Bombay High Court
Mr. Yash Pramesh Rana And 25 Ors vs State Of Maharashtra And Ors on 29 May, 2020
Equivalent citations: AIRONLINE 2020 BOM 565
Author: Dama Seshadri Naidu
Bench: A.A. Sayed, Dama Seshadri Naidu, P.D. Naik
WP 775/2014
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO. 775 OF 2014
1. Mr. Yash Pramesh Rana of Mumbai
Indian Inhabitant residing at C/1003,
Silver Leaf Society, Akurli Road,
Kandivali (E), Mumbai - 400 101.
2. Mr. Avirat Suhas Gaikwad of Mumbai,
Indian Inhabitant residing at A/61,
Mulund Sai Co-operative Housing Society,
Mhada Colony, Mulund (E),
Mumbai - 400 081.
3. Sayori Sadanand Patil, of Mumbai
Indian Inhabitant residing at 19A/405,
Bimbisar Nagar, Goregaon (E),
Mumbai - 400 063.
4. Mr. Jagtap Nitin Maruti of Mumbai
Indian Inhabitant Residing at
Plot No. 6/Q/5 Shivaji Nagar-II,
Govandi, Mumbai - 400 043.
5. Mr. Prathamesh Premnath Salgaonkar,
Of Mumbai Indian Inhabitant residing at
208/26, Swa Sadan CHS,
Sector-2, Charkop, Kandivali (West),
Mumbai - 400 067.
6. Mr. Praveen Hanumant Farande
Digitally signed by
Of New Mumbai, Indian Inhabitant residing at Lata S. Lata S. Panjwani
Osho Purushottam, Panjwani Date: 2020.05.29
14:52:44 +0530
Plot No. 23/24, Room No. 402,
Sector-35, Kamothe, New Mumbai.
1/75
WP 775/2014
7. Mr. Ravikumar M. Vanjara, of Thane
Indian Inhabitant,
Residing at A/203, Regency Apartments,
Near Vijaya Bank Akashi Road,
Virar (W)-401 303.
8. Mr. Tejas Kiritkumar Rathod of Mumbai
Indian Inhabitant, residing at 304,
Shreeram Jayram CHS Ltd.,
Near Balbharati School, S. V.Road,
Kandivali (W), Mumbai - 400 067.
9. Mr. Sankhe Raj Nandakumar, of Mumbai
Indian Inhabitant, residing at 405,
Abhinav Vasant CHS Ltd., Vazira
Nagar, Borivali (West), Mumbai.
10. Mr. Sankhe Tej Nandkumar of Mumbai
Indian Inhabitant, residing at 405,
Abhinav Vasant CHS Ltd.,
Vazira Nagar, Borivali (West),
Mumbai.
11. Mr. Swapneel U. Trimbake, of Mumbai
Indian Inhabitant, residing at K/4,
Saidham Building, Majas Road,
Jogeshwari (East), Mumbai - 400 060.
12. Mr. Pankaj Vinayak Thik, of Mumbai,
Indian Inhabitant, residing at
Room No. 2, Hirasingh Rawat Chawl,
Jivalapada, Borivali (East),
Mumbai - 400 066.
13. Mr. Neel Sunil Raut, of Mumbai
Indian Inhabitant, residing at 256,
Wavtewadi, Pimpalwadi,
Near St. Peter High School,
Virar (East)
Dist. Thane 401305.
2/75
WP 775/2014
14. Ms. Asmita Vilas Shivalkar of Mumbai,
Indian Inhabitant Residing at
Asgar Manzil, 3rd floor, Room No. 4,
J. B. Wadia Road, Parel,
Bhoiwada, Mumbai 400 012.
15. Ms. Samiksha Milind Save, of Mumbai
Indian Inhabitant, residing at 267-C,
At Kurgaon, Post. Kundan, Tal. Palghar,
Dist. Thane 401 502.
16. Ms. Rucha Dhananjay Panchal of
Mumbai, Indian Inhabitant
residing at B-5/1,
Sunder Nagar,
Malad (West),
Mumbai 400 064.
17. Ms. Pratiksha Ramesh Gharat of Mumbai,
Indian Inhabitant residing at
Nalimbi, Post Rayate Tal. Kalyan,
Dist. Thane 421 301.
18. Ms. Pooja Ashok Mangaonkar of Mumbai,
Indian Inhabitant residing at
Bharati Housing Society,
2/23, 90 Ft. Road, Tilak Nagar,
Sakinaka, Mumbai 400 072.
19. Mr. Sagar HARESH Makwana of Mumbai,
Indian Inhabitant residing at 6B,
2nd Floor, Adarsh Bhuvan,
Shree Nagar Society,
M. G. Road, Goregaon (West),
Mumbai 400 062.
20. Ms. Janhavi Abhay Dudwadkar of
Mumbai, Indian Inhabitant residing at
E-404, Ashray Co-op. Housing Society,
3/75
WP 775/2014
Manish Park, Pump House,
Andheri (East), Mumbai - 400 093.
21. Ms. Meghna Kirtikumar Mandalia of Mumbai,
Indian Inhabitant residing at
Flat No. 4, Chetan Building,
Vallabhbhai Road, Vile Parle (West),
Mumbai 400 056.
22. Mr. Nishant Devendra Panchal of Mumbai,
Indian Inhabitant residing at 32,
Jyoti Nagar Co-op. Housing Society,
Off. R.T.O. Road, Near Four Bungalows,
Andheri (West), Mumbai 400 053.
23. Ms. Khushboo Ashok Kasavkar of Mumbai,
Indian Inhabitant residing at B-104,
Neelyog Apts. M. G. Cross Road No. 4,
Kandivali (West), Mumbai - 400 067.
24. Ms. Ashwini Shashikant Kamble of Mumbai,
Indian Inhabitant residing at 4/161,
18, Sankalp Siddhi,
Near Tardeo Bridge P. B. Marg,
Mumbai 400 007.
25. Mr. Mihir Nareshkumar Rathod of Mumbai,
Indian Inhabitant residing at Shantikunj,
Flat No. 10, 15th Road, Khar (West),
Mumbai 400 052.
26. Runali Ashok Kamble of Mumbai
Indian Inhabitant residing at A-404,
Shri Hari Co-op. Housing Society Ltd.,
R.T. O. Lane, Four Bungalows,
Andheri (West), Mumbai 400 053. ..... Petitioners
Versus
1. State of Maharashtra through
4/75
WP 775/2014
Dept of Social Welfare & Special Assistant
Govt. of Maharashtra, Mantralaya,
Mumbai
(Notice be served through Government Pleader,
Original Side, High Court, Bombay.
2. Shree Vileparle Kelvani Mandal's
Dwarkadas J. Sanghvi College of Engineering,
having their office at Plot No. U-15,
JVPD Scheme, Bhakti Vedanta Swami Marg,
Vile Parle (West), Mumbai - 400 056. ..... Respondents
Dr. Birendra Saraf a/w. Mr.Aseem S.Naphade and Ms.Farhana Khan i/b.
Mr.Kalpesh J. Nansi for the petitioners.
Mr. Girish Godbole, the learned Special Counsel a/w. Milind More, Additional
GP, Ms. Shruti Tulpule, Mr.Kaustubh Thipsay, Mr.Rahul Soman for the
Respondent No.1/State.
Mr. S.K.Srivastav a/w. Ms. Manoramma Mohanty, Ms.Ambika P. Singh,
Ms.Kavita Srivastav Sharan i/b. M/s. S.K.Srivastav & Co. for respondent no.2.
Coram:- A.A. SAYED,
DAMA SESHADRI NAIDU &
P.D. NAIK, JJJ.
Reserved on : 29th November 2019
Pronounced on : 29th May 2020
JUDGMENT [PER DAMA SESHADRI NAIDU, J]
Introduction:
Emancipation through Education:
A boy began the battle. It was in 1856. Branded by birth as a Dalit, he wanted to
join a school in Bombay Presidency. It raised a storm, a storm of indignation and
5/75
WP 775/2014
disbelief. And that boy's battle for admission has changed the course of Indian
educational history. But the battle has not ceased, it seems. It continues in one
form or another--in the arena of courts, though.
2. It was in June 1856 that boy applied for admission into a government
school in Dharwar, Bombay Presidency. The incident had created a furore in the
administration; that ultimately attracted the attention of the rulers. The East
India Company was forced to formulate an educational policy. That policy
mandated that if the schools were maintained by the government, the 'classes of
its subjects' were to be given admission without any distinction of caste, religion,
and race. But that policy did not translate into action. Until 1872, education
remained the privilege of the few. That year, Mahatma Phule contested the
discrimination in access to education before the Hunter Commission. Then came
the Caste Disabilities Act of 1872, the first enactment in that direction.[1]
3. From then on, we have travelled far, but not far enough. Still access to
education depends, among other things, on the student's economic strength.
Socially and economically speaking, the weaker the student is, the farther he is
from quality education. Here is a case that concerns the right of, again, a few
down-trodden students for recompense on their educational expenditure.
Facts:
4. There are 26 petitioners. They were all students then, pursuing their
1K.C. Chalam, Caste-based Reservations and Human Development in India; (Sage Publications,
2007) 94
6/75
WP 775/2014
engineering under-graduation courses in the second respondent college. That
college ("Sanghvi College") is a Gujarati Linguistic Minority institute--a non-
aided professional institution. As a linguistic minority institution, Sanghvi
College has its own admission procedure. Every academic year, the college admits
students, monitored by a Government-appointed Committee. That Committee--
Pravesh Niyantran Committee--is headed by a retired High Court Judge.
5. To get admitted into any engineering college in the State of
Maharashtra, the student must take a Common Entrance Test ("CET") held by
the State Government. Once the ranks are determined in the CET, it is open for
the students to participate in a Common Admission Procedure ("CAP") held by
the Government and secure admission in one of the colleges that are part of this
CAP. On the other hand, certain other institutions--for example, minority
institutions--have not become part of the CAP; instead, they have their own
admission procedure, approved by Pravesh Niyantran Committee. Students who
do not desire to participate in CAP may apply to any of these colleges having
their own admission procedure and secure admission. True, even these students,
too, must have, as a precondition, secured rank in CET.
6. Sanghvi College is one such institute with its own admission procedure.
And the petitioners had their admission into this college, without their
participating in CAP.
7. In the last few years, the Government has implemented the policy of fee
7/75
WP 775/2014
reimbursement to SC, ST, and OBC students pursuing their professional courses
in Maharashtra. But by a Government Resolution ("GR"), dt.27/02/2013, the
Government restricted this benefit of fee reimbursement to only those SC, ST,
and OBC students that had taken admission through the CAP.
8. Assailing the GR, dt.27.02.2013, the petitioners have filed this Writ
Petition.
Procedural History:
9. On 27th March 2019, a Division Bench, to which one of us (Dama
Seshadri Naidu J) is a party, took up the matter for hearing. It noticed that
coequal Division Benches of this Court, either at Bombay or at other Benches,
have decided identical disputes--fee reimbursement--but have taken contrary
stands. Thus, the Division Bench has noticed judicial cleavage among coequal
Benches.
10. To be explicit, a Division Bench of this Court at Nagpur in Bhupendra
v. Union of India (WP No.4822 of 2013) has upheld a similar scheme but applied it
prospectively. That is, it has refused to apply the restrictions in the scheme to the
students who had secured admission by then.
11. Later, two co-equal Benches of this Court at Bombay, have taken a
contrary stand. Granted, Bhupendra was not brought to the notice of those
Division Benches. First, in Association of Management of Unaided Engineering
Colleges v. State of Maharashtra, decided on 09th September 2014; and later in
8/75
WP 775/2014
Bapu Supadu Thorat v. State of Maharashtra, decided on 20th March 2015. The
latter one has held the impugned GR as patently discriminatory.
12. To have this precedential tangle resolved, the Division Bench requested
the Hon'ble the Chief Justice to place it before a Bench of appropriate strength.
That is how this Full Bench has come to be constituted.
Relief Sought:
13. The facts do fall in a narrow compass. The writ petition concerns the
denial of fee reimbursement to one category of students who have secured
admission through a different--albeit Government approved--method. But for
this difference in the method of admission, the denied students share the same
characteristics with the benefited students. So let us put in perspective the relief
the petitioners sought.
The petitioners want the Court
(a) to quash the Government Resolution, dt.27.02.2013;
(b) to direct the Government to reimburse "the education fees" and "the
examination fees" (already paid or yet to be paid by the students) to the
petitioners.
What Drives the Dispute?
(a) GR, dt.27.02.2013:
14. The Government Resolution, dt.27.02.2013, deals with the
"reimbursement of the Tuition Fee to the students of SC, ST, DT, VJNT, SBC
and OBC taking admission in the Government recognised institution under
9/75
WP 775/2014
Higher & Technical Education Department, and others. The GR concerns the
Academic Year (AY) 2012-13.
15. Courses under Higher and Technical Education include diplomas,
degrees, and post-graduate degrees in Engineering. Among other things, the GR
allows 100% reimbursement of tuition fees and exam fees to the students of SC,
ST, DT, NT, VJNT and SBC; and 50% reimbursement for OBC students. They
must be studying in the "State recognised Private Unaided and Permanently
Non-Aided Professional Institutions." For VJNT, NT, SBC, and OBC students,
the annual income of their parents "should be below Rs.4.50 lakh."
16. Indeed, SC, ST, DT, NT, VJNT, SBC, and OBC students admitted in
the merit quota under the open category, too, are eligible under this scheme.
Their getting admitted under the quota of their respective castes is no pre-
condition. But, across the board, this Scheme is available only to the students
"admitted under the Government Quota." The students' academic performance
matters; if they fail in an examination, they lose the benefit. Of much significance
are these two conditions:
(1) "This benefit for Diploma/Degree and P.G. Degree shall be given to the
students who are admitted under the Government Centralised Admission
Process (CAP);
(2) "The students taking admissions in Deemed Universities are not eligible
for this Scheme."
17. To understand the scope of controversy, we may refer to similar GRs
10/75
WP 775/2014
the Government issued from time to time about the same issue: fees
reimbursement:
(b) GR, dt.03.02.2012:
This GR was for the AY 2011-12.
(6) This benefit for diploma/degree and PG Degree related to Technical
Education shall be given to the students who are admitted under CAP.
(9) Students taking admission in Deemed Universities are not eligible for
this Scheme.
(c) GR, dt.11.10.2012:
18. This GR, it seems, retrospectively applied to AYs 2006-07 to 2011-12,
until the students admitted in these years completed their "academic tenure."
(5) This benefit for diploma/degree and PG Degree related to Technical
Education shall be given to the students who are admitted under CAP.
(7) Students taking admission in Deemed Universities are not eligible for
this Scheme.
(d) GR, dt.01.11.2003:
19. It seems to be a policy circular on implementing the scholarship scheme
of Government of India. It contains no restrictions.
The Admission Policy and Legitimacy:
20. In T.M.A. Pai Foundation v State of Karnataka [2], through a Bench of 11
Judges, the Apex Court has held that right to open, administer, manage, conduct
an educational institution is a fundamental right. It has also held that the
Government Un-Aided and Aided Educational Institutions may take a reasonable
2(2002) 8 SCC 481
11/75
WP 775/2014
surplus. Then, in Islamic Academy of Education v State of Karnatka[3], a
Constitution Bench has 'explained' the case-holding of TMA Pai Foundation. It
has held that though the right to establish and manage an educational institution
is a fundamental right, the process of admissions must be transparent. For this,
the students should appear for a CET.
21. Thereafter, a Constitution Bench of 7 Judges in P.A. Inamdar v State of
Maharashtra[4] has revised the admission mechanism. The Court required the
States to establish Committees to be presided over by retired Judges of High
Courts: one is the Admission Regulation Committee (Pravesh Niyantran Samiti)
and the other Fee Fixation Committee. To give a statutory shape to the Supreme
Court's judicial dictum, the State of Maharashtra has enacted Maharashtra
Educational Institutions (Regulation of Fee) Act, 2011, besides taking certain
quasi-legislative measures.
22. By these Judgments--TMA Pai, Islamic Academy, and P. A. Inamdar--
the Apex Court has directed the educational institutions in every State to have
students admitted through the CAP. All students must appear in CAP. The CAP
can be conducted either by the State Government concerned or Association of
Private Aided or Un-Aided Educational Institutions in that particular State.
23. The Supreme Court rendered Pai Foundation on 31.10.2002. As held in
P. A. Inamdar, the Union of India, various State Governments, and the
32004 (6) SCALE 573
4(2005) 6 SCC 537
12/75
WP 775/2014
Educational Institutions each understood the majority judgment in its own way.
The State Governments embarked upon enacting laws and framing the
regulations, governing the educational institutions in consonance with their own
understanding of Pai Foundation. This led to litigation in several courts. And that
has paved the way to Islamic Academy, a Constitution Bench's 'clarificatory'
judgment.
24. One of the four questions Islamic Academy formulated was whether
private unaided professional colleges could admit students by evolving their own
method of admission. By explaining Pai Foundation, it has held:
(1) In professional institutions, as they are unaided, there will be full
autonomy in their administration, but the principle of merit cannot be
sacrificed, as excellence in profession is in the national interest.
(2) Without interfering with the autonomy of unaided institutions, the
Government can secure the object of merit-based admissions by insisting
on the recognition of merit by the management. This is despite the
management's discretion in admitting the students.
(3) The management can have quota for admitting students at its discretion
but subject to satisfying the test of merit-based admissions. For this, the
management can pick students of its own choice "from out of those who
have passed the common entrance test conducted by a centralized
mechanism." And "such common entrance test can be conducted by the
State or by an association of similarly placed institutions in the State."
(4) The State can provide for reservation in favour of financially or socially
backward sections of the society.
(5) The allotment of different quotas, such as management seats and
13/75
WP 775/2014
State's quota for reserved categories, has to be done by the State as per the
"local needs" and the "needs of that minority community in the State, both
deserving paramount consideration."
25. In this context, we may note that Islamic Academy directed the State
Governments to appoint a permanent Committee to ensure that the tests
conducted by the association of colleges are fair and transparent. To be explicit,
Islamic Academy, besides clarifying TMA Pai, has directed the Governments
concerned to set up two committees in each State: one committee "to give effect
to the judgment in Pai Foundation" and to approve the fee structure or to propose
some other fee which can be charged by minority institutions, and the other
committee "to oversee the tests to be conducted by the association of institutions."
26. After appreciating the scope of the Committees which Islamic Academy
wanted the Governments to appoint, P. A. Inamdar, among other things,
examined whether these Committees can regulate or take over the admission
procedure and fee structure.
27. P. A. Inamdar has noted that whether they are minority or non-
minority institutions, in a State there may be more than one similarly situated
institution imparting education in any one discipline. The same aspirant seeking
admission into any one course shall have to purchase admission forms from
several institutions and take several admission tests conducted at different places
on the same or different dates. And there may be a clash of dates, too. If the same
14/75
WP 775/2014
candidate is required to appear in several tests, he would be subjected to
unnecessary and avoidable expenditure and inconvenience. There is nothing
wrong if one group of institutions imparting same or similar education holds one
common entrance test. Such institutions situated in one State or in more than one
State "may join together and hold a common entrance test or the State may itself
or through an agency arrange for holding of such test." Out of such common
merit list, the successful candidates can be identified and admitted into different
institutions.
28. Thus, the admission may depend on the courses of study offered, the
number of seats, the kind of minority to which the institution belongs, and other
relevant factors. Such an agency conducting CET, according to P. A. Inamdar,
must be one enjoying utmost credibility and expertise in the matter. This would
better fulfil the twin objectives of transparency and merit. CET is necessary for
achieving those objectives and also for saving the student community from
harassment and exploitation. Holding of such common entrance test, followed by
centralized counselling or, in other words, single-window system regulating
admissions, does not dent the rights of minority unaided educational institutions
in their admitting students of their choice. Such choice can be exercised, as P. A.
Inamdar explains, from out of the list of successful candidates prepared after the
CET, and without altering the order of merit inter se of the students so chosen, at
that.
15/75
WP 775/2014
29. Then in paragraph 142, P. A. Inamdar has emphasised that having
regard to the larger interest and welfare of the student community and to
promoting merit, achieving excellence, and curbing malpractices, the
Government could regulate admissions by providing a centralized and single-
window procedure. Such a procedure, to a large extent, can secure merit-based
admissions on a transparent basis. Till regulations are framed, the admission
committees can oversee admissions to ensure that merit is not a casualty. P. A.
Inamdar has also acknowledged the criticism against these Committees.
30. So P. A. Inamdar has regarded as permissible the two committees for
monitoring the admission procedure and for determining the fee structure. They
are permissible as regulatory measures aimed at protecting the interest of the
student community as a whole, as also the minorities themselves, in their
maintaining the required standards of professional education on non-exploitative
terms. Legal provisions made by the State Legislatures or the schemes evolved by
the Court for monitoring the admission procedure and fee fixation, according to
P. A. Inamdar, do not violate the right of minorities under Article 30(1) or the
right of minorities and non-minorities under Article 19(1)(g). They are reasonable
restrictions in the interest of minority institutions, permissible under Article
30(1) and in the interest of general public under Article 19(6) of the Constitution.
31. Eventually, P. A. Inamdar has felt that the non-minority unaided
institutions can also be subjected to similar restrictions which are found
16/75
WP 775/2014
reasonable and which are in the interest of student community. Minorities or
non-minorities, the institutions have an obligation and a duty to maintain
requisite standards of professional education by giving admissions based on merit
and by making education equally accessible to eligible students through a fair and
transparent admission procedure and a reasonable fee structure.
The Admission Policy in Practice:
32. In practice, CET is held by the State. It declares the relative merit of
the candidates; they are assigned ranks. Then, the CAP begins. The Government
holds rounds of admissions--usually, three rounds. All the Government colleges
and most of the aided, as well as unaided, colleges submit themselves to the CAP.
As the list of colleges is available, the rank-holders apply for admission into a
college of their choice. They may mention more than one college in the order of
preference. The choice, usually, depends on the academic standard of the college
and its proximity.
33. Predictably, the most meritorious get admission in the first round, in
the colleges of their choice. As the ranking decreases, the range of choice
diminishes. Thus, the second and the final rounds of admission take place. Given
the academic standards, a few colleges will have their intake early in the
admission process. And a few may not attract many students even by the third
round. By an estimation, in the undergraduate engineering courses, some colleges
will have 85% seats remaining unfilled even after the third round. Then, the
17/75
WP 775/2014
Government allows these colleges to admit students from CET though those
students may not have secured commendable ranks. This is admission by default.
In this case, we are not concerned with such admissions.
34. That said, a few colleges do not submit themselves to CAP. They will
have their own admission procedure. These are minority institutions--minority
of whatever nature, including linguistic. Both the case law and statute law permit
those colleges to have their own admission policy. But they take the students
from the pool of only CET. Why should the students choose these colleges that
bye-pass the CAP? The reasons can be many. The academic standard, the
proximity to the student location, relatively restricted competition are a few
reasons. Now, the GR wants to deny the fee reimbursement to the students who
secure admission bye-passing CAP, though they are drawn from the merit pool of
CET. Is it discriminatory?
35. There is a third category: the deemed to be Universities. These
institutions have their own intra-campus entrance, on the lines of CET. They will
have the admissions from the ranks of those students that emerged successful in
that intra-campus entrance. These institutions, thus, bye-pass both CET and
CAP, too. The GR has eliminated from the benefits of the Scheme these students,
as well.
The Category of Students that Sought Relief:
36. Here, we are concerned with the students that have had a common
18/75
WP 775/2014
CET but not a common CAP. The students that get admissions into the unfilled
seats of the CAP pool of colleges and those that get admissions into deemed
Universities have not fallen for consideration here, either. We will consider the
students that have been admitted into minority colleges without their going
through the Government-held CAP.
The Government's Defence:
37. The Government offers two reasons why it cannot extend the benefits
of the Scheme to all--across the board: (a) financial constraints and (b) policy
considerations.
Precedential Position:
38. Every academic year, the Government has been coming up with this
policy of monetary help to the students from the underprivileged communities.
So, intermittently, this policy decision has come up for judicial consideration. In
fact, these repeated adjudications have given rise to certain precedential tangles.
Let us see how they have fared in the context of constitutional commands
concerning classification and discrimination.
Sl. Parties Challenge To Result
No.
1. Bhupendra v UOI G.R. dt. 3.2.2012 DB's decision,
WP No.4822/2014 (Restricting the scholarship dt.18.07.2014, upholding
to students securing the GR
admission only through (Coram: Smt. Vasanti A.
CAP) Naik & V. K. Jadhav JJ)
19/75
WP 775/2014
2. Dudishwar v State DB's decision,
of Maharashtra -do- dt.22.06.2015, upholding
WP No.4915/2014 the GR
(Coram: Smt. Vasanti A.
Naik & V. K. Jadhav JJ)
3. Pravin Bhima -do- DB's decision,
Shinde v State of dt.08.01.2016, upholding
Maharashtra the GR.
(Coram: S. S. Shinde & P.
R. Bora)
4. Mrudul v State of G. R. dt.4.3.2014 DB's decision,
Maharashtra (applying the same dt.27.06.2016,
restrictions) holding the Govt., action
as discriminatory and
violative of Art.14, etc.
(Coram: B. P.
Dharmadhikari & Indira
Jain, JJ)
5. Association of G.R. Nos.177 & 178, DB's decision,
Managements of dt.09.05.2013 and 15.05.2013 dt.09.09.2014,
Unaided Engg. respectively holding the Govt., action
Colleges v State of (Restricting the scholarship as discriminatory and
Maharashtra to students securing violative of Art.14, etc.
admission only through (Coram: Anoop V. Mohta
CAP) & F. M. Reis, JJ)
6. Bapu Sukudu G.Rs. dt.27.07.2009 & DB's decision,
Thorat v State of 06.11.2010 dt.20.03.2015,
Maharashtra (excluding students who holding the Govt., action
WP No. secured admissions to the as discriminatory and
professional courses in violative of Art.14, etc.
Deemed Universities) (Coram: A. S. Oka & A.
S. Gadkari, JJ)
7. Miss Sayali Shirish G.R., (number & date DB's decision,
Nikumbh v State of unavailable), dt.19.08.2019, upholding
Maharashtra (restricting the scholarship the GR
(WP to students securing (Coram: S. C.
No.1683/2019) admission only through Dharmadhikari & G. S.
CAP) Patel, JJ)
20/75
WP 775/2014
8. Ajit Rajendra G.R. dt.15.04.2017, DB's decision,
Bhagwat v State of (restricting the scholarship dt.02.12.2019, upholding
Maharashtra to students securing the GR
admission only through (Coram: S. C.
CAP) Dharmadhikari & R. I.
Chagla, JJ)
The Case Holding:
1. Bhupendra v Union of India
39. In Bhupendra v. Union of India[5], a Division Bench of this Court,
through judgment dated 18th July 2014, has "not found that the action of the
State Government in restricting the scholarship for students securing admission
only through the Centralized Admission Process is violative of the provisions of
Article 14 of the Constitution of India."
2. Dudishwar v State of Maharashtra
40. It was decided on the lines of Bhupendra by the same Bench.
3. Pravin Bhima Shinde v State of Maharashtra
41. This decision, too, followed Bhupendra, though decided by another
Bench.
4. Association of Management of Unaided Engineering Colleges v State of Maharashtra
("Association of Colleges"):
42. In Association of Colleges [6], another Division Bench, through the
judgment dated 9th September 2014, has taken a contrary stand. In this case, the
5Bhupendra v. Union of India (High Court of Bombay, at Nagpur, 18 July 2014)
62015 (2) Mh. LJ 370
21/75
WP 775/2014
issue concerns fee-reimbursement. The petitioners have been getting regular fee
reimbursement, though in part, since beginning. It was up to 2011-12 and 2012-
13. But through Clause 14 of GR Nos.177 and 188, dt.9.5.2013 and 15.5.2013
respectively, the Government has "denied the fee reimbursement facility to the
reserved category students admitted in the newly established institutions and/or
newly started courses in the existing institutions from the year 2013-14."
43. Association of Colleges has observed that "once the competent
authorities/bodies like AICTE granted the sanction/approval to such institutes
and so also the affiliation by the Universities, the State role is restricted." It has
also noted that the Government has issued "no prior notice for the stated
mandatory procedure that Applications should be routed through the State
Government for such benefits." The abrupt restrictions through clause 14, in the
DB's view, are "nothing but the creation of class within the class on the basis of
unreasonable and arbitrary use of powers."
44. It may be of some significance that Association of Colleges has not struck
down the policy. Instead, it has held that "the State Government cannot insist
[on the petitioners' routing the applications] through them, without declaring
their such scheme in advance and giving due publications to all the concerned, at
the appropriate stage and before the date and the schedule so fixed, for every
academic year." Thus, Association of Colleges has based its reasoning on promissory
estoppel. Only in the above context has the Court found the Government's action
22/75
WP 775/2014
violating Articles 14, 15, 16 and 19(g) of the Constitution of India. That said, the
Court has "not interfere[ed] with the policy decision", but only with the State's
"implementation of the same, in such fashion, creat[ing] a class within class."
5. Bapu Supadu Thorat v State of Maharashtra
45. In Bapu Supadu Thorat[7], public interest litigation, one of the issues
before the DB is this: Can the Government deny the benefit of fees
reimbursement to the "socially and economically backward classes" students that
secured admissions in the professional colleges affiliated to the deemed
universities? This Court held against the Government, which took it to the
Supreme Court. We will discuss this judgment later in detail, in the context of
merger and Article 141 of the Constitution.
6. Mrudul v State of Maharashtra:
46. In Mrudul[8] the question is whether the fee reimbursement can be
declined to "the students who are admitted at "Institute Level", though their
admissions are duly approved by the Admission Regulatory Committee (Pravesh
Niyantran Samiti)."
47. Mrudul has observed that every year students belonging to various
backward classes secure admission in common admission rounds. But those who
do not get admission in the open rounds, secure it based on their performance in
CET in colleges where 85% seats lie vacant. In this scenario, "the State
7High Court of Bombay, decided on 20.03.2015
82016 (5) Mh. LJ 359
23/75
WP 775/2014
Government has, in its own wisdom, restricted the benefit of tuition fees only to
the students who are more meritorious." That is, the Government has provided
the tuition fees reimbursement to only those students that secured admission in
the first two or three rounds of CET. It has not extended that benefit to others, to
those that were admitted into the unfilled seats at the institution level.
48. In the above factual backdrop, Mrudul has found "two distinct classes of
backward class students." At any rate, "the State Government, depending upon its
resources, has extended the benefit to only one group out of them and made it
eligible for grant of reimbursement." The petitioners have not pointed out,
Mrudul felt, that all of them constitute one class in terms of any Constitutional or
Statutory provision. Nor have they contended that the State Government is duty-
bound to provide free education to all of them. So according to Mrudul, in the
"absence of this contention or other material on record," it is difficult for the
Court to find fault with the Government decision "not extending the benefit of
tuition fee reimbursement to those who are admitted at institute level or college
level." In other words, the Government's confining the benefit "to more
meritorious backward class students" affects nobody else's right.
7. Miss Sayali Shirish Nikumbh v State of Maharashtra:
49. Under the GR, dt.31st March 2016, the Government identified Non-
aided Government, Aided and Unaided Colleges, Universities, and so on as well
as the courses for fees reimbursement. If students of Scheduled Castes, Scheduled
24/75
WP 775/2014
Tribes, Special Backward Classes, etc., are admitted from the Academic Year
2015-16, the benefit applies to them. But if the students from any of these
communities secure admission "at the Institutional level", they do not benefit
from this "Freeship Scheme."
50. A woman student from SC community got the admission into MBBS.,
at the "Institutional Level". She was denied the benefit. Rejecting her claim, this
Court in Sayali Shirish Nikumbh[9] has held that "it may be a Scheduled Caste
Women Category student or a Scheduled Caste student simpliciter. But having
availed [herself]of the Institutional admission channel, [she] cannot be heard
[saying] that the tuition fees should be reimbursed." The admission is of a
different category, disentitling the candidate or student like the petitioner from
the benefit of the Government Resolution.
8. Ajit Rajendra Bhagwat v State Of Maharashtra:
51. In Ajit Rajendra Bhagwat[10] the petitioners did not secure admission
into the colleges of their choice in any of the three rounds. Left with no option,
finally they secured admission into colleges where unfilled seats were available.
They got the admission, though not in the colleges of their choice, only because
the seats in those colleges remained unfilled. Theirs is a default choice, in a
manner of speaking.
52. After setting out the admission process, Ajit Rajendra Bhagwat has
9(High Court of Bombay, 19 August 2019)
102020 (1) Bom CR 9
25/75
WP 775/2014
observed that "it is after completion of the three rounds that the seats are given to
the institutions to be filled at the institutional level so that the seats in these
institutions do not remain vacant." The Rules provide, as it is noted, if any seat
remains or becomes vacant after the CAP rounds, then it shall be filled in by the
candidates from the same category for which it was earmarked during CAP.
Further, if the seats remain vacant, then the seats shall be filled based on the
applicants' relative merit.
53. As the GR, dt.15th April 2017, denies financial assistance to these
students, the petitioners have assailed it as discriminatory. The Government
countered the challenge; it maintained that "the candidates not securing the seats
under CAP, thus, have to obtain admission at the institution level and hence, [the
financial assistance] is limited to admissions through CAP."
54. Accepting the Government's contentions, Ajit Rajendra Bhagwat has
found no merit in the petitioners' attack on "the classification between the
students belonging to backward and economically weaker sections who are
admitted through CAP rounds and the students who have applied through CAP
rounds but are forced to seek admissions in colleges run by the respective
managements after the CAP rounds." Nor does the GR fail the Supreme Court's
test of reasonable classification State of West Bengal v. Anwar Ali Sarkar[11].
Submissions:
11AIR 1952 SC 75
26/75
WP 775/2014
Petitioners:
55. Dr. Birendra Saraf, the learned counsel for the petitioners, has
elaborately argued on the issue. He has drawn our attention to the GRs the
Government issued from time to time, the decisions this Court rendered, and the
authorities with precedential impact on the case before us. Besides, those
elaborate submission, Dr. Saraf has submitted written arguments. In those
arguments, the learned counsel has formulated these propositions for our
consideration. It will suffice if we extract those propositions:
⮚ The exclusion of students admitted otherwise than through CAP from
the fee reimbursement scheme is discriminatory and violative of Article
14 of the Constitution of India.
⮚ The distinction made between students admitted through Government
CAP and the other students for fee reimbursement is not a reasonable
classification and bears no nexus to the object sought to be achieved.
⮚ The distinction between SC and ST students admitted through CAP
and those admitted otherwise through CAP be tantamount to creating
categories in the castes enlisted by the President under Article 341 of
the Constitution of India and is illegal.
⮚ The Supreme Court's affirming this Court's judgment in Bapu Supadu
Thorat has clinched the issue; it is biding under Article 141 of the
Constitution.
56. To support his submissions, Dr. Saraf has relied on these judgments: (1)
E.V. Chinniah v State of A.P.[12], (2) State of Kerala v N.M. Thomas[13], (3) State of
12(2005) 1 SCC 394
13(1976) 2 SCC 310
27/75
WP 775/2014
Punjab v Dayanand Medical College[14], (4) Meydha v State of UP[15], (5) D. S.
Nakara v Union of India [16], (6) State of Gujarat v Shri Ambika Mills[17], (7) Namit
Sharma v Union of India[18], (8) Rahul Singh v State of UP[19], (9) State of
Maharashtra v Manubhai[20], (10) Ram Prasad Sahi v State of Bihar[21], (11)
Kunhayammed v State of Kerala[22], (12) Union of India v All India Services
Pensioners' Assn[23].
Respondent-Government:
57. Shri Girish Godbole, the learned Special Counsel for the Government,
supported by the learned Additional Government Pleader, has argued equally
elaborately as did the petitioners' counsel. In the end, he, too, submitted written
arguments, formulating the proposition of his arguments. They read:
⮚ The Government's policy objective is to ensure that the fees
reimbursement should go to the Backward Class Students who have
secured admission through "a transparent, well-documented, well-
regulated, and non-discriminated CAP".
⮚ If the petitioners' contentions were to be accepted, the Backward Class
Students seeking admission through Management Quota should also be
eligible.
14(2001) 8 SCC 664
15(2011) 88 ALR 665
16(1983) 1 SCC 305
17(1974) 4 SCC 676
18(2013) 1 SCC 745
19(2013) 100 ALR 522
20(1995) 5 SCC 730
21AIR 1953 SC 215
22(2000) 6 SCC 359
23(1988) 2 SCC 580
28/75
WP 775/2014
⮚ Here, the student securing admission under CAP and those outside CAP
form two different classes.
⮚ The students who have applied through CAP rounds, but who took
admissions in colleges run by respective Managements after completion
of CAP rounds, that is at the Institutional Level, cannot be treated on a
par with the students who have secured admissions by following the
CAP.
⮚ The concept of equality has an inherent limitation arising from the very
nature of the constitutional guarantee. Only those who are similarly
situated are entitled to equal treatment.
⮚ Bapu Supadu Thorat is clearly distinguishable.
58. To support his contentions, Shri Godbole has relied on these decisions:
(1) Ashutosh Gupta v State of Rajasthan[24], (2) R.K. Garg v Union of India[25], (3)
State of Kerala v N.M. Thomas[26], (4) Shri Rama Krishna Dalmia v Shri. Justice
S.R. Tendolkar[27], (5) Ajay Hasia v Khalid Mujib Sehravardi[28], (6) Union of
India v All India Services Pensioners' Association[29].
Issues:
(I) Is CAP alone a transparent, well-documented, well-regulated, and non-
discriminated admission procedure?
(II) Do the students admitted through CAP and those admitted through
non-CAP form two different classes?
24(2002) 4 SCC 34
25(1981) 4 SCC 675
26(1976) 2 SCC 310
27(1959) SCR 279
28(1981) 1 SCC 722
29(1988) 2 SCC 580
29/75
WP 775/2014
(III) Do the students take admission through non-CAP only after their
failing to secure admission through CAP?
(IV) Are the non-CAP students similarly situated with the CAP ones,
deserving equal treatment?
Discussion:
Affirmative Action:
You do not wipe away the scars of centuries by saying: 'now, you are free to go
where you want, do as you desire, and choose the leaders you please.' You do not
take a man who for years has been hobbled by chains, liberate him, bring him to
the starting line of a race, saying, "you are free to compete with all the others",
and still justly believe you have been completely fair.... This is the next and
more profound stage of the battle for civil rights. We seek not just freedom but
opportunity - not just legal equity but human ability - not just equality as a right
and a theory, but equality as a fact and as a result.
59. That is Lyndon B. Jhonson, the President of a nation that has prided
itself of having equality as its constitutional core. That country once felt that
there was no need to enumerate the basic rights--the Bill of Rights--in the
Constitution. For they are unalienable. Then, it mentioned those rights but
refused to list any limitations. For such listing is an anathema, a paradox. Yet
such a nation, as we call it the USA, has acknowledged that positive protection or
reverse discrimination is no constitutional contradiction--rather a policy
prerogative.
60. On 4th June 1965, President Lyndon Johnson, in his Commencement
Address at Howard University, remarked as above quoted. For him, there is an
inherent element of justice in affirmative action policies, because they aim at
correcting previous injustices. In fact, he was inspired by Martin Luther King's
30/75
WP 775/2014
classic saying in his 1964 book Why We Can't Wait (1963: 147): Whenever this
issue of compensatory or preferential treatment for the Negro is raised, some of
our friends recoil in horror. The Negro should be granted equality, they agree,
but should ask for nothing more. On the surface, this appears reasonable, but it is
not realistic. For it is obvious that if a man enters the starting line of a race 300
years after another man, the first would have to perform some incredible feat in
order to catch up.[30]
61. And we reckon race or caste, they are no different. Historical prejudices
justly exact their price from the present. And those that suffered for ages look,
primarily, to Government for succour and support, for problem solving. And,
then, Government itself ought not to become a problem.
62. Broadly defined, 'affirmative action' encompasses any measure that
allocates goods--such as admission into selective universities or professional
schools, jobs, promotions, public contracts, business loans, and rights to buy, sell,
or use land and other natural resources--through a process that considers
individual membership in designated groups. It is for increasing the proportion of
members of those groups in the relevant labour force, entrepreneurial class, or
student population, where they are currently underrepresented "as a result of past
oppression by state authorities and/or present societal discrimination.[31]"
30George Gerapetritis, Affirmative Action Policies and Judicial Review Worldwide (Springer
2016) 32
31Michel Rosenfeld & Andras Sajo (ed), The Handbook of Comparative Constitutional Law
(Oxford University Press 2012, Kindle) 1124
31/75
WP 775/2014
63. Unlike traditional welfare policies grounded in distributional equity,
affirmative action takes its formal force from a corrective justice ideal: it targets "a
specific type of disadvantage arising from the illegitimate use of morally
irrelevant characteristic of individuals in the allocation of scarce resources.[32]"
64. As a near-universal phenomenon, it is known as 'affirmative action' in
the USA, 'positive discrimination' in the UK, 'reservations' in India,
'standardization' in Sri Lanka, 'reflecting the federal character of the country' in
Nigeria, and 'sons of the soil' preferences in Malasia and Indonesia. Group
preferences and quotas have also existed in Israel, China, Australia, Brazil, Fiji,
Canada, Pakistan, New Zealand, the Soviet Union, and its successor states. [33]
Nations with histories of discrimination have chosen a path of course correction,
and affirmative action is one such sure method. In South Africa the policy
preferences point towards the non-Whites, in India towards the historically
disadvantaged and discriminated castes, Malaysia towards native Malaysians, and
parts of Scandinavia towards women. In the United States, affirmative action
policies generally favour racial minorities, especially disadvantaged minorities
such as African Americans, Hispanic Americans, Native Americans, and
sometimes women.[34]
32Ibid.
33Thomas Sowell, Affirmative Action Around the World: An Empirical Study (Yale University
Press, 2004) 2
34Ashutosh Bhagwat, The Myth of Rights: The Purposes and Limits of Constitutional Rights,
(Oxford University Press 2010) 190
32/75
WP 775/2014
Affirmative Action Around the World:
65. Affirmative Action is a global phenomenon. In the American continent,
the most prominent countries that practice protective discrimination are the USA,
Canada, and Brazil; in Europe France, Germany, the UK, Italy, Spain, Portugal,
Belgium, the Netherlands, Austria, Ireland, Greece, most of the Nordic countries,
Russia; in Asia, India and China; in Africa, Nigeria and South Africa, in Oceania,
Australia and New Zealand. In the international treaty sphere, most Universal
and Regional Conventions and the European Convention on Human Rights do
recognise the need for protective discrimination. The list is only illustrative.
66. These countries practice one of the three forms of affirmative policies:
(1) Indirect Affirmative Action. It refers to measures that are apparently neutral
yet actually designed to benefit disadvantaged groups and might be construed as
indirect discrimination (in European terms) or discrimination of the 'disparate
impact' variety (in US terms). (2) Outreach. It encompasses measures designed
only to bring a more diverse range of candidates into a recruitment (or
promotion) pool. (3) Positive Discrimination or Preferential Treatment. It
consists in measures that grant an advantage to the members of designated
groups in the final decision over the allocation of scarce goods, through more or
less flexible policy instruments (compulsory quotas, tie-break rules, aspirational
'goals' or 'targets') [35]. As to the policy implementation, in countries where
35Michel Rosenfeld & Andras Sajo (n 31) 1126
33/75
WP 775/2014
affirmative action has not been constitutionalized, its legal status has been an
uncertain, shifting, and paradoxical judicial construct. [36]
The Global Phenomenon:
North America:
Canada:
67. Beginning at the top of the globe, we will take Canada. Section 15(2) of
the 1982 Canadian Charter of Rights and Freedoms, which forms part of the
Canadian Constitution, provides a general equality clause. But under the title
"affirmative action programmes", the Charter adds that the general equality
clause "does not preclude any law, programme, or activity that has as its object
the amelioration of conditions of disadvantaged individuals or groups including
those that are disadvantaged because of race, national or ethnic origin, colour,
religion, sex, age or mental or physical disability". [37]
The USA:
68. Next comes the USA. The meaning of "affirmative action" has changed
over time in the USA. When President John F. Kennedy first used the term in
1961, he meant an affirmative effort to assure equality of opportunity to all
Americans and to end discrimination against members of groups historically
exposed to a great deal of discrimination--most obviously African Americans.[38]
36Ibid 1136
37Gerapetritis (n 30) 110-111
38Thomas E. Weisskopf, Affirmative Action in the United States and India: A Comparative
Perspective (Routledge 2004) 21
34/75
WP 775/2014
By the late 1960s, however, affirmative action had come to mean stronger efforts
to support members of groups that had been (and were often continuing to be)
discriminated against.[39]. Thus affirmative action came to encompass a form of
discrimination in favour of under-represented groups, as opposed to an effort to
abolish all forms of discrimination; and this is how the term continues to be
understood today. [40]
South America:
69. The most populous nation of South America is Brazil; it is inhabited by
many races, albeit slavery having been abolished only in 1888. In the 19th and
20th centuries, because of further immigration from Europe and Asia, Brazil
launched a series of institutional tools to promote racial integration and mixing.
Part of the integration policy, concerned affirmative action plans to introduce
minority quotas in the field of higher education, largely following the US model
[41].
European Union:
70. Almost every European country has one form of affirmative action or
another. Most of it lies in the spheres of gender equality, labour welfare, and, to
some extent, racial discrimination. Instead of referring to the individual nations,
we had better take the European Union as a whole.
39Ibid 22
40Ibid 23-24
41Thomas E. Weisskopf (n 37) 114
35/75
WP 775/2014
71. In the field of racial equality, Council Directive 2000/43 of 29th June
2000 applies to the public and private sectors. It relates to the "access to
employment, to self-employment, and to occupation, including selection criteria
and recruitment conditions, promotion, access to all types and to all levels of
vocational guidance and training." It is to ensure full equality in practice. Article
5, however, stresses that the principle of equal treatment prevents no Member
State "from maintaining or adopting specific measures to prevent or compensate
for disadvantages linked to racial or ethnic origin."
72. In the field of non-discrimination on the grounds of religion or belief,
disability, age or sexual orientation, Council Directive 2000/78 of 27 November
2000 provides that the principle of equal treatment shall prevent no Member
State from maintaining or adopting specific measures in employment and
occupation to prevent or compensate for disadvantages linked to grounds (Article
7 para. 1) [42].
The UK:
73. Britain is a typical paradigm of a legal system which traditionally
adheres to formal equality and discourages any deviations from a liberally-
oriented view. The first major statutory intervention in the field of positive
discrimination measures came through the Sex Discrimination Act 1975 and the
Race Relations Act 1976. They provided for the introduction, under certain
42Ibid 118
36/75
WP 775/2014
conditions, of indirect positive measures, such as special education, or the
encouragement for national groups when there is an underrepresentation of those
groups in employment for over 12 months, or special measures of social security.
More concretely, Article 49 of Sex Discrimination Act 1975 allows the
reservation of seats for women or establishment of additional reserved seats in a
professional body the membership of which is wholly or mainly elected. Article 71
para. 1 (b) of Race Relations Act 1976 also specifies that state authorities shall, in
carrying out their functions, have due regard to the need to promote equality of
opportunity and good relations between persons of different racial groups. [43]
Asia:
China:
74. Mild positive measures apply in favour of minorities. These measures
cover disproportionate investment and subsidies, preferential admissions to the
academia, lower fees where applicable, tax exemptions, on-going professional
training and disproportionately high representation in local councils. It has
achieved spectacular results in the field of University admissions in particular; the
number of minority students has risen significantly, in recent years. That is, it
has, in turn, resulted in much better positioning in the professional arena. [44]
Africa:
Nigeria:
43Ibid 131-32
44Ibid 155
37/75
WP 775/2014
75. In Nigeria, affirmative action policies were introduced to serve the task
of social cohesion and, in turn, of creating a synthetic national identity as a
necessary correlation/condition to preserve the federal character of the state. The
1999 Constitution establishes a general non-discrimination clause. That said, the
Constitution further introduced the "federal character principle clause". It has
stipulated that the composition of the government of the federation or any of its
agencies and the conduct of its affairs shall be carried out to reflect these: the
federal character of the state and the national unity, and national loyalty. There
shall be no predominance of persons from a few States or from a few ethnic or
other sectional groups in that Government or in any of its agencies. [45]
South Africa:
76. In the Preamble to its 1996 Constitution, South Africa recognises the
injustices of its past, honours those that suffered for justice and freedom in their
land. It believes that South Africa belongs to all who live in it, united in their
diversity. Constitutionally, affirmative action enjoys a key role in the post-
apartheid legal system, especially in the field of employment. Examples are the
Employment Equity Act 1998, the strategic Broad-Based Black Economic
Empowerment Act 2003. [46]
Australia
77. Despite the lack of constitutional acknowledgement of affirmative
45Ibid 156
46Ibid 157-58
38/75
WP 775/2014
action (or equality in general), Australia may convincingly claim that it has
enacted the most elaborate horizontal relevant piece of legislation in the area of
employment. The Affirmative Action (Equal Opportunities for Women) Act 1986,
Racial Discrimination Act 1975, and Pitjantjatjara Land Rights Act 1981 are the
examples. [47]
Academic Arena:
78. In relation to academic admissions, especially at the university level,
affirmative actions are very widespread in most parts of the world, less so in
Europe. This domino effect has occurred not only because academic qualifications
constitute a prerequisite for access to profession but also because education
normally amounts to a collective upgrade of historically oppressed groups, both
in terms of social bargaining as well as in relation to the potential occupation of
high administrative or political posts. This is the case in the USA, where many
universities have introduced programmes favouring minorities for admission.
These programmes have essentially modified the existing admission policies, so
that race, in one or another way, has become an admission criterion. Since Bakke
[48] in1978, it is considered that universities may--and indeed they do--use race
as an additional factor when assessing applications for admission to ensure the
racial diversity of students, but these actions cannot go as far as to introduce rigid
47Ibid 161
48Regents of the University of California v. Bakke, 438 U.S. 265 (1978)
39/75
WP 775/2014
quotas or quotas that effectively isolate minority candidates from being assessed
against all other applicants.[49]
79. Despite the background theory on affirmative action policies in
university admissions, the truth is that this field is presumably the most fertile for
implementing the policy given that it is par excellence in this field where the two
major rationales of the policy, namely compensation for past discrimination and
diversity, apply conjunctively. [50]
Indian Affirmative Action:
The Historical Origins:
80. India is the world's largest multi-ethnic society and, perhaps, the most
socially fragmented. A land of well over a hundred languages and hundreds of
dialects, India has its most widely spoken language used by less than one-third of
its population. It is the first country in the world that has introduced affirmative
action plans. Unlike the USA, India has given constitutional recognition to this
positive discrimination.
81. The meaning of "reservation policies" has not varied over time in India.
This term has always been understood to denote the reserving of a certain
number of seats or positions, in a desirable institution or occupation, for members
of groups that were under-represented in such positions. Those policies have also
been labelled as "compensatory discrimination" or "protective discrimination."
49Gerapetritis (n 30) 177
50Ibid
40/75
WP 775/2014
Positive discrimination is therefore a policy aiming at including members of
groups who have gained relatively limited access to society's most esteemed
positions[51].
82. As we have referred to earlier, the Dalit boy's demand in 1856 for
admission into a government school in Dharwar, Bombay Presidency, led the
East India Company to formulate an educational policy. But the British did not
follow this secular approach before 1872 and had restricted education for a chosen
few. Mahatma Phule contested the discrimination in education before the Hunter
Commission. This caused several developments, later. The policy of caste-based
reservations was further strengthened with the enactment of the Caste
Disabilities Act of 1872. The demand for entry into educational institutions and
for equality of opportunity was first started in the southern States, which include
parts of the present Maharashtra. These States witnessed social movements of the
weaker sections for equality and self-respect; it was due to the pioneering work of
various prominent social reformers, including Jyotirao Phule. Under these
conditions, the first government circular reserving certain posts to backward
castes was in June 1895 by the Mysore Government. Mysore was followed by the
princely State of Kolhapur. Maharaja Shahu introduced reservations in favour of
non-Brahmin and backward classes in education.
83. Because of the movement for social justice and equity started by the
51Weisskopf (n 38) 112
41/75
WP 775/2014
Justice Party, the then Presidency of Madras initiated the reservation in
Government employment in 1921. It was followed by the Bombay Presidency
comprising the major portion of present states of Maharashtra, Karnataka, and
Gujarat. In August 1943, Ambedkar had secured 8.3 per cent reservations for
untouchables. It was the Jammu and Kashmir Government which, for the first
time after Independence, resorted to a large-scale communal reservation policy in
1952. It reserved 50 per cent to Dogra Hindus of Jammu and 10 per cent to
Pandits. The first all-India effort to recommend reservations based on caste
(other than SC and ST) was attempted by the Kaka Kalekar Commission in 1953.
This Commission was appointed by the Government of India to satisfy the
Articles 15(4) and 340(1) of the Indian Constitution. Later, individual state
governments appointed their own backward classes commissions under the
Commission of Enquiry Act and have drawn out lists of backward castes for
reservations in educational institutions and public appointments. [52]
Affirmative Action - Constitutional Contours:
84. From the institutional and the constitutional viewpoint, India offers an
excellent case study of policy implications of affirmative action. This is not only
because of the extent of the measures which qualify India as the greatest
affirmative action laboratory in the world but also because the Constitution itself
sets out a rather analytical framework for operating the policy. Indeed, the
52Chalam (n 1) 94-96
42/75
WP 775/2014
Constitution of India refers to affirmative action policies, not merely by
authorising the federal and state legislatures to adopt such measures, but also, on
occasions, by setting hard quotas in the first place. Therefore, it provides a very
illustrative case as to whether the constitutional upgrade of this mechanism
essentially contributes to the maximisation of results. [53]
85. To begin with, Article 17 abolishes untouchability. It is a horizontal
constitutional provision; it applies not only to the State and its entities but also to
non-State personae, including the individuals. Article 46, under the Directive
Principles, requires the State to promote with special care the educational and
economic interests of the weaker sections of the people and, in particular, of the
Scheduled Castes and the Scheduled Tribes. Indeed, the provision requires the
State to protect them from social injustice and all forms of exploitation.
86. Article 15 elaborates on the equality principle enshrined under Article
14 of the Constitution. It prohibits discrimination on the grounds of religion,
race, caste, sex, or place of birth. But Clause (4) enables the State to practice
protective discrimination. Neither the very Article 15 nor Clause (2) of Article 29
"shall prevent the State from making any special provision for the advancement of
any socially and educationally backward classes of citizens or for the Scheduled
Castes and the Scheduled Tribes." Then, Article 16(4A) speaks of "reservation in
matters of promotion to any class or classes of posts in the services under the
53Gerapetritis (n 30) 150
43/75
WP 775/2014
State in favour of SCs/STs, which are not adequately represented in the services
under the State".
87. Article 338 provides for a National Commission for the Scheduled
Castes and Scheduled Tribes with duties to investigate and monitor all matters
relating to safeguards provided for them, to inquire into specific complaints and
to participate and advise on the planning process of their socio-economic
envisaged and provided development etc. Article 330 and Article 332 of the
Constitution respectively provide for reservation of seats in favour of the
Scheduled Castes and the Scheduled Tribes in the House of the People and in the
legislative assemblies of the States. Under Part IX relating to the Panchayats and
Part IXA of the Constitution relating to the Municipalities, reservation for
Scheduled Castes and Scheduled Tribes in local bodies has been envisaged and
provided.
88. Part IX and Part IXA of the Constitution respectively permit the
legislature of a State to provide for reservation of seats in Panchayat and
Municipalities in favour of backward classes of citizens. Article 340 of the
Constitution provides for the appointment of a Commission to investigate the
conditions of Backward classes.
89. In the above factual and legal background, we will examine certain
constitutional concepts and related precedents. It is because the counsel on either
side have often referred to them and staked their respective cases on those
44/75
WP 775/2014
concepts and case law.
Classification:
90. E. V. Chinnaiah deals with the issue whether the schedule caste can
further be sub-divided so that the benefit of reservation can reach those that
really deserve it. The Government of AP seems to have taken a cue from Indira
Sawhney v Union of India [54] and applied the concept of creamy layer to the
Scheduled Caste. The Supreme Court has held that "legal constitutional policy
adumbrated in a statute must answer the test of Article 14 of the Constitution.
Classification whether permissible or not must be judged on the touchstone of the
object sought to be achieved." If a class has already been identified as socially,
educationally, and economically backward, the State cannot subdivide that class
"so as to give more preference to a minuscule proportion of the Scheduled Castes
in preference to other members of the same class." E. V. Chinnaih, in fact, cautions
the State not to "evolve, through imperceptible extension, a theory of
classification which may subvert, perhaps sub-merge, the precious guarantee of
equality"
91. We may refer here to the US Supreme Court's minority opinion in
Jennifer Gratz v Lee Bollinger [55]. It concerns college admission. Justice Ginsburg
has observed that "[o]ur jurisprudence ranks race a 'suspect' category, not
because (race) is inevitably an impermissible classification, but because it is one
54AIR 1993 SC 477
55539 U.S. 244 (2003)
45/75
WP 775/2014
which usually, to our national shame, has been drawn for the purpose of
maintaining racial inequality." And the minority opinion further explains,
drawing from other precedents, that the "Constitution is both color blind and
color conscious. To avoid conflict with the equal protection clause, a classification
that denies a benefit, causes harm, or imposes a burden must not be based on race. In that
sense, the Constitution is color blind. But the Constitution is color conscious to
prevent discrimination being perpetuated and to undo the effects of past
discrimination." In our scenario, if 'caste' replaces 'race' in Lee Bollinger, it rings
true.
Does Government action in denying fee reimbursement to non-CAP
students from the underprivileged classes amount to its creating a sub-
category of a cohesive caste?
92. Based on E. V. Chinnaih, the petitioners have argued that in relation to
any State or Union Territory, Article 341(1) confers power on the President to
specify by public notification "castes, races or tribes or parts of or groups within
castes, races or tribes" which shall be deemed to be Scheduled Castes in relation
to that State or Union territory, as the case may be. Under Clause (2) of the same
Article, Parliament may by law include in or exclude from the list of Scheduled
Castes specified in a notification issued under clause (1) any caste, race or tribe or
part of or group within any caste, race or tribe. But, unless this procedure is
followed, a notification issued under the Clause (1) shall not be varied by any
subsequent notification. Articles 342(1) and (2) envisage a similar scheme for
46/75
WP 775/2014
"Scheduled Tribes".
93. In this context, the petitioners have argued that the GR created a sub-
clause or sub-category in otherwise homogenised Schedule Caste. To answer the
petitioners' contentions, we must revisit E. V. Chinnaiah.
94. Exercising the powers under Article 341 of the Constitution, the
President has notified 59 groups, races, tribes, and so on as the schedule castes
under 'The Constitution (Schedule caste) Order 1950'. Then, the State of AP had
appointed a commission to find out among the schedule castes those groups that
could not avail themselves of the reservation benefits in the field of admission in
professional colleges and appointment in services of the state.
95. The report submitted, the Government of AP accepted the
Commission's recommendation. So it wanted to divide the Schedule Caste into
four groups based on the "inter se backwardness" and give separate quota in the
reservation to each group. The State Government, first, brought out an
Ordinance and later an Act: Andhra Pradesh Schedule Caste (Rationalization of
Reservation) Act, 2000. The Supreme Court in E. V. Chinnaiah considered the
legislative vires of the State to bring out that Act.
96. In E. V. Chinnaiah, the Supreme Court has considered these questions:
Has the impugned Act violated Article 341(2) of the Constitution? Has the State
had the legislative competence to bring out the impugned enactment? And has
the impugned Act sub-classified or micro-classified the Schedule Caste, thus,
47/75
WP 775/2014
violating Article 14 of the Constitution?
97. A Constitution Bench of the Supreme Court has held that the
conglomeration of castes given in the Presidential Order should be regarded as
representing a class as a whole. "The very idea of placing different castes or tribes
or group or part thereof in a State as a conglomeration by way of a deeming
definition clearly suggests that they are not to be sub-divided or sub-classified
further." If a class within a class of members of the Scheduled Castes is created,
the same will amount to tinkering with the List. Such sub-classification will
violate Article 14 of the Constitution of India.
98. In this regard, E. V. Chinnaiah has drawn help from State of Kerala v
N.M. Thomas, in which Mathew, J., has observed that it is by virtue of the
notification of the President that the Scheduled Castes come into being. Though
the members of the scheduled castes are drawn from castes, races, or tribes, they
attain a new status by virtue of the Presidential notification. It also quotes
Krishna Iyer J, for whom the sequitur to the Presidential amalgamation is that
Scheduled Castes are one class for the purposes of the Constitution.
99. Eventually, applying the Doctrine of Pith and Substance, E. V.
Chinnaiah has held that the enactment is not a law in the field of education and
state public services. The Act does not provide for any reservation but only for
re-distribution among sections of a class. As the constitutional obligation of
providing reservation has already been done by the State, its further classification
48/75
WP 775/2014
violates the Constitution.
100. Equality of opportunity, according to the Supreme Court in M.
Nagaraj v UOI [56], embraces two different and distinct concepts. There is a
conceptual distinction between a non-discrimination principle and affirmative
action, under which the State is obliged to provide a level playing field to the
oppressed classes. Affirmative action in that sense seeks to move beyond the
concept of non-discrimination and towards "equalizing results with respect to
various groups equal results with respect to various groups. Both the conceptions
constitute equality of opportunity".
101. The legislature may make a reasonable classification for legislative
purposes and treat all in one class on an equal footing. Article 14 of the
Constitution ensures equality among equals: its aim is to protect persons
similarly placed against discriminatory treatment. That said, the Supreme Court
in Western UP Electric Power and Supply Corporation Ltd., v State of UP [57],
however, clarifies that the bar in Article 14 does not operate against rational
classification. In other words, Article 14 forbids class legislation; it does not
forbid reasonable classification of persons, objects, and transactions by the
legislature for achieving specific ends. Classification, according to the Supreme
Court in Laxmi Khandsari v State of UP [58], should be reasonable to fulfil these
56(2006) 8 SCC 212
57AIR 1970 SC 21
58AIR 1981 SC 873
49/75
WP 775/2014
two tests:
(1) It should not be arbitrary, artificial or evasive. It should be based on an
intelligible differentia, some real and substantial distinction, which
distinguishes persons or things grouped together in the class from others
left out of it.
(2) The differentia adopted as the basis of classification must have a rational
or reasonable nexus with the object sought to be achieved by the statute in
question.
102. We may accept that an objective-oriented classification with
intelligible differentia sustains itself. But every microscopic difference cannot be
pressed into service. As the Supreme Court has held in Roop Chand Adlakha v
Delhi Development Authority [59], to overdo classification is to undo equality. In
this context, we may refer to the dictum of Subramanyam Swamy v CBI [60]. In
that case, the Supreme Court has held that differentia which is the basis of
classification must be sound and must have a reasonable relation to the object of
the legislation. If the object of classification itself is discriminatory, then an
explanation that the classification is reasonable, having a rational relation to the
object sought to be achieved is immaterial.
103. In Deepak Sibal v Punjab University [61], the Supreme Court has
pointed out that a classification need not be made with "mathematical precision".
But if there is little or no difference between the persons or things which have
been grouped together and those left out of the group, then classification cannot
59AIR 1989 SC 307
60(2014) 8 SCC 682
61AIR 1989 SC 903
50/75
WP 775/2014
be regarded as reasonable. The Court has also pointed out that to consider the
reasonableness of classification, it is necessary to consider the objective for such
classification. "If the objective be illogical, unfair and unjust, necessarily the
classification will have to be held as unreasonable."
104. In this context, the Government has relied on Rahul Singh. This case
also concerns fee reimbursement. There are no restrictions affecting the SC and
ST students. But as to the students of Other Backward Class Category, Minority
Community Category, and those belonging to General category with income
limits, there are restrictions. To decide this income criterion, the Government
seems to have taken each district as a unit. Thus, admittedly, a poor student will
not be provided fee reimbursement if he has been admitted in an institution
situated in a district where per capita income is higher. In Rahul Singh, as the
Supreme Court has found, the State has adopted a wrong criterion. We reckon
that decision does not apply here.
105. In R. K. Garg, the Constitution Bench of the Supreme Court has held
that Article 14 does not forbid reasonable classification of persons, objects, and
transactions by the legislature to attain specific ends. What is necessary in order
to pass the test of permissible classification under Article 14 is that the
classification must not be "arbitrary, artificial or evasive" but must be based on
some real and substantial distinction bearing a just and reasonable relation to the
object sought to be achieved by the legislature.
51/75
WP 775/2014
106. R.K. Garg, as the Government has contended before us, has held that
laws relating to economic actives should be viewed with greater latitude than
laws touching civil rights, such as freedom of speech, religion, and so on. It has,
for that, quoted Holmes, J. that the legislature should be allowed some play in the
joints because it has to deal with complex problems which do not admit of
solution through any doctrine or straight jacket formula. And this is particularly
true in case of legislation dealing with economic matters. The court should feel
more inclined to give judicial deference to legislative judgment, according to R.
K. Garg, in the field of economic regulation than in other areas where
fundamental human rights are involved.
107. In Rama Krishna Dalmia, the Constitution Bench of the Supreme
Court has drawn support from Kathi Raning Rawat v State of Saurashtra [62], its
seven-Judge Bench decision, besides other decisions. Then it has culled out the
principles of classification and discrimination:
(a) that a law may be constitutional even though it relates to a single
individual if that single individual can be treated as a class by himself;
(b) that there is always a presumption in favour of the
constitutionality of an enactment and the burden is upon him who attacks it
to show that there has been a clear transgression of the constitutional
principles;
(c) that it must be presumed that the legislature understands and
correctly appreciates the need of its own people, that its laws are directed
to problems made manifest by experience and that its discriminations are
based on adequate grounds;
(d) that the legislature is free to recognise degrees of harm and may
confine its restrictions to those cases where the need is deemed to be the
62AIR 1952 SC 123
52/75
WP 775/2014
clearest;
(e) that in order to sustain the presumption of constitutionality the
court may consider matters of common knowledge, matters of common
report, the history of the times and may assume every state of facts which
can be conceived existing at the time of legislation; and
(f) that while good faith and knowledge of a legislature's existing
conditions are to be presumed, if there is nothing on the face of the law or
the surrounding circumstances brought to the notice of the court on which
the classification may reasonably be regarded as based, the presumption of
constitutionality cannot be carried to the extent of always holding that
there must be some undisclosed and un-known reasons for subjecting
certain individuals or corporations to hostile or discriminatory legislation.
108. Here, we must accept that the GR is no legislation carrying the
common-law presumption of constitutionality or validity. It is an administrative
order, at best. Then, is it the State's core economic activity requiring judicial
deference? It is not. It has only pleaded that it cannot benefit all the eligible SC
students because of the financial constraints. So it wanted to segregate certain
students. It has called that segregation a classification. And the question is, how
far is it a classification? If it were, what is the rationale for that?
Discrimination - Burden:
109. In State of Rajasthan v Rao Manohar Singhji [63], a Constitution Bench
of the Supreme Court has treated as well settled that a proper classification must
always bear a reasonable and just relation to the things regarding which it is
proposed.
110. In Manubhai, the issue concerned the denial of grant-in-aid to the non-
Government Law Colleges in the state. The colleges wanted the aid
63AIR 1954 SC 297
53/75
WP 775/2014
retrospectively. A Division Bench of this Court held that Government action in
not extending the grants-in-aid to non-Government recognised law colleges is
discriminatory. It was because the Government, at the same time, extended the
aid to faculties like Arts, Science, Commerce, Engineering, and Medicine.
111. On the State's appeal, the Supreme Court has noticed that the
Government's defence was based "on lack of funds and also the general or vague
unsubstantiated statement that other private professional educational institutions
were not receiving grants-in-aid." Repelling that defence, the Court has held that
"when, prima facie, a plea of discrimination is made out, the burden of proof is on
the state to show that it is not so; or that a valid and permissible classification
exists for the differential treatment meted out" to respondents. There should be
nexus between the basis of classification and the object of the Act under
consideration. Thus, Manubhai has, first, emphatically rejected that paucity of
funds can be a reason for discrimination. Second, it has held that one facet of
education cannot be selected for hostile discrimination, whatever may be the
other laudable activities pursued by the Government in the matter of education or
its discretion to assign the order of priorities in different spheres of education.
112. In Ashutosh Gupta, the Supreme Court has held that the doctrine of
equality before the law is a necessary corollary to the concept of rule of law. But
as to the burden of proof, it has taken as well-settled that if a person complains of
unequal treatment, the burden squarely lies on that person to place before the
54/75
WP 775/2014
court sufficient materials from which it can be inferred that there is unequal
treatment.
113. The concept of equality before the law, according to Ashutosh Gupta,
does not involve the idea of absolute equality amongst all, which may be a
physical impossibility. All that Article 14 guarantees is the similarity of treatment
and not identical treatment. It accepts that Article 14 enjoins that the people
similarly situated should be treated similarly. Then, it acknowledges as a vexed
question the amount of dissimilarity that denies the people equal treatment. A
legislature which has to deal with diverse problems arising out of an infinite
variety of human relations must, of necessity, have the power to make special
laws, to attain particular objects. And for that purpose, as Ashutosh Gupta stresses,
it must have large powers of selection or classification of persons and things upon
which such laws are to operate. Mere differentiation or inequality of treatment
does not per se amount to discrimination within the inhibition of the equal
protection clause.
114. Ashutosh Gupta wants the State to fulfil two conditions for any
legislation to pass the judicial muster: (i) the classification must be founded on an
intelligible differentia, which distinguishes persons or things that are grouped
together from others who are left out of the group, and (ii) the differentia must
have a rational relation to the object sought to be achieved by the Act. Ajay
Hasia, too, reaffirms this proposition.
55/75
WP 775/2014
115. In Rama Krishna Dalmia, the Supreme Court has held that if the
discrimination is writ large on the face of the legislation, the onus may shift to the
State to sustain the validity of the legislation in question.
Presumption:
116. In Ram Prasad Narayan Sahi, a Constitution Bench of the Supreme
Court has agreed that there is a presumption in favour of the constitutionality of a
legislative enactment: it has to be presumed that legislature understands and
correctly appreciates the needs of its own people. But this presumption is of little
or no assistance to the State if (a) on the face of a statute, there is no classification
at all or (b) if there is no attempt made to select any individual or group with
reference to any differentiating attribute peculiar to that individual or group. It
has, in this context, quoted Justice Brewer in Gulf Colorado etc. Co. v Ellis [64],
that "to carry the presumption to the extent of holding that there must be some
undisclosed and unknown reason for subjecting certain individuals or
corporations to hostile and discriminatory legislation is to make the protection
clauses of the Fourteenth Amendment a mere rope of sand".
State's Explanation:
117. This Court, on 25th March 2014, passed an order requiring the State
to explain the reason for making a distinction in giving the benefit of fee
reimbursement to only those students who take admission through CAP. In its
64165 U.S. 150
56/75
WP 775/2014
reply, the State, it seems, disclosed only one reason: financial aspects. That part of
the Government's reply reads:
At the outset, I say and submit that from time to time, Government
Resolutions have been issued for declaring the policy for fee -
reimbursement and the said policy is directly connected with the financial
aspects and financial position of State Government."
118. Indeed, as rightly contended by the petitioners, the Government's plea
of fund deficiency flies in the face of Manubhai dictum.
Bapu Thorat & the Doctrine of Merger:
119. In Bapu Supadu Thorat, a public interest litigation, one of the issues
before the DB is, Can the Government deny the benefit of fees reimbursement to
the "socially and economically backward classes" students that secured admissions
in the professional colleges affiliated to the deemed universities? The other issue
is whether the State Government can deny the benefit of centrally sponsored
post-metric scholarships to the students belonging to the Scheduled Castes and
Scheduled Tribes in the colleges of deemed Universities.
120. As to the scholarship, Bapu Supadu Thorat has found that it is central-
sponsored. From the Union Government's pleadings, it has held that "the
students of deemed universities are not at all excluded from the benefits under the
said scheme", so the State Government cannot deny the benefits of the centrally
funded scheme to the students of the deemed universities.
121. As to the fees reimbursement, Bapu Supadu Thorat has set out the
57/75
WP 775/2014
Government's objections: (a) the deemed universities are not being monitored by
the State Government; (b) they are not participating in the CAP conducted by the
State Government. To repel the Government's contentions, Bapu Supadu Thorat
has relied on the co-equal Bench's decision in Association of Colleges case. It has,
finally, held that the State Government's decision "to treat the socially and
economically backward class students in professional colleges run by the deemed
universities differently from similar students in the recognised unaided and
permanently unaided colleges for the purposes of reimbursement of education fees
is arbitrary and violative of Article 14 of the Constitution of India."
122. When the matter was taken in SLP, the Supreme Court has refused to
interfere with the High Court's view. Here, we have to examine whether it is an
in limini dismissal without attracting the merger principle. If so, does it still
attract Article 141 of the Constitution? Both parties, predictably, relied on
Kunhayammad v. State of Kerala[65].
The Doctrine of Merger & Kunhayammad:
123. In this celebrated case on the doctrine of merger, the Supreme Court
has held that the logic underlying the doctrine of merger is that there cannot be
more than one decree or operative order governing the same subject at a given
point of time. In para 41 of the judgment, it has summarised its findings:
(i) In an appeal or revision, once the superior court has disposed of the lis
65(2000) 6 SCC 359
58/75
WP 775/2014
either way--whether the decree or order under challenge is set aside or
modified or simply confirmed--it is the decree or order of the superior
court, tribunal, or authority that is final, binding, and operative. In that
merges the decree or order passed by the court, tribunal, or the authority
below.
(ii) The jurisdiction conferred by Article 136 of the Constitution is divisible
into two stages. The first stage concerns the disposal of prayer for special
leave to file an appeal. The second stage commences if the leave to appeal is
granted and special leave petition is converted into an appeal.
(iii) The doctrine of merger is not a doctrine of universal or unlimited
application. It will depend on the nature of jurisdiction exercised by the
superior forum, and the content or subject-matter of challenge laid or
capable of being laid shall determine the applicability of merger. Under
Article 136 of the Constitution, exercising its appellate power, the Supreme
Court may modify or affirm the judgment or order appealed against. But
when it exercises its discretionary jurisdiction to dispose of the special
leave to appeal, it does not exercise that appellate power. The doctrine of
merger can therefore be applied to the former and not to the latter.
(iv) An order refusing special leave to appeal may be a non-speaking order
or a speaking one. In either case, it does not attract the doctrine of merger.
An order refusing special leave does not displace the order under challenge.
All that it means is that the Court was not inclined to exercise its discretion
so as to allow the appeal being filed.
(v) If the order refusing leave to appeal is a speaking order--that is, if it
gives reasons--it has, then, two implications:
First, the statement of law contained in the order is a declaration of
law by the Supreme Court within the meaning of Article 141 of the
Constitution.
59/75
WP 775/2014
Second, other than the declaration of law, whatever is stated in the
order is the finding recorded by the Supreme Court.
Third, this finding binds the parties to the lis and also the court, tribunal, or
authority in any other proceedings that arise later.
(vi) Once the Supreme Court grants leave to appeal and invokes its
appellate jurisdiction, the order it passes in appeal attracts the doctrine of
merger--the order may be of reversal, modification, or merely of
affirmation.
(vii) Once an appeal is filed or a petition seeking leave to appeal is
converted into an appeal before the Supreme Court, the High Court's
jurisdiction to entertain a review petition is lost.
124. Proposition (v) above clarifies that the speaking order in the SLP will
not displace the judgment impugned, but it becomes a binding precedent, as a
matter of judicial discipline. Yet, it cannot be treated as the only order binding as
res judicata in the subsequent proceedings between the parties.
125. Earlier, too, the Supreme Court in All India Services Pensioners' Assn.,
has held that when it dismisses an SLP giving reasons, the decision becomes "one
which attracts Article 141 of the Constitution." And it shall be binding on all the
courts in India.
What does the Supreme Court's judgment in Bapu Supadu Thorat case
contain?
126. The State filed the SLP in 2015. The Supreme Court allowed the
respondents to place their defence on record. Later, on 14.11.2019, it dismissed
the SLP No.20207 of 2015 with this Order:
60/75
WP 775/2014
We do not find any ground to interfere in the well-reasoned judgment
passed by the High Court. In our considered opinion, the High Court is justified
in extending the State scheme to the deemed universities also by assigning valid
reasons.
127. If we look at paragraph 44 of Kunhayammad, we find the Court's
summarised findings. Under Point (v), as we have already noted, if the order
refusing leave to appeal is a speaking order--that is, if it gives reasons--then, the
statement of law contained in that order attracts Article 141 of the Constitution.
Besides, whatever are the "findings recorded by the Supreme Court" would bind
the parties thereto "and also the court, tribunal or authority in any proceedings
subsequent thereto by way of judicial discipline."
128. Under Article 141 of the Constitution, the law declared by the
Supreme Court shall bind all courts within the territory of India. In other words,
we should see whether the Supreme Court's order dismissing the SLP is a
speaking order--containing reasons--for it to attract Article 141. That said, we
may note that the Supreme Court in its order, dt.14.11.2019, has rendered a
"considered opinion". That considered opinion gives judicial imprimatur to the
High Court's directive to the State to "extend the State scheme to the deemed
universities also." While concluding that, the Supreme Court has found that the
High Court judgment (a) is well considered and (b) contains valid reasons.
129. As we may note, the Supreme Court exercises discretionary
jurisdiction under Article 136; it is "an inherent, extraordinary, and plenary
61/75
WP 775/2014
power." If we apply Kunhayammad's observation (v), the Supreme Court's order,
dt.14.11.2019, is a speaking one; it has applied its mind and rendered an opinion.
For that opinion, it has adopted the reasoning the High Court supplied in the
case. So we reckon that the Supreme Court's judgment, dt.14.11.2019, in State of
Maharashtra v Bapu Supadu Thorat is a judgment under Article 141 with its
binding force unimpaired, though it does not attract the principle of merger.
Arbitrary Action:
130. Article 14 outlaws arbitrary administrative action. When there is
arbitrariness in State action, Article 14 springs into action and the courts strike
down such action. Arbitrary State action, too, infringes Article 14. A very
fascinating aspect of Article 14 which the courts in India have developed over
time, according to M. P. Jain's Indian Constitutional Law [66], is that Article 14
embodies "a guarantee against arbitrariness" on the part of the Administration.
As the Supreme Court has observed in Royappa [67]: "from a positivistic point of
view, equality is antithetic to arbitrariness." Any action that is arbitrary must
necessarily involve the negation of equality, for abuse of power is hit by Article
14. As the Supreme Court has articulated in Bachan Singh v State of Punjab,[68]
the rule of law permeates the entire fabric of the Indian Constitution, and it
excludes arbitrariness: "Wherever we find arbitrariness or unreasonableness there
66(7th Edn., Lexis Nexis 2017) 956
67EP Royappa v State of Tamil Nadu, AIR 1974 SC 555, as quoted in MP Jain's Indian
Constitutional Law (n.42) 956
68AIR 1982 SC 1325
62/75
WP 775/2014
is denial of rule of law." In other words, Article 14 enacts a guarantee primarily
against arbitrariness and inhibits state action, whether legislative or executive,
which suffers from the vice of arbitrariness.
131. In AL Kalra v. P & E Corporation of India Ltd.,[69] the Supreme Court
has gone one step ahead. According to it, to challenge any arbitrary action under
Article 14, the petitioner need not show that there is someone else similarly
situated as he himself, or that he has been dissimilarly treated. On this point, the
Supreme Court has observed in Kalra: "Article 14 strikes at arbitrariness in
executive/administrative action because any action that is arbitrary must
necessarily involve the negation of equality. One need not confine the denial of
equality to a comparative evaluation between two persons to arrive at a
conclusion of discriminatory treatment. An action per se arbitrary itself denies
equality of protection by law."
132. M. P. Jain[70] further notes that this new dimension of Article 14
transcends the classificatory principle. Article 14 is no longer to be equated with
the principle of classification. It is primarily a guarantee against arbitrariness in
state action, and the doctrine of classification has been evolved only as a
subsidiary rule for testing whether particular state action is arbitrary or not. If a
law is arbitrary or irrational, it will fall foul of Article 14.
Grant of Benefits by the State:
69AIR 1984 SC 1361
70M. P. Jain (n 62) 956
63/75
WP 775/2014
133. Here, we are grappling with the question of fee reimbursement. No
law mandates that the fee of the SC students must be returned or that they should
be paid back their educational expenditure. It is, indeed, a welfare decision of the
Government. The modern state is a source of succour and, therefore, we need to
examine whether it is bound by any norms in dispensing its largess.
134. In India, it is now well established that in dispensing its largess, the
State is expected to act in conformity with certain health standards and norms, as
held by the Supreme Court in Netai Bag v State of West Bengal.[71]. The principle
of non-discrimination contained in Article 14 has been applied by the Supreme
Court in an area of great contemporary importance: conferring benefits and
awarding contracts by the government. There can be no quarrel with the
proposition that the government is not as free as a private person to pick and
choose the recipients of its largess. Whatever its activity, a government is always
a government and, as such, is subject to the restraints, inherent in a democratic
society. The government cannot lay down arbitrary and capricious standards for
the choice of persons with whom alone it will deal. Every action of the
government must be informed with reason and should be free from arbitrariness
because the government is always a government.[72]
135. As is held in Ramana Dayaram Shetty v. International Airport Authority
71(2000) 8 SCC 262
72M.P. Jain (n.32) 961
64/75
WP 775/2014
of India,[73] where the government is dealing with the public, whether by giving
of jobs or entering into contracts or issuing quotas or licences or granting other
forms of largess, the government cannot act arbitrarily at its sweet will and, like a
private individual, deal with any person it pleases, but its action must be in
conformity with standard or norm which is not arbitrary, irrational or irrelevant.
136. After we have discussed the constitutional concepts involved in the
matter and the precedential position that affects the case, we may unravel the
issues that we have framed above.
Denouement:
The Justification for Discrimination:
(a) Financial Constraints:
137. The impugned GR, dt.27.02.2013, limits the benefit of fees
reimbursement to "the students who are admitted under the Government
Centralised Admission Process (CAP)." It, thus, implies that the students who
secure admission, say, into an undergraduate engineering course through a
process other than CAP are disentitled to this benefit. Besides, the GR also
disentitles "the students taking admissions in Deemed Universities are not
eligible for this Scheme." We reckon, here, we are not concerned with any
admissions into deemed to be universities.
138. Over time, this Court wanted the Government to place on record its
73AIR 1979 SC 1628
65/75
WP 775/2014
reasons why it had excluded the scheduled caste students getting admissions
through the non-CAP method. And, indeed, the Government filed its reply.
According to it, its policy as spelt out in the GR is "directly connected with the
financial aspects and financial position of State Government." Nothing more. But
the Supreme Court, as we have already noticed, declared in Manubhai that paucity
of funds could be no ground, with nothing more, to introduce a classification of
beneficiaries.
Policy Considerations:
139. At least, during arguments, the Government has put forward policy
considerations, too. It has set out these grounds of policy defence:
(1) To ensure that the fees reimbursement should go to the Backward Class
Students who have secured admission through a transparent, well-
documented, well-regulated, and non-discriminated CAP.
(2) The students admitted through CAP and those admitted through non-
CAP are two different classes.
(3) The students who have secured admission through non-CAP after their
failed attempt to get admission through CAP cannot be treated on a par of
with CAP-admitted students.
(4) As the non-CAP students are not similarly situated, they are not
entitled to equal treatment.
Policy Prerogative and Judicial Review:
140. Under the American constitution, judicial review is, perhaps, a
constitutional contrivance. But in India, it is a constitutional mandate. Yet, in
India, the Constitutional Courts have maintained institutional deference in
66/75
WP 775/2014
exercising this power. More particularly, regarding the policy decisions of the
Executive, Courts usually adopt a hands-off approach. They do allow free play in
the joints for the Executive in policy formulation and experimentation.
141. That said, the Supreme Court, on more than one occasion, has held
that "the Courts would not interfere with the matter of administrative action or
changes made therein, unless the Government's action is arbitrary or
discriminatory or the policy adopted has no nexus with the object it seeks to
achieve or is mala fide. [74]. So let us answer the Government contentions.
(I) Is CAP alone a transparent, well-documented, well-regulated, and non-
discriminated admission procedure?
142. The Government claims, rather self-certifies, that CAP is transparent,
well-documented, well-regulated, and non-discriminated. Appreciably so. But
does that mean the admissions through non-CAP are "not transparent, not well-
documented, not well-regulated, and discriminated"? Even the Government has
not alleged so. It has proclaimed CAP as good, yet it has not denounced the non-
CAP admission as deficient or defective. Further, all along, the admissions
through non-CAP, too, are under the strict supervision of the State-appointed
Commission. They are neither unchecked nor unregulated.
143. Here, as P. A. Inamdar has held, the admission can be through the
Governmental CAP or though the institutional non-CAP. Both methods are legal
74Monarch Infrastructure (P) Ltd. v Commissioner, Ulhasnagar Municipal Corporation, AIR 2000
SC 2272
67/75
WP 775/2014
and permissible. Both the admission processes have judicial imprimatur and
statutory sanction. If we keep aside the deemed universities, the CAP colleges and
the non-CAP colleges take the students from the common merit pool of CET. A
method of admission cannot be treated as legal for one purpose and illegal for
another purpose. Here, the students legitimately, lawfully get admitted through
the institutional method (non-CAP) of admission. They suffer no discrimination
otherwise on that count. Then, we fail to understand how the Government can
brand non-CAP admission as deficient for extending a beneficial scheme.
144. We may note one crucial aspect here. The Government's providing
the fees reimbursement benefit to the scheduled caste students is not merit based.
It is simply disability based--the social disability of caste. Nor can the
Government successfully sustain a plea that the SC students getting admitted
through CAP are more meritorious. Merit is not the distinguishing factor
between CAP and non-CAP admissions. Rather, a minority institution, as is the
case here, getting students admitted through non-CAP enjoys a constitutional
privilege. By no stretch can we brand that privilege any the less acceptable.
(II) Do the students admitted through CAP and those admitted through
non-CAP form two different classes?
145. Whether classification is permissible, according to E. V. Chinnaiah,
depends on the object the State sought to achieve. The State cannot "evolve,
through imperceptible extension, a theory of classification which may subvert,
68/75
WP 775/2014
perhaps sub-merge, the precious guarantee of equality" The State spelt out
nothing worthy of consideration except financial constraints. That plea already
stands rejected.
146. Here, the Government maintains that the SC students getting
admitted through CAP and those getting admitted through non-CAP are two
distinct classes. It is a well-worn legal truism that the classification must not be
"arbitrary, artificial or evasive". It must always rest upon some real and
substantial distinction bearing a just and reasonable relation to the object sought
to be achieved. So holds the Supreme Court in S. Seshachalam v Chairman, Bar
Council of T.N[75]. Let us pose unto ourselves a question whether there is any
reasonable basis for the differentiation between the two classes--the SC students
admitted through CAP and those admitted through non-CAP--created by the
State. We fail to see any. At any rate, we should agree that the justification for
classification must originate from the object sought to be achieved.
147. By providing the fee reimbursement, among others, to the SC
students, what has the Government sought to achieve? We reckon the fees
reimbursement is a facet of affirmative action. The 'reservations' is a correctional
policy, not a concessional one. For integrating a historically, socially, and
economically marginalised section into the 'mainstream' society, education is the
sure-fire device. Education not only enlightens but also elevates an individual's
75(2014) 16 SCC 72
69/75
WP 775/2014
status. It is the "collective upgrade". It gives the people the necessary
wherewithal to live and to live with dignity--the need of the hour for every
society. In that process, mere admission into the education portals is no guarantee
that the marginalised individual emerges educated.
148. Pursuing courses--technical ones at that--with poverty hard on a
student's heels is no easy task. As the students from the marginalised sections
move up in the education ladder, their proportionate representation falls. There
are more dropouts. One of the reasons for that, it seems, is the financial
constraints those students face. And precisely for this reason, the Government
has come up with the beneficial policy of financial help to those students. Indeed,
this governmental policy is need based, not merit based. Even otherwise, the
Government has failed to demonstrate before us that those that get admission
through non-CAP are less meritorious. CAP and non-CAP admissions are two
modes of admission with legitimacy and legality. With no demonstrable data, we
cannot conclude that one is superior to the other.
149. In the end, we cannot but conclude that the classification the
Government introduced through the impugned GO is "arbitrary, artificial, or
evasive," as the Supreme Court has categorised in Seshachalam.
(III) Do the students secure admission through non-CAP only after their
failed attempt through CAP?
150. At least the Government maintains so. As we have already noted,
70/75
WP 775/2014
certain institutions have been allowed to have their own admission policy.
Students seek admission into a college usually based on the relative academic
standard of that college. There is nothing on record for us to accept that the best
of the colleges are in CAP pool and, conversely, that the non-CAP colleges are
demonstrably inferior. So the Government's assertion that the students secure
admission through non-CAP only after their failed attempts through CAP is a
sweeping statement, besides being inaccurate. Again, we remind ourselves that
the whole scheme does not consider the relative merit of the SC students.
(IV) Are the non-CAP students similarly situated with the CAP ones,
deserving equal treatment?
151. The Government has persisted with its plea that the State action
enjoys the presumption of correctness and that the burden lies on the petitioners
to dislodge that. Put differently, there can be no presumption of discrimination;
the petitioners must establish it.
152. True. We reckon the primary burden lies on the petitioners. They
only need to demonstrate before the Court prima facie that the governmental
policy is iniquitous. And they did demonstrate that. Even otherwise, the
Government agrees that it has classified the scheduled castes students into two
classes: CAP admitted; non-CAP admitted. Because of this classification, one class
of students--if they were a class--loses benefits. Then, it is the State's burden to
justify the classification. Unjustified classification amounts to indefensible
71/75
WP 775/2014
discrimination.
153. Here, we have already considered the Government's justification of
the classification as "arbitrary, artificial, or evasive."
The Judicial Cleavage:
154. After going through the judgments rendered by the Division Benches
on the same issue, we reckon Bhupendra has only held that it has "not found" the
Government action as violative of Article 14 of the Constitution It does not
elaborate beyond that. To the same effect are Dudishwar and Pravin Bhima Shinde.
155. In Mrudul the Division Bench has felt that the petitioners have not
pointed out that all of them constitute one class. Nor have they contended that
the State Government is duty bound to provide free education to all of them. So
in the "absence of this contention or other material on record," Mrudul has found
it "difficult to find fault with the Government decision." Therefore, we hold that
Mrudul turns on its own facts; it contains no proposition of law that needs
correctional course.
156. In Sayali Shirish Nikumbh, a woman student from SC community got
the admission into MBBS., at the "Institutional Level." She was denied the
benefit. The Division Bench has held that as she has availed herself of the
institutional admission channel, she "cannot be heard to say that the tuition fees
should be reimbursed." It has accepted institutional admission as a different
category. But we have failed to notice any demonstrable basis for that conclusion.
72/75
WP 775/2014
So we hold that Sayali Shirish Nikumbh has been wrongly decided.
157. In Ajit Rajendra Bhagwat, after completing three rounds of admission,
some colleges had still been left with unfilled seats. The Government allowed
those colleges to admit students into those vacancies. The petitioners were
admitted. They were the students that failed to get admission into colleges of
their choice in the first three rounds. The Division Bench has accepted the
dichotomy between the CAP admissions and non-CAP admissions. We are afraid
this case too suffers the same shortcomings as Sayali Shirish Nikumbh does and
meets the same end: It is wrongly decided.
158. That said, Association of Colleges has not struck down or interfered with
the policy. It has held that the GR should not affect the students that already
secured admission.
Bapu Supadu Thorat and Article 141 of Constitution of India:
159. Bapu Supadu Thorat ought to put the lid on the controversy. It is the
only decision that struck down the GO and, later, was taken to the Supreme
Court. We have already discussed elaborately and concluded that the Supreme
Court has not only dismissed the States' SLP but also considered the case on the
merits. The Apex Court's decision, thus, has attracted Article 141 of the
Constitution, as per the criteria set out in Kunhayammad. So it precedentially
binds this Full Bench, too.
73/75
WP 775/2014
Result:
We, therefore, declare that the Government Resolution, dt.27.02.2013, is
arbitrary and discriminatory. It is set aside to the extent it deprives the non-CAP
SC students of the benefits. As a corollary, we direct the Government to
reimburse "the education fees" and "the examination fees" (already paid or yet to
be paid by the students) to the petitioners.
A.A. SAYED, J
DAMA SESHADRI NAIDU, J
P.D. NAIK, J.
L.S.Panjwani, P.S. Through an oral application the learned Additional Government Pleader seeks a certificate under Article 134A of the Constitution of India for the Government to appeal to the Supreme Court. We decline to issue the certificate for we reckon that the case involves no substantial question of law as to the interpretation of the Constitution.
74/75 WP 775/2014
Besides, the learned Additional Government Pleader wanted the Court to stay the operation of the judgment for eight weeks.
On the other hand, the learned Counsel for the petitioners has submitted that the Government has not reimbursed the fees for many years and the marginalised students have been suffering.
Under these circumstances, though we refuse to stay the operation of the judgment, we nevertheless grant eight weeks' time for the Government to implement the scheme, for the benefit of the petitioners as well, and reimburse the fee, as mandated in the judgment.
A.A. SAYED, J.
DAMA SESHADRI NAIDU, J.
P.D. NAIK, J.
L.S. Panjwani, P.S. 75/75