Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sam Higginbottom University Of ... vs University Grants Commission
2015 Latest Caselaw 9014 Del

Citation : 2015 Latest Caselaw 9014 Del
Judgement Date : 4 December, 2015

Delhi High Court
Sam Higginbottom University Of ... vs University Grants Commission on 4 December, 2015
Author: Rajiv Sahai Endlaw
          *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                    Date of decision: 4th December, 2015

+                               W.P.(C) No.486/2015

       SAM HIGGINBOTTOM UNIVERSITY OF
       AGRICULTURE, TECHNOLOGY & SCIENCE ..... Appellant
                   Through: Mr. Rakesh Dwivedi, Sr. Adv. with
                            Mr. Amitesh Kumar, Ms. Priti
                            Kumari & Ms. Sanskriti Pathak,
                            Advs.

                                   Versus

    UNIVERSITY GRANTS COMMISSION              ..... Respondent
                  Through: Mr. Apoorv Kurup along with Mr.
                           A.C. Boxipatru and Mr. V.C. Shukla,
                           Advs.
CORAM:-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J.

1. Though this writ petition under Article 226 of the Constitution of India

was filed challenging, besides the letter dated 3rd December, 2014 of the

respondent University Grants Commission (UGC) to the petitioner, a deemed to

be university (hereinafter referred to as the petitioner University), also the

Regulations 5.0, 6.0, 7.0, 11.0, 12.0, 14.0, 15.0, 17.0, 18.0 and 22.0 of the UGC

(Institutions Deemed to be Universities) Regulations, 2010 but there being no

cause of action for impugning the Regulations 5.0, 6.0, 7.0, 11.0, 14.0, 15.0,

17.0, 18.0 and 22.0, the hearing, with the consent of the parties, was confined to

the challenge, besides to the letter dated 3rd December, 2014, to Regulation 12

only, with the understanding that the petitioner University as and when feels the

need to challenge the other Regulations aforesaid, shall be entitled thereto.

2. The cause of action for the writ petition was the letter dated 3 rd

December, 2014 (supra) by which the respondent UGC informed the petitioner

University that the respondent UGC had never granted any permission /

approval to the petitioner University to start the Departments of, i) Public

Health, ii) Pharmaceutical Sciences, iii) Medical Laboratory Technology

(MLT), and, iv) Nursing, and that as per the UGC norms already circulated to

the deemed to be universities (deemed Universities) a deemed university can on

its own start only those courses which are allied to courses already approved by

the UGC and that for all those courses which are not allied to the courses

already approved, prior approval of UGC is required. Respondent UGC by the

said letter also informed the petitioner University that the courses being offered

by it‟s Departments of, i) Public Health, ii) Pharmaceutical Sciences, iii) MLT,

iv) Radio Imaging Technology, and, v) Physiotherapy, are not allied to the

courses approved by the UGC and hence the said courses being offered by the

petitioner University "cannot be termed as valid". The petitioner University

was further advised not to admit students to the said courses.

3. It is the case of the petitioner University that:

(i) there is no provision in the University Grants Commission Act,

1956 (UGC Act) which requires an institution, once conferred the

status of deemed University, to seek prior approval of the UGC for

starting a course / programme;

(ii) vide Section 22 of the UGC Act, deemed universities are entitled

and empowered to award degrees subject to the requirements and

applicability of approval / recognition if any required of other

statutory bodies;

(iii) neither the 1992 Guidelines nor the 2000 Guidelines formulated by

the UGC for declaring an institution as deemed university also

included any provision / condition requiring deemed university to

obtain prior approval to start Programmes / Courses /

Departments;

(iv) though UGC vide its letter dated 16th March, 2004 issued

Guidelines inter alia for establishing new departments but the

same also provided for ex post facto approval;

(v) various deemed universities protested to the Ministry of Human

Resource Development (MHRD), Government of India regarding

undue illegal insistence of the UGC vide letter dated 16 th March,

2004 (supra) of seeking prior approval of UGC for starting new

course / programme / department;

(vi) the Government of India (MHRD) vide its letter dated 26 th May,

2006 to the UGC expressed the opinion that while UGC‟s concern

about letting deemed universities start the courses of professional

studies without following the norms of various councils and / or

without maintaining standards of technical education was valid, it

was not clear as to why UGC should come in the way of deemed

universities starting programmes of study which are already

notified by UGC and that general courses of study where no

professional standards need to be maintained other than norms of

UGC which can always be ensured ex post facto;

(vii) in pursuance thereto, UGC vide its letter dated 15th July, 2006 to

the deemed universities conveyed a decision that deemed

universities would be empowered to start degree courses such as

B.A., B.Sc., M.A., M.Com., M.Sc. etc. as specified and notified

under Section 22 of the UGC Act without any prior approval of the

UGC provided that UGC Regulations were abided by and

clarifying that for the purpose of offering general courses in

Sciences, Social Sciences and Humanities, deemed universities are

at par with State and Central Universities and no prior approval of

the UGC would be mandatory to start such general courses. Vide

same letter, it was further clarified that no prior approval of the

UGC would be required by the deemed universities for starting

professional courses also as are related or allied to courses already

on offer, subject to the norms and standards laid down by the

respective statutory / professional body / councils regulating the

said professional courses;

(viii) however Regulation 12 supra framed by UGC in exercise of

powers under Section 26(1)(f)&(g) of the UGC Act is as under:

"12.0 NEW DEPARTMENTS, OFF-CAMPUS CENTRES AND OFF-

SHORE CAMPUSES

12.01 An institution deemed to be university shall normally operate within its own main Campus as is declared by the Central Government in the notification and conduct approved programmes of study falling within the area of its specialization.

12.02 If an institution deemed to be university wishes to start a new Department dealing with a subject which is not in the field of its specialization or in an allied field, it may do so only if that field is covered under the objectives for which the institution deemed to be university was established, and with the prior approval of the Commission.

12.03 An institution deemed to be university may be allowed to operate beyond its approved geographical boundaries and start Off-Campus (es) / Off-shore Campus(es) under the following conditions.

12.04 A new Department in the Campus or in the approved off-Campus Centre shall be established by an institution deemed to be university only with the prior approval of the Commission."

(emphasis added)

(ix) the respondent UGC considered the proposal of the petitioner

University for being conferred the status of a deemed university

under the Guidelines of the year 2000 for declaring an institution

as a deemed university and vide Notification dated 15th March,

2000 declared the petitioner then known as Allahabad Agricultural

Institute, Allahabad as a deemed university;

(x) the Notification dated 15th March, 2000 also did not include any

condition requiring the petitioner University to obtain prior

approval of UGC to start, conduct and commence new

Programmes / Courses / Departments, nor contained any

restriction on the right of the petitioner University to start, conduct

and commence new Programmes / Courses / Departments after

being declared as a deemed university;

(xi) the Government of India (MHRD) vide letter dated 4 th June, 2009

inter alia directed the UGC to take up the review of the

functioning of deemed universities and report deficiencies with

respect to maintenance of standards to ascertain whether they are

indeed serving the purpose for which they are so declared and

whether they are complying with the conditions mentioned in the

Notification declaring them as deemed universities;

(xii) in pursuance to the aforesaid, the Expert Committee constituted by

the respondent UGC visited the petitioner University from 18th to

20th August, 2009 and which Committee inter alia reported:

(a) that the petitioner University before starting the courses of

B.Ed., M.Ed., and B.P.Ed. in the year 2002, though with the

approval of National Council for Teacher Education

(NCTE), had not obtained the approval of UGC though

claimed to have vide letter dated 16th July, 2004 sought ex

post facto approval which was awaited;

(b) similarly, though the petitioner University in the year 2002

introduced B. Pharma with the prior approval of Pharmacy

Council of India, but without approval of UGC, though

again claimed to have vide letter dated 16 th July, 2004

sought ex post facto approval which was also awaited;

(c) Else, the Committee reported that the petitioner University

has all infrastructure and qualified faculty and staff to

continue all Under-Graduates, Post-Graduates and doctoral

courses which were then going on and that the courses of

College of Education and Faculty of Health and Medical

Sciences although had the approval of Statutory Councils,

i.e. NCTE & Pharmacy Council of India, respectively but

required approval of UGC; however, the infrastructure and

manpower of these faculties were also inspected and

approval therefor by UGC was recommended.

(xiii) the respondent UGC forwarded the report and recommendations

aforesaid of the Expert Committee qua the petitioner University to

Government of India (MHRD);

(xiv) the Government of India (MHRD) after considering the aforesaid

report of the Expert Committee placed the petitioner University in

the year 2009 in Table II (or Category B) i.e. the category of

deemed Universities deficient in some aspects needed to be

rectified over a three years period for continuance / continuation as

a deemed university;

(xv) the National Assessment and Accreditation Council, an

Autonomous Institution established under Section 12 (ccc) of the

UGC Act, after considering the quality profile of the petitioner

University has awarded it grade „A‟ on 25th October, 2013 and

which is valid till 24th October, 2018;

(xvi) after considering the aforesaid, the Government of India, MHRD

vide communication / letter dated 4th March, 2014 moved the

petitioner University from the category of "deficient in some

aspects which need to be rectified over a three years period for

continuance / continuation as a deemed university" to the category

of "having justified its continuation as a deemed university.";

(xvii) from the time of the petitioner University being notified as a

deemed University in the year 2000 till 16th March, 2004, there

was no requirement, even of the UGC, for prior approval for

starting a new Course / Department;

(xviii) the petitioner University commenced the College of Health

Sciences and Community Development with various courses

thereunder in the year 2000-01 and information whereof was given

to the UGC vide letter dated 16th July, 2004;

(xix) similarly, the petitioner University introduced B. Pharma course in

the year 2002 and intimated the UGC of the same vide letter dated

4th October, 2002;

(xx) though there was no requirement thereof, but the petitioner

University by abundant caution vide its letter dated 5th November,

2010 to the UGC sought ex post facto approval for undergraduate

and Postgraduate Programmes / Courses in the field of Education,

Health and Medical Sciences;

(xxi) though the Regulation 12 supra is bad, but the petitioner vide letter

dated 26th July, 2011 sought permission of the UGC for offering

B.Sc. Nursing Programme from the Academic Year 2011-2012 for

which all other requisite approvals had been received;

(xxii) however, the aforesaid approvals were not being considered

because the petitioner University then had grade „B‟ and because

grade „B‟ deemed to be universities were not to be allowed to

expand;

(xxiii) that the Supreme Court vide order dated 15 th September, 2014 in

W.P.(C) No.734/2014 titled Symbiosis International University

Vs. Union of India has quashed the decision of not allowing

category „B‟ deemed universities to expand their activities unless

elevated to grade „A‟.

4. We may at this stage mention that though it is also the case of the

petitioner University that it is a Minority Institution but the petitioner during

the course of hearing did not premise its challenge to Regulation 12 supra or to

the letter dated 3rd December, 2014 supra thereon and thus we are not

elaborating on the pleas of the petitioner in that respect.

5. The defence of the respondent UGC in its counter affidavit, on the

aforesaid aspect, is:

(a) that the 2000 Guidelines of the UGC for considering proposals for

declaring an Institution as deemed university, in Clause 15 thereof,

required deemed universities to submit proposals for starting

various academic courses;

(b) that the Guidelines "for establishing of new departments within the

Campus, setting up of Off-Campus Center(s) / Institution(s) / Off-

shore Campus and starting Distance Education Programmes by

the Deemed Universities" published by the UGC in March, 2004

also in Clauses 2.1 and 2.2 thereof provided inter alia that the

deemed universities intending to open a new department in its

campus or an Off-Campus Centre / Institution shall approach the

UGC at least six months prior to opening of such center and that

the deemed universities desirous of introducing a new Course /

Programme in a professional subject shall comply with all the

requirements of the Statutory Professional Councils and obtain

their approval before approaching UGC;

(c) that UGC vide its letter dated 19th April, 2005 also required all

deemed universities to seek prior approval of UGC for any

increase in intake capacity or for starting any new course and gave

a one time opportunity to deemed Universities to obtain ex post

facto approval within three months for regularization of

enhancement in intake capacity already undertaken or of the

courses which had already been started without UGC approval;

(d) that the letter dated 15th July, 2006 of the UGC permitted deemed

universities to start only degree courses such as B.A., B.Sc., M.A.,

M.Com, M.Sc. etc. as specified and notified under Section 22 of

the UGC Act covered under general education in Sciences, Social

Sciences and Humanities (excluding professional courses), without

prior approval of the UGC and though no prior approval of the

UGC was necessary for professional courses also if approved by

the respective statutory / professional bodies but only if such

professional courses were "related or allied to courses already on

offer";

(e) UGC vide its letter dated 19th May, 2008 again directed that

deemed universities shall not establish new departments or start

new courses other than those allied to the courses already

approved and being offered without obtaining the specific prior

approval of the UGC;

(f) that thus the petitioner was required, i) by Guideline 15 of the

2000 Guidelines (supra), ii) by Guidelines 2.1 and 2.2 of the 2004

Guidelines (supra), iii) by letters dated 19th April, 2005, 15th July,

2006 and 19th May, 2008 supra, to seek approval of UGC before

commencing any new course or programme and is now governed

by Regulation 12 supra;

(g) that it is for this reason only that the petitioner University also

claims to have sought approvals, though in the year 2008-09 and

though now claimed to be without prejudice to its pleas;

(h) that the commencement by the petitioner University in the year

2001-02 of i) B.Sc. MLT, ii) B. Pharma, iii) Bachelor of Health

Sciences and of B. Physiotherapy in 2005 and of M.Sc. MLT from

the year 2008 was without obtaining UGC‟s approval;

(i) that several of the degrees which are being offered by the

petitioner University are not in the list of the notified degrees of

the UGC;

(j) that the petitioner University was conferred the status of deemed

University in the fields of i) Agriculture, ii) Agricultural

Engineering and Technology, iii) Animal Science and Dairy

Technology, iv) Home Economics, Environmental Science, Home

Economics and Womens Development, v) Non-formal and

Continuing Education and Rural Development and Financial

Management;

(k) that the petitioner University, though vide letter dated 5th

November, 2010 sought ex post facto approval for the aforesaid

courses but by then the 2010 Regulations had come into force and

which have no provision for such ex post facto approval;

(l) that it is for the aforesaid reasons that the impugned letter dated 3 rd

December, 2014 has been issued.

6. The senior counsel for the petitioner University has argued:-

(i) that under the UGC Act, a deemed University stands at

par with a University established under a Central or a

State Act; the only distinction is that a deemed

University has to mention the same, so that those dealing

with it are aware of its status;

(ii) that under Section 22 of the UGC Act, a University, and

which would include a deemed university, has a right of

conferring or granting degrees notified thereunder;

(iii) that the power of UGC to make Regulations is

circumscribed by Section 26, unlike the power of the

Central Government under Section 25 to make Rules to

carry out the purposes of the Act; Section 26 does not

empower UGC to make Regulations requiring deemed

universities to seek prior approval of the UGC for

commencing a new Course / Programme, if the same is

already notified under Section 22 of the Act;

(iv) that the courses commenced by the petitioner University

under the Department of Public Health and MLT are

general courses of Science and the petitioner University

is granting degrees thereunder which are specified under

Section 22 of the Act and there was thus no requirement

for the petitioner University to obtain prior approval of

the UGC; moreover the Undergraduate Courses in the

said subjects were commenced in the year 2001-2002 and

though the Postgraduate Courses were commenced in the

year 2008-2009, but in the subjects in which

Undergraduate Courses were already being offered;

(v) that the reliance by the UGC on Clause 15 of the

Guidelines of the year 2000 is also misplaced; the same

prescribes the parameters for opening of "Centers by the

deemed University in its own area or in places other than

its Headquarters and has no applicability to

Departments/Courses in the University campus";

(vi) that the 2004 Guidelines, even if valid, provided for

obtaining post facto approval within six months; the

petitioner University had submitted a letter dated 16th

July, 2004 and it is the respondent UGC which did not

consider grant of post facto approval;

(vii) that the respondent UGC is unnecessarily holding up the

approval sought by the petitioner University by way of

abundant caution for the Courses / Programmes of B.Sc.

Nursing and B.Sc. Radiological Imaging; and,

(viii) that UGC is under a misconception that a deemed

University must confine itself to offer the courses which

it was offering at the inception; reliance is placed on para

18 of Bharati Vidyapeeth Vs. State of Maharashtra

(2004) 11 SCC 755 to contend that the Supreme Court

also therein has appreciated the service being rendered by

deemed Universities.

7. The counsel for the respondent UGC contended:-

(a) that the petitioner University has not challenged the

Guidelines of the year 2000 or those of the year 2004 or

the power of the UGC to make/issue Guidelines;

(b) that under the aforesaid Guidelines, the petitioner

University was required to obtain prior approval;

attention in this regard is drawn to Section 12(j) of the

UGC Act;

(c) Clause 15 of the Guidelines of the year 2000 though

employs the term "centers", but it is apparent from a

reading thereof, that it covered new departments/new

courses and the term "center" has always been treated as

including new departments offering new courses;

(d) the Guidelines of the year 2004 were very clear in this

respect that it was immaterial whether the new

departments were within the campus or at off campus

centers;

(e) it is also clear from a reading of the 2004 Guidelines that

the requirement of obtaining prior approval from UGC

before starting new Course/Department was not being

introduced for the first time;

(f) that the UGC is empowered by Section 12(j) of the Act to

perform such other functions as may be prescribed or as

may be deemed necessary for advancing the cause of

higher education in India or as may be incidental or

conducive to the discharge of its functions and in

exercise of which powers, had issued the Guidelines

aforesaid;

(g) that UGC is entitled to treat deemed Universities as a

separate and distinct class and to require them to seek

prior approval before starting new Courses/Departments,

because deemed Universities are fundamentally different

from Universities; while a University is established under

a Central or a State Act and does not require

recommendations of the UGC, a deemed University is

not so established and requires recommendation of the

University to function as a University; the said difference

has also been recognized in para 18 of the Bharati

Vidyapeeth supra;

(h) that the new Courses / Departments commenced by the

petitioner University cannot be considered as allied or

related to the Courses/Departments which it was running

/ offering at the time of being notified as a deemed

University;

(i) the letter dated 15th July, 2006 of the UGC also exempted

prior approval only for the courses of B.A., M.A., B.Sc.,

M.Sc., M.Com. etc. and the courses in Health Sciences,

Public Health, MLT and Pharmacy, which the petitioner

University had introduced between the years 2001-2002,

are not general courses;

(j) UGC vide its letters dated 19th April, 2005 and 15th June,

2009 and show cause notice dated 6th February, 2012,

had also intimated the petitioner University that the said

courses are unauthorized but the petitioner University

continued therewith; and,

(k) nothing in Section 22 grants deemed University an

unqualified right to confer degrees and even if it were to

be held that it does confer such a right, the right can be

qualified by introducing the requirement for prior

approval of the UGC.

8. We may at this stage notice that though the written submissions

submitted by the counsel for the respondent UGC are structured as if only

qua the application for interim relief but upon our pointing out the said error

to the counsel for the respondent UGC he agreed that if the decision of the

writ petition is confined as has been confined hereinabove, the same may be

treated as written submissions on the writ petition itself.

9. We had during the hearing enquired from the counsel for the

respondent UGC whether the UGC insists upon a University as distinct from

a deemed University to seek prior approval before commencing a new

Course/Department/Programme. The counsel for the respondent UGC

responded that the UGC does not, if the new Course/Programme or

Department is within the confines of Section 22.

10. We have considered the pleadings, oral arguments as well as the

written submissions filed and proceed to adjudicate, identifying the

following issues:-

       A.     whether the UGC Act


                     i)     requires a deemed University to; or


                     ii)   empowers the UGC to, by issuing Guidelines or

instructions or by imposing it as a condition for being

notified as a deemed University or by framing

Regulations,

insist upon a deemed University, before commencing any

new Course/Programme of study or before establishing any

new Department i.e. other than the ones in which it is already

imparting education at the time of being notified as a deemed

University, obtain prior approval or approval of the UGC; and,

B. if the answer to the aforesaid is in the affirmative then whether

any such restriction was in existence at the time when the

petitioner University commenced the new Courses/Department.

11. The UGC Act, as per its Preamble, was enacted "to make provision

for the co-ordination and determination of standards in Universities and for

that purpose, to establish a University Grants Commission". Section 2(f) of

the Act defines a university as a university established or incorporated by or

under a Central Act, a Provincial Act or a State Act. Section 3 of the Act

empowers the Central Government to on the advice of the UGC, declare by

notification in the official gazette any institution for higher education other

than a university to be a deemed university and further provides that upon

such declaration being made all the provisions of the UGC Act shall apply to

such deemed university as if it was a university within the meaning of

Section 2(f) of the Act. Sections 4 to 11 of the Act deal with the

establishment of the UGC. Section 12 of the Act prescribes the function of

the UGC as, to, in consultation with the Universities or other bodies

concerned, take all such steps as it may think fit for the promotion and in

co-ordination of University education and for determination and

maintenance of standards of teaching, examination and research in

universities and empowers the UGC for performance of such function, to

enquire, allocate and disburse funds, recommend to Universities measures

necessary for improvement of university education, advice the Central and

the State Governments including on the standards to be maintained by the

universities, require the universities to furnish information and to perform

such other functions as may be prescribed or may be deemed necessary by

the UGC for advancing the cause of higher education in India or as may be

incidental or conducive to the discharge of the functions. Sections 12A and

12B empower UGC to regulate fees, donations and grants to Universities.

Section 13 vests the UGC with the power of inspection. Section 14

empowers the UGC to withhold the grants of the university which is in

defiance of the recommendations of the UGC. Sections 15 to 19 deal with

the funds, budget, reports, accounts and audit of the UGC. Section 20

empowers the Central Government to issue directions to the UGC. Section

21 requires UGC to furnish to the Government such returns as the

government may require. Section 22 of the Act to which reference has been

made in the arguments is as under:

"22. Right to confer degrees. - (1) The right of conferring or granting degrees shall be exercised only by a University established or incorporated by or under a Central Act, a Provincial Act or a State Act or an institution deemed to be a University under section 3 or an institution specially empowered by an Act of Parliament to confer or grant degrees.

(2) Save as provided in sub-section (1), no person or authority shall confer, or grant, or hold himself or itself out as entitled to confer or grant, any degree.

(3) For the purposes of this section, "degree" means any such degree as may, with the previous approval of the Central Government, be specified in this behalf by the Commission by notification in the Official Gazette."

In exercise of powers under Section 22(3), as many as ten

notifications are found to have been issued specifying the degrees within the

meaning of Section 22. Lastly, vide Notification published in Gazette of

India of 5th July, 2014 in supersession of earlier Notifications, UGC with

approval of Central Government has specified the nomenclature of degrees.

The consequential Section 23 of the Act is as under:

"23. Prohibition of the use of the word "University" in certain cases.-No institution, whether a corporate body or not, other than a University established or incorporated by or under a Central Act, a Provincial Act or a State Act shall be entitled to have the word "University" associated with its name in any manner whatsoever:

Provided that nothing in this section shall, for a period of two years from the commencement of this Act, apply to an institution which immediately before such commencement, had the word "University" associated with its name."

Section 24 of the Act deals with penalties for contravention of the

Act. Section 25 of the Act contains the rule making power of the Central

Government and Section 26 of the Act contains the Regulations making

power of the UGC. Section 27 is the power to delegate and finally Section

28 provides for laying of Rules and Regulations before Parliament.

12. The contention of the counsel for the UGC, that Section 22 prohibits

deemed Universities from setting up a new department or commencing a

new course or programme, cannot be accepted. Section 22 only confers an

exclusive right in Universities to confer degrees which are specified by

notification in the official gazette. It follows that once an institution of

higher education has been declared as a deemed University, it can confer the

degrees specified in the notifications issued in exercise of power under

Section 22(3). It cannot be read as restricting the right of a deemed

University to confer degrees only in those courses/programmes in which it

was imparting education in at the time of being declared a University.

13. As would be obvious from the aforesaid analysis of the Act, no

provision of the Act bars a university or a deemed university from

commencing any new course / programme of study or from establishing any

new department i.e. other than the one‟s in which a deemed university is

already imparting education at the time of being notified as a deemed

university, to confer degrees specified in Notifications under Section 22(3).

14. The Act is also not found to contain any distinction between a

university established or incorporated by a Central Act, a Provincial Act or a

State Act and a deemed university. Rather, Section 3 of the Act, as

aforesaid, expressly provides that an institution of high education once

declared and notified as a deemed university shall be treated as if a

university as defined in Section 2(f) of the Act. The counsel for UGC has

admitted, as aforesaid, that there is no requirement for a University

established by a Central / Provincial / State Act to seek prior approval of

UGC for setting up a new department or commencing a new course to confer

degrees specified in Notifications issued under Section 22(3).

15. The next question which arises is, whether the Act empowers the

UGC to impose any such condition on deemed Universities.

16. UGC in this regard relies on Section 12(j) and Section 22 of the Act.

Section 12 of the Act while prescribing the function of the UGC as, to take

all steps as it may think fit for co-ordination and determination of standards

of teaching and examination in the university, empowers the UGC to make

enquiries, recommendations, advisories and to perform such other functions

which may be prescribed or as may be deemed necessary by the UGC in this

regard. The contention of the counsel for the UGC is that UGC, in exercise

of such power, is entitled to issue guidelines prohibiting commencing of new

courses / programmes and setting up of new departments by the deemed

universities. The only question to be adjudicated is qua the power if any in

this regard under Section 12(j) of the Act.

17. We, at the outset are of the view that once the purpose of the

enactment of the Act is, to establish UGC for determination of standards in

Universities and Section 12 also making it a function of UGC, determination

of standards would take within its sweep a provision requiring Universities /

deemed Universities to obtain approval or prior approval for commencing a

new course/programme or for establishing a new department. Determination

of standards in Universities cannot in our opinion be confined to laying

down the syllabus, mode of imparting education, the duration of

course/programme, qualifications of faculty members, minimum attendance

required etc. of the programmes/courses offered. It would also in our opinion

take within its ambit, making a provision for taking prior approval for

commencement of a new course/programme or for establishment of a new

department by satisfying UGC that the standards prescribed therefor exist

and the gullible students are not prejudiced.

18. Supreme Court, as far back as in Gujarat University, Ahmedabad Vs.

Krishna Ranganath Mudholkar AIR 1963 SC 703 held that the power to

coordinate is not merely a power to evaluate and that there is power implied

therein to prevent what would make coordination impossible or

difficult. It was further held that the power given to the UGC to coordinate

is absolute and unconditional and in the absence of any controlling reasons it

has to be given full effect, according to its plain and expressed intention.

Similarly in Osmania University Teachers Association Vs. State of Andhra

Pradesh (1987) 4 SCC 671 it was held that UGC has a greater role to play in

shaping the academic life of the country and shall not be falter of fail in its

duty to maintain a high standard in the Universities and a hope was

expressed that UGC will duly discharge its responsibility and play an

increasing role to bring about the needed transformation of academic life of

the Universities. Yet again, in University of Delhi Vs. Raj Singh 1994

Supp. (3) SCC 516 it was held that the function of UGC as set out in Section

12 being "to take....all such steps as it may think fit for the promotions and

co-ordination of University education and for the determination and

maintenance of standards of teaching, examination and research in

Universities..." would comprehend the power to require those who possess

the education qualifications required for holding the post of lecturer in

Universities and colleges to appear for a written test, the passing of which

would establish that they possess the minimal proficiency for holding such

post.

19. Supreme Court, in Prof. Yashpal Vs. State of Chhattisgarh (2005) 5

SCC 420 held that incorporation of a company is entirely different from

incorporation of a University and the two are conceptually different. It was

held that a company need not have a prior business and a mere statement of

a lawful purpose in Memorandum of Association is enough; if a company is

unable to achieve its objective and is unable to carry on business, the

shareholders may suffer some financial loss, but there is absolutely no

impact on society at large. However, a University once incorporated, gets a

right to confer degrees; a University having no infrastructure or teaching

facility of any kind would still be in a position to confer degrees and thereby

create a complete chaos in the matter of coordination and maintenance of

standards in higher studies which would be highly detrimental for the whole

nation. It was further held that in the case of a Private University it is

necessary it should be a pre-established institution for higher education with

all the infrastructural facilities and qualities which may justify its claim for

being conferred with a status of a University and only such an institution can

be conferred the legal status and a juristic personality of a University. The

Supreme Court held that when the Constitution has conferred power on the

State to legislate on incorporation of University, any Act providing for

establishment of the University must make such provisions that only an

institution in the sense of "University" as it is generally understood with all

the infrastructural facilities, where teaching and research on wide range of

subjects and of a particular level are actually done, acquires the status of a

University. It was held that in the language of Section 2(f) of the UGC Act

defining University as a University "established or incorporated" by or

under a central act, a provincial act or a state act, the word „or‟ has to be

read as „and‟. It was accordingly held that the provisions of The

Chhattisgarh Niji Kshetra Vishwavidyalaya (Sthapana Aur Viniyaman)

Adhiniyam, 2002 making it possible to incorporate a university without the

same being established, was bad. It was held that it is only after

establishment of a basic requisites of a University (classrooms, library,

laboratory, offices and hostel facility etc.) that private universities should be

incorporated and conferred a juristic personality.

20. Even though the aforesaid judgments support our proposition that the

power to co-ordinate, determine and maintain standards in Universities

would include a power to provide that no new department will be set up and

no new course / programme commenced save with prior approval of UGC

but we may in this regard also notice that a statute as the UGC Act having

relevance forever has to be interpreted as serving the needs of the changing

society and societal behaviour and pattern and the developments and to serve

the purpose for which it was enacted.

21. Supreme Court in S.P. Gupta Vs. President of India 1981

Supplementary (1) SCC 87 held that interpretation of every statutory

provisions must keep pace with the changing concepts and values and it

must, to the extent to which its language permits or rather does not prohibit,

suffer adjustments through judicial interpretation so as to accord with the

requirements of the fast changing society which is undergoing rapid special

and economic transformation. The language of a statutory provision was

held to be not a static vehicle of ideas and concepts and it was observed that

as ideas and concepts change, as they are bound to do in any democratic

structure based on egalitarian values and aggressive developmental

strategies, so must the meaning and content of the statutory provision

undergo a change. It was further held that the law is intended to serve a

social purpose and it cannot be interpreted without taking into account the

social, economic and political setting in which it is intended to operate. Such

an exercise of application of a given legislation to new or unforeseen needs

and situations broadly falling within the statutory provision was in V. C.

Rangadurai Vs. D. Gopalan (1979) 1 SCC 308 held to be within the Court‟s

province and Justice Krishna Iyer had approved of the nomenclature

legisputation thereto. The same sentiment was expressed in Badshah Vs.

Sou. Urmila Badshah Godse (2014) 1 SCC 188 by observing that law

regulates relationships between people; it prescribes patterns of behaviour

and reflects the values of society; the role of the Court is to understand the

purpose of law in society and to help the law achieve its purpose. It was held

that law of society is a living organism and based on the given factual and

social reality which is constantly changing, the law must change. It was

further held that the history of law is the history of adapting the law to

society's changing needs.

22. The settled principle is that the Parliament intends the Court to apply

to an ongoing Act a construction that continuously updates its wordings to

allow for changes since the Act was initially framed (an updating

construction) while it remains law; it is to be treated as always speaking.

This means that in its application on any day, the language of the Act though

necessarily embedded in its own time, is nevertheless to be construed in

accordance with the need to treat as a current law and enactment of former

days is to be read in the light of dynamic processing received over the years,

with such modification of the current meaning of its language as will now

give effect to the original legislative intention.

23. UGC having been established as a authority superior to the

Universities and for supervising the Universities, if held to be not having the

power to exercise such control over the Universities would cease to serve the

purpose for which it was established. In the last over half a century since

enactment of the UGC Act, the gap between the intake capacity of the

educational institutions which then were largely established by the State,

charitable bodies and institutions and the number of students wanting

admission has forever been rising. The same, together with the consequent

realization of education being a sunrise industry has led to the entry of the

private sector in the field of education. The educational institutions

established by the private sector though as per the requirements of law

through the medium of a society or a trust have often been found to be

perpetuating a commercial motive and the Courts have been constrained to

comment on the commercialisation of education.

24. Supreme Court, in State of Maharashtra Vs. Vikas Sahebrao

Roundale (1992) 4 SCC 435, observed that the field of education had

become a fertile, perennial and profitable business with the least capital

outlay and that societies and individuals are establishing such institutions

without complying with the statutory requirements and lamented of

mushrooming of colleges all over the country, at times in complicity with

the statutory authorities who failed to check this process by effectively

enforcing the provisions of the various statues. Similarly in Swami

Vivekanand College of Education.Vs. Union of India (2012) 1 SCC 642 it

was observed that the system of higher education in India has expanded

rapidly and in spite of built-in regulatory mechanisms that ensure

satisfactory levels of quality in the functioning of higher education

institutions, there have been criticisms that the country has permitted the

mushrooming of institutions of higher education with fancy programme and

substandard facilities and consequent dilution of standards. Recently,

Supreme Court in DM Wayanad Institute of Medical SciencesVs. Union of

India AIR 2015 SC 2940 has reiterated what was said in Unni Krishnan,

J.P. Vs. State of Andhra Pradesh (1993) 1 SCC 645, that imparting

education cannot be treated as a trade or business. It is for this reason only

that Supreme Court in Manohar Lal Sharma vs. Medical Council of

India (2013) 10 SCC 60 cautioned about the grant of approval to medical

colleges which would churn out half-baked Doctors.

25. The need of the hour, if not earlier, is that even a University be not

allowed to commence a new course/programme or establish a department

without prior approval by demonstrating to the UGC of the existence of the

standards prescribed therefor. Else, the possibility of the Universities

satisfying the half baked standards also commencing new

course/programmes or establishing new departments and without being fully

prepared admitting gullible students thereto, cannot be ruled out. Such

students naturally will either be unable to clear the examinations or even if

manage to do so and possessing the qualification would not have the skills

thereof leading to degradation of the society.

26. Just like the Supreme Court in Prof. Yashpal supra held that

incorporation of a University without ensuring that there exists an

established University cannot be permitted, similarly, it is not safe to leave

the satisfaction of the UGC of the standards prescribed being satisfied, to

inspections after the commencement of the course/programme. Such

inspections often take years to make and even if the Universities fail to

satisfy the test thereof, the students admitted in the interregnum suffer. Not

only so, we are of the opinion that even though UGC act does not make any

distinction between a University and a deemed University but the two cannot

possibly fall in one class and UGC would be entitled to make such a

provision for deemed Universities only.

26A. There is thus no merit in the challenge to Regulation 12 supra, which

we find the UGC empowered by the Act to make.

27. A question would still arise, whether in the absence of the UGC Act

containing any provision prohibiting Deemed Universities from

commencing new Course / Programme or setting up a new Department

without prior approval of UGC, how is the UGC, even though authorised to

direct so, is to direct so i.e. whether merely by issuing an advisory or a

guideline or a direction under Section 12 of the UGC Act, as it claims to

have done in the year 2000 and in the year 2004 etc. or by framing a

Regulation as it has done in the year 2010.

28. A close reading of Section 12 of the Act would show that the same

prescribes the functions of the UGC and further prescribes that the said

functions may be performed by doing the various acts as further prescribed

in Clause (a) to (j) thereunder. Clauses (a) to (cc) deal with enquiry into the

financial needs of the Universities and allocation and disbursement of funds

thereto. Clause (ccc) enables UGC to establish in accordance with

Regulations, institutions for providing common services and facilities to a

group of Universities. Clause (d) enables UGC to make recommendation to

the University of the measures necessary for the improvement of education

and to advise to the University the action to be taken for implementing such

recommendation. Clauses (e) to (g) enable the University to advise the

Government and Clauses (h) & (i) are the information collection power of

the UGC. Thereafter, Clause (j) is the residuary clause enabling UGC to

perform such other functions as may be prescribed or as may be deemed

necessary for advancing the cause of higher education in India or as may be

incidental or conducive to the discharge of the functions of the UGC.

29. Notice at this stage may be taken of the Regulation making power in

Section 26. UGC has been empowered to, by Notification in the official

Gazette, make Regulations,

"(f) defining the minimum standards of instruction for the

grant of any degree by any University;

(g) regulating the maintenance of standards and the co-

ordination of work or facilities in Universities."

Section 28 requires such Regulations to be laid before each House of

Parliament, while in session for a period of thirty days and vests jurisdiction

in the Parliament thereover.

30. It would thus be seen that Regulation making power includes within

its ambit, defining the minimum standard of instruction for grant of any

degree and regulating the maintenance of standards and coordination of

work or facility in the University, and which words, in University of Delhi

Vs. Raj Singh supra have been held to entitle UGC to provide for a written

test for holding post of lecturer in a University. We have hereinabove held

that the said power includes a power to prescribe that no new Course /

Programme shall be commenced and no new Department set up without

prior approval. Thus, the power to make Regulation would include a power

to make a Regulation prescribing so.

31. Once, it is held that UGC can exercise such a power by making a

Regulation, the next question which arises is whether it can also do the same

thing which it can do by making a Regulation, by issuing a direction or

advisory under Section 12(1)(j).

32. The principle which immediately gets attracted in this respect is, that

ordinarily what is statutorily prescribed to be done by making Regulations

and which Regulations are required to be laid before each House of

Parliament while in session for a period of 30 days, cannot be done

otherwise. Else, there would be no sense left in prescribing the same to be

done by Regulation. Thus, once we hold that the UGC, by Regulation, can

require the Universities or deemed Universities to obtain prior approval

before commencing a new course/programme, ordinarily UGC would not be

entitled to insist so without framing a regulation. Supreme Court in PTC

India Ltd. Vs. Central Electricity Regulatory Commission (2010) 4 SCC

603 held that if a different rate is required to be prescribed under the

Electricity Act, 2003 by Regulations framed under Section 178 of the Act, it

could be done only by subordinate legislation.

33. There is another reason to hold that UGC could not have in exercise

of powers under Section 12 issued a direction / Guideline prohibiting

deemed Universities from establishing new department or commencing new

programme / course. Section 12 provides:

"12. It shall be the general duty of the Commission to take, in consultation with the Universities or other bodies

concerned, all such steps as it may think fit for the promotion and co-ordination of University education and for the determination and maintenance for standards of teaching, examination and research in Universities, and for the purpose of performing its functions under this Act, the Commission may--"

Thus, anything done under Section 12 is to be in consultation with

Universities. It is not the case of UGC that the directives / Guidelines on

which it relies to contend that it had prohibited deemed Universities from

commencing new course / programme or from establishing new department

were issued in consultation with deemed Universities. On the contrary, it

has come on record that the deemed Universities were protesting

thereagainst. The said Guidelines / directives thus cannot be held to be in

accordance with Section 12 and thus are of no avail. We also find Supreme

Court in University of Delhi supra to have also observed that the regulation

making power of the UGC can in fact be traced to Section 12(1)(j) of the

Act.

34. Thus the Guidelines whether of the year 2000 or of the year 2004 or

the instructions if any issued by the respondent UGC requiring the deemed

Universities to obtain its prior approval before commencing a new course

are of no avail and UGC could not have insisted so without framing the

Regulation and which it did only by inclusion of Regulation 12 in the

Regulations of the year 2010 which came into force on 21st May, 2010.

35. In the light of the above we feel no need to go into the interpretation

of the Guidelines of the year 2000 or of the year 2004 to decide whether the

same required the deemed University to obtain prior approval before

commencing a new course but need only mention that there was indeed

some uncertainty in the matter.

36. Section 26(3) of the Act clarifies that the power of the UGC to make

Regulations includes the power to give retrospective effect thereto from a

date not earlier than the date of commencement of the Act but provides that

no retrospective effect shall be given to any Regulations as to prejudicially

affect the interests of any persons to whom such regulations may be

applicable. A perusal of the 2010 Regulations shows that the same have not

been given retrospective effect. Regulation 1.3 provides that the said

Regulations shall come into force with effect from the date of Notification.

Also, even if the said Regulations particularly Regulation 12 had been given

retrospective effect by the respondent UGC, the same could not have

prejudiced the new departments established or new courses/programmes

commenced by the deemed University and in establishing/commencing

which the deemed University spent considerable effort and money and/or the

students admitted thereto or had been conferred degrees thereunder.

37. Though UGC has also pleaded that the petitioner is offering degrees

not specified in the Notifications issued under Section 22(3) of the UGC Act

but neither was the said aspect for adjudication before us nor have we gone

there into. UGC shall remain free to take whatever action it is entitled to

and may deem proper in that regard. We may however notice that the

Notification under Section 22(3) published in the Gazette of 5th July, 2014

provides under the heading "Specification of New Degrees" that

"Henceforth, the Universities shall not introduce any new nomenclature of

degrees, unless there is a very strong and genuine reason" and without

obtaining the prior approval of the UGC.

38. The petition thus partly succeeds. Though the challenge to the

Regulation 12 is dismissed but the petitioner University is entitled to the

declaration that the new departments established by it and the new courses

commenced by it (to confer degrees specified in Notifications under Section

22(3) of the UGC Act) prior to coming into force on 21st May, 2010 of the

2010 Regulations are valid. The said declaration shall however not preclude

the respondent UGC from satisfying itself and ensuring that the petitioner

University satisfies the standards of education prescribed for the said

courses. However any course commenced by the petitioner University after

the coming into force on 21st May, 2010 of the 2010 Regulations and

without obtaining the prior approval of the UGC shall be invalid and the

petitioner University hereafter also shall not be entitled to establish any new

department or commence any new course/programme of study without

obtaining the prior approval of the respondent UGC.

The petition is disposed of.

No costs.

RAJIV SAHAI ENDLAW, J.

CHIEF JUSTICE DECEMBER 04, 2015 „gsr/pp/bs‟

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter