Madras High Court
Asan Memorial Association vs The State Of Tamil Nadu on 18 August, 2009
Author: N. Paul Vasanthakumar
Bench: N. Paul Vasanthakumar
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 18-8-2009 CORAM THE HONOURABLE MR. JUSTICE N. PAUL VASANTHAKUMAR WRIT PETITION NO.13632 OF 2001 Asan Memorial Association, Cochin House, Anderson Road, Chennai 8, rep.by its General Secretary, A.K.Gopalan ... Petitioner Vs. 1. The State of Tamil Nadu, rep.by the Secretary to the Government, Higher Education Department, Fort St.George, Chennai 9. 2. The Director of Technical Education, Guindy, Chennai 25. ... Respondents Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Prohibition, prohibiting the respondents from insisting that the petitioner seek a declaration of its minority character every year for the Asan Memorial Institute of Hotel Management and Catering Technology. For Petitioner : Mr.Habibullah Basha, Senior Counsel, for Mr.K.Ilias Ali For Respondents : Mr.R.Balakrishnan, Addl. Government Pleader O R D E R
The prayer in this writ petition is to issue a writ of prohibition, prohibiting the respondents from insisting that the petitioner seek declaration of its minority character every year for the Asan Memorial Institute of Hotel Management and Catering Technology.
2. The case of the petitioner association is that it is a Society registered under the Societies Registration Act, and it was formed in the year 1965 with the main object to promote the interest in Malayalam literature among other linguistic groups and especially to propagate the yeoman service rendered by late Mahakavi Kumaran Asan to Malayalam literature, to start educational and cultural institutions in Chennai City and other places in India to promote and subserve the interests of Malayalees, etc. As per Clause 9(a) of the Memorandum of the rules and regulations of the association, the membership is restricted to Malayalees and as such the Society is a linguistic minority, coming within Article 30(1) of the Constitution of India. The petitioner association has established and is administering the following institutions:
(a) Asan Memorial Matriculation Higher Secondary School (State Board)
(b) Asan Memorial Senior Secondary School (CBSC)
(c) The Asan Memorial Institute of Hotel Management and Catering Technology
(d) The Asan Memorial College of Arts and Science
(e) The Asan Memorial Institute of Management.
The Society established and is administering Asan Memorial Hotel Management and Catering Technology in the year 1986 and the same is approved by the AICTE and Directorate of Technical Education.
3. In the year 1995, the Government of Tamil Nadu issued G.O.Ms.No.371 Education, Science and Technology, dated 10.5.1995 and ordered that the Government will verify and determine whether an Educational Institution is a minority institution within the meaning of Article 30(1) of the Constitution of India. The petitioner applied on 2.6.1995 to the Government for getting its minority status (linguistic minority) declared. The Government did not pass any order and therefore the petitioner again applied on 13.8.1996 to the Government and prayed for declaration of its minority status. During pendency of the said application, the Government superceded G.O.Ms.No.371 dated 10.5.1995 by issuing G.O.Ms.No.270 Higher Education Department, dated 17.6.1998 by giving certain guidelines for determining the minority status.
4. The petitioner Society received a letter dated 19.4.1999 from the Additional Director of Technical Education, directing all managements desiring to apply for declaration of minority status to apply on or before 30.4.1999. The petitioner applied on 26.4.1999 to the Director of Technical Education as per the format mentioned in the above said Government Order. The first respondent failed to pass any order and again the petitioner applied on 19.1.2000 to the first respondent through the second respondent. The second respondent by letter dated 16.2.2000 sought for certain documents for verification viz, Trust Deed, Supplementary Trust Deed, Memorandum of Association, Community Certificate of its members, etc. Petitioner submitted the same on 25.2.2000. Even thereafter no order having been passed, the petitioner filed W.P.No.7943 of 2000 praying to issue a writ of mandamus directing the first respondent to pass orders on the application of the petitioner Society seeking minority status for the year 2000-2001. This Court by order dated 28.2.2000 directed to pass orders on or before 15.6.2000. On 14.6.2000 the first respondent granted minority status to the Asan Memorial Institute of Hotel Management and Catering Technology. However, the said order is limited for the year 2000-2001 and therefore the petitioner submitted representation for the grant of minority status for the year 2001-2002 and no order was passed. Thereafter, W.P.No.12536 of 2001 was filed for issuing a writ of mandamus directing the respondents to pass orders. The said writ petiton was admitted on 11.7.2001 and an interim injunction was granted restraining the respondents from interfering with the rights of the petitioner to fill up its 50% minority quota in Asan Memorial Institute of Hotel Management and Catering Technology. This writ petition is filed for the permanent relief and pending disposal of this writ petition interim injunction was granted on 27.7.2001, which was made absolute by order dated 11.9.2003.
5. Pending this writ petition, petitioner filed an application for interim direction to send the revised list of 20 free seats and 20 payment seats to students of Government quota and the said direction petition having been dismissed, petitioner filed W.A.No.1483 of 2001 and this Court by order dated 21.8.2001 ordered that the petitoiner (appellant institution) was treated as minority institution for the year 2000-2001 and therefore we do not find any reason as to why a different stand has been adopted for the present year 2001-2002. The Division Bench directed the respondents to treat the appellant/petitioner institution as minority institution and allot seats accordingly for the year 2001-2002. Thus, during pendency of the writ petition all these years, Asan Memorial Institute of Hotel Management and Catering Technology is being treated as minority institution.
6. In this writ petition the main contention raised is that once the character of the institution is verified and declared as linguistic minority institution, there is no purpose in restricting the period and G.O.Ms.No.270 Higher Education Department, dated 17.6.1998 do not contemplate seeking application for minority declaration every year and by virtue of the procedure adopted by the respondents in insisting the managements to seek declaration of minority status every year, undue hardship is faced by the educational institutions, particularly with regard to the admission of students.
7. The respondents have filed counter affidavit by stating that G.O.Ms.No.270 Higher Education Department dated 17.6.1998 contains certain guidelines for the grant of minority status. The said Government Order was issued superceding G.O.Ms.NO.371 Education, dated 10.5.1995 and the Asan Memorial Institute of Hotel Management and Catering Technology, run by the petitioner associaiton was granted minority status by G.O.Ms.No.221 Higher Education Department, dated 14.6.2000 for the academic year 2000-2001. The Government is issuing minority status for each and every academic year and therefore the petitioner has to apply for every year for the grant of minority status.
8. The learned Senior Counsel appearing for the petitioner submitted that the Government having verified the object of the association and after satisfaction granted minority status for the year 2000-2001 through G.O.Ms.No.221 Higher Education Department, dated 14.6.2000, it has no jurisdiction to restrict the said declaration for that academic year, particularly when the Government Order nowhere states that minority status has to be declard by the Government every year. The learned Senior Counsel also submitted that a Division Bench of this Court in the decision reported in (2001) 3 MLJ 433 (Thirumuruga Kirupananda Variyar Thavathiru Sundara Swamigal Medical Educational and Charitable Trust, Salem v. State of Tamil Nadu) held that the minority status once granted need not be renewed periodically like a driving licence and once the Government, after satisfaction granted declaration, the same will hold good permanently. The learned Senior Counsel further submitted that if there is any change in the Constitution of the educational agency or the bye-laws are amended and by virtue of the same the minority status conferred is not entitled to be continuously enjoyable by the management, it is open to the Government to issue notice, call for objections and thereafter fresh orders can be passed.
9. The learned Additional Government Pleader appearing for the respondents submitted that in practice, the Government is considering the minority status of the institutions every year and the Government is entitled to consider the same every year as there is likelihood of change in the constitution/composition of the educational agency and the management may not adhere to the object of the Society/Association, for which it was formed.
10. I have considered the rival submissions of the learned counsel for the petitioner as well as respondents.
11. Admittedly, the petitioner Association, which is formed and registered under the Societies Registration Act has got a memorandum of association. The main object of the association is to promote the interest in Malayalam literature among other linguistic groups and especially to propagate the yeoman service rendered by late Mahakavi Kumaran Asan to Malayalam literature, to start educational and cultural institutions in Chennai City and other places in India to promote and subserve the interests of Malayalees, etc. The Government, in terms of G.O.Ms.No.270 Higher Education Department, dated 17.9.1998 processed the application filed by the petitioner and after verifying the fact that all its members are Malayalees, admittedly granted minority status (linguistic) to the Asan Memorial Institute of Hotel Management and Catering Technology, established and administered by the petitioner society through G.O.Ms.NO.221 Higher Education Department, dated 14.6.2000.
12. Insofar as the restriction of the order for one year, as rightly contended by the learned Senior Counsel for the petitioner, there is no provision to grant minority status for one year or for a limited period. The above said Government Order clearly states the guidelines for conferring minority status and the Government is the competent authority to verify and determine the minority status of the educational institution for the purpose of Article 30(1) of the Constitution of India. The guidelines are that the object of the institution should be for promoting the interest of the minority concerned and the institution should have been established by the minority and should continuously administered only by the minorities and for deciding the linguistic minority status in Tamil Nadu, any person, whose mother tongue is other than Tamil, will be treated as linguistic minority. Thus, it is evident that the said guidelines issued by the Government do not contemplate granting minority status for a limited period.
13. Similar issue was decided by the Supreme Court in the decision reported in (1998) 6 SCC 674 (N.Ammad v. Manager, Emjay High School and Others) wherein it is held that 'a School which is otherwise a minority school would continue to be so whether the Government declare it as such or not. When the Government declare a school as minority school, it has recognised the factual position that the school was established and is being administered by a minority community. The declaration is the open acceptance of the legal character, which should necessarily have existed antecedent to such declaration.' As per the above judgment of the Supreme Court, the declaration of the minority status will relate back to the establishment of the institution.
14. A Division Bench of this Court in the decision reported in (2001) 3 MLJ 433 (Thirumuruga Kirupananda Variyar Thavathiru Sundara Swamigal Medical Educational and Charitable Trust, Salem v. State of Tamil Nadu) took a view that there is no provision for the Government to insist on renewal of minority status every year. When once the institution has been granted minority status, unless there is any change in the constitution of the agency or any adverse information is received by the Government, there is absolutely no need or necessity for the Government to expect such periodical renewal. SLP filed against the said Judgment was also dismissed by the Honourable Supreme Court. The said Division Bench decision was followed by this Court subsequently in the decision reported in 2004 WLR 202 (C.S.I. Institute of Technology, Thovalai v. The Government of Tamil Nadu & another) and this Court held that requiring renewal of minority status every year will unnecessarily lead to delay and red-tapism, which is totally uncalled for. By requiring such declaration every year, the administration of the institution and the plight of the students will be kept under unreasonable suspense and doubt whichis totally unwarranted. This Court held that it is totally unreasonable to expect all the minority institutions in the State be knocking at the doors of the Government every year and the authorities pass orders only after some years.
15. Article 30(1) is a fundamental right guaranteed under the Constitution and it is a right which confers certain privileges to minority institutions. The Government is bound to recognise the said right and imposing condition to get minority status every year is an unreasonable restriction and the same cannot be permitted. If the procedure now followed by the Government is permitted, i.e, no order is passed by the Government even after the beginning of the academic year, the fundamental right guaranteed to minority institutions would be a promise of unreality.
16. Applying the said principles to the facts of this case and having regard to the fact that there is no dispute with regard to the membership of the Society and the costitution of the educational agency and its objects, and the Government having granted linguistic minority status to the petitioner institute, viz., Asan Memorial Institute of Hotel Management and Catering Technology, a writ of prohibition is issued prohibiting the respondents from demanding minority status every year. It is also declared that the minority status already granted by the Government to the Asan Memorial Institute of Hotel Management and Catering Technology, established and adminsitered by the petitioner Society for the year 2000-2001, shall hold good without any restriction. It is further observed that if there is any change in the educational agency or if the institution is run contrary to the memorandum of association, it is open to the Government to issue notice and pass fresh orders in accordance with law.
The writ petition is allowed with the above observations. No costs.
vr To
1. The Secretary to the Government, Higher Education Department, Fort St.George, Chennai 9.
2. The Director of Technical Education, Guindy, Chennai 25