Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 3]

Delhi High Court

Ankita Meena vs University Of Delhi on 15 May, 2018

Equivalent citations: AIRONLINE 2018 DEL 449

Author: Rekha Palli

Bench: Rekha Palli

$~
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                             Date of Decision:- 15.05.2018.
+      W.P.(C) 5194/2018 & C.M.No.20147/2018
       ANKITA MEENA                                         ..... Petitioner
                        Through       Ms.Reena Singh, Adv alongwith
                        petitioner in person.
                        versus
       UNIVERSITY OF DELHI                        ..... Respondent
                     Through    Mr.Mohinder     J.S.Rupal      with
                     Mr.Prang Newmai and Ms.Slomita Rai, Advs.
       CORAM:
       HON'BLE MS. JUSTICE REKHA PALLI

                                JUDGMENT

REKHA PALLI, J (ORAL)

1. Vide the present petition, the petitioner, who is a second year student of the LL.B course of Faculty of Law, University of Delhi, has sought a direction to the respondent to permit her to appear in the IVth semester LL.B Examination being conducted w.e.f. 16.05.2018.

2. The facts as emerge from the record are that the petitioner's marriage was solemnised on 05.03.2016, whereafter she had obtained admission in the three year LL.B Course in Law Centre II, Faculty of Law, University of Delhi in August, 2016.

3. It is the petitioner's case that while she was undergoing the IVth semester, she gave birth to a baby boy on 22.02.2018. It is stated that despite her pregnancy, the petitioner had been regularly attending classes in the IIIrd semester, which is evident from the fact that her attendance in the third semester was 86%.

4. It further emerges that due to the advanced stage of her pregnancy and W.P.(C) 5194/2018 Page 1 of 9 the birth of her baby boy in February 2018, the petitioner could not attend classes for a substantial duration of the IVth semester, which were held between 18.01.2018 and 03.05.2018.

5. In these circumstances, when the list of detained students was issued by the respondent on 11.05.2018, the petitioner learnt that her attendance was only 49.19% as against the mandatory attendance of 70% prescribed for every semester of LL.B. course under Rule 12 of Rules of Legal Education of the Bar Council of India.

6. Ms. Reena Singh, learned counsel for the petitioner, submits that the petitioner is a diligent student, who had been attending her classes regularly and it is only due to the various health issues faced by her during her pregnancy and birth of her child, that she was unable to attend classes in the IVth semester.

Ms. Singh relies on Rule 2 (9) (d) of Ordinance VII of Chapter III of Delhi University, in support of her contention that a married woman, who remains on maternity leave, is entitled to the benefit of relaxation in attendance for the said period, while calculation of her attendance. She, thus, contends that in such circumstances the petitioner, who had admittedly given birth to a baby boy in February 2018, ought to be granted relaxation and shall be permitted to appear in the exams, which are beginning on 16.05.2018.

The relevant extract of the aforesaid Rule, reads as under:-

"In the case of a married woman student who is granted maternity leave, in calculating the total number of lectures delivered in the College or in the University, as the case may be, for her course of study in each academic year, the number of lectures in each subject delivered during the period of her maternity leave shall not be taken into account:"
W.P.(C) 5194/2018 Page 2 of 9

7. On the other hand, Mr. Mohinder J.S Rupal, who appears on advance notice for the respondent, opposes the present petition by contending that, since the LL.B Degree Course is a professional course, it mandates regular attendance of lectures. He submits that this Court has consistently held that the students who do not attend the stipulated percentage of lectures, are not eligible for enrolment as members of the Bar Council of India and, therefore, the respondent was justified in detaining the petitioner in the IVth semester.

8. Mr. Rupal places reliance on Rule 12 of the Rules of Legal Education of the Bar Council of India and contends that the relaxation sought by the petitioner cannot be granted. He also places reliance on decisions of this Court in University of Delhi & Anr. v. Vandana Kandari & Anr., LPA 662/ /2010 and Sukriti Upadhyay v. University of Delhi, LPA 539/2010. For the sake of ready reference, Rule 12 of Rules of Legal Education of the Bar Council of India is reproduced hereinbelow:-

"12. End Semester Test No student of any of the degree program shall be allowed to take the end semester test in a subject if the student concerned has not attended minimum of 70% of the classes held in the subject concerned as also the moot court room exercises, tutorials and practical training conducted in the subject taken together.
Provided that if a student for any exceptional reasons fail to attend 70% of the classes held in any subject, the Dean of the University or the Principal of the Centre of Legal Education , as the case may be, may allow the student to take the test if the student concerned attended at least 65% of the classes held in the subject concerned and attended 70% of classes in all the subjects taken together. The similar power shall rest with the Vice Chancellor or Director of a National Law University, or his authorized representative in the absence of the Dean of Law.
Provided further that a list of such students allowed to take the test with reasons recorded be forwarded to the Bar Council of India."
W.P.(C) 5194/2018 Page 3 of 9

9. I have heard the learned counsels for the parties and considered their rival submissions. Even though there may be some merit in Ms. Singh's contention that the petitioner could not regularly attend classes in her IVth semester only because of compelling health issues, I find that the issue, whether the period of maternity leave can be considered for the purpose of relaxation of attendance, has already been considered and decided against the petitioner by a Division Bench of this Court in the case of Vandana Kandari (supra). A perusal of the said decision shows that the Division Bench had, after considering various earlier decisions of this Court, come to a categorical conclusion that maternity leave could not be put in a different compartment for the purposes of relaxation of attendance. It is deemed appropriate to refer to paragraph 3 of the said decision, which reads as under:-

"3. We are of the considered opinion that the maternity leave could not have been put in a different compartment for the purpose of relaxation of attendance. In view of the aforesaid, the decision rendered by the learned single Judge to this extent suffers from an infirmity and is accordingly set aside. Be it noted, a peculiar circumstance has emerged in this case. Though we have allowed, appeal, we have asked Mr. M.J.S. Rupal whether the University has any objection to the benefit of relaxation to the two respondents. Regard being had to the special features of the case, Mr. M.J.S. Rupal has fairly stated that the University has no objection to give the benefit of relaxation to the respondent students. We record our appreciation for the statement made by Mr. M.J.S. Rupal after obtaining instructions from the University. We may also aptly note that the said concession has been given by the University as the result of the respondents have already been declared. Needless to say that when a case is decided and benefit of concession is given, the same cannot be cited as a precedent in future cases. There shall be no order as to costs."
W.P.(C) 5194/2018 Page 4 of 9

10. I also find merit in Mr. Rupal's contention that LL.B. is a special professional course where no relaxation can be granted contrary to the Bar Council of India Rules, which specifically governs the field. In my considered view, once Rule 12 of Rules of Legal Education of the Bar Council of India prescribes a mandatory attendance of 70% in each semester of LLB, no reliance can be placed on Rule 2 (9) (d) of Ordinance VII of Chapter III of Delhi University, which is a general provision that does not deal with a professional course like LLB. On this aspect reference may also be made to decision of this Court in the case of Sukriti Upadhyay (supra), wherein this Court has, in paragraphs 9 to 14, held as under:-

"9. On a perusal of the aforesaid Rule, it is quite clear that a student is required to have the minimum attendance of 66% of the lectures on each of the subjects as also on tutorials, moot courts and practical training course. The exception that has been carved out is that if the student has 66% attendance of the lectures aggregate for the semester or examination, as the case may be, the Dean of the Faculty of Law and the Principal of law colleges may condone attendance short of those required by the Rule. The learned counsel for the parties fairly stated that the case of the present appellant does not fall in the said exceptional class.
10. The question that falls for consideration is whether Rule 3 of the 1975 Rules or the Statutes framed by the University pertaining to obtaining of percentage of attendance would prevail. It is not in dispute that the Ordinance of the University deals with matters relating to admission to the university, transfer of students from one course to the other, migration of students, conditions for admission to examination, conduct of examination and various other aspects. In the case of S.N. Singh (supra), the Division Bench noticing the stipulation in the relevant clauses in the Statute VII and the Rule framed by the Bar Council of India has held as follows:
"28. Since the Bar Council of India recognises the LL.B. Degree Course of the University of Delhi and the Bar Council of India is a statutory body constituted under the Advocates Act 1961 and is empowered to lay down standards of legal education, University of Delhi would be W.P.(C) 5194/2018 Page 5 of 9 required to bring its rules in conformity with the rules of the Bar Council of India."

Eventually, the Division Bench directed as under:

"37. For future, directions contained above, namely, no relaxation would be given from the requirement of clearance of 5 or 15 papers as the case may be for promotion to the third and fifth term shall be adhered to by the University. Further, the attendance rules shall be amended by the University of Delhi and shall be brought in conformity with the attendance rules framed by the Bar Council of India. The permissible relaxation would be as per the rules framed by the Bar Council of India and manner of exercise shall be as so framed there under."

11. In Kiran Kumari (supra), another Division Bench of this Court referred to the decisions in Baldev Raj Sharma v. Bal Council of India & Ors., 1989 Supp. (2) SCC 91, Bar Council of India & Another v. Aparna Basu Mallick & Ors., (1994) 2 SCC 102, S.N. Singh (supra) and expressed the view as under:

"13. In the light of the above, we find it difficult to appreciate as to how the requirements of 66% in each subject or as a condition of eligibility for appearance in the examination or the requirement of 66% attendance in the aggregate for purposes of granting the benefit of condonation in the shortfall can be said to be either illegal or arbitrary. The decisions delivered by the Supreme Court and by this Court to which we have referred above have in our view authoritatively held that the LLB course was a professional course in which the candidates have to ensure regular attendance of lectures and those who do not attend the stipulated percentage of lectures would not even be eligible for enrolment as members of the Bar. Such being the importance given to the attendance of lectures, there is no question of the requirement stipulated by the Rules being either irrational, unconstitutional or illegal in any manner. The quality of training which a candidate gets during the time he undergoes the course is directly proportional to the number of lectures that he attends. The failure of a candidate to attend the requisite number of lectures as W.P.(C) 5194/2018 Page 6 of 9 stipulated by the relevant rules can legitimately disentitle him to claim eligibility for appearing in the examination.
14. That brings us to the contention vehemently urged by Mr. Mittal that insistence upon 66% lectures in the aggregate as a condition precedent for the exercise of the power of condonation was irrational, for it amounts to empowering the competent authority on the one hand and denuding him of that power on the other. We do not think so. What is the minimum percentage of lectures which a candidate must attend in each subject or on the aggregate is a matter on which the academic bodies like the University and the Bar Council of India are entitled to take a decision. If in the opinion of the Bar Council and the University, a candidate cannot be said to have taken proper instructions or meaningfully undergone the course, unless he attends a minimum of 66% lectures in the aggregate, this Court cannot but respect that opinion. In matters relating to academics and standards of education, the Court would show deference to the opinion of the academicians unless a case of patent perversity is made out by the petitioners. The present is not, however, one such case where the requirement of the rule can be said to be so perverse or irrational as to call for the intervention of this Court. As a matter of fact, the minimum percentage of lectures having been fixed at 66%, still gives to the students freedom to miss or abstain from 34% of the such lectures. That is a fairly large percentage of lectures which a student may miss for a variety of reasons including sickness or such other reasons beyond his control. No student can however claim that apart from 34% lectures which he is entitled to miss even without a cause, the shortage to make up 66% should be condoned if he shows good cause for the same."

12. In Smt. Deepti v. Vice Chancellor, University of Delhi, WP(C) No. 18051/2006 decided on 20.04.2007, a learned Single Judge of this Court has observed as follows:

"11. The main difference between the amended and unamended provision is that while the un-amended provision pertained to the number of lectures delivered in a year, after amendment the provision relates to the number of lectures in each of the subjects and has reference, in the proviso, to the aggregate of lectures for the "semester examination".
W.P.(C) 5194/2018 Page 7 of 9

Thus, the Ordinance, by virtue of the said amendment, was sought to be brought in line with the provisions of Clause 3 of Section B of Part IV (Standards of Legal Education and Recognition of Degrees in Law for admission as Advocates) of the Bar Council of India Rules. The implication of this amendment is that rather than requiring an average of 66% attendance in the year, students preparing for the LL.B. Degree must attend 66% lectures in each subject in order to be eligible to sit for semester examinations.

12. Unfortunately, somewhat of a dilemma has emerged. Although the University amended clause 2 (8) (a) of the Ordinance VII to be consistent with The Bar Council of India Rules, it did not bring about any change in Clause 2(8) (b) or 2 (9) (a), (b), (c) or (d) of the said Ordinance. This has created an apparent inconsistency in the language of the attendance rules. It seems that although amended clause 2 (8) (a) requires calculation of attendance on a subject-wise semester-wise basis, Clause 2 (8) (b) (albeit pertaining to the LL.M. Programme) and Clause 2 (9) (which refers to all courses in general and is not limited to the courses offered by the Law Faculty) continue to refer to attendance calculated on a yearly basis. There is no doubt that the piecemeal amendment brought about by the University in the Ordinance has introduced a certain degree of confusion."

13. We entirely agree with the aforesaid pronouncement of law. The University would have been well advised to compartmentalize the clauses in the Ordinance or put it differently so that such a situation could have been avoided, but the same has not yet been done. Be it noted, the learned counsel for the University submitted with all fairness that that the 1975 Rules have to prevail and clause 9 of the Ordinance VII does not apply to the students who prosecute LL.B course. We have already accepted the said submission. As has been indicated earlier, the appellant has obtained 56% of attendance. That apart, she does not come within the relaxation clause. Thus, extension of benefit of relaxation does not arise.

14. Before parting with the case, we are obliged to state that the field of legal education has its own sacrosanctity. With the passage of time, the field of law is getting a larger canvas. A well organized system for imparting of education and training in law has become imperative. In a democratic society where the rule of law governs, a student of law has a role to play. Roscoe Pound has said "Law is experience developed by W.P.(C) 5194/2018 Page 8 of 9 reason and applied continually in further experience". A student of law has to be a dedicated person as he is required to take the study of law seriously as pursuit of law does not countenance any kind of idleness. One may conceive wholesome idleness after a day's energetic and effective work. An active mind is the mother of invention. A student prosecuting study in law, in order to become efficient in the stream of law, must completely devote to the learning and training. One should bear in mind that learning is an ornament to continuous education and education fundamentally is how one engages himself in acquiring further knowledge every day. If a law student does not attend lectures or obtain the requisite percentage of attendance, he cannot think of taking a leap to another year of study. Mercy does not come to his aid as law requires a student to digest his experience and gradually discover his own ignorance and put a progressive step thereafter."

11. Thus, even though this Court finds that there may be justification for the petitioner's inability to attend regular classes of IVth semester of LL.B course, the relief sought by her cannot be granted to her in the light of the provisions of Rule 12 of Rules of Legal Education of the Bar Council of India as also the decisions of the Division Bench of this Court in the cases of Vandana Kandari (supra) and Sukriti Upadhyay (supra).

12. For the aforesaid reasons, the writ petition alongwith the pending application, is dismissed with no order as to costs.

(REKHA PALLI) JUDGE MAY 15, 2018 sr W.P.(C) 5194/2018 Page 9 of 9