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 10, Cited by 0]

Delhi High Court

Akhilesh Kumar vs University Grants Commisison & Ors. on 3 March, 2014

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

*                  THE HIGH COURT OF DELHI AT NEW DELHI

                                       Judgment Reserved on: 21.01.2014
%                                      Judgment delivered on: 03.03.2014

+                         WP(C) 5865/2011


AKHILESH KUMAR                                       ....Petitioner


                   VERSUS

UNIVERSITY GRANTS COMMISSION & ORS. .....Respondents

ADVOCATES WHO APPEARED IN THIS CASE:
For the Petitioner  : Mr. Pankaj Sinha and Ms. Nupur Grover, Advocates
For the Respondents : Mr. Amitesh Kumar and Mr. M.F. Khan, Advocates for
                      R-1
                      Mr. S.S. Ahluwalia, Advocate for R-2
                      Mr. Mohinder J.S. Rupal, Advocate for R-3

CORAM :-
HON'BLE MR JUSTICE RAJIV SHAKDHER

RAJIV SHAKDHER, J

WP(C) 5865/2011 and CM Nos.11913/2011 and 11914/2011

1.     The petitioner, who is visually impaired, seeks quashing of the decision
taken by respondent no.1 i.e., the University Grants Commission (hereinafter
referred to as UGC) whereby, the exemption granted in his favour from taking
the National Eligibility Test (in short NET), was withdrawn. A consequential
direction is also sought for re-instatement to the post of Lecturer (English) on a
permanent basis, with the necessary benefits.

1.1    It would be pertinent to note that this is a case where the UGC, adopting
perhaps the principle of reasonable accommodation, gave the petitioner, who is
a visually handicapped person, time to acquire the necessary qualifications, on

WP(C) 5865/2011                                                   Page 1 of 21
 his applying and, thereafter, qualifying the interview conducted by the Selection
Committee of respondent no.2 College. As per the extant regime, the applicants
to the post of Lecturer, at the under graduate level, were required to acquire
apart from other qualifications, either a degree in M. Phil or qualify the NET.
Thus, a person possessing a M.Phil degree was exempted from qualifying the
NET.

1.2    It is for this purpose, that is, to obtain a M.Phil degree, accommodation
was sought by respondent no.2 College on behalf of the petitioner, which was
granted by the UGC, in the first instance and, thereafter, withdrawn.

1.3    Admittedly, though the petitioner obtained the M.Phil degree much prior
to the two years accorded to him to acquire the degree, the UGC withdrew the
approval, albeit after he had acquired the degree.

1.4    It is this decision of the UGC, by which, the petitioner is aggrieved, as it
resulted in him not being absorbed in the post of Lecturer (English), in which, he
was working, albeit on an ad hoc basis, pending acquisition of a degree in
M.Phil.

1.5    The validity of this decision of the UGC, is at the heart of the matter.

2.     The brief events, in the background of which, the impugned decision was
taken by the UGC, are set out hereinafter :-

2.1    Respondent no.3 i.e., the University of Delhi had taken out an
advertisement in some of the major Dailies, on 28.10.2008, for filling up the
vacancy, in the post of Lecturer (English), on a permanent basis. Two posts
were advertised, both of which fell in the reserved category. One post was
reserved for visually handicapped while the other was reserved for a Scheduled
Caste candidate.


WP(C) 5865/2011                                                     Page 2 of 21
 2.2    On 10.11.2008, the petitioner applied for the post reserved for a visually
handicapped candidate.

2.3    On 27.01.2009, the petitioner appeared before the Selection Committee
for an interview. Consequent thereto, on 29.01.2009 the petitioner was selected
as a Lecturer.

2.4    Resultantly, on 07.02.2009 the petitioner was employed by respondent
no.2 College on an ad hoc basis, as he had neither cleared the NET nor acquired
at the relevant time, a M.Phil degree.

2.5    Respondent no.2 College on 13/14.02.2009 applied to the UGC for grant
of relaxation in favour of the petitioner for a period of two years since he was
the only candidate who had appeared for an interview for the post reserved for a
visually impaired candidate and had been otherwise, duly selected by the
Selection Committee.

2.6    This accommodation, apparently, was sought by respondent no.2 College
in view of the statutory obligations cast on it under Section 33 of the Persons
with Disabilities (Equal Opportunities, Protection of Rights and Full
Participation) Act, 1995 (in short the PWD Act).

2.7    I must note here that one of the arguments of the petitioner is that the
entire exercise undertaken by respondent no.2 College to issue an advertisement
and seek recruitment of handicapped persons in 2008, arose in the background
of a writ petition filed in this court being: WP(C) 16258/2006, titled:
Sambhavana Vs. Delhi University and Ors. According to the petitioner, this
court had stayed, generally, the recruitment/ appointment of teaching staff by
respondent no.1 i.e., University of Delhi and the colleges affiliated to it, in view
of their failure to carry out the mandate of the PWD Act, which required them to
reserve posts and appoint disabled candidates in terms of Section 33 of the said

WP(C) 5865/2011                                                    Page 3 of 21
 Act. In this behalf, reliance was placed on order dated 04.04.2007, passed by
the Division Bench of this court. In so far as the respondent no.2 College is
concerned, it was submitted that stay was vacated only on the assurance that
appointment against post reserved for handicapped persons would be filled up.

2.8     Pending the approval of the UGC and respondent no.3, the petitioner
completed his M.Phil from University of Delhi.

2.9    Vide communication dated 16.03.2000, the UGC conveyed its approval to
respondent no.3, i.e., the University of Delhi, for exemption from NET, in terms
of its own regulation bearing No.1991/2000, in respect of the petitioner, as a
NET qualified candidate was not available. Importantly, the decision in this
behalf was taken at the meeting convened by the UGC on 23.02.2010. The date
of appointment of the petitioner as indicated in the said letter was
27.01.2009,which is, when, the petitioner was selected for appointment as a
lecturer by the Selection Committee. A copy of this communication was also
sent to the respondent no.2 College.

2.10 Evidently, this communication was received by respondent no.2 College
on 25.03.2010. Consequently, on receipt of communication of the UGC dated
16.03.2010, the respondent no.2 College enrolled the petitioner as a Lecturer on
a permanent basis. An identity card was also issued in favour of the petitioner;
which indicated the petitioner's date of appointment as 26.03.2010.

2.11 The UGC did an about-turn, so to say, when, by its letter dated
03.06.2010, it conveyed to respondent no.3 i.e., the University of Delhi that its
approval qua the petitioner granted vide letter dated 16.03.2010 stood
withdrawn, with immediate effect. Respondent no.3, in turn, vide letter dated
9/12.07.2010, conveyed the said decision of the UGC to respondent no.2
College. This letter was received in the office of respondent no.2 College
evidently on, 13.07.2010.
WP(C) 5865/2011                                                  Page 4 of 21
 2.12 Consequently, the petitioner, on 21.07.2010, was removed from
permanent employment and re-engaged so to say, on an ad hoc basis.

2.13 The petitioner, through the aegis of the Principal of respondent no.2
College, made a representation dated 16.09.2010 to the UGC, for confirmation
of his appointment in the permanent post of Assistant Professor.

2.14 The Principal of Respondent no.2 College also, attempted to intercede on
behalf of the petitioner and, issued a communication in that behalf dated
19/20.10.2010. Apart from conveying to the UGC, the background in which the
appointment was made in the reserved category for handicapped persons, it was
also brought to its notice that the interim order in Sambhavana's case [WP(C)
16258/2006] was vacated on account of the fact that the petitioner had been
appointed against a vacant substantive teaching post. The principal, thus, called
upon the UGC to take a sympathetic view in the matter as the turn of events had
caused immense psychological and economic stress to the petitioner, who
otherwise, had progressed further by registering for Ph.D with respondent no.3
i.e., the University of Delhi.   The letter concluded with the note that since the
petitioner suffered from 100% visual impairment, it put "responsibility on
institution mechanism".

2.15 The aforementioned letter was followed by yet another letter of the
Principal of respondent no.2 College dated 28.01.2011/ 02.02.2011, once again,
requesting the UGC to take a sympathetic view in the matter.

2.16 Since, the petitioner's engagement with respondent no.2 College, on ad
hoc basis, came to an end on 07.06.2011, he moved this court by way of the
present writ petition, on 12.08.2011. On 16.08.2011, notice was issued to the
respondents. Since then, pleadings have been completed.



WP(C) 5865/2011                                                    Page 5 of 21
 2.17 The respondents have filed their counter affidavits. The petitioner in turn
has filed a rejoinder to the counter affidavit filed on behalf of respondent no.1.

SUBMISSIONS OF COUNSELS

3.     Arguments in the matter, on behalf of the petitioner, were advanced by
Mr. Pankaj Sinha assisted by Ms. Nupur Grover, while on behalf of UGC,
submissions were made by Mr. Amitesh Kumar, Advocate; respondent no.2 was
represented by Mr. S.S. Ahluwalia, Advocate and respondent no.3, i.e.,
University of Delhi was represented by Mr. Mohinder J.S. Rupal.

4.     Mr. Pankaj Sinha broadly made the following submissions :-

4.1    The petitioner was appointed against a reserved vacancy for a visually
handicapped person; having attained the qualification even before approval was
received from UGC vide communication dated 16.03.2010, his removal from
the post of Assistant Lecturer, consequent to withdrawal of approval by UGC,
was contrary to the provisions of Section 33 of the PWD Act.

4.2    In support of the aforesaid submission, it was stated that the Selection
Committee had appointed the petitioner as Lecturer (English), on an ad hoc
basis, on 07.02.1999, against a permanent post, subject to the petitioner
acquiring a degree in M.Phil or, clearing the NET within a period of two years,
with a caveat, that such terms of engagement received, the approval of the UGC.
The petitioner having completed his M.Phil from English Department,
University of Delhi on 22.09.2009 (pursuant to the recommendation for grant of
such accommodation by respondent no.2 College, which having received the
approval of UGC on 25.03.2010), such approval, could not have been
withdrawn retrospectively by the UGC vide its communication dated
13.07.2010, that too after the petitioner had been absorbed on a permanent basis,
on 26.03.2010.

WP(C) 5865/2011                                                    Page 6 of 21
 4.3    The action of UGC, in the first instance, of granting approval for
according time to the petitioner to acquire the necessary qualification was in line
with the Office Memorandum (in short OM) dated 29.12.2005 issued by the
Ministry of Personnel, Public grievances & Pensions, Department of Personnel
& Training, Government of India, under the provisions of PWD Act. Particular
emphasis was placed on paragraph 22 of the said OM, which according to the
learned counsel for the petitioner, mandated relaxation of general standards, if
sufficient number of persons with disabilities were not available on the basis of
the general standards stipulated to fill all vacancies reserved for such candidates;
provided such candidates were not found fit for such posts. The contention was
that the only post of Lecturer (English), which was available in the reserved
category for visually handicapped persons, was advertised by respondent no.2
College. The petitioner was the only candidate, who applied against the said
reserved post. The petitioner was selected for the post and the only relaxation
made in his favour was to accord time for completing his M.Phil. It was
submitted that the statutory regime that was in force at that particular point of
time exempted candidates who had acquired M.Phil degrees from taking the
NET. The petitioner, having acquired M.Phil degree within seven months of his
appointment; while the time accorded was two years, could not have been
removed from employment only because UGC decided to reverse its earlier
decision, made in favour of the petitioner. Such reversal was contrary to both
the aforementioned OM dated 29.12.2005 and the provisions of Section 33 of
the PWD Act.

4.4    The UGC, failed to recognize the fact that the order of interim injunction
issued by the Division Bench of this court in Sambhavana's case on recruitment
of academic staff was vacated only when respondent no.2 College informed the
Division Bench of this court that it had filled up the reserved post for visually
handicapped by inducting the petitioner. In support of this submission, reliance
WP(C) 5865/2011                                                    Page 7 of 21
 was placed on the communication dated 19/20.10.2010 and 28.01.2011 /
02.02.2011.

4.5    The removal of the petitioner, who was appointed in the first instance on
an ad hoc basis and, thereafter, confirmed in the post of Lecturer (English),
could not have been removed by withdrawal of relaxation granted in his favour
to take the NET provided he acquired a degree in M.Phil within two years; a
condition which admittedly, was fulfilled by him.           Such removal of the
petitioner, who admittedly falls within the category of persons with disabilities,
would violate the provisions of Section 33 of the PWD Act.

4.6    The appointment of the petitioner was made by respondent no.2 college
in consonance with the obligation cast upon it to reserve and fill posts with
persons with disabilities. It is in this context that a post for Lecturer (English),
was advertised in the visually handicapped category. The petitioner, being the
only applicant, was, upon qualifying the interview conducted by a duly
constituted Selection Committee, appointed on an ad hoc basis, to the post of
Lecturer (English).

5.     As against this, Mr. Amitesh Kumar, who appeared for respondent no.1
UGC drew my attention to the averments made in the counter affidavit filed on
behalf of the said respondent for the purpose of bringing to fore the mode and
manner in which the regulations framed for prescribing qualification for
appointment of teaching staff in the Universities and the Colleges affiliated to
them have been amended from time to time.            In the background of these
regulations, Mr. Amitesh Kumar, summed up his specific objections in this case
in the following manner :

(i).   The petitioner had obtained a relaxation specific to him, which was
prohibited, under : The University Grants Commission (Minimum qualifications
required for appointment and Career Advancement of Lecturers, Readers &
WP(C) 5865/2011                                                    Page 8 of 21
 Professors in the Universities and Colleges) Regulations, 2000 (in short 2000
Regulations). Consequently, the petitioner was required to acquire the minimum
qualification prescribed for appointment as a Lecturer, at the undergraduate
level.

(ii).    Under the UGC (Second Amendment) Regulations, 2006, a provision was
made for exempting candidates having a degree in M.Phil in the concerned
subject from qualifying NET, for appointment at the undergraduate level.

(iii). The advertisement, which was taken out by respondent no.2 College, on
28.10.2008, stipulated that candidates having M.Phil in the concerned subject
were exempted from NET, for undergraduate level teaching, only.                 The
petitioner, in order to be considered, was required to have a degree in M.Phil or
ought to have qualified the NET for appointment as a Lecturer at the
undergraduate level. Since, the petitioner, had neither obtained a degree in
M.Phil nor qualified the NET, he was ineligible to apply and, consequently,
could not have been considered for the post of Lecturer. In the absence of
requisite qualifications, the petitioner could not have been appointed to the post
of Lecturer. The continuation of the petitioner in the post for a period of time,
though wrongly appointed, would not create any right in his favour.
Empanelment is at best a condition of eligibility and does not by itself, amount
to selection or investment of a right to be appointed unless the relevant Service
Rules expound to the contrary.     In support of the submissions, reliance was
placed on the following judgments of the Supreme Court : State of Orissa &
Anr. V. Mamta Mohanty 2011 (3) SCC 436 at pages 453 & 454, para 38 to 41;
State of Bihar V. Secretariat Asstt. Successful Examinees Union 1986 (1994)
1 SCC 126, at page 129 para 8; and All India SC&ST Employees'Assn. V. A.
Arthur Jeen 2001 (6) SCC 380, at page 387 para 10.



WP(C) 5865/2011                                                  Page 9 of 21
 (iv). The advertisement issued in the instant case did not advert to any clause
based on which exemption or relaxation from fulfilment of minimum eligibility
requirement could be made. The power of relaxation though may be reserved in
the relevant statutory rule, the said power should nevertheless be mentioned in
the advertisement. This would be necessary to ensure that those candidates who
became eligible due to relaxation are afforded an equal opportunity to apply and
compete. Relaxation of any eligibility condition provided in the advertisement
without due publication would be contrary to provisions of Article 14 and 16 of
the Constitution. Reliance in this behalf was placed on the following judgment
of the Supreme Court : Bedanga Talukdar V. Saifudaullah Khan & Ors.
(2011) 12 SCC 85, at page 92, para 29.

(v).   The power of relaxation should be clearly spelt out and that even where
power of relaxation is available, it cannot be exercised in a manner that it
completely distorts the Regulations. The power of relaxation is intended to be
used only in 'marginal cases'. In the absence of an enabling provision for grant
of relaxation, no relaxation could have been made. Even if such power is
provided under the statute, it cannot be exercised arbitrarily. Such power of
relaxation cannot be exercised by treating it as an implied, incidental or ancillary
power for enforcement of statutory provisions. Incidental and ancillary powers
cannot be used in derogation of the object of the statute. Such power can be
exercised only to make such legislation effective so that ultimate power does not
become illusory. Since, there was no provision for entertaining an application of
an individual candidate, relaxation by itself cannot confer any right on the
petitioner. The aforesaid submissions were sought to be supported by relying
upon the following judgments of the Supreme Court : State of Orissa V.
Mamata Mohanty 2011 (3) SCC 436, paras 42 to 51; State of Karnataka V. R.
Vivekananda Swamy 2008 (5) SCC 328,               para 25; Kendriya Vidyalaya
Sangathan V. Sajal Kumar Roy 2006 (8) SCC 671, paras 12 &13; and Food
WP(C) 5865/2011                                                    Page 10 of 21
 Corporation of India & Ors. V. Bhanu Lodh & Ors. 2005 (3) SCC 618, para
12 to 14.

6.     Mr. Rupal, who appeared for respondent no.3 i.e., University of Delhi,
adopted the stand taken on behalf of the UGC.

6.1    Mr. Ahluwalia, who appeared for respondent no.2 College, submitted that
the petitioner was a person who fell within the definition of persons with
disabilities defined under the provisions of the PWD Act. The petitioner, having
100% visual impairment had applied for appointment to the post of Lecturer
(English) in the reserved category for visually handicapped persons pursuant to
an advertisement issued by respondent no.2 College. The petitioner, who was
at that point in time studying for his M.Phil degree, applied against the
advertisement issued by respondent no.2 College.

6.2    The Selection Committee, upon due evaluation, selected the petitioner for
the post of Lecturer (English), albeit on an ad hoc basis since, at the relevant
point in time, he had neither cleared his NET examination nor, had he obtained a
M.Phil degree.

6.3    The petitioner was, however, offered an appointment on an ad hoc basis in
the background of the fact that a writ petition was pending in this court being:
WP (C) 16258/2006 titled : Sambhavana Vs. Delhi University & Ors., in which
respondent no.2 was arrayed as respondent no.76, wherein the issue, which was
being examined, was, the absorption of persons with disabilities in various
colleges and Universities in line with the provisions of the PWD Act. In terms
of the directions issued by the Division Bench from time to time, respondent
no.2 College was directed to fill up posts for persons with disabilities, with an
attendant direction to respondent no.3 University of Delhi to ensure compliance
of its orders. It is in the background of these directions that the advertisement
was issued by respondent no.2 College on 28.10.2008 and, after the appointment
WP(C) 5865/2011                                                  Page 11 of 21
 of the petitioner; albeit on adhoc basis on 07.02.2009, an affidavit dated
20.03.2009 was filed in that case, to the effect that, the directions issued by the
Division Bench, stood complied with.

6.4    Upon the petitioner acquiring a M.Phil degree and, consequent to, the
UGC approving respondent no.2 College's requests for granting time to the
petitioner to acquire the M.Phil degree, the petitioner was absorbed on a
permanent basis with it, w.e.f. 26.03.2010 and, issued, the requisite identity card
in that behalf.

6.5    Mr. Ahluwalia also affirmed the position that respondent no.2 College had
written to the UGC to consider the case of the petitioner sympathetically for
grant of re-approval, so to say, qua the exemption granted to the petitioner, in
the first instance.

6.6    Mr. Ahluwalia submitted that since tenure of the petitioner for
appointment on ad hoc basis came to an end, on 07.06.2011, the petitioner was
discharged from his service with respondent no.2 College.

6.7    Mr. Ahluwalia, though expressed respondent no.2 College's helplessness
due to the fact that the power to grant finances, approval of appointments, etc.
vests with the UGC and, therefore, respondent no.2 College would ultimately
have to abide by the decision of the UGC.

REASONS

7.     I have heard the learned counsels for the parties and perused the record.
The broad facts of the case set out above are not in dispute. The essential
aspects, which have emerged are as follows :-

7.1    Respondent no.2 College was arrayed as a party to WP (C) 16258/2006
       titled: Sambhavana Vs. Delhi University & Ors., wherein the said

WP(C) 5865/2011                                                   Page 12 of 21
 respondent alongwith other colleges and Universities were injuncted from
making further recruitments in view of their failure to discharge their obligations
to employ persons with disabilities in accordance with the provisions of Section
33 of the PWD Act. One such order was passed on 04.04.2007.

7.2    Respondent no.2 College to show its commitment to the cause of persons
with disabilities and to demonstrate to the Division Bench of this court that it
intended to fulfil the obligations cast on it under Section 33 of the PWD Act,
issued an advertisement on 28.10.2008, for appointment of academic and non-
academic staff; which included invitation of application for one post of a
Lecturer (English) for a visually handicapped person.

7.3    It is in this background that the petitioner had applied against an
advertisement dated 28.10.2008, issued by respondent no.2 College.                The
advertisement, which was published in major Dailies, invited applications for
filling up vacant academic and non-academic posts, as indicated above. More
specifically, the advertisement, amongst others, invited an application against
two permanent posts for Lecturer (English) in reserved category.        Out of the
two posts, one post was reserved for a visually handicapped person while the
other was reserved for a Scheduled Tribe candidate.            The advertisement
provided for the following qualifications :-

      "..2. Candidate should have qualified the National Eligibility Test
      (NET) for Lecturers conducted by the UGC/CSIR or similar test
      accredited by the UGC.
      However, the candidates having Ph.D. Degree in the concerned subject
      are exempted from NET or PG level and UG level teaching. The
      candidates having M.Phil in the concerned subject are exempted from
      NET for UG level teaching only..".
                                                    (emphasis is mine)



WP(C) 5865/2011                                                   Page 13 of 21
 7.4    The petitioner, applied for the post reserved for visually handicapped
persons. Pertinently, the petitioner at this point in time had enrolled himself
with respondent no.3, for obtaining a degree in M.Phil. As would transpire, the
petitioner was the only applicant to the post reserved for visually handicapped
person.

7.5    The petitioner, was selected by a duly constituted Selection Committee
and, consequently, was appointed to the post of Lecturer (English); albeit on an
ad hoc basis, on 07.02.2009. Since, the petitioner, did not have a degree in
M.Phil, and being a person with disability, respondent no.2 College, on
13/14.02.2009, applied to UGC to either exempt the petitioner from taking the
NET or grant an accommodation for a period of two years to the petitioner to
obtain a M.Phil degree.

7.6    In the meanwhile on 20.03.2009, respondent no.2 College filed an
affidavit with a Division Bench in the Sambhavana's case, which broadly
conveyed to the court that it had complied with the directions issued by it.
Notably, the injunction order dated 04.04.2007 was vacated by the court qua
respondent no.2 College based on the assertion made in the said affidavit. The
fact that relaxation had been given to the petitioner, as recommended by the
Selection Committee, was conveyed to the Division Bench by respondent no.2
College. It was further averred in the said affidavit that the petitioner would be
appointed against the post after receiving approval from UGC.

7.7    Undisputedly, on 16.03.2010, UGC wrote to respondent no.3 i.e.,
University of Delhi. Notably, the subject of the communication was as follows:-

          "Proposals received from the University of Delhi, Delhi for
          exemption from NET examination for the appointment as Lectures
          in its various affiliated colleges."
                                                     (emphasis is mine)


WP(C) 5865/2011                                                  Page 14 of 21
 7.8    As would be evident from the subject of the communication, extracted
above, that there were several proposals submitted for exemption from NET, in
respect of, various colleges affiliated to the University of Delhi.    The body of
the communication dated 16.03.2010, would show that these proposals were
considered at the meeting of the Commission held on 23.02.2010. One such
proposal which, evidently, found favour with UGC for exemption was, the
proposal of the petitioner, forwarded to it, by the University of Delhi i.e.,
Respondent no.3. The reason articulated in the letter of 16.03.2010 for grant of
approval was that, NET qualified candidates were not available. The source of
power was also indicated in the communication dated 16.03.2010. The source
being: the UGC Regulations of "1991/2000".

7.9    In these circumstances, what is clear is that, under the 2000 Regulations,
which superseded the 1991 Regulations, the UGC had the power, inter alia, to
grant relaxation qua prescribed qualifications where, "enough number of
candidates were not available with NET qualifications for specified period
only." This source of power is contained in the March 2000 notification
published in the Gazette of India, Part-III, Sector-4. The relevant portion is
extracted hereinbelow :-

      "..No person shall be appointed to a teaching post in university or in
      any of institutions including constituent or affiliated colleges
      recognised under clause (f) of Section 2 of the University Grants
      Commission Act, 1956 or in an institution deemed to be a university
      under Section 3 of the said Act in a subject if he / she does not fulfil
      the requirements as to the qualifications for the appropriate subjects
      as provided in the Annexure.
      Provided that any relaxation in the prescribed qualifications can only
      be made by the University Grants Commission in a particular subject
      in which NET is not being conducted or enough number of
      candidates are not available with NET qualifications for a specified
      period only. (This relaxation, if allowed, would be given based on
      sound justification and would apply to affected Universities for that

WP(C) 5865/2011                                                    Page 15 of 21
        particular subject for the specified period. No individual applications
       would be entertained.."
                                                          (emphasis is mine)
7.10 What is also clear upon a close reading of UGC's communication dated
16.03.2010, addressed to University of Delhi i.e., respondent no.3, that several
proposals had been received by it via the University of Delhi i.e., respondent
no.3 in respect of various colleges affiliated to it for seeking exemption from
NET.      These proposals were considered by UGC at its meeting held on
23.02.2010. One such proposal, which found, favour with UGC, was that of the
petitioner, and that too on the ground that enough candidates, who had cleared
NET were not available. Therefore, the fact that there was power vested in the
UGC and, that the power, had been exercised in consonance with the parameters
prescribed under the 2000 Regulations, cannot be in issue. It was also not a case
of UGC having entertained, an individual application, for grant of exemption
from NET.

7.11 The argument of UGC, after having exercised the power, that it was
wrongly exercised, in view of the fact that the power of relaxation, was not
adverted to in the advertisement; an argument advanced only to defeat the cause
of the petitioner, is untenable for the following reasons :-

(i).    First, the underlying rationale of the judgments of the Supreme Court,
cited before me, which is that the power of relaxation qua qualifications should
be adverted to in the advertisements calling for applications for public
employment is, premised on the equal opportunity clause, contained in the
Constitution of India, as reflected in Articles 14 and 16.      In other words, the
rationale is that a prospective candidate would be deprived of a fair and equal
chance of gaining public employment unless the power of relaxation qua
qualifications is in public domain. This can be done either by stating so, in as
many words either in the advertisement or by other means, such as: by gazetting
WP(C) 5865/2011                                                     Page 16 of 21
 the relevant rules and regulations of appointment. Undoubtedly, in this case the
March 2000 notification was gazetted and, was therefore, in public domain. The
first proviso to Regulation 2 invested the UGC with a power to relax the
prescribed qualifications, inter alia, where sufficient number of candidates were
not available with NET qualifications; albeit for a specified period only. It
cannot thus be said that the petitioner, so to say, stole a march over other
aspiring candidates without this aspect being brought in public domain.

7.12 Admittedly, the 2000 Regulations were amended on 14.06.2006, which
were referred to as, the University Grants Commission (Minimum Qualifications
Required for the appointment and Career Advancement of Teachers in
Universities and Institutions Affiliated to it (Second Amendment Regulations,
2006) [ in short 2006 Regulations].

7.13 The amendment which was brought about and, which is relevant, for this
case, was that, candidates having M.Phil degrees in the concerned subject were
exempted from NET for teaching at the undergraduate level. The relevant
portion of the amendment is extracted hereinbelow:

     "...NET shall remain the 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 PG level and UG level teaching. The candidates having M.Phil
     degree in the concerned subject are exempted from NET for UG level
     teaching only.."                                  (emphasis is mine)
7.14 The UGC having regard to the aforesaid powers, invested in it, exercised
the same in relation to the petitioner (who had applied against an advertisement
issued, on 28.10.2008), while considering his case, amongst others, at its
meeting held on 23.02.2010.           Pertinently, though the UGC (Minimum
qualifications required for the appointment and Career Advancement of
Teachers in Universities and Institutions affiliated to it) (3rd Amendment),
Regulation 2009 [in short 2009 Regulations] had come into force w.e.f.
WP(C) 5865/2011                                                  Page 17 of 21
 17.07.2009, it chose to exercise its powers of relaxation, as per the 2006
Regulations.

7.15 I may only note here that Mr. Amitesh Kumar, both in his oral and written
submissions, has categorically stated that the instant case would be covered by
Regulations which were in vogue prior to 2009 Regulations, in view of the fact
that, the advertisement in issue against which applications had been invited, was
issued, on 28.10.2008.

7.16 Therefore, having regard to the above, I have no doubt that both
arguments of the UGC that the power of relaxation could not be exercised in
favour of an individual, and that, such a power if available could not have been
exercised unless it was clearly adverted to in the advertisement are in my
opinion, misconceived, as demonstrated above.

7.17 The other argument of UGC that it was bound by the directive issued by
the Government of India under Section 20 of the University Grants Commission
Act, 1956 (in short the UGC Act) to the effect that no exemption from
qualifying NET could have been granted, cannot be accepted in this particular
case, as this argument was premised on the following orders issued by the
Government of India and the consequent communications exchanged with the
Government of India, on the issue. The specific orders / communication issued
in this behalf and relied upon are as follows:- Order dated 12.11.2008 issued by
Government of India, Ministry of Human Resource and Development,
Department of Higher Education (MHRD); Letter dated 16.07.2009 issued by
MHRD to Chairman, UGC; Letter dated 03.11.2010 issued by MHRD to
Secretary-in-Charge, UGC.

7.18 A perusal of the orders and the correspondences, referred to above, would
show that UGC seemed to take the stand that the proviso to the 2000
Regulations remained in force till the notification of the UGC (Minimum
WP(C) 5865/2011                                                  Page 18 of 21
 qualifications required for the appointment and Career Advancement of
Teachers in Universities and Institutions affiliated to it) (3rd Amendment),
Regulation 2009 [in short 2009 Regulations]. Though order dated 12.11.2008
had been passed, the UGC, in its own wisdom, had taken a decision that it had
the power to relax the qualifications. It is in that context that at its meeting held
on 23.02.2010, it chose to take up the cases for relaxation of the rigour of taking
the NET examination. One such case, which was taken up, was that of the
petitioner. The petitioner's case was approved by the UGC on the ground that
NET qualified candidates were not available.

7.19 Consequent thereto, upon receipt of communication of approval by the
UGC, the petitioner on 26.03.2010 was permanently absorbed in the post of
Assistant Professor.

7.20 Having regard to the fact that in the meanwhile i.e., on 22.09.2009, the
petitioner had not only acquired the relevant qualifications but had also been
absorbed, in my opinion, the UGC could not take recourse to the MHRD
directive of 12.11.2008, and those issued thereafter, to take a u-turn on the
issue, by withdrawing its approval.

7.21 As indicated above, the approval was withdrawn by UGC on 02.06.2010,
much after the petitioner had already been permanently absorbed and had
attained the relevant qualifications, as per the provisions of the 2006
Regulations.

7.22 The initial approval granted by UGC vide its communication dated
16.03.2010, having been acted upon, could not have been made in effective,
after it had already been acted upon, more particularly, when, the defect, if any,
in the appointment had in the meanwhile got cured.



WP(C) 5865/2011                                                     Page 19 of 21
 8.     Furthermore, in my view, the action taken by the UGC was, in
consonance with the provisions of Section 33 of the PWD Act, which required it
to grant reasonable accommodation to persons with disabilities. None of the
directives of the MHRD, which were general in nature, could have possibly
taken into account, this aspect of the matter, as the proposal with regard to the
petitioner was available only with the UGC.

8.1    It may be pertinent to note at this stage the Government of India, Ministry
of Personnel, Public Grievances and Pensions, Department of Personnel and
Training vide Office Memorandum (O.M.) dated 29.12.2005, wherein under
clause 22 it chose to accord relaxation in suitability standard to persons with
disabilities. The relevant clause reads as follows :-

       "..22. RELAXATION OF STANDARD OF SUITABILITY : If
      sufficient number of persons with disabilities are not available on the
      basis of the general standard to fill all the vacancies reserved for
      them, candidates belonging to this category may be selected on
      relaxed standard to fill up the remaining vacancies reserved for them
      provided they are not found unfit for such post or posts. Thus, to the
      extent the number of vacancies reserved for persons with disabilities
      cannot be filled on the basis of general standards candidates
      belonging to this category may be taken by relaxing the standards to
      make up the deficiency in the reserved quota subject to the fitness of
      these candidates for appointment to the post / posts in question. .."
                                                         (Emphasis is mine)
8.2    The aforementioned clause quite clearly seems to indicate that suitability
standards amongst persons with disabilities can be relaxed where sufficient
number of persons are not available on the basis of the general standard or
prescribed standard to fill vacancies reserved for persons with disability. This
clause, in a sense, introduces the concept of reasonable accommodation, which
is applied to, persons, falling within the category of persons with disabilities.
Ordinarily, the concept of 'reasonable accommodation' is applied in the context
of provision of facilities to persons with disabilities by bringing about necessary
WP(C) 5865/2011                                                    Page 20 of 21
 modifications and/or adjustments in the work and/or social the environment
enveloping such persons so that they can enjoy and exercise on equal basis, with
others, their human rights and fundamental freedoms. The attempt is to create
for them a barrier free environment.          The Office Memorandum dated
29.12.2005, however, in a sense takes this concept further by affording
relaxation in suitability standards.   In my opinion, as correctly argued by the
counsel for the petitioner, since no one other than the petitioner had applied
against the vacancy advertised for visually impaired persons, the grant of
relaxation in time frame by the UGC, in the first instance, was the appropriate
approach, which it ought not to be allowed to reversed at this juncture by the
UGC, based only on the plea that it was bound by the directives of MHRD,
which obviously were not issued in the context of the provisions of the PWD
Act and O.M. dated 29.12.2008.

9.     Therefore, having regard to the above, the writ petition is allowed. The
decision of the UGC dated 02.06.2010, whereby it withdrew the exemption
granted to the petitioner from taking NET, is quashed.          Accordingly, the
petitioner will be reinstated forthwith to the permanent post of Assistant
Professor from the date when he was first employed, without break-in-service;
sans the obligation to pay salary and allowances for the period spanning between
07.06.2011 and the date of this judgment. All other concomitant consequential
benefits shall, however, accrue to the petitioner, in view of the directions issued
above. Parties shall, though, bear their own costs.

10.    With the aforesaid observations in place, the writ petition and the pending
applications are disposed of.

                                            RAJIV SHAKDHER, J.

MARCH 03, 2014 yg WP(C) 5865/2011 Page 21 of 21