Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 0]

Delhi High Court

Ksgbs'S Bharat-Ratna Indira Gandhi ... vs Union Of India & Ors. on 1 March, 2023

Author: Purushaindra Kumar Kaurav

Bench: Purushaindra Kumar Kaurav

                                      1 Neutral Citation Number 2023/DHC/001691




                          *        IN THE HIGH COURT OF DELHI AT NEW DELHI

                          +                   W.P.(C) 1722/2020

                                                            Date of Decision: 01.03.2023
                          IN THE MATTER OF:
                          KSGBS'S BHARAT-RATNA INDIRA
                          GANDHI COLLEGE OF ENGINEERING,
                          SOLAPUR - PUNE HIGHWAY NO. 9,
                          NEAR SOLAPUR UNIVERSILY KEGAON, SOLAPUR,
                          MAHARASHTRA
                          THROUGH ITS EXECUTIVE DIRECTOR       .... PETITIONER
                                              Through: Mr. Sanjeev Kr. Sharma, Mr. Rajiv
                                              Dalal, Mr. Vikas Bhardwaj, Mr. Sumit Kumar,
                                              Mr. P. Sandhya, Mr. Shivam Dahiya and Mr.
                                              Saksham Agarwal, Advocates
                                              Versus
                          UNION OF INDIA,
                          THROUGH ITS SECRETARY,
                          MINISTRY OF HUMAN RESOURCE DEVELOPMENT
                          1, WEST BLOCK, RAMA KRISHNA PURAM,
                          NEW DELHI-110066                 ....RESPONDENT NO.1

                          UNIVERSITY GRANTS COMMISSION (UGC)
                          THROUGH ITS DIRECTOR,
                          BAHADUR SHAH ZAFAR MARG,
                          NEW DELHI - 110002             ......RESPONDENT NO.2

                          NATIONAL ASSESSMENT AND ACCREDITATION COUNCIL
                          THROUGH ITS DIRECTOR,
                          210, ANUVRAT BHAVAN,
                          DEEN DAYAL UPADHYAY MARG,
                          ITO, NEW DELHI -110002       ......RESPONDENT NO.3




Signature Not Verified
Signed By:PRATIMA
Signing Date:07.03.2023
12:54:39
                                            2 Neutral Citation Number 2023/DHC/001691




                                                    Through: Mr. Satyanand, Advocate for
                                                    respondent No. 1
                                                    Mr. Apoorv Kurup, CGSC alongwith Ms.
                                                    Nidhi Mittal and Ms. Swati Bhardwaj,
                                                    Advocates for Respondent No. 2

                          CORAM:
                          HON'BLE MR. JUSTICE PURUSHAINDRA KUMAR KAURAV
                                                    JUDGMENT

PURUSHAINDRA KUMAR KAURAV, J. (ORAL)

1. This petition seeks to challenge the communication dated 18.02.2019 (Annexure P-28) with further directions to respondent No. 3 to conduct a fresh assessment of the petitioner, on the basis of Self Study Report (SSR) duly submitted by the petitioner alongwith his grievance/appeal filed on 01.12.2018.

2. The facts of the case, as stated by the petitioner are that respondent No. 3-National Assessment and Accreditation Council (hereinafter referred as 'NAAC') is established in the year 1994 as an institution of the University Grants Commission (hereinafter referred as 'UGC') for the purpose of granting assessment and accreditation to education institutions/colleges throughout the country. The respondent No. 3- NAAC is governed by the Ministry of Human Resource Development, Government of India.

3. The petitioner-institution is imparting education in the field of engineering since 2005-2006 and is duly approved by All India Council of Technical Educational (hereinafter referred as 'AICTE'). The petitioner-institution applied for affiliation before respondent No. 3. The team from respondent No. 3-NAAC visited the petitioner-institution on 24.09.2018 and 25.09.2018. After the Peer Team visited the institution, a Signature Not Verified Signed By:PRATIMA Signing Date:07.03.2023 12:54:39 3 Neutral Citation Number 2023/DHC/001691 report was prepared and communicated to the petitioner. On the basis of the report, the petitioner-institution was communicated the score card and the grade-sheet which were prepared by respondent No. 3-NAAC. On the basis of grading, the petitioner was classified as 'assessed and found not qualified for accreditation'.

4. The petitioner-institution being aggrieved and dissatisfied with the observations in the qualitative assessment and its consequent rejection of grant of accreditation, filed its grievance online in terms of the Guidelines for an appeal mechanism. The appeal preferred by the petitioner-institution has been rejected, therefore, the petitioner is before this court.

5. Shri Sanjeev K. Sharma, learned counsel appearing on behalf of the petitioner submits that firstly the entire grading system was highly unreasonable and suffers with glaring irregularities. Secondly, no explanation was considered by the respondent No.3-NAAC before taking any decision. According to him, had proper opportunity been given to the petitioner-institution, it would have explained that the petitioner- institution was meeting all the criteria as was required for accreditation. He, therefore, submits that the non-providing of the opportunity of being heard before the impugned decision was taken at the first stage, itself prejudiced its case and therefore, the same was required to have been considered by the appellate authority. However, the appellate authority in terms of the impugned order dated 18.02.2019 has rejected the petitioner-institution's appeal without assigning any reason.

6. Shri Satyanand, learned counsel appears on behalf respondent No. 1 and Shri Apoorv Kurup, CGSC appears on behalf of respondent No. 2. However, there is no appearance on behalf of respondent No. 3.

Signature Not Verified Signed By:PRATIMA Signing Date:07.03.2023 12:54:39

4 Neutral Citation Number 2023/DHC/001691

7. The respondent No. 3 in its counter affidavit has stated that it is not discharging any public function, therefore, the writ petition would not be maintainable against respondent No. 3.

8. I have considered the submissions made by learned counsel appearing for the petitioner and have perused the record.

9. A bare perusal of the scheme for grant of accreditation would indicate that respondent No. 3-NAAC is assisting the UGC for granting various aids and benefits. The respondent No. 3-NAAC consists of Government authorities and is guided by the statute i.e., University Grants Commission Act. It is a creature of statute i.e., Section 12 ccc of the UGC Act, 1956. The UGC vide gazette notification dated 19.01.2013 has made it mandatory for Higher Education Institution to undergo accreditation. The functions of respondent No. 3-NAAC are of public importance and are related to Government functions. Respondent No.3 is further guided by Government directions. It is thus seen that the writ petition against respondent No.3 would be maintainable.

10. A perusal of order dated 18.02.2019 whereby, the appeal of the petitioner has been rejected would indicate that the same is apparently without application of mind and is a non-speaking order. For the sake of convenience the same is reproduced as under:-

"NAAC/DO-KR/41-AC-Reply/2019 18th February 2019 Dear Principal, Greetings from NAAC! This has reference to your appeal for reconsidering the grade awarded by NAAC. Your application was placed in the 41 st meeting of the Appeals Committee held on 5th February 20l9. The Appeals Committee after thorough examination of all the relevant documents and appeal submitted by you, made recommendation to the Executive Council (EC) of NAAC. The EC approved the Signature Not Verified Signed By:PRATIMA Signing Date:07.03.2023 12:54:39 5 Neutral Citation Number 2023/DHC/001691 Appeals Committee recommendation for a status quo.
In view of the above, as recommended by the Appeals Committee and approved by the EC. there is NO CHANGE IN THE CGPA AND GRADE AWARDED to your institution.
This is for your kind information and records.
With regards Yours sincerely (S.C. Sharma) To, The Principal BHARAT-RATNA INDIRA-GANDHI COLLEGE OF ENGINEERING, SOLAPUR-PUNE HIGHWAY NO 9 NEAR SOLAPUR UNIVERSITY KEGAON SOLAPUR"

11. What the rejection of appeal order says is that the appeal committee after thorough examination of all relevant documents and appeal submitted by the petitioner, does not find any substance and therefore, no change in the CGPA is required.

12. It is settled law that the requirement of natural justice is applicable not only to judicial or quasi-judicial orders but also to administrative orders with civil consequences to the party in question, unless it is expressly excluded by a law which is otherwise valid. The doctrine of natural justice is not merely a matter of procedure but of substance and any action taken in contravention of natural justice is violative of the holy triangle of fundamental rights guaranteed by Articles 14, 19, and 21 of the Constitution of India.

13. If the memorandum of appeal submitted by the petitioner is perused, the same would clearly indicate that various submissions were Signature Not Verified Signed By:PRATIMA Signing Date:07.03.2023 12:54:39 6 Neutral Citation Number 2023/DHC/001691 made by the petitioner to claim the accreditation and reconsideration of award and grade.

14. There is no material produced by the respondent No. 3-NAAC either to indicate that before taking the first decision of rejecting the application for accreditation, the petitioner was given an opportunity of being heard or before deciding the appeal in question, any opportunity of hearing was extended to the petitioner. Non-grant of opportunity of hearing has caused substantial prejudice to the petitioner, therefore, the decision in appeal dated 18.02.2019 is set aside. The matter is remitted back to respondent No. 3-NAAC to reconsider the appeal preferred by the petitioner after giving the petitioner adequate opportunity of being heard, whereafter a speaking order may be passed. Needless to state that this court has not expressed any opinion on the merits of the appeal.

15. With the aforesaid directions the petition stands disposed of.

PURUSHAINDRA KUMAR KAURAV, J.

MARCH 01, 2023 p'ma Signature Not Verified Signed By:PRATIMA Signing Date:07.03.2023 12:54:39