Citation : 2023 Latest Caselaw 5220 AP
Judgement Date : 31 October, 2023
THE HONOURABLE SMT JUSTICE V. SUJATHA
W.P. NO.28508 OF 2023
ORDER:
This Writ Petition is filed under Article 226 of the
Constitution of India seeking the following relief:
"..to issue an appropriate writ more in the nature of Writ of Mandamus declaring the action of the 2nd Respondent Regulatory Commission in not determining the fee structure for the block period 2023-24 to 2025-26 for the various courses being offered by the Petitioner-Institution on the ground that the Petitioner did not pay the processing fee and submitted the data as notified by the 2nd Respondent ignoring the fact that the recognition by the NCTE is granted to the Petitioner on 19-10- 2023 as being arbitrary illegal and violative of Articles 14 and 19 of the Constitution of India and violative of A P Educational Institutions (Regulations of Admissions and Prohibition of Capitation Fee) Act 1983 and the Andhra Pradesh Higher Education Monitoring and Regulatory Commission Act and Rules, Regulations framed therein and consequently direct the 2nd Respondent commission to determine the fee structure for the Petitioner institutions.."
2. Heard learned counsel for the petitioner, learned
Government Pleader for Higher Education appearing for the
respondent No.1 and Sri C.Sudesh Anand, learned Standing
Counsel appearing for respondent No.2.
3. During hearing, learned counsel for the petitioner and
learned counsel appearing for the respondents would submit
that in similar set of circumstances, this Court passed a detailed
orders in W.P.No.18309 of 2023 dated 25.07.2023 and
W.P.No.18649 of 2023 dated 27.07.2023 relying on the
judgment of the Hon'ble Division Bench of this Court passed an
order in Writ Appeal No.607 of 2023, dated 21.06.2023 and
requested this Hon'ble Court to issue similar directions even in
this Writ Petition also.
4. In view of the specific request made by learned counsel for
the petitioner(s) and learned Government Pleader for Higher
Education, let there be a similar order passed in W.P.No.18309
of 2023 dated 25.07.2023 and W.P.No.18649 of 2023 dated
27.07.2023 even in this case also.
5. Hence, the Writ Petition is disposed of with the following
directions:
i. The petitioner(s)/college(s) is/are directed to furnish all the
data as required by the Commission for fixing the fee for the
block period 2023-24 to 2025-26 along with representation
(if not submitted) by paying the processing fee with penalty
as suggested in the notification within a period of one week
from today.
ii. On receipt of the same, the Commission is directed to
process the representation of the petitioner(s,) immediately
on or before commencement of the upcoming counseling.
iii. The State and Commission are directed to receive the
relevant data submitted by the petitioner(s)/college(s) as
per notification dated 30.06.2022 and the Commission shall
tentatively fix the fee that can be collected by the college(s),
for the courses offered, on par with the minimum fee that is
being fixed in the colleges in the State and recommend the
same to the State Government in five days.
iv. The said minimum fee fixed, shall be treated as a tentative
fee and the correct fee would be fixed by the Commission
after due processing of the data submitted by the college.
v. After receiving the request from the Commission, the State
Government shall display the petitioner(s)/college(s) in the
list of colleges at official website for participating in the
upcoming web counseling in nursing courses for the
present Academic Year 2023-24.
vi. The State Government, shall caution the students, taking
admission into the courses offered by the colleges, by
informing the students that the fee shown in the admission
process, which is being collected initially, is a tentative fee
and shall be subject to further change depending upon the
final fee that would be fixed by the Commission.
vii. The Commission may also consider early fixation of the
final fee that can be collected by the college for the block
period 2023-24 to 2025-26.
There shall be no order as to costs. As a sequel,
miscellaneous applications pending, if any, shall also stand
closed.
__________________________ SMT JUSTICE V. SUJATHA Date: 31.10.2023 Pnr
THE HONOURABLE SMT JUSTICE V. SUJATHA
W.P. NO.28508OF 2023
Date: 31-10-2023
Pnr
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!