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 62, Cited by 23]

Kerala High Court

St.Joseph'S Hospital Trust vs The Kerala University Of Health ...

Author: K.M. Joseph

Bench: K.M.Joseph, K.Harilal

       

  

  

 
 
                   IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT:

                     THE HONOURABLE MR.JUSTICE K.M.JOSEPH
                                               &
                      THE HONOURABLE MR.JUSTICE K.HARILAL

         TUESDAY, THE 7TH DAY OF AUGUST 2012/16TH SRAVANA 1934

                                WP(C).No. 12323 of 2012 (M)
                                   ---------------------------

    PETITIONER(S):
    -------------------------

        ST.JOSEPH'S HOSPITAL TRUST,
        ST.JOSEPH'S COLLEGE OF PHARMACY,
        DHARMAGIRI COLLEGE CAMPUS, NAIPUNYA ROAD, CHERTHALA,
       ALLEPPEY DISTRICT - 688 524
       REP. BY PROVINCIAL SUPERIOR.

       BY SRI.KURIAN GEORGE KANNANTHANAM,SENIOR ADVOCATE
       BY ADVS.SRI.TONY GEORGE KANNANTHANAM
                    SRI.THOMAS GEORGE
                    SRI.,JIJI THOMAS

    RESPONDENT(S):
    ----------------------------

    1. THE KERALA UNIVERSITY OF HEALTH SCIENCES,
        REPRESENTED BY ITS REGISTRAR, TRICHUR - 680 596.

    2. THE VICE CHANCELLOR,
        THE KERALA UNIVERSITY OF HEALTH SCIENCES,
        TRICHUR - 680 596.

    3. STATE OF KERALA,
        REPRESENTED BY SECRETARY,
        HEALTH & FAMILY WELFARE DEPARTMENT,
        SECRETARIAT, THIRUVANANTHAPURAM-01.

       R1 & R2 BY ADV. SRI.P.SREEKUMAR,SC,KERALA UTY.HEALTH
              R3 BY GOVERNMENT PLEADER SRI.ROSHAN D.ALEXANDER

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
     ON 23/07/2012 ALONG WITH WPC. 13371/2012, THE COURT
     ON 07/08/2012 DELIVERED THE FOLLOWING:

Kss

WPC.NO.12323/2012 M
                            APPENDIX

PETITIONER'S EXHIBITS:

P1:   COPY OF THE LETTER OF CONSENT DATED 24/04/10 ISSUED BY THE
REGISTRAR OF KERALA UNIVERSITY.

P2:   COPY OF THE ORDER DATED 16/06/2010 OF THE 1ST RESPONDENT.

P3:   COPY OF THE LETTER DATED 6/07/2010 TO THE 1ST RESPONDENT.

P4:   COPY OF THE ORDER DATED 14/07/2010 ALONG WITH LIST RELATING TO
THE PHARMACY COLLEGES.

P5:   COPY OF THE COMMUNICATION DATED 20.07.2010 FROM THE 1ST
RESPONDENT.

P6:   COPY OF THE REPLY DATED 6/08/2010 TO THE 1ST RESPONDENT.

P7:   COPY OF THE COMMUNICATION DATED 13/08/2010 ISSUED FROM THE 1ST
RESPONDENT.

P8:   COPY OF THE COMMUNICATION DATED 23/08/2010 FROM THE 1ST
RESPONDENT.

P9:   COPY OF THE COMMUNICATION DATED 23/09/2010 TO THE 1ST
RESPONDENT.

P10:  COPY OF THE ORDER DATED 23/09/2010 TO THE 1ST RESPONDENT.

P11:  COPY OF THE ORDER DATED 7/03/2011 ISSUED BY THE 1ST RESPONDENT.

P12:  COPY OF THE ORDER DATED 10/05/2012 ISSUED BY THE AICTE.

P13:  COPY OF THE REPRESENTATION DATED 19/05/2012 ISSUED FROM THE
PETITIONER TO THE 1ST RESPONDENT.

P14:  COPY OF THE CONSENT OF LETTER DATED 23/05/2012 ISSUED BY THE 1ST
RESPONDENT.

P15:  COPY OF THE CIRCULAR DATED 22/11/2010 OF THE HEALTH & FAMILY
WELFARE (S) DEPARTMENT.


RESPONDENT'S EXHIBIT:

R1A: COPY OF THE ORDER IN WPC.NO.12758 OF 2011.


                                                     /TRUE COPY/

                                                     P.S.TO JUDGE
Kss



                                                                 C. R.
               K. M. JOSEPH & K. HARILAL, JJ.
                ---------------------------------------------
             W.P.(C). NOS. 12323/12M & 13371/2012V
                ----------------------------------------------
                Dated this the 07th August, 2012

                            JUDGMENT

K.M. Joseph, J.

Both the Writ Petitions being connected, they are disposed of by this common Judgment.

W.P.(C).NO.12323 OF 2012 M

2. Petitioner claims to be an educational agency of a self financing pharmacy college. Petitioner's college fell under the purview of the Kerala University. By Ext.P1, on application, the petitioner was issued with a letter of consent by the Kerala University dated 24.4.2010 for the establishment of a new course M. Pharm - Pharmacuetical Chemistry. The Governor of Kerala initially promulgated an Ordinance, called the Kerala University of Health & Allied Sciences, 2009 which came into force in November, 2009. The Ordinance came to be replaced by an Act in WP(C).NOS.12323/12M & 13371/2012V 2 the year 2011 (hereinafter referred to as the University Act). All the colleges coming under the medical and allied fields of education which were affiliated to any of the Universities in Kerala stood affiliated to the new University, 2010 - 2011. The first respondent vide Ext.P2 order, approved the consent of affiliation in respect of the course of M. Pharm - Pharmaceutical Chemistry in respect of the petitioner's college. Petitioner addressed Ext.P3 letter stating that the Central Regulatory Authority for the M. Pharm Course is the All India Council for Technical Education (AICTE) and it had granted its approval which was uploaded in the website of AICTE. Affiliation for the M. Pharm Course without any further delay was requested for. By Ext.P4, the Kerala University notified various colleges which stood affiliated to the said University. By Ext.P5 dated 20.7.2010, the petitioner was requested to furnish certain details for considering the petitioner's request for affiliation to the M. Pharm Course. They include the following:

WP(C).NOS.12323/12M & 13371/2012V 3 "1. Permission from Govt. of Kerala after executing the agreement.
2. Letter of Permission from AICTE.
3. An Undertaking in prescribed proforma (copy enclosed) duly executed in Kerala stamp paper worth Rs.100/-.
4. Affiliation fee of Rs.50,000/= (DD in favour of the Registrar, Kerala University of Health and Allied Sciences payable at SBI, Vadakkanchery, Thrissur)."

One of the documents required under Ext.P5 was permission by Government of Kerala after executing an agreement. Ext.P6 letter was sent wherein it was, inter alia, mentioned that the petitioner is not liable to get consent letter from the Government, nor execute any agreement for the same. The undertaking mentioned therein was forwarded. Petitioner came to be served with Ext.P7 dated 13.8.2010 from the University which reads as follows:

"With reference to your letter cited, I am to inform you that in accordance with the policy of the Government of Kerala, this University has taken a decision to grant affiliation to new Colleges and courses only if the College enter into agreement with WP(C).NOS.12323/12M & 13371/2012V 4 the Government of Kerala to share 50% of the seats under Government merit quota. Hence you are requested to furnish the permission of Kerala Government for granting affiliation. In this connection, you have to also submit the original Letter of Permission issued by the AICTE for granting affiliation."

Thereafter, the petitioner came to be served with Ext.P8 from the AICTE wherein, it is stated that the petitioner's college was granted approval for the M. Pharm (Chemistry) for the first shift with an intake of eighteen for the year 2010-2011. Petitioner forwarded the said communication to the respondent/University. Petitioner moved a Writ Petition seeking a direction to consider the application for affiliation without insisting for any condition of No Objection Certificate (letter of permission) from the Government of Kerala. Ext.P10 is an interim order directing the University to pass orders on the application of the petitioner for affiliation for the M. Pharm Course, ignoring the conditions stipulated in Ext.P7. Thereafter, by Ext.P11, sanction was granted by the Vice WP(C).NOS.12323/12M & 13371/2012V 5 Chancellor by exercising his power under Section 12(7) of the Kerala University of Health and Allied Sciences Ordinance, 2010 for grant of provisional affiliation to M. Pharm in Pharmaceutical Chemistry with an annual intake of 18 students for the academic year 2010-11, subject to various conditions. We notice that in fact Condition No.8 is to the following effect:

"8. The College should furnish the Letter of Permission from Govt. of Kerala after executing the agreement."

The AICTE granted permission to the petitioner college for two more M.Pharm Courses vide Ext.P12 dated 10.5.2012. Petitioner gave Ext.P13 representation to the University seeking affiliation. Ext.P14 is a consent of affiliation issued by the Registrar of the Kerala University which reads as follows:

"The Kerala University of Health Sciences hereby gives consent of Affiliation to start M. Pharm Pharmacology and M. Pharm Pharmaceutics courses with 18 seats each in St. Joseph's College of Pharmacy, Cherthala during the academic year 2012- WP(C).NOS.12323/12M & 13371/2012V 6
13. The grant of Consent of Affiliation does not entitle the institution to make admission to the new course. Admissions as per the prescribed rules shall be made only after provisional affiliation is granted by the Kerala University of Health Sciences to the new course.
The Kerala University of Health Sciences will consider the grant of provisional affiliation to the new course subject to the recognition by the respective Central Council, fulfillment of conditions specified by the State Government and Kerala University of Health Sciences.
The Consent of Affiliation is valid for 2012-13 and 2013-14 academic years."

When enquiries were made, petitioner came to understand that the Government had addressed a Circular to the University on 22.11.2010 that no affiliation shall be granted to any new college or to any new course, unless the college agrees to surrender fifty per cent of the seats to the Government and Government issues its letter of permission thereof. Ext.P15 is produced as the Circular. Since Ext.P15 Circular is challenged and as virtually the whole WP(C).NOS.12323/12M & 13371/2012V 7 Writ Petition is based on its invalidity, we will set-forth the same as hereunder:

"Government have established a separate University for the promotion of education and research aspects in the field of Health & Allied subjects in the State, named as Kerala University of Health and Allied Sciences. Before the establishment of this University, all Medical and Allied Institutions in the State have been affiliated to different Universities by following different guidelines. Since Kerala University of Health and Allied Sciences is a separate entity, it should have its own guidelines for granting affiliation to Self financing institutions.
In the circumstances, Government issue the following guidelines for granting affiliation to Medical, Dental, Nursing, Ayurveda, Homoeo, Unani, Sidha and all other Para Medical Institutions in the State to Kerala University of Health and Allied Sciences.
"No health educational institutions/agency need be given affiliation for starting a new or higher course of study or training (including a Post Graduate course of study or training) WP(C).NOS.12323/12M & 13371/2012V 8 which would enable a student of such course or training to qualify himself/herself for the award of any recognized Medical/Para medical qualification, or increase admission capacity in any course of study or training (including a post-graduate course of study or training); except after obtaining No Objection Certificate from the State Government. The State Government shall issue NOC to the education institution/agency, only if they have agreed to abide the condition specified by Government regarding admission and fee structure and to execute an agreement in this regard."

(Emphasis supplied) Petitioner has sought for the following reliefs:

"(i) Issue a writ of certiorari or other appropriate order or direction to quash Exts.P7 & P15, in so far as the same insist on the compliance of the conditions imposed by the Government, as a condition for grant of affiliation.
(ii) Issue a writ of certiorari or other appropriate order or direction to direct the University to grant affiliation to the M. Pham Courses in petitioner's College as sanctioned by AICTE in Ext.P12 for the year 2012-13 forthwith.

WP(C).NOS.12323/12M & 13371/2012V 9

(iii) Declare that the University cannot decline affiliation once AICTE grants approval for a course or a College.

(iv) Issue a writ of certiorari or other appropriate order or direction to quash Ext.P14, in so far as affiliation is made conditional to what is stated therein.

(v) Declare that the petitioner is entitled to proceed with admissions for the M. Pharm courses in her college for 2012-13."

3. A Counter Affidavit is filed on behalf of the third respondent (State of Kerala). It is, inter alia, stated as follows:

Petitioner has not approached the Government for issuance of No Objection Certificate. This may be to avoid the conditions that may be stipulated by the Government. Government issued Circular to ensure quality in education and to give opportunity to students of low income groups in self-financial institutions, like the petitioner's institution. To ensure the latter, Government mandates WP(C).NOS.12323/12M & 13371/2012V 10 the institutions to enter into an agreement regarding seat sharing (fifty per cent of the sanctioned seats to Government) and fees structure. It appears that the petitioner institution was not willing to share fifty per cent of the total seats sanctioned to them by AICTE for admitting students from the merit list prepared by the Government or such other body entrusted by the Government. The petitioner was also not willing to follow the fee fixed by the Government in those seats set apart for the Government in those seats set apart for the Government. There is reference to the objects of the University Act. Reference is made to Sections 6(ix) and 56(1). There are wide and pervasive powers and control with the University and the State Government and to impose conditions or regulations for the purpose of affiliation of the colleges. After promulgation of the Act, the statutes have been prepared. The Act never contemplates a vacuum for functioning of the University as well as the affiliated colleges. Since statutes have been prepared, specific guidelines and formalities in comparison with the WP(C).NOS.12323/12M & 13371/2012V 11 procedure of admission to other professional courses are being followed for the issuance of No Objection Certificate. Approval process of AICTE to start recognized courses states that one copy of the application submitted before the AICTE is required to be submitted to the State Government or the Union Territory Administration concerned. The views will be forwarded with valid reasons. Government will arrange inspection by the technical team. After Government gets report, the Government will consider and take decision in granting NOC for starting the course subject to such conditions. The Act contemplates withdrawal of affiliation if the institution affiliated fails to comply with the conditions of affiliation or recognition as provided in the Act or Statutes. It is the prerogative of the Government to fix appropriate conditions. Reference placed on the Judgment of this Court in W.P.(C). No.24933/11 to hold that the process of granting affiliation is not an empty formality. Government has ample power to fix any condition for the purpose of No Objection Certificate or letter of WP(C).NOS.12323/12M & 13371/2012V 12 permission.

4. A Statement is filed by the first respondent University. It is, inter alia, stated therein that the petitioner did not raise any objection to the condition imposed in the consent of affiliation based on which the entire process commenced and the statutory council granted permission.

W.P.(C).NO.13371 OF 2012 V

5. The case of the petitioner, in brief, is as follows:

Petitioner is an Educational Agency of a Self Financing Pharmacy College by name, Ezhuthachan College of Pharmaceutical Sciences. The college has been approved by the AICTE and affiliated to the University for the purpose of conducting B. Pharm Courses. Petitioner was trying to get M. Pharm Courses sanctioned to its college. Approval of the AICTE and the University was required. Petitioner applied to the AICTE for grant of approval of M. Pharm Course in August, 2009. While the same was pending, petitioner applied to the respondent WP(C).NOS.12323/12M & 13371/2012V 13 University for affiliation in August, 2010 vide Ext.P1. Petitioner was informed by the Officers of the University that it should also obtain NOC from the Government. Without knowing the legal implications, petitioner had also applied to the Government for NOC as well. The Government initially dilly dallied the issue, saying that the infrastructural facilities in the college were not sufficient enough. Petitioner had rectified all the defects. The University had conducted inspection and pointed out some defects in the infrastructure. The same also were rectified. The University was thereafter satisfied. Thereafter, the University issued Ext.P2 letter directing to remit the amount of fees and also to produce NOC from the Government. Petitioner forwarded a Demand Draft for Rs.1,90,000/= as the required fees and also pointed out that the petitioner was awaiting NOC from the Government vide Ext.P3. At that time, the petitioner could not do anything because the formal orders of approval of the AICTE had not come. The AICTE issued Ext.P4 dated 1.9.2011 granting formal orders of WP(C).NOS.12323/12M & 13371/2012V 14 approval and granted sanction only for one Course, though what was requested was two. The sanction was for M. Pharm in Pharmaceutical Chemistry. Petitioner forwarded Ext.P4 to the University. The University again directed to remit `.1,00,000/= as registration fee and inspection fee vide Ext.P5. After inspection, the University requested the petitioner to rectify the defects vide Ext.P6. Petitioner rectified the defects and submitted a compliance report on 28.1.2012 as per Ext.P7. The University granted consent of affiliation as per Ext.P8 dated 7.2.2012. It is stated that there is no provision in the University Act for issuance of any consent of affiliation. Petitioner did not challenge the condition that the petitioner should obtain approval of the AICTE for 2012-13 and NOC which the petitioner did not have. The AICTE issued Ext.P9 granting approval for 2012-13 on 10.5.2012. Petitioner forwarded the same to the University for affiliation. The University then issued Ext.P10 stating that the petitioner should produce NOC from the Government and also should pay an additional amount of WP(C).NOS.12323/12M & 13371/2012V 15 Rs.50,000/= as affiliation fee. Petitioner was agreeable to pay the fees, but was not able to produce the consent. Petitioner relies on Ext.P10 interim Order passed by this Court in WP(C). No.2468/2011 by which the University was directed to pass orders on the petitioner's application for affiliation ignoring the conditions mentioned in Ext.P7. When enquiries were made, the petitioner came to know that the Government had issued Ext.P11 Circular to the University on 22.11.2010 directing that no affiliation shall be granted to any new college or to any new Course in any existing college unless the college agrees to surrender fifty per cent of the seats to the Government and until the Government issues Letter Of Permission (LOP). In such circumstances, the petitioner seeks the following reliefs:
"(i) Issue a writ of certiorari or other appropriate order or direction to quash Ext.P8 in so far as it insists on the NOC of the State Government to grant affiliation.
            (ii)    Issue a writ of certiorari or other

WP(C).NOS.12323/12M &
13371/2012V                      16

appropriate order or direction to quash Ext.P11, in so far as the same insist on the compliance of the conditions imposed by the Government, as a condition for grant of affiliation.
(iii) Issue a writ of mandamus or other appropriate order or direction to direct the University to grant affiliation to the M. Pham Course in petitioner's college as sanctioned by AICTE in Ext.P9 for the year 2012-13 forthwith.
(iv) Declare that the University cannot decline affiliation once AICTE grants approval for a course or a college.
(v) Declare that the petitioner is entitled to proceed with admissions of the M. Pharm Courses in its college for 2012-13."

6. We heard Shri Kurian George Kannanthanam, learned senior counsel for the petitioners, Shri P. Sreekumar, learned standing counsel appearing for the respondent University and also Shri Roshan D. Alexander, the learned Government Pleader. WP(C).NOS.12323/12M & 13371/2012V 17

7. Learned senior counsel for the petitioners would address the following contentions before us:

The State has no authority in law to insist that the petitioners should obtain permission from it. Reliance is placed on the decision of the Apex Court in Jaya Gokul Education Trust v. Commissioner & Secretary to Government (2000 (2) KLT 267). It is contended that even assuming that the State has any such power, it cannot further insist that such consent or permission will be given only if the petitioners enter into agreements with the State, agreeing for seat sharing and regulation of fees. It is next contended that the University is not bound by the Circular. Expatiating, he would submit that the issue relating to the right of managements be they minority or non-minority, to admit students and to fix fees has engaged the attention of the highest court. An Eleven Bench in T.M.A.Pai Foundation And Others v. State of Karnataka And Others ((2002) 8 SCC 481) dwelt at length on this issue. Still later, a Constitution Bench in Islamic Academy of WP(C).NOS.12323/12M & 13371/2012V 18 Education And Another v. State of Karnataka And Others ((2003) 6 SCC 697) made various observations. This, in turn, led to the constitution of a Seven Bench in the P. A. Inamdar And Others v. State of Maharashtra And Others ((2005) 6 SCC 537), which has specifically dealt with the issues with which this Court would have to express its views. He invited our attention to paragraphs 124 and 125 of the decision in Inamdhar's case (supra) which read as follows:
"124. So far as appropriation of quota by the State enforcement of its reservation policy is concerned, we do not see much of a difference between non- minority and minority unaided educational institutions. We find great force in the submission made on behalf of the petitioners that the States have no power to insist on seat-sharing in unaided private professional educational institutions by fixing a quota of seats between the management and the State. The State cannot insist on private educational institutions which receive no aid from the State to implement the State's WP(C).NOS.12323/12M & 13371/2012V 19 policy on reservation for granting admission on lesser percentage of marks i.e. on any criterion except merit.
125. As per our understanding, neither in the judgment of Pai Foundation nor in the Constitution Bench decision in Kerala Education Bill which was approved by Pai Foundation is there anything which would allow the State to regulate or control admissions in the unaided professional educational institutions so as to compel them to give up a share of the available seats to the candidates chosen by the State, as if it was filling the seats available to be filled up at its discretion in such private institutions. This would amount to nationalisation of seats which has been specifically disapproved in Pai Foundation. Such imposition of quota of State seats or enforcing reservation policy of the State on available seats in unaided professional institutions are acts constituting serious encroachment on the right and autonomy of private professional educational institutions. Such appropriation of seats can also not be held to be a regulatory measure in the interest of the minority within the meaning of Article 30(1) or a reasonable WP(C).NOS.12323/12M & 13371/2012V 20 restriction within the meaning of Article 19(6) of the Constitution. Merely because the resources of the State in providing professional education are limited, private educational institutions, which intend to provide better professional education, cannot be forced by the State to make admissions available on the basis of reservation policy to less meritorious candidates. Unaided institutions, as they are not deriving any aid from State funds, can have their own admissions if fair, transparent, non-exploitative and based on merit."

No doubt, voluntary agreement for seat sharing is not impermissible. The Court held as follows:

"128. We make it clear that the observations in Pai Foundation in paragraph 68 and other paragraphs mentioning fixation of percentage of quality are to be read and understood as possible consensual arrangement which can be reached between unaided private professional institutions and the State."

WP(C).NOS.12323/12M & 13371/2012V 21 He would therefore contend that the condition contemplated in the impugned Circular would occasion violation of Article 19(i)(g) of the Constitution of India as also Article 30. Learned senior counsel for the petitioners has also a case that the impugned Circular is bad for the reason that it cannot be treated as issued in accordance with Article 154 of the Constitution. It is pointed out that an Officer has without complying with the formalities which the Constitution prescribes, issued the impugned Circular. It is not stated to be issued by or on behalf of the Governor. In the absence of such an incantation that it is made by or under the Order of the Governor, no sanctity can be attached to the same, he contends.

8. Per contra, Shri P. Sreekumar, learned counsel for the University would, no doubt, contend that the University is acting on the basis of the Circular. He would further submit that there is no fundamental right to affiliation either under Article 19(i)(g) or Article 30 of the Constitution. He would point out that the principle laid down by the Apex Court in the decision in Jaya WP(C).NOS.12323/12M & 13371/2012V 22 Gokul Educational Trust v. Commissioner & Secretary to Government (2000 (2) KLT 267) may not apply to the facts situation. He would further contend that the decision of the Apex Court in State of Tamil Nadu & Anr. v. Adhiyaman Educational & Research Institute & Ors. (1995 (4) SCC 104), which was the basis for Jaya Gokul's case has been considerably diluted down by virtue of the subsequent decisions which we will advert to.

9. Learned Government Pleader would also reiterate that there is no fundamental right to affiliation. He would further submit that the Government has power to issue the impugned Circular under Section 47 of the Kerala Professional Colleges or Institutions (Prohibition of Capitation Fee, Regulation of Admission, Fixation of Non-Explorative Fee and Other Measures to Ensure Equity and Excellence in Professional Education Act, 2006 (hereinafter referred to as the Kerala Professional Colleges Act). He would also rely on Sections 5, 6, 40, 41 and 47 of the University Act. He would further contend that the Government is WP(C).NOS.12323/12M & 13371/2012V 23 only seeking to implement its policy of equitable distribution of seats. Government is interested in ensuring the establishing of a fair fee structure. Government has ample power under Article 162, it is submitted.

10. Whether the Government has authority to issue the impugned Circular ?

The principal argument of the petitioners is that the impugned Circular cannot stand judicial scrutiny for the reason that the Government has no authority to insist upon its consent for establishing the college as it has purported to do in the Circular. In the decision in Jaya Gokul Educational Trust v. Commissioner & Secretary to Government (2000 (2) KLT 267), the Apex Court was actually dealing with a situation where an application was made for affiliation and the matter was being processed by the University. Under the concerned Statutes, the procedure contemplated included ascertaining the views of the Government. It appears that the college authorities in the said case applied for the consent of WP(C).NOS.12323/12M & 13371/2012V 24 the Government to establish the college. The Government declined to grant consent. It was a case which was covered by the legislation framed under Entry 66 of List I of the Seventh Schedule to the Constitution of India, namely the AICTE Act. Entry 66 reads as follows:

"66. Co-ordination and determination of standards in institutions for higher education or research and scientific and technical institutions."

Entry 25 of List III of Seventh Schedule reads as under:

"25. Education, including technical education, medical education and universities, subject to the provisions of entries 63, 64, 65 and 66 of List I; vocational and technical training of labour."

The Apex Court in the course of its Judgment proceeded to hold as follows:

"19. Learned Additional Solicitor General stated before us that there was no statute in the State of Kerala corresponding in the Tamil Nadu Act of WP(C).NOS.12323/12M & 13371/2012V 25 1976 nor any other law which specifically required the 'approval' of the State Government. It was however contended that the Tamil Nadu case was concerned only with the standards of education and as to who could fix them. We are not inclined to agree. We have already pointed out under Point 1 that in the Tamil Nadu case, S.10 (K) of the AICTE Act was referred to and the power of 'approval' for establishing a technical institution was considered. In our opinion, even if there was a State law in the State of Kerala which required the approval of the State Government for establishing technical institutions, such a law would have been repugnant to the AICTE Act and void to that extent, as held in the Tamil Nadu case.
20. The only provision relied on before us by the State Government which according to its learned senior counsel, amounted to a statutory requirement of 'approval' of the State Government, was the one contained in Clause 9 (7) of the Kerala University First Statute. It reads as follows:
WP(C).NOS.12323/12M & 13371/2012V 26 "(9) Grant of affiliation:
(1) .....................
(3). ....................
(7).After considering the report of the Commission and the report of the local inquiry, if any, and after making such further inquiry as it may deem necessary, the Syndicate shall decide, after ascertaining the view of the Government also, whether the affiliation be granted or refused, either in whole or part. In case affiliation is granted, the fact shall be reported to the Senate at its next meeting".

It will be noticed that Clause 9 (7) of the Statute required that before the University took a decision on "affiliation", it had to ascertain the "views" of the State Government.

"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 propriety WP(C).NOS.12323/12M & 13371/2012V 27 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 fulfillment 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 the Tamil Nadu case, the Central Act of 1987 and in particular, S.10 (K) occupied the field relating the '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 characterized as requiring the 'approval' of the State Government. If, indeed, the University statute WP(C).NOS.12323/12M & 13371/2012V 28 could be so interpreted, such a provision requiring approval of the State Government would be repugnant to the provisions of S.10 (K) of the AICTE Act, 1987 and would again be void. As pointed out in the Tamil Nadu case there were enough provisions in the Central Act for consultation by the council of the AICTE with various agencies, including the State Governments and the Universities concerned. The State Level Committee and the Central Regional Committee contained various experts and State representatives. In case of difference of opinion as between the various consultees, the 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 in the Tamil Nadu 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 the AICTE. Therefore, the procedure for obtaining the affiliation and any conditions which WP(C).NOS.12323/12M & 13371/2012V 29 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."

Thereafter, in paragraph 23, the Apex Court also held as follows:

"23. Thus we hold, in the present case that there was no statutory requirement for obtaining the approval of the State Government and even if there was one, it would have been repugnant to the AICTE Act. The University statue 9 (7) merely required that the 'views' of the State Government be obtained before granting affiliation and this did not amount to obtaining 'approval'. If the University statute required 'approval', it would have been repugnant to the AICTE Act. Point 1 is decided accordingly."

In short, when a law is made under Entry 66, then, going by the aforesaid decision, it may not be open to the State to prescribe the obtaining of its consent for affiliation of the college. It would be a case of legislative incompetence.

WP(C).NOS.12323/12M & 13371/2012V 30

11. Learned senior counsel for the petitioners would, in fact, point out that though the word used is "established", the facts which are set out in the Judgment, leave no room for doubt that what was contemplated was the approval of the Government for affiliation. Therefore, it is submitted that on all fours, the decision clearly concludes the issue which we are called upon to decide.

12. Shri P. Sreekumar, on the other hand, would contend that Entry 66 actually relates to the standards of education and no doubt, in respect of standards of education, it is a matter which is beyond the powers of the State Legislature or the Government as held by the Apex Court, and that too, in so far it adversely affects the standards. Government cannot make any inroad into the province reserved by law made by the Parliament under its authority under Entry 66. But, in this case, he would submit that the Government has issued a general circular wherein it declares that unless No Objection Certificate is obtained, affiliation need not be granted by the University. The scope of the prohibition and WP(C).NOS.12323/12M & 13371/2012V 31 the purport of the Circular is to achieve social justice and to promote the principle of merit which is why the Government sought to insist on seat sharing and also to provide for fair fees. He drew our attention to paragraph 134 of Inamdar's case which reads as follows:

"134. However, different considerations would apply for graduate and postgraduate level of education, as also for technical and professional educational institutions. Such education cannot be imparted by any institution unless recognised by or affiliated with any competent authority created by law, such as a university, Board, Central or State Government or the like. Excellence in education and maintenance of high standards at this level are a must. To fulfil these objectives, the State can and rather must, in national interest, step in. The education, knowledge and learning at this level possessed by individuals collectively constitutes national wealth."

He submits that the Government has power under Entry 25 and there is executive power also. He would also no doubt contend WP(C).NOS.12323/12M & 13371/2012V 32 that there is statutory support from Sections 40, 41 and 47 of the University Act.

13. Learned senior counsel for the petitioner would submit that the matter is squarely covered by the decision of the Apex Court and there is absence of power with the Government. He would also point out that seat sharing has been frowned upon by the Apex Court and that it amounts to nationalisation of seats. In paragraph 137 of the decision in P.A. Inamdar and Others v. State of Maharashtra And Others ((2005) 6 SCC 537) the Apex Court has held as follows:

"137. Pai Foundation has held that minority unaided institutions can legitimately claim unfettered fundamental right to choose the students to be allowed admission and the procedure therefor subject to its being fair, transparent and non-exploitative. The same principle applies to non-minority unaided institutions. There may be a single institution imparting a particular type of education which is not being imparted by any other institution and having its own admission WP(C).NOS.12323/12M & 13371/2012V 33 procedure fulfilling the test of being fair, transparent and non-exploitative. All institutions imparting same or similar professional education can join together for holding a common entrance test satisfying the above said triple tests. The State can also provide a procedure of holding a common entrance test in the interest of securing fair and merit-based admissions and preventing mal-administration. The admission procedure so adopted by a private institution or group of institutions, if it fails to satisfy all or any of the triple tests, indicated hereinabove, can be taken over by the State substituting its own procedure. The second question is answered accordingly."

In this connection, we must also bear in mind the arguments of the learned counsel for the respondents that the petitioners in these cases cannot claim fundamental freedom under Article 19(i)(g). Article 19 provides for fundamental freedoms including the right to carry on an occupation which, it is well settled, includes the right to run a self-financing educational institution. But, this right is conferred on citizens of India. According to the respondents, the WP(C).NOS.12323/12M & 13371/2012V 34 petitioners cannot be treated as citizens of India. They would, therefore, contend that the Supreme Court has expounded the principle that Government cannot force an Unaided Institution to share seats with it or prescribe fees, which is the result of the interpretation of Article 19(i)(g) and Article 30 of the Constitution. Learned senior counsel for the petitioners would point out that in one of the Writ Petitions (WP(C).No.12323/12), the petitioner is entitled to invoke the right under Article 30. As far as the judicial veto of interference in fees is concerned, petitioners contend that it is done by interpreting Article 14, which right is available to non- citizens also. He would further submit that as far as want of power with the Government to require its consent as contemplated in the impugned Circular is concerned, the matter must be decided with reference to the law declared in Jaya Gokul Educational Trust v. Commissioner & Secretary to Government (2000 (2) KLT 267).

14. We may first consider the statutory provisions relied on by the respondents. Learned Government Pleader would draw our WP(C).NOS.12323/12M & 13371/2012V 35 attention to the following provisions in the University Act:

Section 5 speaks about the objects of the University. They include, inter alia, (S.5(iii)) to regulate the academic standards of the affiliated colleges or institutions.
Section 5(xii) to promote equitable distribution of facilities for education in health and allied sciences.
Section 6 speaks of the powers and functions of the University. They, inter alia, include monitoring and evaluating the academic performance of affiliated colleges and recognised institutions for granting continuation of affiliation and periodical accreditation (S.6(xx)).
There is also power to control and regulate admission of students for various courses of study in University departments, affiliated colleges, institutions, schools, centres and recognised institutions (S.6(xviii)).
Further reliance is placed on Section 40 of the Act which deals with the power of the Governing Council to make statutes. Section 40 of the Act, inter alia, provides that the Statutes may provide for, inter alia, conditions and procedure for the affiliation of colleges or for withdrawing the affiliation of colleges (S.40(2)(xi)). Section WP(C).NOS.12323/12M & 13371/2012V 36 41 provides for the procedure for making Statutes. It, inter alia, provides that Government shall make the first statute of the University. Thereafter, sub-section (2) provides that the Governing Council may make new or additional Statutes or amend or repeal the Statutes made by the Government from time to time. Sub-

section (3) provides for the procedure for amending or repealing of Statutes by the Governing Council. Section 41(3)(iv) reads as follows:

"No Statute providing for the conditions for, or procedure relating to the affiliation of private colleges shall be passed by the Governing Council without the previous approval of the Government."

Still further, our attention was invited to Section 47 of the Act. It reads as follows:

"47. Admission and Examination.-(1) Subject to the rights of the minority educational institutions, admission to all courses in the University departments and affiliated colleges shall be made in accordance with the reservation policy of WP(C).NOS.12323/12M & 13371/2012V 37 Government for the weaker sections of the society and on the basis of competitive merit in accordance with the rules, if any, made by the Government;
Provided that, where rules have been framed by the Government, in the interest of the students of the entire State, the University shall adopt the same and such rules shall be published in the Gazette, as the case may be, at least six months before the start of any academic session:
Provided further that having regard to the maintenance of discipline, the authority concerned shall have the power to refuse admission to a student.
(2) At the beginning of each academic year the University shall prepare and publish an academic calendar for all programmes including a Schedule of Examinations, provided that, no examination or the results of an examination shall be held invalid only for the reason that the University has not followed the Schedule."

Support is also sought to be drawn from Section 14 of the Professional Colleges Act. Section 14 reads as follows:

WP(C).NOS.12323/12M & 13371/2012V 38 "14. Power of the Government to issue directions.-(1) The Government may give such directions to any professional college or institution as in its opinion are necessary or expedient for carrying out the purposes of this Act or give effect to any of the provisions contained therein or in any rules or orders made thereunder and the management of the college or institution shall comply with every such direction.

(2) The Government may also give such directions to the Officers or authorities under its control which in its opinion are necessary or expedient for carrying out the purposes of this Act."

It is submitted that the impugned Circular can be supported under Section 14 of the Kerala Professional Colleges Act.

15. Learned senior counsel for the petitioners, on the other hand, would submit that Section 14 of the Kerala Professional Colleges Act cannot be invoked. Section 14 deals with the power of the Government to give directions to a college or institution, as is considered necessary or expedient for carrying out the purposes of the Act or to give effect to the provisions contained in any Rules WP(C).NOS.12323/12M & 13371/2012V 39 or Orders made thereunder. It is submitted that the Circular which is challenged, is not a direction issued to the professional colleges or institutions as contemplated. On the other hand, it is directed against the University and, therefore, it cannot be supported under Section 14 of the Kerala Professional Colleges Act. He would further point out that Section 5 of the Act speaks about the objects of the University. So also, Section 6 (xx) of the Act speaks about the power of the University to monitor and evaluate the academic performance of the affiliated colleges. It is also pointed out that Section 40 of the Act deals with the power to make Statutes in relation to affiliation or withdrawing the same. It is pointed out that no Statutes have been made. As far as Section 41 of the Act is concerned, it may be true that the Government can make the first Statute. Admittedly, no Statutes have been made. It is also submitted that Section 41(3)(iv) of the Act is an embargo against passing of any Statute in relation to affiliation without the previous approval of the Government. But, that is besides the point which WP(C).NOS.12323/12M & 13371/2012V 40 is urged before us, he contends.

16. We are of the view that the attempt made by the learned counsel for the University and also the learned Government Pleader to support the impugned Circular with reference to the statutory provisions which we have adverted to, is without merit. Section 5 of the Act deals with the objects of the University. No doubt, it has a laudable object to regulate academic standards of affiliated colleges or institutions. But, it is inconceivable as to how the Government which is a different Body from the University can assume any authority to issue the impugned Circular seeking support under Section 5(iii) of the Act which relates to regulation of academic standards. Likewise, Section 5

(xii) of the Act, no doubt, also is intended to declare that one of the objects of the University is to promote equitable distribution of facilities in education, health and allied sciences. The laudable object which the University is expected to achieve, cannot form the legal basis for the Government of a State to issue the impugned WP(C).NOS.12323/12M & 13371/2012V 41 Circular. Likewise, Section 6 of the Act speaks about powers and functions by the University. No doubt, it includes controlling and regulating admission of students in affiliated colleges, inter alia, and also monitoring and evaluating the academic performance of affiliated colleges. But here, we are not called upon to sit in Judgment over the exercise of any power by the University. We are essentially called upon to decide upon the authority of the Government to dictate to the University that it need not give affiliation, unless and until certain conditions are satisfied, which include the obtaining of No Objection Certificate from it. We would think that no support can be drawn by the Government with reference to the powers and functions of the University under Section 6 of the Act.

17. As far as Section 40 of the Act is concerned, it relates to the power to make Statutes. No doubt, Statutes can be made by the Governing Council in relation to the conditions and procedure for affiliation of colleges of for withdrawing the affiliation of colleges. WP(C).NOS.12323/12M & 13371/2012V 42 Undoubtedly, under Section 41, the first Statute has to be made by the Government. Therefore, the Government has power to make first statute. On a reading of Sections 40 and 41 of the Act together, we can proceed on the basis that Government may make the first statutes providing for conditions and procedure for the affiliation of colleges or for withdrawing the affiliation of colleges. Admittedly, no such Statutes have been made. We notice that the Act was published in the Gazette on 24.1.2011 and it is deemed to have come into force on 7.12.2009, even after the passage of more than fifteen months. Government has not even made the first Statutes. No doubt, learned Government Pleader submits that they are being made. But, that is besides the point. Without the prior approval of the Government, the Governing Council cannot pass any Statute in relation to affiliation of private colleges. But, the question which falls for our decision is the authority of the Government to pass such a Circular. We would think that neither Section 40 nor Section 41 of the Act provides for authority with WP(C).NOS.12323/12M & 13371/2012V 43 the Government to issue the Circular in question. The Act specifically clothes the Government with power to make Statutes which it has desisted from doing, as things stand. There is no power under Section 40 or Section 41 to issue the Circular which is impugned in these cases.

18. As far as Section 47 of the Act is concerned, no doubt, it declares that admission to all courses in the University departments and affiliated colleges shall be made in accordance with the reservation policy of the Government and for weaker sections of the society and on the basis of competitive merit in accordance with the Rules, if any, made by the Government. Section 47 of the Act, in our view, apparently gives effect to the provisions of Article 15(5) of the Constitution of India. Article 15(5) indeed permits reservation for the scheduled castes and socially and educationally backward sections and it is not applicable to minority institutions. Section 47 of the Act reflects the intention of the State Legislature to make available the benefit of the WP(C).NOS.12323/12M & 13371/2012V 44 Constitutional amendment by which reservation is permitted under Article 15(5). No doubt, admissions are to be made on the basis of comparative merit. The words "comparative merit" are followed by the words "in accordance with the Rules" which in turn is followed by the words "if any" made by the Government. It is an injunction contained in the Statute that admission shall be on the basis of comparative merit. It may not be appropriate to hold that the principle of comparative merit will not apply unless Rules are made. No doubt, Rules may be made. Even otherwise, in respect of unaided educational institutions, the principle of merit has been recognized in all the three major decisions dealing with the issue, namely TMA Pai, Islamic and Inamdar. It may not be out of place to recollect that in all these decisions, the Apex Court has directed that merit must indeed be the criterion. It has declared the law as to how the criteria of merit is to be arrived at. We see nothing in Section 47 of the Act to support the Circular issued by the Government. No Rules have been framed by the Government WP(C).NOS.12323/12M & 13371/2012V 45 under Section 47 of the Act to support the Circular issued by the Government. As far as the reservation is concerned, the concept of reservation which, of course, is not applicable to minority institutions is something which can be insisted upon. No doubt, Article 15(5) speaks about the reservation policy being made by a law. We are not pronouncing on the reservation policy which is embedded in Section 47 of the Act. Section 47 of the Act is not challenged before us. Section 47 of the Act will, therefore, apply in its own sphere. Nothing turns in these cases, on the provisions of Section 47 of the Act, in our view. At any rate, we do not see how the Government can seek support on the basis of the provisions of Section 47 of the Act. Incidentally, we may observe that in paragraph 4 of the Counter Affidavit filed by the Government in W.P.(C).No. 12323/12, it is, inter alia, stated as follows:

"4. At the outset itself it is submitted that, the Writ Petitioner has not approached Government for WP(C).NOS.12323/12M & 13371/2012V 46 issuance of no objection Certificate. This may to be avoid the conditions that may be stipulated by the Government at the time of issuance of NOC regarding sharing of 50% seats and execution of agreement with the Government. Government issues No Objection Certificate to institutions desirous to start courses brought under the purview of Kerala University of Health Sciences after conducting inspection to ensure that norms and standards set for the course by State or Central Councils are strictly adhered to and to ensure quality in education.
      Government           have          issued       Circular

      No.25538/S3/2010/H&FWD              dated     22.11.2010

(Ext.P14) considering this and also to give opportunity to students of low income groups in self financing institutions like petitioner institution. To ensure the latter, Government mandates the institutions to enter into an agreement regarding seat sharing (50% of the sanctioned number of seats to Government) and fee structure. It appears that the petitioner institution is not willing to share 50% of the total seats sanctioned to them by the AICTE for WP(C).NOS.12323/12M & 13371/2012V 47 admitting students from the merit list prepared by the Government or such other body entrusted by the Government. Writ Petitioner is also not willing to follow the fee fixed by the Government in those seat set apart for the Government."

Therefore, it appears to be clear that the purport of the Government by issuing the Circular is to compel the colleges to agree for seat sharing and fixation of fees for which, support cannot be drawn from Section 47 of the Act.

19. As far as Section 14 of the Professional Colleges Act is concerned, we are of the view that no support can be derived from the said Section. Section 14 of the Professional Colleges Act, in fact, provides with power to the government to issue direction to the colleges or institutions for the purpose of carrying out the purpose of the Professional Colleges Act or to give effect to the provisions contained in the Rules. Incidentally, we may notice that Section 10 of the Professional Colleges Act provided for allotment of seats. It is not in dispute that the said provision came to be WP(C).NOS.12323/12M & 13371/2012V 48 declared as unconstitutional by this Court in Lissy Institution v. State of Kerala (2007 (1) KLT 409). We may notice that we cannot possibly hold that the Circular is a direction to the colleges for the purpose of carrying out the Act. It is in fact a Circular addressed to the University. We may further notice that in the absence of Section 10 as things stand, (we are told that an Appeal is pending before the Apex Court from the Judgment in Lissy Institution's case), it cannot be said to be issued for enforcing Section 10. No doubt, we may notice the principle which has been enunciated by the Apex Court in a catena of decisions including Mysore State Road Transport Corpn. v. Gopinath Gundachar Char (AIR 1968 SC 464). We would refer to the Judgment of the Apex Court in V. Balasubramaniam, etc. etc. v. Tamil Nadu Housing Board and Others etc. etc. (AIR 1988 SC 6). Therein, the question arose in the context of the promotion given by a statutory board on the strength of the norms which it had adopted which fell short of the statutory requirement of publication in the WP(C).NOS.12323/12M & 13371/2012V 49 gazette. The Court, inter alia, held as follows:

"Even in the case of persons holding the civil posts in the Government this Court has held that notwithstanding the provisions of Art.309 of the Constitution, the State Government had the executive power in relation to all matters with respect to which the legislature of the State had power to make laws and the absence of any such law made under Art.309 of the Constitution or the rules made under the proviso thereto, the State Government could make valid appointments in exercise of its executive powers (vide B.N. Nagarajan v. State of Mysore, (1966) 3 SCR 682: (AIR 1966 SC 1942). The power of the Board under S.16 of the Act is similar to the power exercisable by a State Government under Art.162 of the Constitution as regards appointment to State Public Services is concerned and that power could be exercised by the Board in accordance with its own resolution which in this case had received the approval of the State Government until appropriate regulations were published by it in accordance with S.161 of the Act."

WP(C).NOS.12323/12M & 13371/2012V 50 The Apex Court did not decide the issue as such as to whether the non publication rendered the regulations relating to promotion ineffective. But, the Court took the view that the Board had the power to make the appointments. The said view has been followed by the Apex Court in Meghalaya State Electricity Board And Another v. Jagadindra Arjun (AIR 2001 SC 2440). Actually, the principle enunciated by the Apex Court is traceable to the concept of interpreting the powers of a statutory body with reference to the statute which governs its creation and its powers. When confronted with this Judgment, the learned senior counsel for the petitioners would submit that in place of the Board or the statutory Corporation which was considered by the Apex Court, we may substitute the University. The University may have all the powers which are necessary for carrying on its functions under the Act. But, it will not result in conferment of power with the State which, according to him, is an external body to determine that NOC must be obtained from it before the University could exercise its powers. WP(C).NOS.12323/12M & 13371/2012V 51 We do not think that the respondents can rely on the statutory provisions.

20. We may now revert back to the principal and the first question which arises is whether we should grant relief to the petitioners on the basis of the principle enunciated in Jaya Gokul's case. Undoubtedly, the Courses which are the subject matter of dispute in these cases, are the Courses of M. Pharm. As far as M. Pharm is concerned, the matter is admittedly governed by the provisions of the AICTE Act. The said Act is a law made by Parliament which is in the exercise of its law making power under Entry 66 of List 1 of VIIth Schedule. The question which fell for consideration and which was considered by the Apex Court in Jaya Gokul's case also related to a Statute made in the exercise of Entry 66. We have already extracted and referred to the decision of the Apex Court in Jaya Gokul's case. Therein, the Apex Court has, inter alia, held that even if there was a State law in the State of Kerala which required the approval of the State Government for WP(C).NOS.12323/12M & 13371/2012V 52 establishing an educational institution, such a law would be repugnant to the AICTE Act and void to that extent. We may further notice that the Court was also dealing with a case where affiliation was sought. The party had, no doubt, sought permission of the Government which was refused. The affiliation process was going on. It was held that the concerned Act only contemplated getting the views of the Government. The Court held that this could not be characterised as requiring the approval of the State Government. More importantly, the Apex Court further held that indeed if 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 and is void. Only the views were to be obtained and that if the Act required approval, it would be repugnant to the AICTE Act.

21. What is done under the impugned Circular is to, no doubt, require of the University that it need not give affiliation WP(C).NOS.12323/12M & 13371/2012V 53 unless the institutions obtained the No Objection Certificate from the State Government. This means that even in respect of institutions which are otherwise governed by a Statute made under Entry 66, affiliation is to be refused unless and until the no objection of the Government is procured. The No Objection Certificate itself, no doubt, in turn is to be withheld unless the college agrees to abide by the conditions regarding admission and fees structure and execution of an agreement in this regard. As to what is to be the nature of the condition regarding admission, we would think that the vagueness of the Circular is supplied by the clarity with which it is adverted to in the Counter Affidavit. That is to say, what is contemplated is that the colleges must surrender fifty per cent of the seats to the Government or share fifty per cent of the seats.

22. There is a challenge raised by the learned senior counsel for the petitioners regarding the very conditions in the Circular and he contends that there can be no seat sharing and the Government WP(C).NOS.12323/12M & 13371/2012V 54 cannot fix the fees as it has been categorically held to be unconstitutional being a negation of Article 19(i)(g) and also an infraction of Article 30 of the Constitution. Cross-subsidising is impermissible, he contends.

23. We have already adverted to paragraphs 124 and 145 of Inamdhar's case. Learned counsel for the respondents on the other hand would point out that the petitioners cannot claim the benefit of Article 19(i)(g). This is for the reason that Article 19(i)

(g) speaks about fundamental freedom which is available only to a citizen. Accordingly, the petitioners cannot claim as citizens. They would also draw our attention to the fact that by a catena of decisions of the Apex Court, it is now well settled that even a minority institution under Article 30 cannot claim any fundamental right to affiliation as distinguished from the establishment.

24. Learned senior counsel for the petitioners would submit that W.P.(C). No.12323/12 is certainly entitled to the benefit under Article 30 and in paragraph 125 of Inamdhar's case (supra), the WP(C).NOS.12323/12M & 13371/2012V 55 Apex Court has held that any direction for seat sharing would amount to nationalisation of seats and it will amount to violation of Article 30 as it cannot be treated as a reasonable regulation. He would further submit that while it is true that the Apex Court has held that there is no fundamental right to affiliation, he would submit that the Apex Court has also dwelt on the conditions which may be imposed for the grant of affiliation which are in conformity with Article 30 and conditions which would occasion violation of Article 30. In this regard, he would draw our attention to paragraph 121 of the Inamdar's case, which reads as follows:

"121. Affiliation or recognition by the State or the Board or the university competent to do so, cannot be denied solely on the ground that the institution is a minority educational institution. However, the urge or need for affiliation or recognition brings in the concept of regulation by way of laying down conditions consistent with the requirement of ensuring merit, excellence of education and preventing maladministration. For example, provisions can be WP(C).NOS.12323/12M & 13371/2012V 56 made indicating the quality of the teachers by prescribing the minimum qualifications that they must possess and the courses of studies and curricula. The existence of infrastructure sufficient for its growth can be stipulated as a prerequisite to the grant of recognition of affiliation. However, there cannot be interference in the day-to-day administration. The essential ingredients of the management, including admission of students, recruiting of staff and the quantum of fee to be charged, cannot be regulated. "

The said paragraph, no doubt, deals with the affiliation of minority institutions. It gives the impression that minority institutions can seek freedom from regulation in the matter of admission of students and the fees to be charged. But, then, learned counsel for the University as also the learned Government Pleader would point out that in other paragraphs of the Judgment, there are observations which would show that the observations made in paragraph 121 should not be read in isolation. They would point out that they are all following the direction in the Islamic's case WP(C).NOS.12323/12M & 13371/2012V 57 and Committees have been set up both in regard to the supervision of admission and also for regulation of fees (to prevent profiteering and also charging of capitation fees). Therefore, both admission and collection of fees can be the subject matter of regulation, even in respect of minority institutions, runs the argument of the learned counsel for the respondents.

25. There is also a case for the learned senior counsel for the petitioners that the State cannot exercise executive powers if a right under Article 19 is involved, as executive powers are anathema in an area where the right is under Article 19 (See the decision in the National Anthem's case ( Bijoe Emmanuel and Ors. v. State of Kerala & Ors. (AIR 1987 SC 748). In fact, learned counsel for the University fairly brings to our notice the decision of the Apex Court taking similar view in State of Bihar And Others v. Project Uchcha Vidya, Sikshak Sangh And Others (2006 (2) SCC 545). It is beyond the scope of any doubt that if the right under Article 19 is to be encroached upon by way of WP(C).NOS.12323/12M & 13371/2012V 58 reasonable restriction on the fundamental right, it can be achieved only by a law and the word "law" as it stands interpreted, will not embrace within its scope an executive instruction, be it one made under Article 162 of the Constitution.

26. Here, we may also notice the Judgment of the Apex Court which is brought to our notice by Shri P. Sreekumar, namely Dharam Dutt and Others v. Union of India and Others (2004 (1) SCC 712). Therein, the Apex Court held that Article 19 can be invoked only by citizens of India. That apart, the court also elucidated the various aspects of Article 19.

"36. Article 19 confers fundamental rights on citizens. The rights conferred by Article 19(1) are not available to and cannot be claimed by any person who is not and cannot be a citizen of India. A statutory right - as distinguished from a fundamental right - conferred on persons or citizens is capable of being deprived of or taken away by legislation. The fundamental rights cannot be taken away by any legislation: a legislation can only impose reasonable WP(C).NOS.12323/12M & 13371/2012V 59 restrictions on the exercise of the right. Out of the several rights enumerated in clause (1) of Article 19, the right at sub-clause (a) is not merely a right of speech and expression but a right to freedom of speech and expression. The enumeration of other rights is not by reference to freedom. In the words of the then Chief Justice Patanjali Sastri in State of W.B. v. Subodh Gopal Bose these rights are great and basic rights which are recognized and guaranteed as the natural rights, inherent in the status of a citizen of a free country. Yet, there cannot be any liberty absolute in nature and uncontrolled in operation so as to confer a right wholly free from restraint. Had there been no restraints, the rights and freedoms may tend to become the synonyms of anarchy and disorder. The founding fathers of the Constitution, therefore, conditioned the enumerated rights and freedoms reasonably and such reasonable restrictions are found to be enumerated in clause (2) to (6) of Article 19 excepting for sub-clauses
(i) and (ii) of clause (6), the laws falling within which descriptions are immune from attack on the exercise of legislative power within their ambit. "

WP(C).NOS.12323/12M & 13371/2012V 60

37. The Court, confronted with a challenge to the constitutional validity of any legislative enactment by reference to Article 19 of the Constitution, shall first ask what is the sweep of the fundamental right guaranteed by the relevant sub-clause out of sub clauses (a) to (g) of clause (1). If the right canvassed falls within the sweep and expanse of any of the sub- clauses of clause (1), then the next question to be asked would be, whether the impugned law imposes a reasonable restriction falling within the scope of clauses (2) to (6) respectively. However, if the right sought to be canvassed does not fall within the sweep of the fundamental rights but is a mere concomitant or adjunct or expansion or incidence of that right, then the validity thereof is not to be tested by reference to clauses (2) to (6). The test which it would be required to satisfy for its constitutional validity is one of reasonableness, as propounded in the case of V.G Row, or if it comes into conflict with any other provision of the Constitution."

(Emphasis supplied)

27. Apparently, the attempt of the learned counsel for the WP(C).NOS.12323/12M & 13371/2012V 61 University and the Government would be to establish that while there might be a fundamental right to carry on a profession or an occupation, the fundamental right would not take within its scope the right to get affiliation and the subject matter of the Circular is affiliation.

28. We have noticed that the Apex Court in Jaya Gokul's case, relied on the decision in State of T.N. And Another v. Adhiyaman Educational & Research Institute And Others ((1995) 4 SCC 104). We may indicate as to how the Apex Court has revisited the decision in State of T.N. and Another v. Adhiyaman Educational & Research Institute and Others ((First Statutes) (1995 (4) SCC 104). In State of T.N. And Another v. Adhiyaman Educational & Research Institute And Others ((1995) 4 SCC 104), the Apex Court was dealing with a case under the All India Council for Technical Education Act, 1987 (AICTE Act). A Bench of two Judges, inter alia, took the view that the AICTE Act (Central Act) is fairly within the scope of Enty 66 of WP(C).NOS.12323/12M & 13371/2012V 62 List I and Entry 25 of List III. The Court further held that on the subjects covered by this Statute, the State could not make a law under Entry 11 of List II prior to the 42nd amendment, nor could make a law under Entry 25 of List III after the 42nd amendment. The Court also, inter alia, held as follows:

"The contention that while it may be open for the Council to lay down the minimum standards and requirements, to achieve the object as mentioned in Entry 66, it does not debar the State from prescribing higher standards and requirements while making a law under Entry 25 of List III cannot be accepted. So far as technical institutions are concerned, the norms and standards and the requirements for their recognition and affiliation respectively that the State Government and the University may lay down, cannot be higher than or be in conflict and inconsistent with those laid down by the Council under the Central Act. 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 WP(C).NOS.12323/12M & 13371/2012V 63 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. As the whole object of the Central Act is to determine and coordinate the standards of technical education throughout the country, to integrate its development and to maintain certain standard in such education, such norms, standards and requirements etc. will have to be uniform throughout the country."

29. In Dr. Preeti Srivastava And Another v. State of M.P. And Others ((1999) 7 SCC 120), a Constitution Bench had occasion to consider the matter. The question which was considered was whether apart from providing reservation for admission to the Postgraduate courses in Engineering and Medicine for special category candidates, is it open to the State to prescribe different admission criteria, in the sense of prescribing different minimum qualifying marks, for special category WP(C).NOS.12323/12M & 13371/2012V 64 candidates seeking admission under the reserved category. The Apex Court proceeded to hold that it is open to the State to provide for higher marks (higher than what was prescribed by the authority under a law made under Entry 66). The Apex Court proceeded to hold as follows:

"In view of Entry 25 of List III of the Seventh Schedule to the Constitution, both the Union as well as the States have the power to legislate on education including medical education, subject, inter alia, to Entry 66 of List I which deals with laying down standards in institutions for higher education or research and scientific and technical institutions as also coordination of such standards. A State has, therefore, the right to control education including medical education so long as the field is not occupied by any Union legislation. Secondly, the State cannot, while controlling education in the State, impinge on standards in institutions for higher education, because this is exclusively within the purview of the Union Government. Therefore, while prescribing the criteria for admission to the institutions for higher WP(C).NOS.12323/12M & 13371/2012V 65 education including higher medical admission, the State cannot adversely affect the standards laid down by the Union of India under Entry 66 of List 1. Secondly, from 1977, education, including, inter alia, medical and university education, is now in the Concurrent List so that the Union can legislate on admission criteria also. If it does so, the State will not be able to legislate in this field, except as provided in Article 254.
It would not be correct to say that the norms for admission have no connection with the standards of education, or that the rules for admission are covered only by Entry 25 of List III. Norms of admission can have a direct impact on the standards of education. Of course, there can be rules for admission which are consistent with or do not affect adversely the standards of education prescribed by the Union in exercise of powers under Entry 66 of List I. For example, a State may, for admission to the postgraduate medical courses, lay down qualifications in addition to those prescribed under Entry 66 of List I. This would be consistent with WP(C).NOS.12323/12M & 13371/2012V 66 promoting higher standards for admission to the higher educational courses. But, any lowering of the norms laid down can and does have an adverse effect on the standards of education in the institutes of higher education. Standards of education in an institution or college depend on various factors."

In State of T.N. and Another v. S. V. Bratheep (minor) And Others ((2004) 4 SCC 513), a Bench of three learned Judges proceeded to refer to Adhiyaman's case (supra). Therein, Writ Petitions were filed seeking to quash orders of the Higher Education Department in so far as they directed the appellants to consider their admission without reference to the minimum eligible marks prescribed by the appellants. The learned Single Judge held that the prescription of qualifications or prescription of the minimum eligible marks for SC/ST candidates as mere pass, most backward at 50% average marks in the related subjects, backward at 55% average marks in the related subjects and other classes at 60% average marks in the related subjects, would not be in conflict WP(C).NOS.12323/12M & 13371/2012V 67 with the Regulations of the AICTE. The Division Bench took a different view from that of the learned Single Judge who dismissed the Writ Petition. The Apex Court proceeded to refer also to Dr. Preeti Srivastava And Another v. State of M.P. And Others ((1999) 7 SCC 120) and held as follows:

"Entry 25 of List III and Entry 66 of List I have to be read together and it cannot be read in such a manner as to form an exclusivity in the matter of admission. If certain prescription of standards have been made pursuant to Entry 66 of List I, then those standards will prevail over the standards fixed by the State in exercise of powers under Entry 25 of List III in so far as they adversely affect the standards laid down by the Union of India or any other authority functioning under it. But if higher minimum is prescribed by the State Government than what had been prescribed by AICTE, it cannot be said that it is in any manner adverse to the standards fixed by AICTE or reduces the standard fixed by it. It is, therefore, permissible for the State Government WP(C).NOS.12323/12M & 13371/2012V 68 to prescribe higher qualifications for purposes of admission to the engineering colleges than what had been prescribed by AICTE.
If it is considered that the norms fixed by AICTE would allow admission only on the basis of the marks obtained in the qualifying examination, then the additional test made applicable is the common entrance test by the State Government. If the standard fixed by AICTE is considered to be the common entrance test, then the prescription made by the State Government of having obtained certain marks higher than the minimum in the qualifying examination in order to be eligible to participate in the common entrance test is in addition to the common entrance test. In either event, the streams proposed by AICTE are not belittled in any manner.
What had been prescribed by the State is not contrary to but only complementary or supplementary to what had been prescribed by AICTE. The manner in which the High Court has proceeded is that what has been prescribed by AICTE is inexorable and that, that minimum alone WP(C).NOS.12323/12M & 13371/2012V 69 should be taken into consideration and no other standard could be fixed even the higher.
The standards fixed should, however, always be realistic which are attainable and are within the reach of the candidates. It cannot be said that the prescriptions by the State Government in addition to those of AICTE in the present case are such which are not attainable or which are not within the reach of the candidates who seek admission for engineering colleges. It is not a very high percentage of marks that has been prescribed as minimum of 60% downwards, but definitely higher than the mere pass marks.
Excellence in higher education is always insisted upon by a series of decisions of the Supreme Court. If higher minimum marks have been prescribed, it would certainly add to the excellence in the matter of admission of the students in higher education. The State can always fix a further qualification or additional qualification to what has been prescribed by AICTE even though there may be situations when a large number of seats may fall WP(C).NOS.12323/12M & 13371/2012V 70 vacant on account of the higher standards fixed. The mere fact that there are vacancies in the colleges would not be a matter which would go into the question of fixing the standard of education. Therefore, it is difficult to subscribe to the view that once they are qualified under the criteria fixed by AICTE they should be admitted even if they fall short of the criteria prescribed by the State. "

We may, however, take note of paragraph 11 which reads as follows:

"11. The argument advanced on behalf of the respondents is that these matters are indeed governed by the decision in Islamic Academy of Education v. State of Karnataka and T.M.A. Pai Foundation v. State of Karnataka. In fact this Court did not consider the question that has arisen for our consideration in the present case, but was dealing with an entirely different issue in relation to fee structure of minority and non-minority educational institutions and whether private unaided professional colleges are entitled to fill their seats WP(C).NOS.12323/12M & 13371/2012V 71 to the full extent by their own method of admission. That is not the issue before us at all. Therefore, no reliance could be placed by the respondents on the decisions either in T.M.A. Pai Foundation or Islamic Academy case."

(Emphasis supplied) Again, the Apex Court had occasion to consider the question in its decision in Bharati Vidyapeeth (Deemed University) And Others v. State of Maharashtra And Another ((2004) 11 SCC 755) where the Court was dealing with a case of the appellant therein which established a Society which had established several Colleges and it stood affiliated to the University. It applied to the AICTE for treating the society as a deemed University. The Government recommended. The Central Government declared it as a deemed University. Admissions were made by it as deemed University. Then, the appellant filed Writ Petition challenging the admission rules by which the colleges were included in the admissions proposed to be controlled by the CET authority. This was WP(C).NOS.12323/12M & 13371/2012V 72 challenged by the appellant in the High Court which dismissed the Writ Petition. It was against the same that the Appeal was filed. Therein, the Apex Court held, inter alia, as follows:

"11. The expression "coordination" has been explained by this Court in more than one decision. Firstly, in Gujarat University v. Krishna Ranganath Mudholkar and recently in State of T.N. v. Adhiyaman Educational & Research Institute. In these two decisions it is stated that the expression "coordination" used in Entry 66 of List I 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 will 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 WP(C).NOS.12323/12M & 13371/2012V 73 compelling reasons, it must be given its full effect according to its plain and express intention."

Thereafter, the Court proceeded to refer to Preethy's case and held as follows:

"16. It is now settled position in law that within the concepts of coordination and determination of standards in institutions for higher education or research and scientific and technical institutions, the entire gamut of admission will fall. Therefore, if any aspect of admission of students in colleges would fall within Entry 66, it necessarily stands excluded as has been held in Gujarat University case. After examining the power of the State to prescribe medium of instruction in institutions for higher education, it is stated in that decision as follows: (AIR p.715, para
23):
"Item 25 of the Concurrent List confers power upon the Union Parliament and the State Legislatures to enact legislation with respect to `vocational and technical training of labour'. It is manifest that the extensive power vested in the Provincial Legislatures to legislate with respect to higher, scientific and technical education and vocational and WP(C).NOS.12323/12M & 13371/2012V 74 technical training of labour, under the Government of India Act is under the Constitution controlled by the five items in List I and List III mentioned in Item 11 of List II. Items 63 to 66 of List I are carved out of the subject of education and in respect of these items the power to legislate is vested exclusively in Parliament."

17. If the power to legislate regard to those aspects are entirely carved out of the subject of education and vested in Parliament even at a time when "education" fell under List II, we find no reason now not to accept the arguments advanced on behalf of the appellant that once an institution comes within the scope of Entry 66 of List I, it falls outside the control of the provisions of Entry 25 of List III.

19. Therefore, the State could not have enacted any legislation in that regard. If that is so, neither in exercise of executive power under Article 162 of the Constitution which extends only to the extent of legislative power nor in respect of power arising under the Maharashtra Universities Act, such rules could have been prescribed. To the extent the High Court holds to the contrary, we set aside the order of the High Court.

WP(C).NOS.12323/12M & 13371/2012V 75

20. At this stage, we must strike a note of caution in regard to institutions which are exclusively owned by the Government and in respect of institutions which stand affiliated to the university or in respect of institutions to which either affiliation or grant is made. Such institutions may be controlled to an extent by the State in regard to admission as a condition of affiliation or grant or owner of the institutions. But those conditions, again if they are in respect of the institutions of higher education must apply the standard prescribed by the statutory authorities such as UGC, Medical Council, Dental Council, AICTE, governed by Entry 66 of List I of the Constitution."

30. Learned counsel for the University would draw our attention to the observations made by the Court that such institutions may be controlled to an extent by the State in regard to admission as a condition for affiliation. We will refer to that argument after we exhaust referring to the case law.

31. In State of Maharashtra v. Sant Dnyaneshwar Shikshan Shastra Mahavidyalaya And Others ((2006 (9) SCC 1), WP(C).NOS.12323/12M & 13371/2012V 76 the Apex Court was dealing with a case under the National Council for Teacher Education Act, 1993. Therein, the petitioner was a public trust. It decided to start a B. Ed. Course. An application was made to the NCTE. After inspection, recognition was granted by the NCTE. The petitioner applied to the Government for sanction. Government took a decision not to give any NOC. Under the Maharashtra University Act, a B. Ed. College could be opened only after permission from the State Government. The petitioner filed a Writ Petition challenging the order declining permission. The Government challenged the decision by the NCTE granting approval. The High Court allowed the Writ Petition filed by the petitioner trust. It was against the same that the State went up in Appeal. There, the Apex Court proceeded to consider Articles 246 and Entries 63 to 66 of List I, the various provisions of the NCTE Act including Section 14 which, inter alia, no doubt, in sub-section (6) thereof provided that every examining authority shall on receipt of an order granting WP(C).NOS.12323/12M & 13371/2012V 77 recognition grant affiliation. The Court thereafter referred to St. John's Teachers Training Institute v. Regional Director, NCTE ((2003) 3 SCC 321) wherein a regulation made under the NCTE Act providing for obtaining NOC of the State Government, was upheld and proceeded to thereafter refer to Adhiyaman's case . The Apex Court has, inter alia, held as follows:

"57. Relying on Adhiyaman, it was observed that the so-called "policy" of the State Government as mentioned in the counter-affidavit filed by the State, could not be made a ground for refusing approval. The Court held that "essentiality certificate" cannot be withheld by the State Government on any "policy consideration" because the policy in the matter of establishment of a new college rested essentially with the Central Government.
58. The Court stated: (Jaya Gokul Educational Trust case, SCC p.246, para 27):
"Therefore, the State could not have any `policy' outside the AICTE Act and indeed if it had a policy, it should have placed the same before AICTE and that too before the WP(C).NOS.12323/12M & 13371/2012V 78 latter granted permission. Once that procedure laid down in the AICTE Act and Regulations had been followed under Regulation 8(4), and the Central Task Force had also given its favourable recommendations, there was no scope for any further objection or approval by the State. We may however add that if thereafter, any fresh facts came to light after an approval was granted by AICTE or if the State felt that some conditions attached to the permission and required by AICTE to be complied with, were not complied with, then the State Government could always write to AICTE, to enable the latter to take appropriate action."

Thereafter, the Apex Court proceeded to hold as follows:

"62. From the above decisions, in our judgment, the law appears to be very well settled. So far as coordination and determination of standards in institutions for higher education or research, scientific and technical institutions are concerned, the subject is exclusively covered by Entry 66 of List I of Schedule VII to the Constitution and the State has no power to encroach upon the legislative power of Parliament. It is only when the subject is covered by Entry 25 of List III of Schedule VII to the Constitution that there is a concurrent power of Parliament as well WP(C).NOS.12323/12M & 13371/2012V 79 as the State Legislatures and appropriate Act can be made by the State Legislature subject to limitations and restrictions under the Constitution.
63. In the instant case, admittedly, Parliament has enacted the 1993 Act, which is in force. The preamble of the Act provides for establishment of National Council for Teacher Education (NCTE) with a view to achieving planned and coordinated development of the teacher-education system throughout the country, the regulation and proper maintenance of norms and standards in the teacher- education system and for matters connected therewith. With a view to achieving that object, the National Council for Teacher Education has been established at four places by the Central Government. It is thus clear that the field is fully and completely occupied by an Act of Parliament and covered by Entry 66 of List I of Schedule VII. It is, therefore, not open to the State Legislature to encroach upon the said field. Parliament alone could have exercised the power by making appropriate law. In the circumstances, it is not open to the State Government WP(C).NOS.12323/12M & 13371/2012V 80 to refuse permission relying on a State Act or on "policy consideration".

Thereafter, the Court, in fact, referred to Regulation 6 which required production of a No Objection Certificate from the State Government and also held that there is power with the NCTE to deal with the matter even if there was no No Objection Certificate produced from the Government. No doubt, we may notice the argument of Shri P. Sreekumar that the Court was dealing with the provisions of the NCTE Act which in Section 14, mandated that once approval is given by the Body constituted under the said Act, the University is bound to give recognition. In fact, the learned counsel also would draw our attention to the Judgment of the Apex Court in Chairman, Bhartia Education Society And Another v. State of Himachal Pradesh And Others ((2011) 4 SCC 527), wherein the Apex Court has, in fact, held, inter alia, as follows:

"22. Sub-section (6) of Section 14 no doubt mandates every examining body to grant affiliation WP(C).NOS.12323/12M & 13371/2012V 81 to the institution on receipt of the order of NCTE granting recognition to such institution. This only means that recognition is a condition precedent for affiliation and that the examining body does not have any discretion to refuse affiliation with reference to any of the factors which have been considered by NCTE while granting recognition. For example, NCTE is required to satisfy itself about the adequate financial resources, accommodation, library, qualified staff, and laboratory required for proper functioning of an institution for a course or training in teacher education. Therefore, when recognition is granted by NCTE, it is implied that NCTE has satisfied itself on those aspects. Consequently, the examining body may not refuse affiliation on the ground that the institution does not have adequate financial resources, accommodation, library, qualified staff, or laboratory required for proper functioning of the institution. But, this does not mean that the examining body cannot require compliance with its own requirements in regard to eligibility of candidates for admission to courses or WP(C).NOS.12323/12M & 13371/2012V 82 manner of admission of students or other areas falling within the sphere of the State Government and/or the examining body. Even the order of recognition dated 17-7-2000 issued by NCTE specifically contemplates the need for the institution to comply with and fulfill the requirement of the affiliating body and the State Government, in addition to the conditions of NCTE.
24. The examining body can therefore impose its own requirements in regard to eligibility of students for admission to a course in addition to those prescribed by NCTE. The State Government and the examining body may also regulate the manner of admissions. As a consequence, if there is any irregularity in admissions or violation of the eligibility criteria prescribed by the examining body or any irregularity with reference to any of the matters regulated and governed by the examining body, the examining body may cancel the affiliation irrespective of the fact that the institution continues to enjoy the recognition of NCTE. Sub-section (6) of Section 14 cannot be interpreted in a manner so as WP(C).NOS.12323/12M & 13371/2012V 83 to make the process of affiliation, an automatic rubber-stamping consequent upon recognition, without any kind of discretion in the examining body to examine whether the institution deserves affiliation or not, independent of the recognition. An institution requires the recognition of NCTE as well as affiliation with the examining body, before it can offer a course or training in teacher education or admit students to such course or training. Be that as it may."

We may notice that the said Judgment was rendered by a Bench of two Judges. There is no reference to the decision of the Apex Court in State of Maharashtra v. Sant Dyaneshwar Shikshan Shastra Mahavidyalaya And Others ((2006) 9 SCC 1) which we have referred to, which was rendered by a Bench of three Judges. In the decision rendered by a Bench of three Judges, the Apex Court, inter alia, took the view that the field is fully and completely occupied by the NCTE Act and it was held that it was not open to the State Legislature to encroach upon the said field. WP(C).NOS.12323/12M & 13371/2012V 84 We may further refer to the decision in Visveswaraiah Technological University And Another v. Krishnendu Halder And Others ((2011 (4) SCC 606). Therein, a Bench of two Judges of the Apex Court proceeded to reiterate the power with the Government/University in fixing higher standards. The Court held in paragraph 10 as follows:

"We may in this context refer to two subsequent decisions which have the effect of clarifying the decision in Adhiyaman."

Thereafter, the Court referred to Dr. Preethy's case (supra) and also State of T.N. And Another v. S. V. Bratheep (Minor) And Others ((2004) 4 SCC 513). The Court, inter alia, held as follows:

"13. The object of the State or University fixing eligibility criteria higher than those fixed by AICTE, is twofold. The first and foremost is to maintain excellence in higher education and ensure that there is no deterioration in the quality of candidates participating in professional engineering courses. The second is to enable the State to shortlist the WP(C).NOS.12323/12M & 13371/2012V 85 applicants for admission in an effective manner, when there are more applicants than available seats. Once the power of the State and the examining body, to fix higher qualifications is recognised, the rules and regulations made by them prescribing qualifications higher than the minimum suggested by AICTE, will be binding and will be applicable in the respective State, unless AICTE itself subsequently modifies its norms by increasing the eligibility criteria beyond those fixed by the University and the State."

This was, no doubt, a Judgment rendered under the provisions of the AICTE Act.

32. Now let us examine, how the Apex Court has viewed the principle laid down in Jaya Gokul's case in later decisions.

The first occasion for considering the decision in Jaya Gokul's case was provided in the decision in Mata Gujri Memorial Medical College v. State of Bihar And Others ((2009) 16 SCC 309). Even though the said decision, going by the year of the citation is 2009, we notice that actually the decision was WP(C).NOS.12323/12M & 13371/2012V 86 rendered on 12.12.2002. Therein, a Bench of two Judges was dealing with a case where the appellant, a trust which has set up a Medical College having failed to obtain affiliation from the University, sought a writ to the Government of the State to grant approval to the proposal for affiliation and also a direction to the University to grant affiliation. In the State of Bihar, under the Bihar State Universities Act 1976, Section 21 dealt with the powers and the duties of the Senate. It, inter alia, provided that affiliation or disaffiliation of colleges shall not take effect unless it is approved by the State Government. It was further provided that no Medical College shall be affiliated except with the prior approval of the State Government. The Government was to consider financial viability of the college, the proposed management of the college, the viability of the academic standard and all other conditions which are likely to have an adverse effect on the interest of the student admitted to such college. The High Court took the view that the prior approval of the Government was WP(C).NOS.12323/12M & 13371/2012V 87 necessary, and that the State Government had rightly refused approval, and dismissed the Writ Petition. The Medical Council of India came to be impleaded before the Apex Court. The appellant drew support from the decision in Jaya Gokul's case. The Court, inter alia, held as follows:

"5. In the matter of medical education in the country, the India Medical Council, 1956 has been enacted by Parliament and it is for obtaining greater efficiency in the medical education throughout the country. The said Medical Council, before granting permission for recognition of any medical institution, is required to inspect the intending applicants for establishment of the new medical college or even new course of study in any medical college under the regulation framed in the Act called the Establishment of Medical Regulation Act, 1999. A detailed procedure has been indicated and the procedure prescribed therein covers the entire gamut including the very three indicia which were required to be gone into by the State Government under the second WP(C).NOS.12323/12M & 13371/2012V 88 proviso to Section 21 of the Bihar State Universities Act. Having regard to the purpose for which the Indian Medical Council Act, 1956 has been enacted and looking at the procedure adopted by the said Council before granting the permission in question as engrafted in the regulation referred to earlier, it would be difficult for us to hold that notwithstanding those stringent provisions and stringent requirements being complied with and the Medical Council on being satisfied, yet the State Government has its say in the matter of affiliation of the institution to the University in exercise of its powers under the second proviso to Section 21 of the Act.
6. Be it stated that in the case in hand there are materials on record to indicate that both the Medical Council as well as the Central Government had held due inspection of the appellant Institution and were fully satisfied about the capability of the Institution to impart MBBS course for 60 students annually. After having examined the aforesaid materials on record, we really faila to understand how the State Government can prevent the grant of affiliation to the WP(C).NOS.12323/12M & 13371/2012V 89 Institution in question. Mr. B.B. Singh, learned counsel appearing for the State in the course of his arguments has contended that the Institution may deteriorate either in its management amounting to maladministration or even with regard to taking appropriate steps (sic) so far for academic and curricular activities and, therefore, the State cannot be denuded of its power even to derecognise/deaffiliate the said Institution. Such a situation had been considered by this Court in the second case i.e. Jaya Gokul and it was observed that if, on account of fresh facts which come to light after the Institution receives affiliation to the University on the basis of recommendations made by MCI or any capable body, the State Government can always bring that to the notice of the competent authority and the power of the competent authority to derecognise or deaffiliate is always there in a given case. This being the position and in view of the subsequent events which have happened in the case in hand, while the matter was pending in this Court, in relation to the so- called inspection and recommendations made by MCI WP(C).NOS.12323/12M & 13371/2012V 90 as well as by the Central Government, we direct that the appropriate authority, namely, the University may grant permanent affiliation to the Institution which has not been granted so far because of the pendency of the matter in this Court. The affiliation would necessarily be in relation to the intake capacity as recommended and approved by MCI. This appeal stands disposed of accordingly."

In I.I.T.T. College of Engineering v. State of H.P. And Others (AIR 2003 SC 3629), the Apex Court was called upon to pronounce on the legality of the direction issued by the High Court to check mal-administration which had the effect of depriving the management of the private body which had established the institution. The High Court had issued an order appointing an Administrator to manage the affairs of the college. The attention of the Court was drawn to Jaya Gokul's case (supra) to the effect that the University should not have withheld the affiliation in spite of the approval given earlier by the AICTE. But, the Court did not consider the matter in view of the stand taken by the AICTE and WP(C).NOS.12323/12M & 13371/2012V 91 the approval/affiliation given by the AICTE as well as the University during the tenure of the Administrator for Courses other than I. T. In Government of Andhra Pradesh and Another v. Medwin Educational Society and Others (AIR 2004 SC 613) a Bench of two Judges of the Supreme Court was dealing with a case under the Medical Council of India Act. The Full Bench of the High Court, relying on the decisions of the Court in Jaya Gokul's case and another, took the view that the State could not withhold the essentiality certificate on any policy consideration, as the policy in the matter of establishment of a new Medical College now rests with the Central Government alone. The Apex Court noted that there is no abdication of parliamentary powers in favour of the State, and that the State has a positive role in the selection of the location, that an essentiality certificate to set up a Medical College at the proposed site, is required to be obtained in Form 2 appended to the Regulations made under the Medical Council of India Act. The Form 2 lays down the conditions as to how the WP(C).NOS.12323/12M & 13371/2012V 92 establishment of the College would resolve the problem of deficiency of qualified medical personnel in the State and improve the availability of such medical man-power in the State and full justification for opening of the proposed College. The Court after an exhaustive review of the case law, found that the High Court was in error in taking the view that the State has no role to play in the matter of identification of the location of the sites where the Medical Colleges are proposed to be established. No doubt, a final decision was to be taken by the Central Government. The Court highlighted the importance of appreciating the local needs. In this context, it is necessary to bear in mind the facts which led to the said principles being laid down. The Government of Andhra Pradesh approved certain locations for establishment of Medical and Dental Colleges. This was on the basis of the recommendations of a Committee. This was challenged in a large number of Writ Petitions. The Writ Petitions were allowed. Therefore, the said decision turned on the provisions contained in WP(C).NOS.12323/12M & 13371/2012V 93 the Regulations made under the concerned Central Legislation which contemplated a role for the State Government by insisting upon an essentiality certificate.

33. We further find that the Apex Court had referred to the decision in Jaya Gokul's case in its decision in Govt. of A.P. And Another v. J.B. Educational Society and Another, etc. (AIR 2005 SC 2014). The writ petitioners before the High Court were Educational Institutions. They wanted to establish Engineering Colleges in the State. Approval was granted to them for the academic year 1997 - 1998 by the AICTE Council. They made applications under Section 20 of the Andhra Pradesh Education Act, 1982 for permission to establish the Institution. The permission was rejected on the ground that the permission was sought in respect of places where there were number of colleges and the State Government was not satisfied about the educational needs of that locality. It was the said decision which was successfully questioned before a Division Bench of the Andhra WP(C).NOS.12323/12M & 13371/2012V 94 Pradesh High Court. The Andhra Pradesh Act had received the assent of the President. Section 20, inter alia, contemplated the issuance of the Notification by the competent authority after a survey to identify the educational needs, calling for applications for establishment of Educational Institutions. The said Section also contemplated the educational agencies satisfying the authority that there is a need for providing educational facilities to the people in the locality. The Section further provided that no educational institution could be established except in accordance with the provisions of the Act. The Apex Court referred to the provisions of the AICTE Act, Entry 25 of the Concurrent List, and held as follows:

"7. The petitioners in the Writ Petitions contended that in view of Section 10 of the AICTE Act, no permission of the State Government under Section 20 of the Act was required as the field is completely covered by the AICTE Act. It was argued that once the approval was granted by the Council, WP(C).NOS.12323/12M & 13371/2012V 95 the State Government cannot refuse permission on the ground that the proposed educational institution may not subserve the educational needs of the locality. The learned Counsel for the State, on the other hand, contended that Section 20 of the AP Act and Section 10 of the AICTE Act operate in different fields, there is no conflict between these provisions and that they are not repugnant to each other and the decision of the Division Bench is erroneous. It was also contended by the appellant's Counsel that the State Legislature has legislative competence to pass the enactment and that, in view of Entry 25 of the Concurrent List, the State alone would be competent to say whether an institution should be established in an area to serve the educational needs of that locality.
9. There is no doubt that both Parliament and the State legislature are supreme in their respective assigned fields. It is the duty of the Court to interpret the legislations made by the Parliament and the State legislature in such a manner as to avoid any conflict. However, if the conflict is unavoidable, and the two WP(C).NOS.12323/12M & 13371/2012V 96 enactments are irreconcilable, then by the force of the non-obstante clause in Clause (1) of Article 246, the Parliamentary legislation would prevail notwithstanding the exclusive power of the State legislature to make a law with respect to a matter enumerated in the State List.
12. It is in this background that the provisions contained in the two legislative enactments have to be scrutinised. The provisions of the AICTE Act are intended to improve the technical education and the various authorities under the Act have been given exclusive responsibility to co-ordinate and determine the standards of higher education. It is a general power given to evaluate, harmonise and secure proper relationship to any project of national importance. Such a co-ordinate action in higher education with proper standard is of paramount importance to national progress. Section 20 of the AP Act does not in any way encroach upon the powers of the authorities under the Central Act. Section 20 says that the competent authority shall, from time to time, conduct a survey to identify the WP(C).NOS.12323/12M & 13371/2012V 97 educational needs of the locality under its jurisdiction notified through the local newspapers calling for applications from the educational agencies. Section 20(3)(a)(i) says that before permission is granted, the authority concerned must be satisfied that there is need for providing educational facilities to the people in the locality. The State authorities alone can decide about the educational facilities and needs of the locality. If there are more colleges in a particular area, the State would not be justified in granting permission to one more college in that locality. Entry 25 of the Concurrent List gives power to the State Legislature to make laws regarding education, including technical education. Of course, this is subject to the provisions of Entries 63, 64, 65 and 66 of List I. Entry 66 of List I to which the legislative source is traced for the AICTE Act deals with the general power of the Parliament for co-ordination, determination of standards in institutions for higher education or research and scientific and technical educational institutions and Entry 65 deals with the WP(C).NOS.12323/12M & 13371/2012V 98 union agencies and institutions for professional, vocational and technical training, including the training of police officers, etc. The State has certainly the legislative competence to pass the legislation in respect of education including technical education and Section 20 of the Act is intended for general welfare of the citizens of the State and also in discharge of the constitutional duty enumerated under Article 41 of the Constitution.
(Emphasis supplied) The Court further held as follows:
13. The general survey in various fields of technical education contemplated under Section 10 (1)(a) of the AICTE Act is not pertaining to the educational needs of any particular area in a State. It is a general supervisory survey to be conducted by the AICTE Council, for example, if any IIT is to be established in a particular region, a general survey could be conducted and the Council can very much conduct a survey regarding the location of that institution and collect data of all related matters. But as regards whether a particular educational WP(C).NOS.12323/12M & 13371/2012V 99 institution is to be established in a particular area in a State, the State alone would be competent to say as to where that institution should be established.

Section 20 of the AP Act and Section 10 of the Central Act operate in different fields and we do not see any repugnancy between the two provisions.

19. In Jaya Gokul Educational Trust v.

Commissioner-cum- Secretary Higher Education and Ors., (2000) 5 SCC 231, and in Government of A.P. and Anr. v. Medwin Educational Society and Ors., (2004) 1 SCC 86, similar views were expressed by this Court.

20. The educational needs of the locality are to be ascertained and determined by the State. Having regard to the regulations framed under the AICTE Act, the representatives of the State have to be included in the ultimate decision making process and having regard to the provisions of the Act, the Writ Petitioners would not in any way be prejudiced by such provisions in the A.P. Act. Moreover, the decision, if any, taken by the State authorities under Section 20(3)(a)(i) would be subject to judicial WP(C).NOS.12323/12M & 13371/2012V 100 review and we do not think that the State could make any irrational decision about granting permission. Hence, we hold that Section 20(3)(a)(i) is not in any way repugnant to Section 10 of AICTE Act and it is constitutionally valid."

(Emphasis supplied)

34. The last decision where there is reference to Jaya Gokul's case, is State of Maharashtra v. Sant Dnyaneshwar Shikshan Shastra Mahavidyalaya And Others ((2006) 9 SCC 1). We have already referred to the said decision. We need only say that therein, no doubt, the case arose under the NCTE Act which, in Section 14, mandates that once approval is granted by the Body, the University is bound to give approval. In the said decision, the Court had referred to Jaya Gokul's case. The Court, inter alia, held as follows:

"64. Even otherwise, in our opinion, the High Court was fully justified in negativing the argument of the State Government that permission could be refused WP(C).NOS.12323/12M & 13371/2012V 101 by the State Government on "police consideration".

As already observed earlier, policy consideration was negatived by this Court in Thirumuruga Kirupananda Trust as also in Jaya Gokul Educational Trust." Jaya Gokul's case was rendered by a Bench of two Judges. In case of conflict between two Judgments rendered by Benches of equal strength, it is the later which will prevail in case of conflict between the two (See the decision in Raman Gopi v. Kunju Raman Uthaman (2011 (4) KLT 458 FB). Learned Government Pleader would also rely on the Judgment of the Apex Court in Vijay Kumar Sharma And Others v. State of Karnataka And Others ((1990) 2 SCC 562) in support of his argument that actually there is no repugnancy between the provisions contained in the AICTE Act and Circular. He would submit that the decision in Jaya Gokul's case, is not attracted to a situation wherein the Government provides for securing of its No Objection Certificate. In the decision in Jaya Gokul's case, it is submitted that what was WP(C).NOS.12323/12M & 13371/2012V 102 required by the Statute was obtaining the views of the Government by the University before it granted affiliation and all that the Apex Court held was that if the said provision was interpreted to mean that Government must give its approval, then such a statutory provision would be void. Here, it is not approval, but a No Objection Certificate, it is contended.

35. Learned senior counsel for the petitioners when confronted with the Judgment in Government of A. P. And Another v. J. B. Educational Society and Another, etc. (AIE 2005 SC 2014), would submit that it may be that in Jaya Gokul's case, the Apex Court has declared the principle of repugnancy in a general or wide manner. It may also be that in the later decision, the Apex Court was dealing with a Statute providing for permission from the State Government before starting an educational institution on the basis that the State was best equipped to appreciate the local needs. He would submit that the principle, however, which is treated as enunciated in Jaya Gokul's case that WP(C).NOS.12323/12M & 13371/2012V 103 once there is approval under the AICTE Act, it is not open to the State to mandate its approval as a condition for the University granting affiliation, must still hold good.

36. This is a case where the petitioners have obtained approval for the conduct of Courses in M. Pharm from the statutory authority acting under a law made by the Parliament, traceable to Entry 66 of List I of the Constitution. On the one hand, the Apex Court has held, as already referred to in Inamdar's case, that the State cannot compel an unaided educational institution to share seats with it or provide for reservation. Equally, it was held impermissible for the Government to regulate the fees. No doubt, the Apex Court in Inamdar's case, has clarified that it will always be open to the institution concerned, voluntarily to enter into a seat sharing agreement with the Government. But, no State can compel any unaided educational institution to share the seats with it. Be it a minority institution or a non-minority institution, they have the right to admit students to WP(C).NOS.12323/12M & 13371/2012V 104 the college. Quite clearly, it is one of the most important right which an unaided institution has, namely to admit students. But, the unaided institutions are bound to have a fair and transparent method of selecting students. The methods have been indicated in the decisions of the Apex Court. At any rate, there cannot be any compulsion to share seats. As far as the dictum in Inamdar's case that Government cannot provide for reservation in unaided and self-financing institutions are concerned, considerable inroad has been made into the said position by virtue of the incorporation of Article 15(5). As per Article 15(5) which is undoubtedly an enabling provision, the State may provide for reservation for the Scheduled Castes and Tribes and also members of socially and educationally backward sections in all educational institutions. But, the said provision is not applicable to institutions run by minorities. Article 15(5) has been upheld by the Apex Court and it was also considered by a three Judges Bench in Society for Unaided Private Schools of Rajasthan v. Union of India and WP(C).NOS.12323/12M & 13371/2012V 105 Another ((2012) 6 SCC 1). We may notice in fact that in the majority judgment, it is, inter alia, stated as follows:

"36.4. Lastly, the fundamental right to establish an educational institution cannot be confused with the right to ask for recognition or affiliation. The exercise of a fundamental right to establish and administer an educational institution can be controlled in a number of ways. Indeed, matters relating to the right to grant of recognition and/or affiliation are covered within the realm of statutory right, which, however will have to satisfy the test of reasonable restrictions (see Article 19(6))."

We may notice that after the declaration of the law by the decision in Maneka Gandhi v. Union of India (AIR 1978 SC 597) which interpreted Articles 14, 19 and 21, any State action which is arbitrary would per se become unconstitutional and invalid. As far as the regulation of fees is concerned, it was undoubtedly subject to the qualification that while it is open to the self-financing institutions to charge their fees which may be such an amount as WP(C).NOS.12323/12M & 13371/2012V 106 may generate a surplus, it must, however, not be diverted for any other purpose other than for the purpose of the educational institutions. More importantly, the self-financing institutions cannot collect capitation fees or indulge in profiteering.

37. If these principles are applied, then the impugned Circular must perish, for, the entire purpose of securing the No Objection Certificate is to secure incorporation of two constitutionally impermissible conditions, namely seat sharing and regulation of fees.

38. The dilemma, however, with which the petitioners are faced, is the argument of the respondent that the aforesaid propositions of law cannot be availed of by the petitioners, as they cannot claim the fundamental right under Article 19(1)(g) as they are not citizens within the meaning of Article 19. Learned senior counsel for the petitioners did not make an attempt to proceed on the basis that the petitioners are citizens. In fact, he would point out to us the piquant plight of the petitioners. In the aftermath of WP(C).NOS.12323/12M & 13371/2012V 107 the decision of the Apex Court in Unnikrishnan's case, wherein the Apex Court declared that educational institutions cannot be run by individuals, Regulations have been framed by the Government of India. These Regulations based on Unnikrishnan's case, no doubt, came to be pronounced as unconstitutional by the eleven Judges Bench in T.M.A. Pai's case. Therefore, the concepts, like free seats, payment fees, etc. which were part of Unnikrishnan's scheme, were found to be unconstitutional. However, the regulations in its present incarnation (regulations of the year 2010) still provide that only Trusts, Societies and Government Bodies are allowed to apply for approval for running technical institutions. Individuals cannot apply. The corporate body or a society cannot be treated as a citizen. The Apex Court in T.M.A. Pai's case declared that citizens have a fundamental right to run an educational institution. Call it a profession or name it an occupation, it is beyond dispute that all citizens have a fundamental right to run an educational institution. However, the WP(C).NOS.12323/12M & 13371/2012V 108 regulations, as we have noted, do not contemplate the running of educational institutions by individuals. It was held by the Apex Court that a firm could claim the fundamental rights under Article 19 on the basis that in substance, the firm must be treated as collection of the partners and if the partners are citizens, they can maintain an action for an enforcement of the fundamental right under Article 19 (See A.I. Works v. Chief Controller of Imports (AIR 1973 SC 1539). Even a firm is not entitled to maintain an application for running an educational institution under the regulations made by the AICTE. The net result is that once we hold that the declaration of the law made by the Apex Court in T.M.A. Pai's case that there is a fundamental right under Article 19 (1)(g) to run an educational institution and compelled seat sharing or regulation of fees, would occasion a violation of Article 19(1)

(g) and it would not be a reasonable restriction under Article 19(6), then, the petitioners who invoke Article 19(1)(g) may not be entitled to protection of the decision of the Apex Court, as they do WP(C).NOS.12323/12M & 13371/2012V 109 not claim to be citizens.

39. No doubt, in the case of Companies, the Apex Court has taken the view that it is open to the Company along with one or more of its share-holders to maintain a petition for enforcement of rights under Article 19 (See Bennet Coleman & Co. v. Union of India (AIR 1973 SC 106).

40. There is another aspect. Article 19(1)(g) would take in the right to run the institution. But, it may not include the right to affiliation of the institution to the University. Even the seemingly absolute fundamental right under Article 30 bestowed on linguistic and minority communities to establish an educational institution of their choice would not include a fundamental right to seek affiliation.

41. We would think that we can dispose of these cases on the basis that there is no authority with the State Government to insist upon the petitioners producing No Objection Certificate from the State for the grant of affiliation in a case where there is approval WP(C).NOS.12323/12M & 13371/2012V 110 from the AICTE. Under the 2010 Regulations made by the AICTE, there is no requirement in respect of the M. Pharm Course that application for AICTE approval must be accompanied by NOC of the State Government. No doubt, the State Government's views are to be ascertained. There can be, no doubt, that in Jaya Gokul's case, the Apex Court has held that even if there is a law made by the State by which it claims authority to seek its approval for establishing technical institutions, such a law would be repugnant to the AICTE Act and void to that extent. Thereafter, the Court proceeded to refer to Clause 9(7) of the Kerala University First Statute which required that the University must ascertain the views of the Government. Considering the matter further, the Apex Court also held that the said provision only means that the University must obtain the views of the Government. It was further held that it could not be understood as meaning that there must be approval of the Government. More importantly, it was held that if the Statute is to be so interpreted, WP(C).NOS.12323/12M & 13371/2012V 111 such a provision requiring approval of the Government would be repugnant to the provisions in Section 10(K) of the AICTE Act and would again be void. The Court also proceeded to hold that the University could not, therefore, in any event, seek the approval of the State Government.

42. No doubt in Government of A.P. And Another v. J.B. Educational Society and Another, etc. (AIR 2005 SC 2014) the Apex Court did refer to Jaya Gokul's case. It observed that similar views were expressed in it and apparently another decision and left the matter there. The principle which was enunciated in the said case is, no doubt, that there is no conflict between the State Act and the provisions of the AICTE Act. Section 20, in particular, of the State Act which required permission from the State Government to establish the technical college was found to be not in conflict with the provisions of the AICTE Act, in a case where approval was obtained under the latter Act. The said Act, no doubt, provided for establishing the institution with reference to WP(C).NOS.12323/12M & 13371/2012V 112 the local needs of the area. The Apex Court took the view that the State Government was best suited to assess the local needs and there was nothing impermissible for the State by a law, to require its permission for establishing the college. Undoubtedly, as we understand, there is some deviation from the view taken by the Apex Court in Jaya Gokul's case, in that, repugnancy was couched in absolute terms in Jaya Gokul's case. The Apex Court in the subsequent decision has allowed room for the State to enact law requiring its permission on the basis of the local need for establishing technical college. In fact, in Jaya Gokul's case, the Apex Court considered the question whether there is power with the State to seek its approval. The Court, inter alia, held as follows:

"25. As already stated, in view of the judgment of this Court in Tamil Nadu case, it is obvious that there is no need to approach the State of Kerala for its approval for starting the Engineering Colleges. There is no power vested in the State under any State Law to WP(C).NOS.12323/12M & 13371/2012V 113 grant approval and even if it was so vested, it would have been in view of Tamil Nadu case. This ground of repugnancy alone would be sufficient to quash the State Government's letter dated 16.8.1996 refusing to give their approval."

It may also be noted that the Court proceeded to consider the case of the State on merits. The stand of the State was that it was not in the interest of the students and employment to permit new Engineering Colleges to be established, and that the Government policy was not to grant fresh approvals. If more approvals were granted, it would lead to commercialisation of education. Commenting on the same, the Apex Court, inter alia, held as follows:

"27. The so called `policy' of the State as mentioned in the counter affidavit filed in the High Court was not a ground for refusing approval. In Thirumuruga Kirupan & Variyar Thavathiru Sundara Swamigal Medical Education & Charitable Trust v. State of Tamil Nadu & Ors. (JT 1996(2) 692 = 1996 WP(C).NOS.12323/12M & 13371/2012V 114 (3) SCC 15), which was a case relating to Medical Education and which also related to the effect of a Central Law upon a law made by the State under Entry 25 List III, it was held (see p.35 para 34) that the "essentiality certificate cannot be withheld by the State Government on any policy consideration because the policy in the matter of establishment of a new medical college now vests with the Central Government alone." Therefore, the State could not have any "policy" outside the AICTE Act and indeed if it had a policy, it should have placed the same before the AICTE and that too before the latter granted permission. Once that procedure laid down in the AICTE Act and regulations had been followed under Regulation 8(4), and the Central Task Force had also given its favourable recommendations, there was no scope for any further objection or approval by the State. We may however add that if thereafter, any fresh facts came to light after an approval was granted by the AICTE or if the State felt that some conditions attached to the permission are required by the AICTE to be complied with, were not complied WP(C).NOS.12323/12M & 13371/2012V 115 with, then the State Government could always write to the AICTE, to enable the latter to take appropriate action."

We have already referred to the three Judges' decision in State of Maharashtra v. Sant Dnyaneshwar Shikshan Shastra Mahavidyalaya And Others ((2006) 9 SCC 1) which was decided on 31.3.2006. Therein, the Apex Court has approved the decision in Jaya Gokul's case that permission could not be refused by the State Government on policy consideration (see paragraph 64).

43. There is no law made by the State of Kerala providing for its consent. No doubt, the State's executive power is co- extensive with its legislative power. Unless its executive power is used in violation of a fundamental right under Article 19 or any provision in the Constitution, the executive power can be resorted to. No doubt, executive power cannot but perish, if it were a law instead, it is repugnant to any central law or it is in conflict with executive power exercised by the Central Government. Learned WP(C).NOS.12323/12M & 13371/2012V 116 senior counsel for the petitioners made an attempt to contend that the decision in Government of A.P. And Another v. J.B. Educational Society and Another, etc. (AIR 2005 SC 2014) must be considered on the basis that it was a State law which had received the assent of the President. Our attention is drawn to Article 254 of the Constitution of India, the relevant portion of which reads as follows:

"254. Inconsistency between laws made by Parliament and laws made by the Legislatures of State.-
(2) Where a law made by the Legislature of a State with respect to one of the matters enumerated in the Concurrent List contains any provision repugnant to the provisions of an earlier law made by parliament or an existing law with respect to that matter, then, the law so made by the Legislature of such State shall, if it has been reserved for the consideration of the President and has received his assent, prevail in that State."

WP(C).NOS.12323/12M & 13371/2012V 117 The said argument is fallacious. The AICTE Act, even according to the petitioners, falls under Entry 66 of List I. List I deals with Entries conferring exclusive legislative power on the Parliament. What Article 254 contemplates is, if a legislation is made in respect of a matter falling under the concurrent list where both the Parliament and State Legislatures can made law, the law made by the Parliament will prevail over the law made by the State Legislature. The exceptional case is when a law made by the State Legislature in respect of a matter falling under the concurrent list receives the assent of the President. It is only in such an eventuality that the law made by the State Legislature will prevail over the law made by the Parliament within the State concerned. But, such supremacy of State which made the law which has the assent of the President is bestowed only upon the law made by the State in the exercise of the concurrent legislative power falling under the concurrent list, vis-a-vis, the law made by the Parliament which it has made with reference to its power drawn from the WP(C).NOS.12323/12M & 13371/2012V 118 concurrent list. But, in this case, the AICTE Act, as we have noted, is a law made even according to the petitioners' version, in exercise of the powers under the Union List.

44. We are not impressed by the argument of the learned counsel for the University based on some observations that the State may provide for admissions. We hold that it may be out of context in the facts of these cases. We would think that the matter is squarely covered by the embargo against the State intervening by any demand of a compulsory nature, on the basis of a law, when it relates to the grant of affiliation by the University. We are of the view that the State would not have the legislative power to legislate by which it can say to the University that its approval be obtained for the grant of affiliation. We may bear in mind in this context that though originally the Apex Court in the Adhiyaman's case had taken the view that it is not open to the State to prescribe for higher standards than prescribed by the Central Authority under the Central Law covered by Entry 66 of List I, in subsequent WP(C).NOS.12323/12M & 13371/2012V 119 judgments, the Apex Court has taken a different view. The Apex Court has taken the view that to achieve excellence in higher education, it is open to the State and the University to fix higher criteria than fixed by the AICTE. The said prescription of higher standards, would also help the State to shortlist the applicants in an effective manner, if there are applicants more than the available seats (see Visveswariah Technological University and Another v. Krishnendu Halder and Others - (2011) 4 SCC 606 para 13). To that extent, certainly the decision in Adhiyaman's case stands clarified. But, we may notice that this is not a case where we can hold that the State is attempting to prescribe any higher standard for admission than the one fixed by the AICTE under the AICTE Act. Therefore, it cannot by any standard be held that in a matter where approval under the AICTE has been obtained as in these cases, it would be open to the State to thwart the consideration of the applications for affiliation by the University by proscribing the consideration of the affiliation without obtaining the No Objection WP(C).NOS.12323/12M & 13371/2012V 120 Certificate. We would think that there is no merit in the contention of the respondents that in Jaya Gokul's case, the Court was dealing with a case of a law where views had to be obtained and the Court only must be treated as laying down the law that if it is interpreted as a requirement of approval, it must be void and, therefore, the said decision would not apply to a case where instead of approval, the State commands the University that it need not give affiliation without its No Objection Certificate being obtained. We would think that the matter cannot be reduced to a mere semantic play. The University is an autonomous body established under the Act and which is the body which is primarily concerned with the question of affiliation. This is not a case where the State is seeking that its permission be obtained so that the local needs are addressed as was the position in Government of A.P. & Anr. v. J.B. Educational Society & Anr. Etc. (AIR 2005 SC 2014). In the said Judgment, it is clear that the Court took the view that the general survey contemplated under WP(C).NOS.12323/12M & 13371/2012V 121 Section 10 of the AICTE Act does not pertain to the educational needs of any particular area in a State and it is the State which alone would be competent where the institution should be established, having regard to the need. It was in regard to the said aspect alone that the Apex Court took the view that there was legislative competence for the State. The purpose of insisting on NOC, it is plain, is to compel compel the educational institutions to agree for seat sharing and fee regulation. Even without pronouncing on the permissibility of those conditions, in view of the obstacle faced by the petitioners that Article 19(i)(g) is inapplicable to the petitioners as such, and that Article 30 also does not confer a fundamental right to affiliation, we would think that there cannot be power with the State to interdict the University against grant of affiliation without obtaining its NOC. Call it a No Objection Certificate or approval or permission, all these concepts involve the State Government being in a position to prohibit the University from taking an independent decision in a matter where WP(C).NOS.12323/12M & 13371/2012V 122 approval was obtained from the AICTE.

45. We would now have to consider another aspect of the matter. In WP(C).No.12323/12, the petitioner had originally obtained Ext.P1. That is a letter of consent. It is dated 24/4/2010. The University of Kerala had stipulated that affiliation will be considered subject to, inter alia, fulfillment of condition by the State Government. Learned senior counsel would submit that subsequently the University Act established the Kerala University of Health And Allied Sciences Act which issued Ext.P2. No doubt, the learned Government Pleader would point out that Ext.P2 must be understood as issued in continuation of Ext.P1. Learned senior counsel for the petitioner would then point out that at the time when Ext.P1 was issued, the impugned Circular was not issued. But, the Circular was issued in November, 2010. We further notice that Ext.P5 as such is not challenged. Ext.P5, as already noted, is a letter by the University calling upon the petitioner to produce the permission from the Government of WP(C).NOS.12323/12M & 13371/2012V 123 Kerala after executing agreement. Learned senior counsel for the petitioners would contend that the petitioners had joined issue with the Government by sending Exts.P6 and P7 issued by the Registrar. We notice, in fact, that Ext.P7 has already been challenged in the other Writ Petition. Petitioner had, in fact, challenged Ext.P7 in this case also. Learned senior counsel would put it as an oversight. We are not deciding the Writ Petition challenging Ext.P7 wherein the petitioner obtained interim order. It was pointed out that we need consider the question of grant of affiliation sought, for the batch for which the approval is granted for this year. The same is based on the impugned Circular. In the other Writ Petition filed by the Ezhuthachan National Academy, the petitioner had in fact written to the University agreeing to produce the No Objection Certificate. Learned senior counsel for the petitioner would submit that it could not be obtained as it was not issued. We may notice that even as on the date of Ext.P7, the Circular had not been issued (in WP(C).No.12323/12). In WP(C). WP(C).NOS.12323/12M & 13371/2012V 124 No.13371/12, when Ext.P3 dated 04/6/2011 was sent by the petitioner, it was stated that the NOC from the Government will be produced. The Circular was in existence. In WP(C).No.13371/12 is concerned, it was so done as the NOC was given in so far as the B. Pharm Course is concerned for which NOC was insisted upon and given also after signing the agreement, it is submitted. More importantly, we have already noted the stand of the University that it is acting on the basis of the Government Circular and we are also only pronouncing on the power of the State Government. We would also think that in the view we are taking about the lack of power with the Government and the facts of the cases, it would not be appropriate to refuse to grant relief, when the Government has no power under the constitutional scheme.

46. Shri P. Sreekumar, learned counsel drew our attention to the recent order passed by a Division Bench of this Court. Therein, a Bench of this Court apparently disturbed by the fall in standards in imparting education in Engineering Colleges in the WP(C).NOS.12323/12M & 13371/2012V 125 State of Kerala, proceeded to make certain observations and directions and the same was brought to our notice. We notice that the Court has issued interim prohibitory orders against the Government issuing NOC for starting new colleges. The Court has also ordered, inter alia, as follows:

"In any case, if the Government proposes to issue/consider NOC for any new Engineering College, it should permit it only after being convinced that buildings, laboratory and teaching staff are provided in advance, and the Government should also insist that the Management should produce bonds from qualified teaching staff to serve the College in the event, NOC, recognition and affiliation are granted by the Government, AICTE and University."

We may also notice that, that was a case of Writ Appeals filed by Managements of two newly set up Engineering Colleges challenging orders declining NOC even after the colleges obtained approval from the All India Council for Technical Education WP(C).NOS.12323/12M & 13371/2012V 126 (AICTE). Learned senior counsel for the petitioners would submit that the issue which we are called upon to decide, namely the effect of the Judgment in Jaya Gokul's case (supra), was not considered by the Bench and, on the other hand, we are called upon specifically to decide the effect of the dictum in Jaya Gokul's case. In this case also, we may notice that we are deciding the issue relating to affiliation.

47. We are of the view that the issue which we are called upon to decide, did not arise before the Division Bench. Undoubtedly, we share the anxiety of the Division Bench that there is a deplorable fall in the standards of education in Engineering Colleges in the State. We would, in this regard, notice that the powers of the University include the power to prescribe conditions for recognition of institutions for conducting research or other programmes of the University and to grant recognition to institutions satisfying the conditions and to withdraw such recognition (Section 6 Clause (ix) of the Kerala University of WP(C).NOS.12323/12M & 13371/2012V 127 Health Sciences Act, 2010). Section 6(xx) deals with the power to monitor and evaluate the academic performance of affiliated colleges and recognised institutions for granting continuation of affiliation and periodical accreditation. Section 6(xxi) deals with the power to inspect, where necessary, affiliated colleges and recognised institutions through suitable machinery established for the purpose, and take measures to ensure that proper standards of instruction, teaching and training are maintained by them and adequate library, laboratory, hospital, faculty and other academic facilities are provided for. Section 6(xxviii) deals with power to prescribe a code of conduct for managements of affiliated or recognised colleges or institutions. Section 6(xxxi) deals with power to rescind affiliation granted to the colleges in violation of Statutes of the University. Section 50 deals with affiliation and recognition. Section 50 provides for wide powers to the University. Section 53 deals with continuation of affiliation and finally Section 56 deals with the power to withdraw affiliation. WP(C).NOS.12323/12M & 13371/2012V 128 We would think that there are ample powers with the University to deal with the problem of fall in standards which we would expect the University to adopt all possible measures in accordance with law, so that the alarming fall in standards is arrested. There are also ample powers with AICTE.

48. But, all this will not result in the conclusion which we have arrived at on the basis of the decision of the Apex Court in Jaya Gokul's case that it is not open to the State Government to insist for NOC as is done in this case. We would think, therefore, that the Circular issued by the Government in so far as it relates to the Courses which are specifically covered by the provisions of the AICTE Act and covered by the decision in Jaya Gokul's case, is clearly beyond the powers of the State Government. In the light of our conclusion regarding the absence of power with the State to insist on a NOC as adumbrated above, we are not pronouncing on the other questions.

WP(C).NOS.12323/12M & 13371/2012V 129

49. In view of the fact that we are holding that Government does not have the power to insist upon NOC in the matter of affiliation, necessarily the conditions subject to which the NOC can be given would also automatically not survive, as the question of imposing conditions would arise only if the power is ceded to the Government to demand NOC. Resultantly, we allow WP(C). No.12323/12 and WP(C).No.13371/12 as follows:

We quash Exts.P15 Circular in WP(C).No.12323/12 in so far as the same insists on compliance of the condition of production of NOC imposed by the Government as a condition for grant of affiliation. Ext.P7 also is quashed. The respondent/University will consider the question of grant of affiliation to the M. Pharm Course in the petitioner's College sanctioned by the AICTE vide Ext.P12 for the year 2012-2013 as expeditiously as possible and in accordance with law. We make it clear that we have not pronounced on the powers of the University and it will be open to the University to pass such orders and WP(C).NOS.12323/12M & 13371/2012V 130 stipulate such conditions as are lawful as it may be advised to impose.
We also quash Ext.P8 in W.P.(C).No.13371/12 in so far as it insists on the NOC from the State Government to grant affiliation. Ext.P11 Circular is also quashed in so far as it insists on the compliance of the condition imposed by the Government, namely the production of NOC from the Government as a condition for grant of affiliation. We direct the University to consider the question of grant of affiliation for the M. Pharm Course in the petitioner's college as sanctioned by the AICTE for the academic year 2012-2013 at the earliest. We make it clear that we have not pronounced on the powers of the University and it will be open to the University to pass such orders and stipulate such conditions as are lawful as it may be advised to impose.

50. By way of abundant caution and to allay the apprehension of the learned Government Pleader, we make it clear that the law which we have declared on the basis of which we have WP(C).NOS.12323/12M & 13371/2012V 131 granted relief, will be applicable only in respect of Courses which are governed by the AICTE Act. We make it further clear that we must not be understood as having quashed the Circular in so far as it relates to other Courses.

We record our appreciation for the assistance rendered by the learned counsel appearing for the parties.

Sd/= K. M. JOSEPH, JUDGE Sd/= K. HARILAL, JUDGE kbk.