Allahabad High Court
G.L. Bajaj Institute Of Technology And ... vs Union Of India Thru. Secy. Deptt. Of ... on 26 April, 2023
Author: Karunesh Singh Pawar
Bench: Karunesh Singh Pawar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH AFR RESERVED ON 22.03.2023 DELIVERED ON 26.04.2023 IN THE HIGH COURT OF JUDICATURE AT ALLAHABAD LUCKNOW Court No. - 12 Case :- WRIT - C No. - 8770 of 2022 Petitioner :- G.L. Bajaj Institute Of Technology And Management, Gautam Buddha Nagar Thru. Regist. Sri Sunil Dutt Respondent :- Union Of India Thru. Secy. Deptt. Of Social Justice And Empowerment, New Delhi And Others Counsel for Petitioner :- Amit Jaiswal Ojus Law Counsel for Respondent :- A.S.G.I.,Alok Kumar Pandey,C.S.C.,Lalit Shukla,Raj Kumar Singh,Ravi Singh,Sandeep Dixit connected with 1. Case :- WRIT - C No. - 8857 of 2022 Petitioner :- Pranveer Singh Institute Of Technology, Kanpur Thru. Gopal Krishna Sharma Respondent :- Union Of India Thru. Secy. Deptt. Of Social Justice And Empowerment, New Delhi And Others Counsel for Petitioner :- Digvijay Nath Dubey,Amit Jaiswal Ojus Law,Mukund Tewari Counsel for Respondent :- A.S.G.I.,Alok Kumar Pandey,C.S.C.,Lalit Shukla,Raj Kumar Singh 2. Case :- WRIT - C No. - 9310 of 2022 Petitioner :- Ajay Kumar Garg Engineering College, Ghaziabad Thru. Director Dr. P.K. Chopra Respondent :- Union Of India Thru. Its Secy. Deptt. Of Social Justice And Empowerment, New Delhi And Others Counsel for Petitioner :- Amit Jaiswal Ojus Law Counsel for Respondent :- A.S.G,Alok Kumar Pandey,C.S.C.,Lalit Shukla 3. Case :- WRIT - C No. - 8771 of 2022 Petitioner :- Abes Institute Of Technology, Ghaziabad Thru. Registrar Sri Vaibhav Jain Respondent :- Union Of India Thru. Secy., Deptt. Of Social Justice And Empowerment, New Delhi And Others Counsel for Petitioner :- Amit Jaiswal Ojus Law Counsel for Respondent :- A.S.G.I.,Alok Kumar Pandey,C.S.C.,Lalit Shukla,Raj Kumar Singh,Ravi Singh,Sandeep Dixit 4. Case :- WRIT - C No. - 1955 of 2023 Petitioner :- Shivam Singh Sengar And Others Respondent :- State Of U.P. Thru. Its Prin. Secy. Deptt. Of Technical Education, Lko. And Others Counsel for Petitioner :- Paavan Awasthi,Parth Anand Counsel for Respondent :- C.S.C.,Alok Kumar Pandey,Digvijay Nath Dubey,Lalit Shukla,Utsav Mishra 5. Case :- WRIT - C No. - 1954 of 2023 Petitioner :- Bhavya Narayan Bhardwaj And 5 Others Respondent :- State Of U.P. Thru. Its Prin. Secy. Deptt. Of Technical Education,Lko. And 4 Others Counsel for Petitioner :- Paavan Awasthi,Lalta Prasad Misra,Paavan Awasthi,Parth Anand Counsel for Respondent :- C.S.C.,Alok Kumar Pandey,Amit Jaiswal Ojus Law,Lalit Shukla,Utsav Mishra Hon'ble Karunesh Singh Pawar,J.
1. There are two sets of writ petitions, the first set consisting of four writ petitions, has been filed by private engineering colleges and the other set of writ petitions, serially numbered as 4 and 5 above, has been filed by the students who are studying in those colleges/institute. Writ C No. 8770 of 2022, "G.L. Bajaj Institute of Technology and Management Vs. Union of India" is the leading writ petition filed by the institute and in which the following reliefs have been prayed:-
"(i) To Issue an appropriate writ, order or direction in the nature of Certiorari quashing the order dated 28-11-2022 passed by the Opposite Party Number 2, an contained in Annexure No. 2 to the Writ Petition;
(ii) To issue a writ of mandamus or a writ, order or direction in the nature of mandamus commanding the opposite parties to properly implement and ensure that 10% of reservation for Economically Weaker Section (EWS) as per the reservation policy for admission without affecting the reservation percentages of SC/ST/OBC/General.
(iii) To issue a writ of mandamus or a writ, order or direction in the nature of mandamus commanding the opposite parties number 2, 3 and 4 by permitting/ increasing correct number of seats and allow admissions in various courses approved by AICTE / OP no. 5 vide letter of Extension of Approval dated 8/7/2022 in accordance with the clause 7.44 of approval process handbook 2022-2023 (APH 22- 23) i.e. making total intake plus EWS as in Computer Science Engineering- CSE-375 seats, Computer Science (Artificial Intelligence) CS(AI)- 225 seats, Computer Science, Artificial Intelligence and Machine learning (CSAIML)- 225 seats, Computer Science(Data Sciences) CS(DS) 225 Seats, Computer Science (Hindi) CS (H)- 75 seats, Artificial Intelligence and Machine learning (AIML)- 75 seats, Artificial Intelligence and Data Science AIDS-75 seats, Information Technology (IT) 225 seats, Electronics and communication Engineering (ECE) - 150 seats, Electrical Engineering (EE) 38 seats, Mechanical Engineering (ME) 37 Seats and In lateral Entry Computer Science Engineering CSE- 38 Seats, Computer Science (Artificial Intelligence) CS(AI) 23 seats, Computer Science Artificial Intelligence & Machine Learning CSAIML 22 seats, Computer Science (Data Science) CB(DS)- 08 seats, Computer Science (Hindi) CSH)-07 Seats, Aritificial Intelligence Machine Learning (AIML) -08 seats, Artificial intelligence, data science (AIDS)-07 seats, Information Technology (IT) 23 seats, Electronica and communication Engineering (ECE) 22 seats, Electrical Engineering, (EE) -07 seats, Mechanical Engineering, (ME) 08 seats, Master of Business Administration (MBA) 525 seats, Master of Business Administration (Business Analytics) MBA (BA)- 150 seats, Masters in computer application (MCA) - 225 Seats.
(iv). To issue a writ of mandamus or a writ, order or direction to allow the petitioner Institution to take admission through counseling procedure and/or vacant seats norms as per new seat matrix as stated in the representation dated 24-11-2022 including EWS category seats in accordance with clause 7.44 of approval process handbook 2022-2023 (APH 22-23) in academic session 2022-2023.
(v) to issue any other writ order or direction as is deemed fit and proper under the circumstances of the case; and
(vi) to allow this petition with costs."
2. In Writ C No. 8857 of 2022 filed by the Pranveer Singh Institute Of Technology, Writ C No. 9310 of 2022 filed Ajay Kumar Garg Engineering College Ghaziabad and Writ C No. 8771 of 2022 filed Abes Institute of Technology, Ghaziabad, the petitioner institute has prayed more or less the same relief as has been prayed by the writ petitioner of writ C No. 8770 of 2022.
In Writ C No. 1954 of 2023 and Writ C No. 1955 of 2023, mainly, a prayer for issuance of a writ of mandamus directing opposite party no.2 Dr. A.P.J. Abdul Kalam Technical University to allow the petitioners to continue their respective courses in the opposite party no. 5 institute (Pranveer Singh Institute of Technology), with a further prayer to direct opposite party no. 2 University to enroll them and allow them (petitioners) to appear in the first semester examination course and to declare the result, has been made.
3. Heard Shri J.N.Mathur learned Senior Advocate assisted by Shri Amit Jaiswal, Advocate and Shri Ambrish Singh Yadav, Advocate on behalf of the petitioner learned Additional Chief Standing Counsel for respondent no. 2 and Shri Sandeep Dixit, learned Senior Advocate assisted by Shri Utsav Misra and Sri Alok Kumar Pandey, learned counsel for respondent nos. 3 and 4, Shri Raj Kumar Singh learned Counsel for Union of India and Sri Lalit Shukla, learned counsel for respondent no.5.
4. Brief facts of the case are that pursuant to insertion of Clause-15(6) and 16(6) of Constitution (103rd Amendment) Act, 2019, an office memorandum dated 17.01.2019 (P-1) was issued by the Govt. Of India, Ministry of Social Justice and Empowerment enabling economic weaker section (EWS) who are not covered under existing scheme of reservation for Scheduled Caste and Schedule Tribes and the Socially Backward Classes to receive the benefits of reservation on the preferential basis in civil posts and services in Govt. of India and admission in Educational Institutions. It was decided by the Govt. to provide 10 percent reservation to EWS in civil posts and services in Govt. of India and admissions in Educational Institutions. This OM was made applicable for the entire country vide its para 3 wherein it was provided that the income and assets of family as mentioned in para 2 shall be required to be certified by an officer not below the rank of Tehsildar in the States/Union Territories. Further vide para 4, it made provision in the education institutions with the prior approval of the appropriate authority to increase the number of seats. The circular F No. 20013/01/2018-BC-II, OM dated 17.01.2019 is as under:-
"Subject: Reservation for Economically Weaker Sections (EWSs) in civil posts and services in the Government of India and admission in Educational Institutions.
In pursuance of insertion of clauses 15(6) and 16(6) in the Constitution vide the Constitution (One Hundred and Third Amendment) Act, 2019 and in order to enable the Economically Weaker Sections (1:WSs) who are not covered under the existing scheme of reservations for the Scheduled Castes, the Scheduled Tribes and the Socially and Educationally Backward Classes, to receive the benefits of reservation on a preferential basis in civil posts and services in the Government of India and admission. in Educational Institutions, it has been decided by the Government to provide 10% reservation to EWSS in civil posts and services in Government of India and admission in Educational Institutions.
2. Persons who are not covered under the existing scheme of reservations for the Scheduled Castes, the Scheduled Tribes and the Socially and Educationally Backward Classes and whose family has gross annual income below Rs. 8.00 lakh are to be identified as EWSS for the benefit of reservation. Family for this purpose will include the person who seeks benefit of reservation, his/her parents and siblings below the age of 18 years as also his/her spouse and children below the age of 18 years. The income shall include income from all sources i.e. salary, agriculture, business, profession etc. and it will be income for the financial year prior to the year of application. Also persons whose family owns or possesses any of the following assets shall be excluded from being identified as EWSs, irrespective of the family income: i. 5 acres of Agricultural Land and above;
ii. Residential flat of 1000 sq. ft. and above;
iii. Residential plot of 100 sq, yards and above in notified municipalities.
3. States/UTs. The officer who issues the certificate would do the same after carefully verifying all relevant documents following due process as prescribed by the respective State/ UT.
4. Every Educational Institution shall, with the prior approval of the appropriate authority, increase the number of seats over and above its annual permitted strength in each branch of study or faculty so that the number of seats available, excluding those reserved for the persons belonging to the EWSs, are not less than the total seats available in the academic session immediately preceding the date of the coming into force of this O.M.
5. Instructions regarding reservation in employment and admission to educational institutions will be issued by DoPT ard Ministry of HRD respectively."
5. On the same date by a consequential Office Memorandum No. 12-4/2019-U-1, Govt. of India, Ministry of Human Resource Development, Department of Higher Education dated 17.01.2019 (P-2) issued the office memorandum providing reservation for economically weaker section (EWS) for admission in Central Educational Institutions. This was issued by the Department of Higher Education. By this OM a decision was made by the Govt. of India to provide reservation in admission to educational institutes subject to a maximum of ten percent of total seats in each category except minority educational institutions. The OM F No. 12-4/2019-U-1, O.M. dated 17.01.2019 is extracted below:-
Subject:- Reservation for Economically Weaker Sections (EWSs) for admission In Central Educational Institutions.
In accordance with the provisions of the Constitution (One Hundred and Third Amendment) Act 2019, and the reference of Ministry of Social Justice and Empowerment vide OM No. 20013/01/2018-BC-II dated 17th January 2019, enabling provision of reservation for the Economically Weaker Sections (EWSs) who are not covered under the existing scheme of reservations for the Scheduled Castes, the Scheduled Tribes and the Socially and Educationally Backward Classes, it has been decided to provide reservation in admission to educational institutions subject to a maximum of ten per cent of the total seats in each category. This would not apply to the minority educational institutions referred to in clause (1) of Article 30 of the Constitution of India.
2. The provision of reservations to the Economically Weaker Sections shall be in accordance with the directions contained in the OM No. 20013/01/2018-BC-II dated 17th January 2019 of the Ministry of Social Justice & Empowerment and shall be subject to the following:
a) The reservations shall be provided to EWSS for admission in Central Educational Institutions, (as defined in clause (d) of section (2) of The Central Educational Institutions (Reservation in Admission) Act, 2006) from the academic year 2019-20 onwards.
b) The above reservation would not be applicable to the 8 institutions of excellence, research institutions, institutions of national & strategic importance as specified in the Schedule to The Central Educational Institutions (Reservation in Admission) Act, 2006, as amended from time to time, and appended to this OM, and to the minority educational institutions referred to in clause (1) of article 30 of the Constitution.
c) Every Central Educational Institution shall, with the prior approval of the appropriate authority (as defined in clause (c) of section 2 of The Central Educational Institutions (Reservation in Admission) Act, 2006), increase the number of seats over and above its annual permitted strength in each branch of study or faculty so that the number of seats available, excluding those reserved for the persons belonging to the EWSs, is not less than the number of such seats available, in each category, for the academic session immediately preceding the date of the coming into force of this O.M.
d) Where, on a representation by any Central Educational Institution, the appropriate authority is satisfied that for reasons of financial, physical or academic limitations or in order to maintain the standards of education, the annual permitted strength in any branch of study or faculty of such institution cannot be increased for the academic session following the commencement of this Act, it may permit such institution to increase the annual permitted strength over a maximum period of two years beginning with the academic session following the commencement of this Act; and then, the extent of reservation for the Economically Weaker Sections shall be limited for that academic session in such manner that the number of seats made available to the Economically Weaker Sections for each academic session shall not reduce the number and the percentage of reservations provided for SC/ST/OBC categories. e) The scheme for implementing the reservation for the EWS shall be displayed on the website of the institution as soon as possible, but no later than 31st March 2019.
3. The Chairman UGC, Chairman AICTE and Chairperson NCTE and the Bureau Heads of the Department of Higher Education in the Ministry of Human Resource Development responsible for management of the Institutions of National Importance are requested to ensure immediate compliance of this OM.
4. This issues with the approval of the Minister for Human Resource Development.
Sd/-
(Smita Srivastava) Director
1. Chairman UGC
2. Chairman AICTE
3. Chairperson NCTE
4. All Bureau Heads of Department of Higher Education Copy to:
Chief Secretaries of all State Governments/UTs: with a request to give effect to the provisions of the Constitution (One Hundred and Third Amendment) Act, 2019 for all higher educational institutions funded/aided, directly or indirectly, by the State Govemment in such manner that the provision for reservation for EWS would become operational from the academic year 2019-20.
6. A perusal of the aforesaid OM show that although it is confined for reservation in the Central Educational Institutions as mentioned in the scheduled appended to it, however, under Article 256 of the Constitution of India copy was given to Chief Secretaries of State Governments/Union Territories with a request to give effect provisions of the Constitution 103rd Amendment Amendment Act, 2019 for all higher educational institutions funded/aided/directly or indirectly by the State government in such manner that the provision for reservation for EWS would become operational from the academic year 2019-20.
7. All India Council of Technical Education (herein after referred to as AICTE) held its 121st emergent meeting of executive committee on 5th February 2019 in New Delhi which was presided by 13 members Dr. Saroj Kumar, Special Secretary (Technical Education) government of UP was also a member and signatory of the said meeting. The executive committee deliberated on implementing 10% reservation to EWS in admission in educational institutions under the ambit of AICTE and consider the following OMs:-
(a) OM No. 20013/01/2018-BC/II dated 17 January, 2019 issued by M/o Social Justice & Empowerment.
(b) OM No. F.No. 12-4/2019 U1 dated 17th January, 2019 issued by MHRD .
(c) OM No. 36039/1/2019-Estt/Res. Dated 19th January, 2019 Issued by DOPT.
8. The executive committee was informed that AICTE policy on reservation in educational institutions has been as per the respective State Government policies. Each UT/State Govt. has a reservation policy of its own. AICTE since its inception has been clearly indicating that the institutions should follow the reservation policy of respective UT/State. In the aforesaid meeting, the executive committee of the AICTE decided as under:-
(i) 10% EWS seats shall be enhanced In all Govt., Govt-Aided Institutions, state public University departments as per the directives in aforesaid OMs without disturbing the existing reservation % being followed in these Institutions. The intake in these institutions shall be 1.25 times the existing intake in these institutions.
(ii) It was also decided that Implementation of 10% EWS reservation In the private unaided-institutions may be considered based on the relevant policies of the respective state governments. In order to proceed further, AICTE shall ask all the State governments to provide the Information about the category of reservations and category of seats including management seats. Based on the information received AICTE will grant additional intake as per details mentioned in point (1) above. The intake In this category of private unaided Institutions will be enhanced by 1.25 times the existing Intake after deducting management quota seats (that is on the basis of seats for which reservation policy is applicable in the state).
(iii) The institutions may be asked to implement the 10% reservation to EWS policy in a span of two years so as to ensure that infrastructure and other facilities are created
(iv) This reservation is not applicable to minority Institutions referred to in clause (1) of Article 30 of the constitution of India.
9. Department of personnel of Uttar Pradesh, vide government order dated 18.02.2019, following office memo of Govt. of India dated 17.01.2019 (P-1) issued by Ministry of Social and Welfare and O.M. dated 17.01.2019 (P-2) issued by Ministry of Human Resources and Development, has decided to take following actions:-
सामाजिक न्याय एवं अधिकारिता मंत्रालय, भारत सरकार, नई दिल्ली द्वारा निर्गत अधिसूचना दिनांक 12.01 2019 के माध्यम से भारत का संविधान में 103वां संशोधन करते हुये सरकारी सेवाओं की सभी श्रेणियों में नियुक्ति के लिये व अल्पसंख्यक संस्थाओं को छोड़कर सरकारी व निजी शैक्षणिक संस्थानों (अनुदानित एवं गैर अनुदानित) में प्रवेश के लिये आर्थिक रूप से कमजोर वर्गों के लिये अधिकतम 10 प्रतिशत का आरक्षण अनुमन्य किया गया है।
xxxxxxxx
6. संविधान के 103वें संशोधन के क्रम में शैक्षणिक संस्थानों में प्रवेश के लिए भारत सरकार द्वारा की गई उक्त व्यवस्था के अनुसार ही उत्तर प्रदेश में भी निम्नवत् कार्यवाही की जानी है।
1) अल्पसंख्यक संस्थाओं को छोड़कर प्रदेश की शैक्षणिक संस्थाओं में प्रवेश के लिये आर्थिक रूप से कमजोर वर्गों के लिये, जो अनुसूचित जातियों, अनुसूचित जनजातियों और सामाजिक व शैक्षणिक रूप से पिछड़े वर्गों के लिये वर्तमान में लागू राज्य सरकार की योजनानीति से आच्छादित नहीं है, उन्हें अध्ययन की प्रत्येक शाखा अथवा संकाय में उपलब्ध कुल सीटो के सापेक्ष अधिकतम 10 प्रतिशत का आरक्षण अनुमन्य किया जाय। प्रदेश में उत्कृष्टता प्राप्त अनुसंधान संस्थान, द सेन्ट्रल इन्स्टीट्यूशन (रिजर्वेशन इन एडमिशन) एक्ट, 2006 के अंतर्गत इन्स्टीट्यूशन आफ नेशनल एण्ड स्ट्रेटजिक इम्पॉरटेन्स जिन्हें भारत- सरकार के आफिस मेमोरेन्डम दिनांक 17.01.2019 में सम्मिलित किया गया है, उन पर यह आरक्षण व्यवस्था प्रभावी नहीं होगी।
2) प्रत्येक शैक्षणिक संस्थान अपनी प्रत्येक शाखा में निर्धारित वार्षिक सीटी की. संख्या में आर्थिक रूप से कमजोर वर्गों के लिये अधिकतम 10 प्रतिशत आरक्षण की व्यवस्था के उपरान्त सक्षम प्राधिकारी की पूर्वानुमति से सीटों की संख्या में वृद्धि करेंगे जो शैक्षणिक सत्र के तुरन्त बाद से पहले प्रत्येक श्रेणी में उपलब्ध ऐसी सीटों की संख्या से कम न हो।
10. A meeting of the affiliation review committee State Government took place on 14.05.2019, under Section 23(2) of Uttar Pradesh Technical University Act 23 of 2020 which was at item No. 1.13 took the decision to enhance maximum number of 10% additional seats (supernumerary) for the academic session 2019-20 in the affiliated institutions of university with the condition that the AICTE shall be duly informed about this increase for the academic session 2019-20. This meeting was attended by the Vice Chancellor of Dr. A.P. J. Abdul Kalam Technical University, Uttar Pradesh (hereinafter referred to as AKTU) (affiliated Rules 6.01 (b)).
11. Vide OM dated 15 7/2019 AICTE wrote to all the secretaries of the State Governments/Union Territories/DTEs/DMEs requesting them to implement 10% reservation in all the educational institutions without disturbing the existing percentage of various categories provided by the respective States/UTs with effect from the academic year 2019-20. Relevant part of the letter dated 15.07.2019 is extracted below:-
"In view of the above all State Governments/UTs/DTES/DMEs are requested to implement 10% reservation EWS in all the educational institutions without disturbing the existing percentage of various category as provided by the respective State/UT with effect from AY 2019-20. A confirmation to this effect may please be sent to the Council immediately. Based on the information received, AICTE will grant additional intake."
12. Along with this letter dated 15.07.2019, AICTE also provided a sample formally illustrating how to increase the seats by applying multiplication factor 1.25. It also issued a handbook under AICTE Act 1987 and vide clause 7.44 it reiterated directing the State Government/Union Territories etc. to ensure that 10% reservation of economically weaker section as per reservation policy for admission, operation from the academic year 2019-20 without affecting the reservation percentage of SC/ST/OBC/General. Para 7.44 of the handbook is as under:-
"The State Government/ UT/ Directorate of Technical Education/ Directorate of Medical Education shall ensure that 10% of reservation for Economically Weaker Section (EWS) as per the reservation policy for admission, operational from the Academic year 2019-20 without affecting the reservation percentages of SC/ST/OBC/ General. However, this would not be applicable in the case of Minority Institutions referred to the Clause (1) of Article 30 of Constitution of India."
13. Vide letter dated 8.7.2022, the extension of approval of the petitioner college for the academic year 2022-23 was done by AICTE in exercise of its power under section 10 (o) of All India Council for Technical Education 1987 Act. The letter was addressed to Principal Secretary, Government of U.P. and a copy of this letter was also sent to the registrar of A.K.T.U.
14. Upon a query made by Noida Institute of Engineering and Technology, Greater Noida, U.P., The AICTE vide letter dated 10.08.2022, clarified its stand and informed the Principal of Noida Institute of Engineering and Technology that it has already issued letter dated 15.7.2021 to all Principal Secretaries of State Governments/Union Territories/DTEs/DMEs requesting to implement 10% EWS reservation in educational institutions without disturbing the existing percentage of various categories as provided by respective States with effect from AY 2019-20. It further clarified that the University may increase the seats and there is no need of any approval in this regard.
15. Vide letter dated 21.10.2022, A.K.T.U., while replying the query made by the learned counsel for the writ petitioner bearing Writ C No. 8871 2021, filed by Noida Institute of Engineering and Technology, Greater Noida, informed that since the petitioner institute has already taken approval from AICTE on 10th August 2022 which is prior to the cut-off date fixed by the Apex Court i.e. 31 August 2022, hence in these special circumstances, the petitioner Institute is being permitted to increase 10% EWS quota seats.
16. Vide letter dated 20.12.2022, this court in the Writ C No. 8770 of 2022, considering the last date of admission fixed by the Apex Court is 20.12.2022, as an interim measure permitted the petitioner Institute to register/admit the students under 10% EWS reservation quota in accordance with the procedure prescribed by the University. The operative part of the order dated this 20.12.2022 by this Court is as under:-
Considering that 20.12.2022 is the last date of admission fixed by Apex Court and also this fact that State Government has permitted to M.M.T.U., Gorakhpur, H.B.T.U., Kanpur, Board of Technical Education, U.P. and Noida Institute to follow seat matrix prepared by AICTE for implementing 10% EWS quota, as an interim measure, petitioner is permitted to register/ admit the students under 10% EWS quota in accordance with procedure prescribed by the University. It has to be mentioned on the admission/ registration paper of candidates that their admission would be subject to order passed by this Court on the next date fixed or final disposal of writ petition and will not accrue any right in favour of petitioner.
Put up tomorrow i.e. 21.12.2022 in current list of fresh cases alongwith connected matter.
Interim order granted to the petitioner shall also be operative with the same terms and conditions in connected Writ C Nos. 8857 of 2022 and 8771 of 2022.
17. On the same day i.e. 20.12.2022, the A.K.T.U., vide its letter dated 20.12.2022, cancelled its decision taken by it in para 4 of the letter dated 21.10.2022 regarding the Noida Institute of Engineering and Technology, however, did not cancel the admission and provided that the admissions made in the academic year 2022-23, shall remain intact and shall be adjusted in future academic year 2023-2024. The relevant para 3 of the order dated 20.12.2022, passed by the AKTU is as under:-
"3. अतः उक्त तथ्यों के परिप्रेक्ष्य में प्रश्नगत पत्र दिनांक 21.10.2022 के प्रस्तर 4 में उल्लिखित निर्णय को तत्काल प्रभाव से Recall एवं Cancel करते हुए विश्वविद्यालय २ में प्रचलित पूर्ण व्यवस्था के अनुसार 10 प्रतिशत EWS सीटों की छोड़कर शेष 15 प्रतिशत अतिरिक्त सीटों पर शैक्षणिक वर्ष 2022-23 में Branch Wise किये गये Admission को छात्रहित के दृष्टिगत Intact रखते हुए अगले शैक्षणिक सत्र 2023-24 में Branch Wise उतनी ही सीटें कम (Decrease) कर समायोजित कर दी जायेगी।"
18. AKTU vide its letter dated 23.08.2022, has sought directions from the State Government for providing necessary instruction so that the reservation may be provided under EWS quota. The State vide its reply dated 11.11.2022 replied to the AKTU to proceed and take further actions as provided in the government order dated 18.02.2019.
19. The AKTU vide its letter dated 02.11.2020 requested AICTE to provide extension of approval for the academic year 2023/2024 for providing reservation to the EWS of the society in compliance of the Govt. Order dated 01.11.2022 vide letter dated 12.11.2022, the AICTE wrote a letter to Council of Architecture for the year 2023/2024 to grant extension of approval. Earlier a Writ C No. 8315 of 2022 was filed by the petitioner college which was disposed of vide judgment and order dated 23.11.2022 directing the State Govt. to decide the representation of the petitioner. The representation preferred by the petitioner before the State of U.P. dated 28.11.2022, has been rejected by the State Govt. after seeking comments and on the recommendations of the AKTU.
20. On 02.01.2023, AKTU assailed interim order 20.12.22022 passed in the present writ petition by means of special appeal number 6 of 2023. Vide judgment and order dated 06.01.2023 the Division Bench of this Court pleased to set aside the interim order dated 20.12.2022 solely on the ground that allowing admissions by means of interim order was not in consonance with the various decision of the Honorable Supreme Court. The Division Bench did not adjudicate the main issue of the instant case on merits and remanded the matter to honorable Single Judge with a request to decide it within three weeks. Thereafter, the petitioner preferred an SLP Civil No. 1714 of 2023, before the honorable Supreme Court assailing the judgment and order dated 06.01.2023 passed in Special Appeal No. 6 of 2023. The said SLP was dismissed in limine by the Hon'ble Supreme Court vide its judgment and order dated 07.02.2023.
21. Shri Jaideep Narayan Mathur, learned Senior Counsel for the institute submits that the 103rd Constitutional Amendment Act, 2019 was enacted by the Parliament providing maximum of 10% reservation for economically weaker section by amending Article 15 and 16 of the Constitution of India.
22. He further submits that clause 6 of Article 15 clause 6 of Article 16 of the Constitution of India are both enabling provisions. Consequential OM dated 17.01.2019 (P-1) was issued by the Government of India, Ministry of Social Justice and Empowerment in exercise of its power under article 15 (6) and 16 (6) and 256 of the Constitution of India and thus, is applicable to the technical institutions like the petitioner and is referable to entry 66 list 1 of the Constitution of India. He submit that another consequential OM was issued dated 17/01/2019 (P-2) by the Department of Higher Education, Ministry of Human Resource and Development, Government of India providing the manner and mode of the reservation in the educational institution under the control of Central Government.
23. It has been further submitted that the field of technical education is referable to entry 25 list 3 and any conflict between the Union and the State pertaining to the dispute regarding the technical education, it is the Union which shall prevail. It is also submitted that AICTE is the statutory authority which formulates the guidelines for both the technical institutions and the University including the petitioner for imparting technical education. The seat intake for all the institutions be it centrally funded/aided/unaided is regulated by the regulations framed by the AICTE. It has also been submitted that perusal of order dated 18-2-2019, it is evident that the State is not the appropriate authority to decide the number of seats.
24. It has also been submitted that a multiplier of 1.25 to the existing intake has been taken by the AICTE to ensure that number of seats available in each category do not get less than the number of seats available in the previous session/academic year in the said category. The reservation after applying multiplier of 1.25 for all the categories be it reserved SC/ST/OBC or General remains the same.
25. It is further submitted that percentage of the reservation in each State in the country as per its own policy has not been disturbed by applying multiplier of 1.25. It is also submitted that the decision taken by the AICTE in its meeting dated 5.2.2019 and the order dated 15.7. 2019 has never been challenged by the AKTU or by the State. He submits that to implement the policy of reservation for EWS, the petitioner institute started enhancing its facilities and infrastructure for the previous 2 years which were affected by covid and in fact due to that very little could be done.
26. In view of the government order dated 01.11.2022 for the purpose of technical education, the appropriate authority would be AICTE. He submits that perusal of the letter dated 02.11.2022 written by the AKTU to the AICTE shows that AKTU has acquiesced and accepted the AICTE to be the appropriate authority for determining the seat intake in admission. He has also submitted that mode provided by AICTE for implementing the 103rd Constitutional Amendment Act, 2019 providing 10% reservation to EWS has already been adopted in all the major institutions be it central or private aided or unaided. Even the State University like Harcourt Butler Technical University, Kanpur, Madan Mohan Malviya University of Technology, Gorakhpur and Board of Technical Education, Uttar Pradesh are following these procedures.
27. It has also been submitted that AKTU has adopted double standards as it has granted permission to Noida Institute of Engineering and Technology (hereinafter referred to as NIET) for the additional intake of 10% seats as per the procedure prescribed by AICTE. He also submits that after the discussion of AKTU brought to the notice of this Court, the AKTU withdrew para 4 of the letter dated 21.02.2022 and recalled and cancelled it, however, in the interest of the students, the admission made by the NIET as per the seat matrix of AICTE allowed to remain intact providing that the seats should be decreased in the NIET for the next academic year. The impugned order dated 28.11.2022 has been passed entirely on the basis of the report submitted by the Registrar of the University dated 28.11.2022 without any independent application of mind and therefore is in teeth of the directions issued vide judgment and order dated 23.11.2022. The students aspiring of the petitioner institute pre-registered/pre-enroled themselves before 15.12.2022 with the AKTU against vacant/management seats in compliance of the university circular dated 16.11.2022. They have been granted provisional admission by the petitioner institute on 20.11.2022.
28. It is further submitted that admittedly the State has no role for interference in respect of admission against the approved intake by the Regulatory Body AICTE. It is also submitted that AKTU undisputedly has no role in determining the seat matrix. In support of his submissions, learned counsel for the petitioner has relied on the judgment of the Apex Court passed in the case of State of Tamilnadu Vs. Adhiyaman Educational and Research Institute, reported in (1995) 4 SCC 104. He has also relied on the judgment of the Apex Court reported in (2005) 5 SCC 231 "Jaya Gokul Educational Trust Vs. Commr. & Secy to Govt. Higher Education Deptt."
29. Learned counsel for the petitioner relying on the judgment of the Apex Court reported in (2013) 3 SCC 385 "Parshvanath Charitable Trust Vs. All India Council for Technical Education" has submitted that primacy of the Central Act is indisputable and it will take precedence over the opinion of the State or that of the University. He has also relied on the judgment of the Apex Court reported in (2006) 9 SCC 1 "State of Maharastra Vs Sant Dayaneshwar Shikshan and others"
30. It has been further submitted that it is not open for the State Government to take particular view other than that of AICTE. It is submitted that AICTE is the Apex body and final for governing the field of technical education.
31. It is next submitted that the students of the petitioner institute have been given direct admissions against the vacant seats in the petitioner institution in accordance with the procedure prescribed by the University vide order dated 16.11.2022 and admissions of the students were completed within the cut-off date prescribed by the Hon'ble Supreme Court and has been done in accordance with the prescribed procedure of the University.
32. Learning Standing Counsel Shri Rajeev Srivastava has submitted that State has no direct role or interference in admission made by the respective colleges/institutions after due approval of the regulatory bodies.
33. Shri Lalta Prasad Mishra, learned counsel appearing for the students has submitted that AICTE Act, 1987 has been promulgated by the Parliament to provide statutory power to AICTE to ensure technical education in the country.
34. He further submits that admittedly the process handbook in this case as Annexure No. 5 to the writ petition, is the statutory and legal document and the provisions of the same have not been challenged before this Court or any other Court. He further submits that AICTE has been held to regulate the admissions in the Technical Institutions and is competent to frame law to provide minimum standards for technical education. He also submits that AICTE is the only expert body to regulate the technical education and fixed the prescribed norms for the admission in the technical education. He submits that powers and functions of AICTE are not under challenge in the present writ petition and the parties cannot question powers and functions of AICTE provided in the Act without challenging the same.
35. He further submits that AICTE in its 121st emergent executive meeting held on 05.02.2019 interalia has decided to enhance the intake of 1.25 times the existing intake. The policy decision taken by the AICTE has already been implemented by all the Universities and Technical Institutions all over the country except by the AKTU.
36. Shri S.C. Mishra Learned Senior Advocate appearing for the students in writ petition nos. 1954 of 2023 and 1955 of 2023 filed by the students have submitted that:
- AICTE is the apex body which governs the field of Technical Education.
- University and the State government cannot have any policy contrary to that of AICTE.
- Providing of seats for EWS reservation quota is the constitutional mandate and after 103rd Constitutional Amendment, the same cannot be denied by the University
- University even by its own case has no authority to determine the procedure for seat intake.
The entire case of the University is based on the assertion that the State Govt. has the power to determine the reservation which has already been done on 18-2-2019.
37. It has been further submitted by Shri Mishra that the State Govt. itself has adopted memorandum dated 17.01.2019 and accepted the AICTE to be the competent authority. It is also submitted that the University is arbitrarily and illegally interfering in the powers of the AICTE and not following its direction. The University is adopting dual standards in respect of students of NIET Institute and the petitioners students. It is submitted that the University cannot be permitted to play with the future prospects of the hundred of the students. It is also submitted that the application of 1.25 multiplier has been adopted by AICTE in order to maintain the directives issued vide OM dated 7-1-2019 that the application of EWS roaster shall not change the existing reservation percentage and the number of seats available in each category will not be less than seats available in the previous academic session.
38. Lastly it is submitted that the petitioners are bona-fide students who have taken admission as per the procedure prescribed by the University and on the basis of the seat matrix prepared by the AICTE. It is also submitted that the practical examination have started and because of AKTU students are not permitted to appear in the examination.
39. Shri Sandeep Dixit, learned and counsel for the university has opposed the writ petition submitting that AKTU will follow any direction given by the State Government for deciding seat Matrix regarding intake of the students after providing 10% EWS reservation, however, directions of AICTE is not binding upon the AKTU and it will not follow the directions given by the AICTE.
40. He further submits that the seat matrix provided by the AICTE is not in accordance with the Constitution Bench judgment of the Supreme Court in the case of Janhit Yachika Vs. Union of India reported in 2022 SCC 1540 and in view of the said judgment, the number of seats could not be increased.
41. For providing reservation to the EWS, the notification has to be issued under The U.P. Admission To Educational Institutions (Reservation For Scheduled Castes, Scheduled Tribes And Other Backward Classes) Act, 2006 (hereinafter referred to as UP Act 2006) which has not been done in this case, hence, the entire seat matrix provided by the AICTE is contrary to the judgment in the case of Janhit Yachika (supra) and against the UP Act, 2006.
42. He further submits that the impugned order dated 28.11.2022 passed by the Principal Secretary, Department of Technical Education, Govt. of U.P. by which the representation of the petitioner for adoption of seat matrix of AICTE has been rightly rejected as the same was in contravention to the 103rd Constitutional Amendment Act, 2019 and also the judgment of the Apex Court in Janhit Yachiaka (supra).
43. It is also submitted that AICTE in its 121st emergent meeting dated 05.02.2019 while taking decision to implement 10 percent EWS quota in all the institutions has erroneously proceeded to increase the intake in such institutions by 1.25 times i.e. 25 percent of the existing intake. He also submits that reservation of percentage in the Central Educational Institutions (Reservation in Admission) Act, 2006 (hereinafter referred to as Central Act 2006) is different as compare to the U.P. Act, 2006.
44. It is further submitted that OM dated 18.02.2019 issued by the department of Personnel, Govt. of U.P. is being followed by A.K.T.U. by granting supernumerary seats and against the earlier intake of 100 seats, 6 seats have been added according to the formula adopted by the A.K.T.U., thus, total 106 seats which includes 10 percent increase of EWS seats. He submits that 121st emergent meeting of AICTE held on 05.02.2019 is prior to the issuance of OM dated 18.02.2019 of Govt. of U.P. and therefore loses its significance in light of the subsequent OM issued by Govt. of U.P. which is competent to decide the reservation.
45. It is also submitted that any circular, direction or OM and Resolution issued by any regulated authority including AICTE issued prior to the judgment of the Apex Court in Janhit Abhiyan (supra) dated 07.11.2022 which does not adhere to ten percent reservation for the unreserved category are non-est in the eyes of law.
46. The AICTE had published an approval, the process hand book (2022-23) in which paragraph 7.44 the seat matrix for implementation of reservation to EWS was provided wherein AICTE has proceeded to erroneously to increase intake of 25% under the EWS quota. It is thus submitted that in case of erroneous seat matrix of AICTE was to be followed it would result in corresponding increase in seats of reserved category of SC/ST/OBC which would be in violation of the judgment of the Apex Court in Janhit Yachika (supra).
47. It is also submitted that even if the MMTU, HBTU and BTE have taken their own unilateral decision without taking permission from the competent authority i.e. the State Government and the same cannot be the basis of following erroneous seat matrix of AICTE. The letter dated 21.10.2022 was issued under bonafide mistake on the part of the university and the same was rectified vide order dated 20.12.2022 addressed to the Director NIET, Greater Noida, hence, no parity can be claimed by the petitioner to the aforesaid institute. It is also submitted that there is no negative parity under the Constitution of India. If the benefit/advantage has been conferred on one or more set of people without any legal basis or justification that benefit cannot multiply or be relied upon as a principal of parity or equality.
48. It is also submitted that AICTE Act, 1987 does not confer any power to AICTE to determine reservation. It is the sole prerogative of the Central as well as the State Government. No students have been admitted with the University as the admission portal of the University was closed on 20.12.2022 as per the dictum of the Apex Court in the Paras Nath Charitable Trust and merely by unilaterally considering the pre-registered students as the admitted students do not mean that such students have been admitted by the University for the purpose of enrollment and examination.
49. It is lastly submitted that admitted students beyond ten percent EWS reservation and following seat matrix of AICTE would be inconsistent with the constitutional spirit of 103rd Constitutional Amendment, 2019 as a dictum of the Supreme Court in Janhit YachikaA (supra).
50. Rebutting the submissions of the learned AKTU, Shri Jaideep Narayan Mathur, learned Senior Advocate has submitted that the reliance placed by the AKTU on the U.P. Act, 2006 is misconceived as the said Act nowhere provides that application of reservation pertaining to EWS quota. He further submits that the State vide order dated 18.02.2019 has completely adopted the office memorandum dated 17.01.2019 as per the appropriate authorities is AICTE and has not placed any reliance on the aforesaid U.P. Act, 2006. Hence, the stand of the University in absence of any such stand of the State Govt who is the competent authority as per the U.P. Act, 2006 in terms of Govt. Order dated 18.02.2019, is frivolous and misconceived.
51. It is further submitted that the principle of negative parity relied on by opposite party no. 3/respondent univrsity has no application in the present case as the permission granted to NIET was in accordance with the procedure prescribed by the AICTE and in accordance with law.
52. He further submits that the students have been given valid admissions by the petitioner institute against the vacant seats in the petitioner institutions in accordance with the procedure prescribed by the University for taking admission against the vacant seats. The students have been pre-enroled, pre-registered with the university by depositing fees and thereafter took admissions in the institution before the cut of date and there is no counseling process for the same. He further submits that direct admissions against the vacant seats permitted subsequent to completion of counseling process. It is categorically submitted that admission of the students were completed within the cut of date prescribed by the Apex Court and has been done in accordance with the prescribed procedure of the University.
53. It is further submitted that AICTE vide its decision in the meeting dated 05.1.2019 has correctly prescribed the procedure for implementation of EWS reservation which is in consonance with the directives issued in the office memorandum dated 17.01.2019 as well as in the case of "Indra Sawhney Vs. Union of India" reported in 1992 Supp 3 SCC 217.
54. It is further submitted that in the case of Janhit Yachika (supra), the controversy was only limited to the constitutional validity of Article 15(6) and 16(6) as inserted by the 103rd Constitutional Amendment Act, 2019. The controversy in no manner related to manner of implementation of reservation for EWS and neither Hon'ble Apex Court was called upon to decide the manner of enhancement of seats nor the authority which was competent to enhance the seat, hence, the reliance placed by the respondent on the said judgment is totally misconceived.
55. It is further submitted that the submissions of learned counsel for the AKTU regarding the multiplier of 1.25 times of AICTE to the existing seat intake is also misconceived as the same has been done to make sure that number of seats available in each category specially the general category is not less than number of seats available in the said category in the preceding academic session which is required by office memorandum dated 17.01.2019 and the State Govt. dated 18.02.2019. The reservation percentage of SC/ST/OBC categories have been maintained and have also maintained requisite number of seats in the general category. He has denied that by means of procedure prescribed by the AICTE, the reservation of EWS has been enhanced to 25 percent of the total seats.
56. Shri S.C. Mishra, learned Senior Advocate as well as Shri L.P. Mishra, learned Counsel for the petitioner have also opposed the submissions advanced by the learned counsel for AKTU submitting that the University has no role regarding the implementation of reservation of EWS quota neither it can have any say upon the competent authority as to how to enhance the seat.
57. Shri. S.C. Mishra, learned Senior Advocate has also submitted that the University is confined to the admission of the students and it has nothing to do with the procedure adopted by the regulatory authority i.e. AICTE for implementation of the amendment of 103rd Constitutional Amendment Act, 2019 of the Constitution. He has further submitted that it is a serious policy decision by the Govt. of India, by the Govt. of U.P. and by the Parliament which has been implemented unanimously without any opposition in the entire country in all aided/unaided technical education institutions except AKTU. It is also submitted that for taking such stand against the regulatory authority like AICTE at least there should have been some resolution by the Board of Directors of the University. The Registrar who is perhaps a Govt. Officer of the State Govt. on deputation could not have taken such a serious stand against the AICTE and this misadventure has taken toll on hundred of students who are running from pillar to post to save their one academic year of study.
58. Constitution of India was amended by the 103rd Constitutional Amendment Act, 2019 introducing 10 percent EWS reservation under the unreserved category by amending Article 15(6) and 16(6) of the Constitution. Amended Article 15(6) and 16(6) of the Constitution are extracted below:-
"15(6) Nothing in this article or sub-clause (g) of clause (1) of Article 19 or clause (2) of Article 29 shall prevent the State from making,--
(a) any special provision for the advancement of any economically weaker sections of citizens other than the classes mentioned in clauses (4) and (5); and
(b) any special provision for the advancement of any economically weaker sections of citizens other than the classes mentioned in clauses (4) and (5) insofar as such special provisions relate to their admission to educational institutions including private educational institutions, whether aided or unaided by the State, other than the minority educational institutions referred to in clause (1) of Article 30, which in the case of reservation would be in addition to the existing reservations and subject to a maximum of ten per cent of the total seats in each category.
Explanation.--For the purposes of this article and Article 16, "economically weaker sections" shall be such as may be notified by the State from time to time on the basis of family income and other indicators of economic disadvantage.
16(6) Nothing in this article shall prevent the State from making any provision for the reservation of appointments or posts in favour of any economically weaker sections of citizens other than the classes mentioned in clause (4), in addition to the existing reservation and subject to a maximum of ten per cent of the posts in each category."
A perusal of Article 15(6) of the Constitution shows that it is an enabling provision empowering the State Govt. for making special provisions for advancement of any economically weaker section of the citizens other than the classes mentioned in clause 4 and clause 5 of the said Article 15 of the Constitution of India. It also empowers the State to make any special provisions for advancement of any economically weaker section of citizens other than the classes mentioned in clauses 4 and 5 pertaining to their admission to educational institutions including private educational institutions whether aided or unaided, except minority education institutions referred to in clause 1 of Article 13. Only rider is that the extent of such reservation would be in addition to the existing reservation and subject to a maximum of 10 percent of the total seats in each category. The explanation to article 15(6) provides that economic weaker section shall be such as may be notified by the State from time to time on the basis of the family income and other indicators of economic disadvantages. Likewise Article 16(6) of the Constitution of India is also an enabling provision which provides for making provision for the reservation for economically weaker sections of the citizens other than the classes mentioned in clause 4 for appointment or posts in addition to the existing reservation subject to maximum of ten percent of the post in each category. Both amended article 15(6) and 16(6) are enabling provision.
59. The 103rd Constitutional Amendment Act, 2019 was enacted by the Parliament providing maximum of ten percent reservation for the EWS of the citizens by amending Article 15 and 16 of the Constitution of India. By this amendment, it has provided reservation for EWS of the society in higher education institutions including the private institutions whether aided or unaided by the State other than the Minority Educational Institutions.
60. The primacy of the AICTE to regulate the admission in technical institution and its competence to provide minimum standards for technical education has been upheld in catena of judgments of the Supreme Court. In the case of State of T.N. v. Adhiyaman Educational & Research Institute, (1995) 4 SCC 104, it has been held that subject covered by AICTE is within scope of entry 66 of list 1 and entry 25 of list 3. The regulations made by the AICTe and rules made by the Central Govt are laid before the parliament, hence the subject covered by the AICTE Act, the State could not make a law under entry II list 2 prior to 42nd Amendment nor can it make a law under entry 25 list III after the 42nd amendment. The relevant paragraphs 1, 22 and 41 are extracted below:-
1. The short question involved in these matters is whether after the coming into force of the All India Council for Technical Education Act, 1987 (hereinafter referred to as the "Central Act") the State Government has power to grant and withdraw permission to start a technical institution as defined in the Central Act. In the present case, the technical institutions with which we are concerned are the respondent Engineering Colleges which are being run in the State of Tamil Nadu.
xxxxx
22.The aforesaid provisions of the Act including its preamble make it abundantly clear that the Council has been established under the Act for coordinated and integrated development of the technical education system at all levels throughout the country and is enjoined to promote qualitative improvement of such education in relation to planned quantitative growth. The Council is also required to regulate and ensure proper maintenance of norms and standards in the technical education system. The Council is further to evolve suitable performance appraisal system incorporating such norms and mechanisms in enforcing their accountability. It is also required to provide guidelines for admission of students and has power to withhold or discontinue grants and to de-recognise the institutions where norms and standards laid down by it and directions given by it from time to time are not followed. This duty and responsibility cast on the Council implies that the norms and standards to be set should be such as would prevent a lopsided or an isolated development of technical education in the country. For this purpose, the norms and standards to be prescribed for the technical education have to be such as would on the one hand ensure development of technical educational system in all parts of the country uniformly; that there will be a coordination in the technical education and the education imparted in various parts of the country and will be capable of being integrated in one system; that there will be sufficient number of technically educated individuals and that their growth would be in a planned manner; and that all institutions in the country are in a position to properly maintain the norms and standards that may be prescribed by the Council. The norms and standards have, therefore, to be reasonable and ideal and at the same time, adaptable, attainable and maintainable by institutions throughout the country to ensure both quantitative and qualitative growth of the technically qualified personnel to meet the needs of the country. Since the standards have to be laid down on a national level, they have necessarily to be uniform throughout the country without which the coordinated and integrated development of the technical education all over the country will not be possible which will defeat one of the main objects of the statute. This country as is well known, consists of regions and population which are at different levels of progress and development or to put it differently, at differing levels of backwardness. This is not on account of any physical or intellectual deficiency but for want of opportunities to develop and contribute to the total good of the country. Unnecessarily high norms or standards, say for admission to the educational institutions or to pass the examinations, may not only deprive a vast majority of the people of the benefit of the education and the qualification, but would also result in concentrating technical education in the hands of the affluent and elite few and in depriving the country of a large number of otherwise deserving technical personnel. It is necessary to bear this aspect of the norms and standards to be prescribed in mind, for a major debate before us centred around the right of the States to prescribe standards higher than the one laid down by the Council. What is further necessary to remember is that the Council has on it representatives not only of the States but also of the State Universities. They have, therefore, a say in the matter of laying down the norms and standards which may be prescribed by the Council for such education from time to time. The Council has further the Regional Committees, at present, at least, in four major geographical zones and the constitution and functions of the Committees are to be prescribed by the regulations to be made by the Council. Since the Council has the representation of the States and the professional bodies on it which have also representation from different States and regions, they have a say in the constitution and functions of these Committees as well. What is further important to note is that the subject covered by this statute is fairly within the scope of Entry 66 of List I and Entry 25 of List III. Further, these regulations along with other regulations made by the Council and the rules to be made by the Central Government under the Act are to be laid before Parliament. Hence, on the subjects covered by this statute, the State could not make a law under Entry 11 of List II prior to Forty-second Amendment nor can it make a law under Entry 25 of List III after the Forty-second Amendment. If there was any such existing law immediately before the commencement of the Constitution within the meaning of Article 372 of the Constitution, as the Madras University Act, 1923, on the enactment of the present Central Act, the provisions of the said law if repugnant to the provisions of the Central Act would stand impliedly repealed to the extent of repugnancy. Such repugnancy would have to be adjudged on the basis of the tests which are applied for adjudging repugnancy under Article 254 of the Constitution.
xxxxxxx
41.What emerges from the above discussion is as follows:
(i) The expression ''coordination' used in Entry 66 of the Union List of the Seventh Schedule to the Constitution does not merely mean evaluation. It means harmonisation with a view to forge a uniform pattern for a concerted action according to a certain design, scheme or plan of development. It, therefore, includes action not only for removal of disparities in standards but also for preventing the occurrence of such disparities. It would, therefore, also include power to do all things which are necessary to prevent what would make ''coordination' either impossible or difficult. This power is absolute and unconditional and in the absence of any valid compelling reasons, it must be given its full effect according to its plain and express intention.
(ii) To the extent that the State legislation is in conflict with the Central legislation though the former is purported to have been made under Entry 25 of the Concurrent List but in effect encroaches upon legislation including subordinate legislation made by the Centre under Entry 25 of the Concurrent List or to give effect to Entry 66 of the Union List, it would be void and inoperative.
(iii) If there is a conflict between the two legislations, unless the State legislation is saved by the provisions of the main part of clause (2) of Article 254, the State legislation being repugnant to the Central legislation, the same would be inoperative.
(iv) Whether the State law encroaches upon Entry 66 of the Union List or is repugnant to the law made by the Centre under Entry 25 of the Concurrent List, will have to be determined by the examination of the two laws and will depend upon the facts of each case.
(v) When there are more applicants than the available situations/seats, the State authority is not prevented from laying down higher standards or qualifications than those laid down by the Centre or the Central authority to short-list the applicants. When the State authority does so, it does not encroach upon Entry 66 of the Union List or make a law which is repugnant to the Central law.
(vi) However, when the situations/seats are available and the State authorities deny an applicant the same on the ground that the applicant is not qualified according to its standards or qualifications, as the case may be, although the applicant satisfies the standards or qualifications laid down by the Central law, they act unconstitutionally. So also when the State authorities de-recognise or disaffiliate an institution for not satisfying the standards or requirement laid down by them, although it satisfied the norms and requirements laid down by the Central authority, the State authorities act illegally.
61. In Jaya Gokul Educational Trust Vs. Commissioner and Secretary to the Govt. and others, reported in (2000) 5 SCC page 231, It was held that the State Govt and University cannot have any policy contrary to the Policy, Act and Regulation of the AICTE and the AICTE is the apex body governing the field of technical education. The relevant pargarph 22 and 23 are extracted below:-
21. The reference to the Commission in the above clause 9(7) is to the Commission of Inspection appointed by the University. Sub-clause (1) of clause 9 of the statute required "verification of the facilities that may exist for starting the new colleges/course". The Commission was to inspect the site, verify the title deeds as regards the proprietary right of the management over the land (and buildings, if any) offered, building accommodation provided, if any, assets of the management, constitution of the registered body and all other relevant matters. Sub-clause (2) of clause 9 stated that the affiliation "shall depend upon the fulfilment by the management of all the conditions for the satisfactory establishment and maintenance of the proposed institution/courses of studies and on the reports of inspection by the Commission or Commissions which the University may appoint for the purpose".
22. As held in T.N. case the Central Act of 1987 and in particular, Section 10(k) occupied the field relating to "grant of approvals" for establishing technical institutions and the provisions of the Central Act alone were to be complied with. So far as the provisions of the Mahatma Gandhi University Act or its statutes were concerned and in particular Statute 9(7), they merely required the University to obtain the "views" of the State Government. That could not be characterised as requiring the "approval" of the State Government. If, indeed, the University statute could be so interpreted, such a provision requiring approval of the State Government would be repugnant to the provisions of Section 10(k) of the AICTE Act, 1987 and would again be void. As pointed out in T.N. case there were enough provisions in the Central Act for consultation by the Council of AICTE with various agencies, including the State Governments and the universities concerned. The State-Level Committee and the Central Regional Committees contained various experts and State representatives. In case of difference of opinion as between the various consultees, AICTE would have to go by the views of the Central Task Force. These were sufficient safeguards for ascertaining the views of the State Governments and the universities. No doubt the question of affiliation was a different matter and was not covered by the Central Act but in T.N. case it was held that the University could not impose any conditions inconsistent with the AICTE Act or its Regulation or the conditions imposed by AICTE. Therefore, the procedure for obtaining the affiliation and any conditions which could be imposed by the University, could not be inconsistent with the provisions of the Central Act. The University could not, therefore, in any event have sought for "approval" of the State Government.
62. Likewise in Parshvanath Charitable Trust v. All India Council for Technical Education, (2013) 3 SCC 385, It has been held that where both the Parliament and the State legislature have the power to legislate, the Central Act shall take precedence in the matter which are covered by such legislation and the State enactments shall pave way for such legislation.
63. Supreme Court in the case of State of Maharasthra Vs. Santdnyaneshwarshikshan and others, reported in (2006) 9 SCC 1, it was held that field of technical education is completely occupied by Central enactment which in this case is AICTE and is covered by entry 66 of list I schedule VII.
64. Hence, in view of the aforesaid judgments of the supreme court it can be safely said that AICTE is having the primacy in the field of technical education. It is the authority constituted under the Central Act which will take precedence over the opinion of the State as well as that of the University. Any direction issued by the AICTE governing the field of technical education is binding on the State as well as the University, no guideline or the policy can be laid down either by the State or the university which is in conflict with the AICTE Act, although, the policy can be laid down by the State, however, such policy have to be in conformity with the direction issued by the AICTE which is the appropriate authority. Therefore, any approval given by the State or the affiliation given by the university for increasing intake of seats cannot be repugnant to the condition of approval/recommendation granted by AICTE.
65. So far as the submissions of learned counsel for the University while placing reliance on the UP Act 2006 is concerned, the same is patently misconceived. The UP Act 2006 nowhere provides for application of reservation to the EWS category. The State Govt. vide GO dated 18.02.2019 has rightly adopted the office memorandum dated 17.01.2019 (P-2) as per which the appropriate authority is AICTE and has not placed reliance on the UP Act, 2006, hence, the submissions on behalf of the university in absence of any such stand of the State Govt that the State Govt. is the competent authority as per the UP Act, 2006, is entirely misconceived in the light of the Govt. Order dated 18.02.2019.
66. The submissions regarding the negative parity relied by the learned counsel for the university also has no application in the present case as the permission was correctly given to the NIET and which was in accordance with the procedure prescribed by the AICTE.
67. The AICTE took a decision in its meeting dated 05.02.2019 and has correctly prescribed the procedure for implementation of EWS reservation which is in consonance with the directions issued by the OM dated 17.01.2019 (P-1 and P-2) and the law laid down by the Hon'ble Supreme Court in the case of Janhit Yachika (supra) as well as in the case of "Indira Sawhney v. Union of India, (1996) 6 SCC 506.
68. The reliance placed by the learned counsel for the University upon the case of Janhit Yachika (supra) is also misplaced as the controversy in that case was only regarding the constitutional validity of Article 15(6) and 16(6) as inserted by the 103rd Constitutional Amendment Act, 2019. It was in no manner related to manner of the implementation of the reservation for EWS and neither the issue of the manner of enhancement of the seats or the competency of the authority to enhance the seat intake was an issue to be adjudicated before the Supreme Court, hence, the reliance placed by the learned counsel for the University on the judgment of the Janhit Yachika (supra) is wholly misconceived.
69. The application of multiplier of 1.25 to the existing seat intake has been done to ensure that the percentage of number of seats available in each category specially in the general category is not less than the number of seats available for admission of the said category in the previous academic session as is required by the OM dated 17.01.2019 (P-1 and P-2) and the Govt. Order dated 18.02.2019. AICTE by applying multiplier of 1.25 to the existing seats intake has ensured that the reservation percentage of SC/ST/OBC/General categories remains the same, hence, the argument of learned counsel for the university that the university will not follow the directions of AICTE and the directions given by the AICTE are not binding upon it, is totally misconceived and is in teeth of the judgments of the Supreme Court (supra).
70. The submissions of the learned counsel for the university that by applying multiplier of 1.25, the reservation to the EWS quota has arisen to 25%, is also totally misconceived. On the contrary, the percentage of the reservation of all the categories i.e. SC/ST/OBC and general has remained the same as was in the previous academic session. Another submission that the AICTE has not been conferred any power to determine the reservation is also misconceived. It is nobodies case that percentage of the reservation has been determined by AICTE, on the contrary, the extent of reservation in each State has been determined by the respective State Governments as is evident from perusal of Clause 6 of the Article 15 of the Amended Act, 2019 and OM dated 17.01.2019 (P-1 and P-2) as well as Govt. Order issued by the State Government dated 18.02.2019. It is the State who has determined the extent of reservation by virtue of insertion of clause-6 Article 15 of the Constitution of India, however, the modalities of determination of seat matrix for implementing the EWS reservation quota as prescribed by the State Government has been determined by AICTE which is the appropriate authority/institution as decided by the Government of India vide OM dated 17.01.2019 (P-1) and the decision of the appropriate authority with regard to seat matrix are binding upon the State Governments and also on the affiliating university. Thus, by 103rd Constitutional Amendment Act 2019, 10% reservation was introduced for EWS category. Article 15(6) was amended enabling the State for making special provision for EWS category with regard to their admissions to the educational institutions including the private institutions. Hence, by virtue of the aforesaid amendment, the Government of India decided to provide 10% reservation to EWS category both in civil posts and in admission to educational institutions. Criteria to identify persons as EWS was laid down in para 2 of the OM dated 17.01.2019 (P-1). Income and assets of EWS category was to be certified by the officer not below the rank of Tehsildar by the respective States/Union territories as per the procedure. Every educational institution either under control of the Union of India or the State was mandated to implement the reservation of EWS by increasing the number of seats intake over and above its annual permitted strength in each branch of study/faculty in a way that number of seats available to a category are not less than that the total number of seats available in the last academic sessions.
71. Vide OM dated 17.01.2019 (P-1), the reservation to EWS was to be made by the every educational institution with prior approval of the appropriate authority which is the AICTE. The manner or implementation of the reservation in the educational institutions under control of Central Government was provided in OM dated 17.01.2019 (P-2). It further provides that such increase shall be done in Central Educational Institutions with the prior approval of the appropriate authority i.e. AICTE. The field of technical education is referable to entry 66 of list I (Union List) and entry No. 25 of list III (concurrent list), hence, in case of any conflict between the Union and the State with regard to any aspect pertaining to technical education, the Union shall prevail. The supremacy of the AICTE which has been constituted by the Central act, AICTE Act, 1987 has been upheld in catena of judgments referred above.
72. The State of U.P. adopted the same criteria for identifying EWS as provided in OM dated 17.01.2019. The State of U.P. decided vide Government Order dated 18.02.2019 to implement the reservation for EWS in the educational institutions in the same line as has been done by the Central Government by the aforesaid OM dated 17.0.12019.
73. A perusal of the GO dated 18.02.2019 shows that the State has not considered itself the appropriate authority to decide the number of seats which would be enhanced coupled with the admitted case of the State Govt. In the counter filed by the State, It has been admitted that the State has no role in deciding seat intake and it is the appropriate authority which shall decide the number of seats which would be enhanced. It is also clear from the direction issued by the AICTE in its letter dated 15.07.2019 that it is not interfering with percentage of reservation with each State in the country which may be implementing it as a matter of their own policy for reservation to the extent of percentage of the seats meant by SC/ST/OBC differ from State to State depending upon the population in those State.
74. A decision taken by the AICTE in its meeting dated 05.02.2019 and the order issued by the AICTE on 15.02.2019 were never protested by the State Government or by the AKTU. On the contrary, the State Government vide its GO dated 18.02.2019 has adopted the decision taken by the Central Government and also as to who is the appropriate authority in these matters.
75. The approval process handbook issued by the AICTE in the year 2022-2023 has introduced the multiplier of 1.25. The chart in the handbook is only illustrative, however, multiplication factor of 1.25 was to be applied by the respective institutions for increasing the number seats in addition to the number of intake. The State Govt. vide its letter dated 01.11.2022 addressed to the VC of the University informed the State Government's GO dated 18.02.2019 and clearly stated that GO dated 18.02.2019 was issued in furtherance of OM dated 17.01.2019 (P-2) wherein appropriate authority was defined in clause (c) of Section 2 of the Central Educational Institutions (Reservation in Admission) Act, 2006 i.e. the AICTE, hence for the technical education in the State of U.P., the appropriate authority would be AICTE as per the admitted stand of the State Govt.
76. The AKTU vide its letter dated 02.11.2022 while referring to the Govt letter written by the State dated 01.11.2022 requested to grant permission to the technical institutions for enhancing the number of seats for the next academic session 2023-2024. In para 4 of the letter dated 02.1.12022, AKTU has clearly written that after receiving the figures of total intake including the EWS from AICTE, it would proceed further for the academic sessions 2023-2024, thus, from the conduct of AKTU it is evident that it has acquiescenced and accepted the AICTE to be the appropriate authority for determining the seat intake for admissions.
77. Upon an application of 10% reservation for the EWS category candidates, coupled with the fact that formula given by the AICTE for implementation of 10% reservation has been adopted by all the State Governments, all the major institutions across the country like Indian Institutes of Technologies, National Institutes of Technologies, Indian Institutes of Managements, Indian Institutes of Science Education and Research, various Central Universities, Indira Gandhi National Open University except the AKTU for this academic session 2022-23. However, for the next academic session 2023-24, AKTU has already acquiescenced.
78. So far as the academic session 2022-23 is concerned, the AKTU has discriminated the present petitioners with the Noida Institute of Engineering and Technology which is similarly placed as the petitioner by permitting the NIET to take admission as per the seat intake matrix prepared by AICTE, however, when this discrimination practiced by AKTU was brought to the notice of this Court by the petitioner, the AKTU was directed to file an affidavit. On 20.12.2022, the Registrar of the AKTU recalled and canceled para 4 of the letter, however, stated that in the interest of the students, the admission made by the NIET as per the seat matrix of AICTE would remain intact and the seats would be decreased in the next academic year.
79. This Court has taken note of the fact that the students in the petitioner institute have applied for admission, they were pre-enrolled, they were granted provisional admission by the petitioner institutions on 20.12.2022 after completing formalities, the receipts were issued to them which was subject to final outcome of Writ C No. 8770 of 2022. The students are attending classes since the date of their admission and this fact has not been denied by the opposite parties. The State in its counter affidavit filed on 21.12.2022 has already stated that it has no direct role and interference in respect of the admission against the approved intake seats rather the same is to be done by the concerned educational institutions as well as regulatory body i.e. AICTE in accordance with the rules.
80. The AICTE also in its counter affidavit has stated that the procedure prescribed by it has been followed by the all the authorities and institutions throughout the country except AKTU. The relevant para of 13 of the short counter affidavit is extracted below:-
15. That the policy decision taken by the AICTE has already been implemented by all the Universities and Technical Institutions in all over the country except by the authorities of Dr. A. P. J. Abdul Kalam Technical University, Uttar Pradesh."
81. Hence, in view of the admitted stand of the State Government as well as judgments of the Supreme Court cited above and AICTE Act, it is settled that AICTE has the supremacy to prescribe the procedure for implementation of 103rd Constitutional Amendment in the field of technical education throughout the country. The directions issued by the AICTE are final and binding on all the authorities including the State Governments and the Universities. The University, thus, cannot take stand that directions of the AICTE are not binding on them. The University clearly has no role in the issue in question i.e. the issue regarding the implementation of the reservation pursuant to the 103rd Constitutional Amendment Act, 2019. The determination of the seat intake for admission upon application of 10% of EWS reservation is solely in the domain of AICTE. University does not claims itself to have any power to determine the seat intake or the reservations. Admittedly State Govt. has no role in determining the seat intake in the respective institutions imparting technical education, hence, the modalities fixed by the AICTE which is the appropriate authority defined under Section 2(c) of the Central Educational Institutions (Reservation in Admission) Act, 2006 with regard to the fixation of seat matrix are binding on the State Govt. and also on the affiliating university.
82. In view of the above, the petitions are allowed. The impugned order dated 28.11.2022 is quashed. Dr. A.P.J. Abdul Kalam Technical University is directed to confirm the provisional admission given to the students forthwith and to take final examination within the period of one month from the date of receipt of certified copy of this order.
( Karunesh Singh Pawar,J.) Order Date 26.04.2023:- /R.C.+