Supreme Court of India
A Polytechnic By Name Larson And Toubro ... vs All India Council For Technical ... on 10 March, 1995
Equivalent citations: 1995 AIR 1585, 1995 SCC (3) 287, AIR 1995 SUPREME COURT 1585, 1995 (3) SCC 287, 1995 AIR SCW 2487, 1995 TAX. L. R. 1150, (1995) 3 SCT 317, (1995) 3 SCJ 224, (1995) 2 SERVLR 389, (1995) 2 SCR 741 (SC), (1995) 3 JT 203 (SC)
Author: B.P. Jeevan Reddy
Bench: B.P. Jeevan Reddy, S.C. Sen
PETITIONER: A POLYTECHNIC BY NAME LARSON AND TOUBRO INSTITUTE OFTECHNOLO Vs. RESPONDENT: ALL INDIA COUNCIL FOR TECHNICAL EDUCATION AND ORS DATE OF JUDGMENT10/03/1995 BENCH: JEEVAN REDDY, B.P. (J) BENCH: JEEVAN REDDY, B.P. (J) SEN, S.C. (J) CITATION: 1995 AIR 1585 1995 SCC (3) 287 JT 1995 (3) 203 1995 SCALE (2)267 ACT: HEADNOTE: JUDGMENT:
1. Larson and Toubro Limited, a public limited company, is a leading engineering concern in this country. It has got a large work force required for its various projects. In the year 1983, it set up Larson and Toubro Institute of Technology. For establishing and running the institute, a trust called 'Larson and Toubro Staff and Welfare Trust' was constituted. Because of certain legal complications, it is stated, the institute is being run directly by the company, dispensing with the trust. The institute imparts instruction in four-year diploma course sixty seats in diploma in mechanical engineering and sixty seats in diploma in electrical engineering. According to the copy of the prospectus filed in 205 this writ petition, the admission is open only to children of the employees of Larson and Toubro group of companies. It is further required that the employee should have put in a minimum period of five years of service as confirmed employee on July 1st of the year of admission to enable his child to claim the eligibility. The admission is made purely on the basis of merit determined on the basis of marks obtained in the Secondary School Certificate Exami- nation of the Maharashtra State Board of Secondary Education or an equivalent examination. The minimum marks are fifty per cent in the case of general candidates and forty five per cent in the case of backward class students. Thirty four per cent of the scats arc stated to be reserved in favour of backward classes. It is further stated before us by Sri K.K.Venugopal, learned counsel for the petitioners that no fee whatsoever is charged or collected from the students or from their parents for admission and/or instruction in the said institute. It is stated that as a matter of fact, the Government of Maharashtra had granted permission for starting this Institute in the year 1983 subject to the specific conditions that (1) no fee shall be charged from any student of the said institution; (2) the parents of the students must be Indian nationals; (3) the father/mother must be in service of the company for atleast five years; (4) that government rules regarding reservation of thirty four per cent of scats for backward classes are followed and (5) that only where no candidates are available in the backward class category, that those scats will be filled up by open category candidates. It is stated that these conditions are being implicitly and faithfully followed by the Institute.
2. On February 4, 1993, this Court delivered judgment in Unnikrishnan, J.P. v. State of Andhra Pradesh (1993 (1) S.C.C.645) inter alia framing a scheme governing admission to professional colleges, which expression includes colleges imparting technical education. The idea behind the scheme was to put an end to the financial and other iffcgularities which had become rampant in these institutions, converting most of these institutions into teaching shops. The idea was to regulate admission to these colleges. Fifty per cent of seats are to be filled purely on the basis of merit (who shall pay only a nominal fee) and other fifty per cent being treated as repayment seats', the admission to which seats also was to be on the basis of merit. On review petitions being filed by several persons, they were entertained only to the limited extent of providing a certain percentage of seats for non-resident Indians. It was directed that five per cent of the scats shall be reserved for non-resident In- dian students. It appears that the petitioner was one of the review petitioners therein though it was not one of the writ petitioners in the batch of writ petitions disposed of on February 4, 1993.
3. In pursuance of the judgment in Unnikrishnan, the All- India Council for Technical Education framed two sets of regulations under All-India Council of Technical Education Act, 1987, viz., A.I.C.T.E. (Norms and Guidelines for Fees and Guidelines for Admissions in Professional Colleges) Regulations, 1994 dated May 20, 1994 and A.I.C.T.E. (Grant of Approval for starting new Technical Institutions, Introduction of Courses or Programmes and Approval of intake capacity of seats for the Courses or Programmes) Regulations, 1994 dated October 31, 1994. These regulations have 206 been framed consistent with and in fur therance of the scheme and directions con tained in the judgment aforesaid.
4.Since the petitioner-institute could not fit itself into the said scheme, it applied for exemption and for appropriate orders both from the Government o Maharashtra and from the A.I.C.T.E. Ile request was to permit it to continue according to its present scheme and, at the same time, not to refuse or withdraw the recognition and affiliation granted by the government and the council. Since the council expressed its inability to accede to the said request, the present writ petition was filed.
5. It would be seen from the facts stated above that this institute is not an engineering college but only a polytech- nic, which means that primarily it will cater to the children of comparatively lower echelons of the employees of the company. It is confined to the children of the em- ployees alone and that too employees who have put in a minimum of five years of confirmed service on 1st July of the relevant year of admission. No fee is charged either for admission or for imparting instruction, (The admission to hostel is, of course, a different matter and for which charges are levied, to which no objection can be taken.) Admissions are being made exclusively on the basis of merit with reference to the marks in the qualifying examination, viz., the marks obtained in S.S.C. Examination conducted by the Maharashtra State Board of Secondary Education or any other equivalent examination. No outside student is being admitted. The idea is to train the students keeping the requirements of the company in mind and to absorb them ultimately in company service to the extent feasible. It is thus obvious that the purpose for which this institute has been started and is being maintained and run are in no way inconsistent with the underlying purpose and object sought to be achieved by the scheme enunciated in Unnikrishnan and the regulations framed by the A.I.C.T.E. We arc, therefore, inclined to allow the institute to function as at present, i.e., subject to the several conditions mentioned hereinbefore. In all other respects, the regulations by All-India Council for Technical tion shall apply as also the relevant rules and regulations, if any, made by the Edu- cation and Employment Department (including the office of Director of Technical Education, Bombay), Government of Maharashtra. It is made clear that the conditions imposed by the Maharashtra government while permitting the institute to be started, referred to above, shall continue to be observed. It shall be open to the Government of Maharashtra and AllIndia Council for Technical Education to inspect, call for records and information and take all other steps to ensure that the institute is adhering to the above condi- tions. For this purpose, the institute shall send each year, to both the government and the council, a statement of particulars of students who had applied for admission and those who had been granted admission. The statement shall contain the full particulars of the students alongwith the particulars of their parents (in service of the company), their service particulars, the marks obtained by each applicant and an integrated merit list and a separate merit list of the students belonging to backward classes.
6. At the same time, we wanted to ensure that the institute is run by a public/ 207 charitable trust as required by one of the clauses of the scheme in Unnikrishnan. It was, however, explained to us by Sri Venugopal that initially the company had established a trust for the purpose of running the said institute but it had to dispense with the said trust because the amount paid by the company into the said trust was not being allowed as a deduction in the assessment of the company under the Income Tax Act. It is explained that by virtue of insertion of sub-section (9) in Section 40A of die Income Tax Act by Finance Act, 1984 (with retrospective effect from April 1, 1980) the amounts paid by the company into the trust were held not deductible as permissible expenditure by the Income Tax Department and for this reason the trust had to be dispensed with. With a view to satisfy ourself as to the position of law obtaining in this behalf, we requested Sri J.Ramamurthy, Senior Advocate, to assist us and tell us whether it would be possible for the company to claim full deduction for the amounts paid into die trust established, or to be established, for running the said institute. Sri Ramamurthy and Sri Venugopal have taken us through the relevant provisions of the Income Tax Act. We find that by virtue of sub-section (9) of Section 40A, it may not be possible for the company to claim such full deduction. Even if the said trust is recognised for the purpose of Section 80G, the deduction can be only to the extent of fifty per cent of the amount paid into the trust. In the circumstances, we dispense with the said condition in the case of this institute alone subject to the following further conditions, viz., the company shall open, if not already opened, a separate account concerning the petitioner institute. All the expenditure incurred on the institute and any other receipts by the said institute shall be entered therein as also the particulars of the application of the said amounts. If there is any change in law relevant in this behalf, it shall be open to the Government of Maharashtra, A.I.C.T.E. or any other interested person to apply to this court for appropriate modification.
7. We are grateful to Sri J.Ramamurthy for gladly assisting us in the matter.
8.The writ petition is disposed of with the above directions. No costs.
210