Citation : 2018 Latest Caselaw 3661 ALL
Judgement Date : 14 November, 2018
HIGH COURT OF JUDICATURE AT ALLAHABAD A.F.R. Court No. - 19 Case :- WRIT - C No. - 36964 of 2018 Petitioner :- Jagdish Singh Verma Respondent :- District Inspector Of Schools, Hapur And 3 Others Counsel for Petitioner :- Adarsh Singh,Indra Raj Singh Counsel for Respondent :- C.S.C.,Bheem Singh Hon'ble Manoj Kumar Gupta,J.
Heard Sri Adarsh Singh, learned counsel for the petitioner, learned standing counsel for respondents 1 to 3 and Sri G.K. Singh, learned senior counsel assisted by Sri Bheem Singh for respondent no.4.
The petitioner is life member of General Body of a registered society in the name of Janta Vidhyalaya Gohra Alamgirpur, Zila Ghaziabad (now Hapur). The said society has established an educational institution in the name of Janta Inter College, Gohra Alamgirpur, Hapur. It is a recognised institution under the U.P. Intermediate Education Act, 1921 (herein after referred to as 'the Act'). The institution is receiving grant-in-aid from the State Government and consequently, the provisions of U.P. Act No.24 of 1971 are also applicable to it. A Scheme of Administration in terms of Section 16-A of the Act was approved on 14.11.1983. Clause 7 of the Scheme of Administration, which stipulated that the term of the Committee of Management would be three years with grace period of one month, was to the following effect:-
^^inkf/kdkfj;ksa ,oa lfefr ds lnL;ksa dk dk;Zdky rhu o"kZ dk gksxkA dk;Z vof/k lekIr gks tkus ij vxys ,d ekl rd gh vifjgk;Z dk;ksZ ls inkf/kdkjh cus jg ldsxsaA ;fn rhu o"kZ i'pkr ,d ekl ds vUnj uop;fur lfefr dk;ZHkkj xzg.k ugha djrh gS rks rhu o"kZ ,d ekl i'pkr dkykrhr lfefr dk dk;Zdky Lor% lekIr le>k tk;ssxkA vkSj e.Myh; mi f'k{kk funs'kd }kjk izcU/k lapkyd fu;qDr fd;k tk;sxk ftls izcU/kkf/kdj.k ds iwoZ vf/kdkj gksxsaA og izcU/k lapkyd uop;fur lfefr dks ¼pquko u gksus dh fLFkfr esa pquko djkdj½ 'kh?kzkfr'kh?kz dk;Zjr djk;sxkA ;fn ,d ls vf/kd izcU/k lfefr vf/kdkj dk nkok djsa rks izdj.k mi f'k{kk funs'kd dks izLrqr fd;k tk;sxk ftldk fu.kZ; vfUre gksxkA**
On 4.7.2012, election of Committee of Management was held in which Gyan Veer Singh was elected as Manager. The said election was approved on 24.7.2012 by District Inspector of Schools, Hapur. The Committee elected on 4.7.2012, in a meeting held on 5.7.2014, proposed certain amendments in the Scheme of Administration, one amongst which was for extension of the term of the Committee of Management from three years to five years. On 21.7.2014, the General Body approved the resolution of the Committee of Management. The Committee of Management forwarded the papers to Joint Director of Education for approval of the amendments vide a communication dated 27.10.2014 followed by a reminder dated 17.1.2015. While the matter relating to approval of the amendments in the Scheme of Administration was pending before the Joint Director of Education, the term of the Committee was coming to an end and consequently, fresh election was held on 30.4.2015. In the said election, respondent no.4 was elected. The election was approved by District Inspector of Schools, Hapur on 6.5.2015 for the term stipulated under the Scheme of Administration. The Committee elected on 30.4.2015 came in control of the Management of the institution. A few days before, i.e. on 2.5.2015, the Joint Director of Education accorded approval to some of the amendments proposed in the Scheme of Administration including amendment in Clause 7, whereby the term of the Committee of Management was enlarged from three years to five years. While approving the amendment, the Joint Director of Education, having regard to a Circular dated 4.8.2003 issued by Director of Education, imposed condition to the effect that the amendment in Clause 7 would not enure to the benefit of the existing (orZeku) Committee of Management. On 26.7.2018, the petitioner filed an application before District Inspector of Schools praying for appointment of an Authorised Controller in the institution for holding election of the Committee of Management. The petitioner claimed that the term of the Committee of Management elected on 30.4.2015 came to end on 30.4.2018 and since no election was held even within grace period of one month provided under Clause 7 of the Scheme of Administration, consequently, in terms of the said clause, an Authorised Controller should be appointed for managing the institution and holding fresh election. The District Inspector of Schools, by order dated 30.8.2018, found the contention of the petitioner to be correct, being of the opinion that the amendment made in Clause 7 would not be applicable to the Committee elected on 30.4.2015 during subsistence of whose tenure amendment was approved and accordingly, directed for single operation of the accounts of the institution.
The order passed by District Inspector of Schools dated 30.8.2018 was subjected to challenge by respondent no.4 by filing Writ-C No.30362 of 2018 on the ground that the amendment was proposed by the erstwhile Committee elected on 4.7.2012, while it was elected on 30.4.2015, consequently, the benefit of the amended provision of Clause 7 would be available to it and its term is upto the year 2020. It was contended that District Inspector of Schools had misinterpreted the condition imposed by the Joint Director of Education while granting approval by order dated 2.5.2015. The writ petition was allowed by this Court upon a prima facie opinion that although the petitioner Committee was elected on 30.4.2015, but it took over charge only on 6.5.2015 when its election was approved by the District Inspector of Schools, while the amendment was proposed by the earlier Committee, whose term came to end on 30.4.2015. The matter was remanded to the District Inspector of Schools for passing appropriate orders by making the following observations:-
"This Court is aware of the Full Bench decision Vaibhav Jain Vs. State of U.P. and Others, 2015 (2) ADJ 559, wherein this Court had held that the term of Committee of Management was commenced w.e.f. date on which it has taken over charge and would continue for the period of five years thereafter.
In this case the Committee of Management took over charge only on 06.05.2015, although it may have been elected in the election held on 30.04.2015. At the time, when the order of approval was passed by the Joint Director of Education the earlier Committee of Management had proposed the said amendment, which ended its term on election being held on 30.04.2015.
In view of the law laid down by this Court in Committee of Management, Janta Inter College and Another Vs. State of U.P. and Others and in Vaibhav Jain Vs. State of U.P. and Others (Supra) this Court is of the considered opinion that the order passed by the District Inspector of Schools is apparently erroneous and liable to be set aside and is thus set aside.
The writ petition is allowed.
The matter is remanded to the District Inspector of Schools for consideration afresh of the terms "Existing Committee of Management and Successor Committee of Management" and for passing appropriate order within a period of four weeks from the date a certified copy of this order is produced before him."
In compliance of the said direction, the District Inspector of Schools has now passed the impugned order dated 4.10.2018, wherein he has formed an opinion to the effect that the term of the existing Committee (respondent no.4) has not expired so far, as it is entitled to a term of five years. It has been held that the Committee of Management last elected was granted approval by order dated 24.7.2012 and its term being three years, had not expired on 6.5.2015, the date on which approval was granted to the Committee elected on 30.4.2015. Consequently, the Committee now elected is entitled to continue for five years. In other words, he has held that on 2.5.2015, the date on which the amendment was approved by Joint Director of Education, the earlier Committee was managing the institution to which alone the condition imposed in the order approving amendments would apply and not to the Successor Committee, whose election was approved on 6.5.2015. Aggrieved by the said order, the instant writ petition has been filed.
Learned counsel for the petitioner submitted that the District Inspector of Schools, while passing the impugned order, has lost sight of the condition imposed by Joint Director of Education while approving the amendment. He submitted that the amendment was approved subject to the condition that it would not be applicable to orZeku Committee of Management and since respondent no.4 was elected on 30.4.2015 and, therefore, on 2.5.2015, the date amendment was approved, respondent no.4 was the existing Committee; consequently, it was not entitled to benefit of the enlargement of term under the amended provisions. He submitted that by taking a contrary view, the District Inspector of Schools has, in fact, annulled the condition imposed by Joint Director of Education while according approval to the amendments. He further submitted that the Joint Director of Education while approving the amendment, is empowered to impose condition regarding date on which the amendment would become applicable and since in the instant case, a specific condition was imposed that the amendment enlarging term of the Committee of Management would not enure to the benefit of the existing Committee of Management, the same was binding upon the District Inspector of Schools. He could not have taken a contrary view. In support of the said contention, he has placed reliance on Full Bench judgement of this Court in Committee of Management, Saltnat Bahadur Post Graduate College, Badlapur, Jaunpur and another Vs. State of U.P. and others1 and a Division Bench judgement in Committee of Management, Arya Kanya Inter College, Bulandshahr Vs. State of U.P.2.
On the other hand, Sri G.K. Singh, learned senior counsel submitted that respondent no.4 was not the Committee which proposed the amendments, but it's successor. Therefore, it is fully entitled to benefit of the amended provision. According to him, the condition imposed by the Joint Director of Education while granting approval by order dated 2.5.2015, has to be interpreted in the light of Circular dated 2.8.2003, which was issued by Director of Education with the object of denying benefit of an amendment enlarging term of Committee of Management to a Committee which proposes such an amendment. In support of his submission, apart from placing reliance on Full Bench judgment in Committee of Management, Saltnat Bahadur Post Graduate College (supra), reliance was also placed upon a Division Bench judgement in Committee of Management, Janta Inter College and another Vs. State of U.P. and others3.
The facts which are not in dispute are that the Committee of Management, which proposed the amendment vide resolution dated 5.7.2014, approved by General Body on 21.7.2014, was elected on 4.7.2012. The election was approved by District Inspector of Schools on 24.7.2012. At the relevant time, in terms of Clause 7, its term was three years with grace period of one month. The fourth respondent was elected in an election held on 30.4.2015. On 2.5.2015, the Joint Director of Education accorded approval to the amendment proposed by the Committee elected on 4.7.2012. On 6.5.2015, District Inspector of Schools accorded approval to the election held on 30.4.2015. Concededly, respondent no.4 which was elected on 30.4.2015 and its election approved on 6.5.2015, is successor of the Committee which proposed the amendment.
Section 16-A (5) of the Act stipulates that no amendment or change in the Scheme of Administration would be made at any time without the prior approval of the Director of Education. The Division Bench of this Court in Committee of Management, M.M.I. Inter College, Bijnor Vs. Dy. Director of Education, 10th Circle and others4 held that an amendment introduced in the Scheme of Administration to bring the scheme in consonance with the principles laid down in Third Schedule stipulated under Section 16-CC and 16-CCC takes effect immediately. The argument that it would result in amendment being applied retrospectively, was overruled observing thus:-
"...It is thus obvious that Scheme of every institution, governed by the Act, cannot be inconsistent with the principles laid down in the third Schedule. Amendment introduced in the existing Scheme takes effect immediately. Although it is not retrospective in operation, but the term of the existing Committee has to be calculated in accordance with it. When amendment is enforced only from the date when it was made and not from any earlier date, it cannot be said to be retrospective, merely because it might affect the term of the committee which was elected prior to the date of amendment."
In Arya Kanya Inter College, the issue as to whether the benefit of amendment in Scheme of Administration enlarging term of the Committee of Management from three years to five years would be available to the Committee which proposed the amendment or not, was answered in negative by placing reliance on a Circular issued by Director of Education dated 4.8.2003, whereby the Director of Education directed Joint Directors of Education of various regions that while granting approval to such an amendment, a condition has to be imposed to the effect that the amendment would be applicable only to the Committee constituted on basis of fresh election, after the date proposing the amendment. The relevant part of the said Circular reads thus:-
^^mDr ds lEcU/k esa ;g Li"V fd;k tkuk gS%&
¼1½ v'kkldh; ek/;fed fo|ky; dh izcU/k&lfefr ds dk;Zdky esa [email protected]'kks/ku gsrq lk/kkj.k lHkk dk izLrko izkIr fd;k tk;A
¼2½ izcU/k lfefr ds dk;Zdky esa la'kks/ku gsrq lk/kkj.k lHkk dk izLrko izkIr gksus ij ifj{k.kksijkUr lUrq"V gksus dh n'kk esa izLrko ekU; fd;k tk ldrk gS] tks fd bl vk'k; dk izLrko ikfjr gksus ds fnukad ds mijkUr vkxkeh pquko esa uoxfBr izcU/k lfefr ds lEcU/k esa izHkkodkjh gksxkA bl izLrko dk ykHk ml izcU/k lfefr dks vuqekU; ugha gksxk] ftlds dk;Zdky dh vof/k esa ;g izLrko ikfjr gqvk gksA
mDr ds vuqlkj dk;Zokgh lqfuf'pr dh tk;A**
Their Lordships of the Division Bench, after considering the aforesaid directive contained in Circular dated 4.8.2003, observed thus:-
We, therefore, arrive at a conclusion that the Director of Education, while approving the amendments in the scheme of administration, is entitled to impose fair and just conditions. It is within his competence to provide that if any existing Committee of Management seeks amendments in the clause provided for the term of the elected office bearers (in the facts of the present case 3 years to 5 years), then while approving such amendments in the scheme of administration, it is always open to the Director of Education to provide that such extension of term (3 years to 5 years) would be applicable only in respect of Committee of Management, which is elected subsequent to the date of resolution of the Committee of Management proposing amendment. Such condition imposed by the Director of Education cannot be said to be arbitrary or unfair. The condition so imposed would be within his statutory competence and within the framework of the power as conferred by Section 16A (5) of 1921, Act.
A learned Single Judge of this Court, finding the above two Division Bench judgments taking a divergent view, referred the matter to a Larger Bench for answering the following questions:-
"(1)Whether the amendment will become effective from the date of the amendment?
(2)Whether the amendment, extending the term of the Committee of Management, will apply to the existing Committee of Management, which has made the amendment or it applies to the Committee of Management which will be formed after the election being held after the amendment?"
These questions were considered by the Full Bench in Saltnat Bahadur Post Graduate College (supra) and the Full Bench answered the first question in affirmative by holding thus:-
"10. Accordingly, the first question is answered in affirmative. The amendment will become effective from the date of amendment and such date will be the date when the Vice Chancellor grants the approval required in terms of the Condition or Clause No. (Anga) of sub-rule 10.05 of the 1st Statute of the respondent University. It is clarified that if the Statute requires prior approval from Statutory Authority, then the amendment will take effect from the date prior approval is granted and if the Approving Authority has powers and specifies any other date for the purpose, then the amendment would take effect from the said specified date only."
While answering the second question, the Full Bench observed that in fact there was no conflict between two Division Bench judgments, as the law laid down in Arya Kanya Inter College took into account a subsequent circular of the Director of Education dated 4.8.2003 on account of which the judgment in M.M.I. Inter College was not found to be applicable. However, certain observations made in the said judgement contained in paragraph 28 were held to to obiter. The relevant observations made by the Full Bench, while answering the second question, are as follows:-
"12. Following the same, the second question is answered by holding that the amendment, extending or curtailing the term of the Committee of Management, will become effective immediately and as a result, then existing Committee shall have its term extended or modified in accordance with the amendment. We may add here by way of precaution that if the authority competent to make the amendment itself chooses to specify that the amendment shall be effective from a future date then the amendment shall apply from such later date as may be specified. Similarly, if the approving authority has the necessary powers to lay down similar stipulation, then the amendment may apply as per conditions or stipulations laid down by the approving authority. In absence of such special feature or stipulation, the amendment shall apply to the Committee of Management existing on the date amendment comes into force.
13. We have, after examining the two Division Bench judgements come to the view that there is no real dispute or divergence of opinion on the law or principles laid down by the two Division Benches deciding the case of The Committee of Management, M.M.I. Inter College, Bijnor (supra) and the case of Committee of Management, Arya Kanya Inter College, Bulandshahr (supra). The later judgement explicitly mentions that on account of subsequent circular it had found the earlier judgements inapplicable. In such a situation, the two judgements cannot be said to be in conflict. A conflict can arise only if two different views are taken in similar facts and circumstances. After discussing the matter, we have come to the view that some observation of general nature in the beginning of paragraph 28 of that judgement is merely an obiter and not necessary or relevant for deciding the issue discussed in that judgement. Hence, observations in that paragraph running thus:- "Even otherwise, we feel that it is appropriate and it is fitness of things that the Committee of Management, which is elected in accordance with the provisions of the scheme of administration must be permitted to continue only for the term, which was applicable at the time of the elections. The extension of the term so provided by seeking permission of its own term and by suggesting amendments in the scheme of administration cannot be approved of by this Court" are not approved by us. Those observations shall be treated as obiter rendered in the facts of the particular case and not laying down any law as a precedent."
Once again, the issue relating to extension of benefit of enlargement of the tenure of Committee of Management consequent to amendment in the Scheme of Administration came up for consideration before a Division Bench of this Court in Committee of Management, Janta Inter College (supra). The Division Bench, after considering in detail the Full Bench judgement in Saltnat Bahadur Post Graduate College and Arya Kanya Inter College, reiterated the legal position that the Director has competence to impose conditions while approving amendments as he may deem fair and just. Again, the view taken by the Division Bench in Committee of Management, Arya Kanya Inter College that the Director also has power to issue circulars of the nature issued on 4.8.2003, was re-affirmed. The Division Bench reiterated the legal position that the Joint Directors of Education in the State of Uttar Pradesh exercise delegated power of the Director while according approval to the amendments in the Scheme of Administration and the circular was issued to ensure that delegatee while approving amendments, impose a similar condition in all cases. The argument that in the absence of such a stipulation in the order approving amendment would entitle the Committee, which proposed the amendment, to avail benefit of the amendment was repelled, observing thus:-
"13. It is not possible to accept the submission for more than one reason. Firstly, as the judgment of the Full Bench now holds, if the approving authority has the power in law to lay down a stipulation that an amendment shall be effective from a future date, then the amendment would apply in accordance with the condition or stipulation laid down by the approving authority. In the absence of any such special feature or stipulation, the amendment shall apply to the Committee of Management existing on the date on which the amendment comes into force. Applying this observation in the context of the U.P. Intermediate Education Act, 1921, it is clear that sub-section (5) of Section 16-A of the Act requires the prior approval of the Director to every amendment or change in the scheme of administration. Since the Director is vested with a statutory power to grant or refuse his prior approval, incidental to the exercise of power, it is open to the Director to stipulate that the approval shall not enure to the body which has proposed by a resolution, the enhancement of the term. Secondly, the Director has, by his circular of 4 August 2003, clarified the matter beyond doubt by stipulating that when the term of a Committee of Management is enhanced from three years to five years by an amendment in the scheme of administration, the benefit of the amendment will enure only to the Committee of Management that would be elected after fresh elections are held. As a Division Bench has held in the Committee of Management, Arya Kanya Inter College (supra), such a provision has been made by the Director in his circular to ensure that all the Joint Directors subject to his control who act as his delegates should follow a uniform approach in dealing with such cases. Otherwise, there would be a grievance of discriminating treatment if the amendments are approved in the case of certain institutions with immediate effect giving a benefit of an enhanced term to the existing Committee, while in respect of other Committees the enhancement of term would apply only to the bodies elected in future. Clearly, the Director of Education who is vested with the statutory power under Section 16-A (5) of the Act has the power to impose such a condition that ensures even handed treatment. If the Director himself decides every case, it would be open to him to impose such a stipulation on a case by case basis in every case. However, since the power of the Director is delegated to the Joint Directors, he has made general stipulations to that effect, which must have equal force. The object is clear and it is to ensure that the enhancement of the term of a Committee of Management does not become a method of merely seeking continuance in office by the bodies of the existing Managements. Thirdly, there is no reason to hold that there has been any change in this position by the issuance on 25 August 2011 by the State Government of a model scheme of administration. Clearly, despite the circular of the State Government dated 25 August 2011 providing for a model scheme of administration, it has been envisaged that the Managements of the concerned institutions would have to bring their schemes of administration in line with the model scheme. That would not, in any manner, affect the statutory powers which have been conferred upon the Director under Section 16-A (5) of the Act."
It is clear from the above decisions that an amendment in the Scheme of Administration framed under Section 16-A would become effective from the date prior approval is granted to it. The Director, while according approval has power to impose conditions, including stipulation regarding the date on which a particular amendment would become applicable. The circular issued by the Director dated 4.8.2003 stipulating that amendment enlarging term would enure to the benefit of Committee elected after the date on which amendment was proposed, is binding on the delegates. Even if an order approving amendment passed by Joint Director of Education does not specifically impose the condition stipulated under Circular dated 4.8.2003, it would be deemed to be incorporated in the order of approval. The amendment would not enure to the benefit of the Committee which proposed the amendment but to the one elected thereafter.
The rival contentions have to be examined in the context of the legal principles deduced above. The anchor-sheet of the case of the petitioner is the order of Joint Director of Education dated 2.5.2015 allowing amendment in the Scheme of Administration. For a clear understanding and interpretation of the same, relevant part of the said order is reproduced below:-
^^ mDr la'kks/kuksa ds lUnHkZ esa fo|ky; dh izcU/k lfefr ds izLrko fnukad 5-7-2014 ,oa lk/kkj.k lHkk ds izLrko fnukad 20-7-2014 tks fd vkids }kjk izfr gLrk{kfjr gS] ds vk/kkj ij turk bUVj dkyst] xksgjk vkyexhjiqj tuin gkiqM+ dh iz'kklu ;kstuk dh /kkjk&5¼4½¼l½] 5¼4½¼n½ ,oa /kkjk&7esa fd;s x;s izLrkfor la'kks/ku vuqeksfnr fd;s tkrs gSA fdUrq bl la'kks/ku ds fuxZr gksus ls iwoZ ds /kkjk&5¼4½¼n½ ds vUrxZr cus gq, lk/kkj.k lnL; ;Fkkor cus jgsaxsA /kkjk&5¼4½¼v½ ,oa 5¼4½¼c½ esa izLrkfor la'kks/ku] izcU/k lfefr dh cSBd fnukad 5-7-2014 rFkk lk/kkj.k lHkk dh cSBd fnukad 20-7-2014 ds ,ts.Ms ,oa izLrko esa vafdr u gksus ds dkj.k vLohd`r fd;s tkrs gSA f'k{kk funs'kd m0iz0 bykgkckn ds i= la[;k @ lk0&[email protected] f'kfoj @ 19954&[email protected]&98 fnukad
30-3-1998 ,oa i=kad @ lk0&1 @ f'kfoj okn @ 3530&[email protected]&04 fnukad 4-8-2003 esa fn;s x;s funsZ'kkuqlkj izcU/k lfefr ds dk;Zdky o`f} lEcU/kh /kkjk&7 esa fd;s x;s la'kks/ku dk ykHk orZeku izcU/k lfefr dks vuqeU; ugha gksxkA vr% /kkjk&7 esa vuqeksfnr fd;k x;k la'kks/ku vkxkeh pquko esa uoxfBr izcU/k lfefr ds lEcU/k esa gh izHkkodkjh gksxkA**
(Emphasis supplied)
According to the petitioner, the approval order specifically mentions that the benefit of amendment in Clause 7 would not enure to the benefit of "orZeku izcU/k lfefr". According to him, orZeku izcU/k lfefr would be the Committee which was in existence on 2.5.2015, the date on which the order was passed and since respondent no.4 was elected on 30.4.2015, therefore, the phrase "orZeku izcU/k lfefr" would impliedly refer to respondent no.4 and consequently, it is not entitled to benefit of amendment in Clause 7. The argument is specious and deserves to be rejected. As noted above, the condition relating to the benefit of enlargement of the term being not applicable to the Committee which proposed the amendment was incorporated in terms of circular dated 4.8.2003. This is also specifically mentioned in the order of Joint Director of Education dated 2.5.2015. The circular dated 4.8.2003 reproduced above, specifically states that the benefit of the amendment would be available to the Committee constituted in future election held after the date when proposal was made. (izLrko ikfjr gksus ds fnukad ds mijkUr vkxkeh pquko esa uoxfBr izcU/k lfefr ds lEcU/k esa izHkkodkjh gksxk) The object of such a condition was explained by the Division Bench in Janta Inter College in the following words:-
"The object is clear and it is to ensure that the enhancement of the term of a Committee of Management does not become a method of merely seeking continuance in office by the bodies of the existing Managements."
It is noteworthy that the Joint Director of Education, while according approval to the amendment, first referred to the resolution of Committee of Management passed on 5.7.2014 and in context of the resolution passed by the said Committee, it was mentioned that the benefit thereof would not be available to "orZeku izcU/k lfefr". By using the phrase "orZeku izcU/k lfefr", he has referred to "izcU/k lfefr" mentioned in earlier part of the same paragraph, which passed resolution dated 5.7.2014. Any contrary interpretation would be in consistent with the Circular dated 4.8.2003 which only imposes an embargo in extending benefit of extension of term to the Committee which proposed the amendment and not to the successor Committee of Management. Moreover, as already noted above, the Joint Director of Education, while imposing condition approving the amendment, acted as delegatee of Director of Education. As noted above, in normal course, the amendment become applicable from the date it is approved and thus, could enure even to the Committee which proposed the amendment, if it is approved during its tenure, but for the stipulation that it would become operative only in respect of the Committee elected in future. The delegatee, while exercising delegated power, does not have power to lay down conditions different from the one permitted by the Principal.
There is another aspect of looking at the controversy. The amendment was proposed by the Committee of Management on 5.7.2014, ratified by the general body on 20.7.2014, communicated to the District Inspector of Schools for onward transmission to Joint Director of Education on 27.10.2014, but the Joint Director of Education kept the matter pending and ultimately, approved it on 2.5.2015. If the phrase "orZeku izcU/k lfefr" is construed as referring to the Committee elected on 30.4.2015, it would become a tool of discrimination. In case where Joint Director of Education approves the amendment during the tenure of the Committee which proposed the amendment, the amendment would become applicable to the successor Committee. On the other hand, where he delays the grant of approval and ultimately approves it during tenure of the newly elected Committee, a different consequence would follow. Such an interpretation has to be eschewed, as it would fail to pass muster of Article 14 of the Constitution.
The District Inspector of Schools, in the impugned order, has observed that election of the Committee which proposed the amendment, was approved on 24.7.2012 and its term being three years, it was managing the institution atleast on 2.5.2015 the date on which amendment was approved, even though fresh election had taken place. According to him, the newly elected Committee was thus not functioning on 2.5.2015. Even this Court in previous writ petition filed by respondent no.4 recorded a finding that Committee elected on 30.4.2015 took charge only on 6.5.2015 upon grant of approval. If viewed from the said angle, then too, the condition imposed by Joint Director of Education vide order dated 2.5.2015 would not apply to respondent no.4.
It was submitted by learned counsel for the petitioner that the impugned order was passed without notice and opportunity of hearing to the petitioner. Since question relating to interpretation of the condition imposed by Joint Director of Education, while according approval to the the amendment, was involved, therefore, learned counsel for the petitioner was granted full opportunity to make all submissions which the petitioner could have advanced before the District Inspector of Schools and all of which have been duly examined. This Court, therefore, is not inclined to remit the matter back to the District Inspector of Schools, as it would be an empty formality.
In view of the foregoing discussion, this Court finds no merit in the writ petition and it is accordingly dismissed, but without any order as to costs.
(Manoj Kumar Gupta, J)
Order Date :- 14.11.2018
SL
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!