deposited their fees in August, 2013 and they attended their classes for 3rd year in the case of petitioners No.1 to 3 and for 2nd year classes for petitioner No.4. The duty roster, showing the petitioners in higher classes was appended as Annexures P3 & P4. However, when they submitted their fees for the reappear papers, in the last week of October, 2013, no formal receipt was issued to them and they were denied the roll numbers by the University. On enquiry made, it was intimated to them that in view of the resolution dated 22.12.2012 (Annexure P5), the students having compartment/reappear in more than 2 subjects, were to be treated as fail and could not be issued roll numbers. Resultantly, the said resolution dated 22.12.2012 was challenged on the ground of being retrospective in nature and could only be effective on the students who got admission in the subsequent academic year and not for students who had got admission prior to 2012. The Sailesh ranjan principle of promissory estoppel was also pleaded on account of the fact that they 2014.03.25 11:06 I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -3- had already been promoted to the next higher classes.
3. This Court, on 19.11.2013, permitted the petitioners to take the examination, fixed in the month of November, onwards and directed the University to issue roll numbers for the examinations which were fixed, subject to the outcome of the writ petition.
4. In the written statement filed, the defence taken by the University is that the decision of the Syndicate dated 17.05.2012 was finally approved by the Senate in its meeting on 22.12.2012 and it was applicable for the academic session 2011-14 and 2012-15, since the petitioners would complete the course in the years 2014 and 2015, respectively. It was submitted that the order cannot be considered retrospective as the decision was taken in the year 2012 and the said courses were going on. The result of the petitioners was inadvertently published as reappear instead of fail. In view of the decision, the petitioners had got compartment in more than 2 subjects and were declared fail, as per the modified regulations, for the Bachelor of Clinical Optometry (Optom), MLT, Radio- Diagnosis and Anesthesia and O.T. Techniques. Accordingly, it was submitted that once the petitioners had got compartment in more than 2 subjects, they were to be declared as fail and therefore, were ineligible for reappear and thus, their roll numbers were withheld.
5. The question, thus, arises for consideration is that whether the decision of the University, limiting the maximum number of compartments to 2 subjects was to be given retrospective effect or not and whether the question of promissory estoppel would apply since the petitioners have been promoted to the 3rd year in one case and to the 2nd year in the other, on the basis of the unamended regulation and attended classes, before being denied roll numbers.
6. There is no denying the fact, as per record, that the Syndicate took a Sailesh ranjan decision on 17.05.2012 and the Senate, in its meeting dated 22.12.2012, approved 2014.03.25 11:06 I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -4- the same and formal communication was, thereafter, issued on 21.01.2013, whereby copies of the said meeting was sent to the concerned offices/branches of the University. The decision reads as under:
"Considered modification in Regulation 10 for Bachelor of Clinical Optometry (B.Optom), MLT, Radiodiagnosis and Anesthesia & O.T. Techniques contained in Item C-44 on the agenda (Syndicate dated 17.5.2012, Para 13), and RESOLVED: That the following modification be made part of the Regulation 10 for Bachelor of Clinical Optometry (B.Optom), MLT, Radiodiagnosis and Anesthesia & O.T. Techniques from the admission of 2011 onwards:
"The candidate shall be allowed to clear the compartment only in two consecutive chances.
The maximum number of compartments permitted should be only in two subjects. If a candidate has compartment in more than two subjects he/she should be treated as fail"."
7. Counsel for the petitioners has vehemently submitted that once the petitioners had taken admission, on the strength of the prospectus and at that point of time, the rule was not amended, the subsequent amendment could not be made applicable, retrospectively, from 2011, prejudicing the petitioners. It was, however, submitted additionally that in the case of petitioner No.4, the principle of promissory estoppel would come into play as the said petitioner was also promoted to the 2nd year, inspite of the fact that rules had been approved by the Senate on 22.12.2012. The benefit of the unamended regulation would be applicable to them and merely because they had got compartments in more than 2 subjects, they could not be treated as fail. It was further submitted that in cases of petitioners No.1 to 3, they were in the final year and they would be completing their course in the present year and would be gravely prejudiced as they would have to go back to the 1st year and similarly, petitioner No.4 would have to reappear in the examinations for the 1st year, who is completing her second year.Sailesh ranjan 2014.03.25 11:06 I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -5-
8. Counsel for the University, on the other hand, vehemently supported the decision of the University dated 22.12.2012 and submitted that there was a specific amendment from the year 2011 onwards and once the petitioners were in mid-stream, they were bound by the decision of the Senate, which was ratifying the decision of the Syndicate, taken on 17.05.2012. It was submitted that the question of promissory estoppel would not come into play as there was a mistake by the University authorities in showing them as reappear candidates whereas they should have been shown as fail candidates, as per the amended resolution.
9. After hearing counsel for the parties, this Court is of the opinion that the petitioners are entitled for the necessary relief. There is no denying the fact that as per the unamended provision, if the petitioners had compartments in more than 2 subjects, they were entitled for being shown as reappear candidates and the modification was only made vide decision dated 22.12.2012, which was not applicable in the case of petitioners No.1 to 3, as their course had already started in 2011. It has been settled by four Full Benches of this Court in Amardeep Singh Sahota Vs. State of Punjab 1993(2) PLR 212, Raj Singh Vs. Maharishi Dayanand University 1994(2) SLR 581, Rahul Prabhakar Vs. Punjab Technical University, Jalandhar 1997(5) SLR 163 and Indu Gupta Vs. Director of Sports, Punjab 1999(4) RSJ 667 that the provisions of the prospectus have the force of law. The decision of the University, thus, was in mid-stream and applicable from the year 2011 onwards and therefore, upset the pre-existing rights of the petitioners, who had done one year of studies. Counsel for the University has failed to show as to under which provision, a decision had been taken to give the resolution a retrospective effect. The decision was taken only on 17.05.2012 and it could only be got approved by the Senate on 22.12.2012.
Nothing has been referred to in the decision taken, as reproduced above, neither it Sailesh ranjan has been mentioned in the written statement as to under which provision, said 2014.03.25 11:06 I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -6- decision has been taken retrospectively. A three Judges Bench of the Apex Court in The Income Tax Officer, Alleppey Vs. M.C.Ponnoose & others 1970 AIR (SC) 385 has held that though the power of retrospective law is there, but it would depend upon the language of the statutory provisions and it is to be seen, by the express terms, of the necessary implications, the power which the authority has. The relevant observations read as under:
"5. Now it is open to a sovereign legislature to enact laws which have retrospective operation. Even when the Parliament enacts retrospective laws such laws are-in the words of Willes J. in Phillips v. Eyre, (1870)40 LJ QB 28 at p.37-"no doubt prima facie of questionable policy and contrary to the general principle that legislation by which the conduct of mankind is to be regulated ought, when introduced for the first time, to deal with future acts, and ought not to change the character of past transactions carried on upon the faith of the then existing law." The courts will not, therefore, ascribe retrospectivity to new laws affecting rights unless by express words or necessary implication it appears that such was the intention of the legislature. The Parliament can delegate its legislative power within the recognised limits. Where any rule or regulation is made by any person or authority to whom such powers have been delegated by the legislature it may or may not be possible to make the same so as to give retrospective operation. It will depend on the language employed in the statutory provision which may in express terms or by necessary implication empower the authority concerned to make a rule or regulation with retrospective effect. But where no such language is to be found it has been held by the courts that the person or authority exercising subordinate legislative functions cannot make a rule, regulation or bye-law which can operate with retrospective effect : (see Subba Rao J. in Dr. lndramani Pyarelal Gupta v. W.R. Nathu, (1963) 1 SCR 721 the majority not having expressed any different opinion on the point; Modi Food Products Ltd. v. Commr. of Sales Tax U.P. AIR 1956 Allahabad 35; India Sugar Refineries Ltd. v. State of Mysore AIR 1960 Mysore 326 and General S.Shivdev Singh v. State of Punjab, (1959) 61 Pun LR 514)."
10. This Court in Kawaljit Kaur & others Vs. Guru Nanak Dev Sailesh ranjan 2014.03.25 11:06 I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -7- University, Amritsar & others 2012 (4) RSJ 129, in similar circumstances, has held that a new formula cannot be evolved in a criteria introduced, to prejudice the students. It was held that the rules could not be changed after the game had begun and, accordingly, declared the amended regulation as prospective. Relevant portion reads as under:
"17. Mr. R. Kartikeya, learned counsel for the petitioners has countered the arguments of Mr. Amrit Paul in rebuttal and has cited a Division Bench decision of this court rendered in Munish Kumar Talwar v. The Vice Chancellor, Baba Farid University of Health Sciences and others: 2006(4) SCT 85, in which the Hon'ble Supreme Court's decision in the case of Punjab University v. Subash Chander and another (supra) has been considered. The issue before the Division Bench was regarding duration of the course. The decision in the case of Punjab University v. Subash Chander and another (supra) was distinguished on the ground that in that case the candidate had got admission in the year 1965 and he had appeared in the examination in 1974, i.e. after 9 years of his admission. Four years prior to the date of the examination, the Rule was amended in 1970 and it was in this context that the Court held that the Rule amended in 1970 would apply in the said case. The facts of this case stand on a different footing. Where the entire eligibility conditions for promotion to third semester have undergone a sea change. The amendment itself is silent as to date of applicability. The salutary principle of interpretation in such circumstances is to give effect to it for the future. It would not, to my mind, cover cases where after the game has begun the rules are changed in such manner as to completely obliterate the old law and create an insurmountable hurdle in the present hurdle. I agree with Mr. Kartikeya that the present case, which calls interference. I would conclude and declare the amended regulation as prospective in operation.
18. For the foregoing reasons, this petition succeeds. The petitioners would have a continued right to admission to the third semester in accordance with the unamended rules under the Credit Based Evaluation System (CBES) provided in the prospectus issued for the session 2010-11, which has the force of law. The interim orders are made absolute. The University would Sailesh ranjan 2014.03.25 11:06 regularize the admission of the petitioners subject to all conditions I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -8- as are warranted under the prospectus 2010-11. Consequently, directions are issued to the University to regularize their admission to the third semester and permit them to pursue studies without let or hindrance. The respondents are further directed to adjust and refund the balance fee in respect of the petitioners at the time of registration of the session 2011-12 against the deposit at the time of seeking provisional admission under the interim orders of this Court. The needful be done forthwith."
11. The facts are similar in the present case also. Petitioners No.1 to 3 are entitled for the benefit of the said observations. Another factor which prevails in favour of the petitioners is that, admittedly, they were given benefit of the unamended provisions and promoted to the 3rd year and 2nd year, respectively, as per Annexure P3 and P4. There was no fraud or misrepresentation on their part and inspite of the fact that amended regulations had been circulated to the concerned in January, 2013. The subsequent decision of the University to hold back their results and declare them fail, on the basis of the amended regulations would, thus, estop it from refusing permission to the petitioners to appear in the supplementary examinations. Reliance can be safely placed upon the judgment of the Apex Court in Shri Krishan Vs. The Kurukshetra University, Kurukshetra 1976 (1) SCC 311 whereby it was noticed that once the student was allowed to appear in the examinations, rightly or wrongly, then the statute, which empowers the University to withdraw the candidature, works itself out and the student could not be refused admission, subsequently, if any infirmity, which could have been looked into before giving the permission to appear. In similar circumstances, the Apex Court in Sanatan Gauda Vs. Berhampur University & others 1990 (3) SCC 23 held that at the time of the declaration of the result, the University could not raise the objection of the so-called ineligibility of the candidate. Relevant portion of the judgment reads as under:
"11. This is apart from the fact that I find that in the present case Sailesh ranjan 2014.03.25 11:06 the appellant while securing his admission in the Law College had I attest to the accuracy and integrity of this document CWP No.25316 of 2013 -9- admittedly submitted his marks-sheet along with the application for admission. The Law College had admitted him. He had pursued his studies for two years. The University had also granted him the admission card for the Pre-Law and Intermediate Law examinations. He was permitted to appear in the said examinations. He was also admitted to the Final year of the course. It is only at the stage of the declaration of his results of the Pre-Law and Inter-Law examinations that the University raised the objection to his so-called ineligibility to be admitted to the Law course. The University is, therefore, clearly estopped from refusing to declare the results of the appellant's examination or from preventing him from pursuing his final year course."
12. Keeping in view the above principles in mind, this Court is of the opinion that the petitioners were wrongly denied the roll numbers, for the supplementary examinations in view of the decision of the University, which could not be held applicable to them. Accordingly, the present writ petition is allowed and it is held that the provisional supplementary examinations given be regularised and the decision of the University, applying the amended regulation, to the petitioners, would not be applicable. The University shall declare the result of the examinations which the petitioners have sat in and issue necessary certificates.
10.03.2014 (G.S.SANDHAWALIA)
sailesh JUDGE
Sailesh ranjan
2014.03.25 11:06
I attest to the accuracy and
integrity of this document