Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms Ananya Singh Minor Thru Her ... vs University Of Delhi
2022 Latest Caselaw 3246 Del

Citation : 2022 Latest Caselaw 3246 Del
Judgement Date : 6 December, 2022

Delhi High Court
Ms Ananya Singh Minor Thru Her ... vs University Of Delhi on 6 December, 2022
                                         Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378




                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                     Date of decision: 06th December, 2022
                                 IN THE MATTER OF:
                          +      LPA 684/2022 & CM APPL. 51029/2022
                                 MS ANANYA SINGH MINOR THRU HER FATHER SH
                                 PRAVEEN KUMAR                              ..... Appellant
                                             Through: Dr. Amit George, Mr. Praveen Kumar,
                                                      Mr. Sarvan Kumar, Mr. Amol
                                                      Acharya, Mr. Rayadurgam Bharat,
                                                      Mr. Piyo Harold Jaimon and Mr.
                                                      Arkanneil Bhaumik, Advs.

                                                        versus
                                 UNIVERSITY OF DELHI                                       ..... Respondent
                                               Through:              Mr. Mohinder J.S. Rupal with Ms.
                                                                     Shaifali Jain, Advs. for University of
                                                                     Delhi.
                                 CORAM:
                                 HON'BLE THE CHIEF JUSTICE
                                 HON'BLE MR. JUSTICE SUBRAMONIUM PRASAD
                                                            JUDGMENT

1. Aggrieved by the dismissal of Writ Petition, being W.P.(C) No. 16167/2022, which had been filed by the Appellant herein challenging the decision of the Respondent herein of not permitting her and other similarly situated candidates to participate in spot round counseling, and terming the decision of the Respondent herein as illegal, arbitrary, discriminatory, unjust, unfair, unwarranted and violative of Article 14, 21 & 41 of the Constitution of India, the instant appeal has been filed.

2. The facts of the case reveal that the Appellant herein passed her 12th standard examination and appeared in the Common University Entrance Test (Under-Graduate)-2022 [hereinafter referred to as „the CUET (UG)- 2022‟]. It is stated that the Appellant herein registered herself under the Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

Common Seat Allocation System-2022 (hereinafter referred to as „the CSAS-2022') of the University of Delhi (hereinafter referred to as „the University‟). It is stated that in the first round of counseling, i.e. CSAS Round 1, the Appellant herein was allocated a seat in B.A. (Hons.) History in Mata Sundri College for Women, which was her 57th preference. It is stated that the Appellant herein did not 'freeze' her seat and opted for 'upgradation' in the next round. It is stated that in CSAS Round II, she did not get any upgrade and therefore, the Appellant herein was entitled to upgradation in CSAS Round III. It is stated that the third round of allocation concluded on 13.11.2022 and the Appellant herein was upgraded to B.A. (Hons.) Political Science in Mata Sundri College for Women, which was her 56th preference. It is stated that the Appellant herein 'accepted' the upgraded seat, but did not exercise the option of 'freeze' which would have meant that the candidate had accepted the allocated college and such candidate would not be allowed to participate in the upgradation process again.

3. It is stated that the 'Vacant Seat Matrix - Spot Round I' uploaded on the University's website indicates that the vacant seats are available in higher order of preferences in comparison to one presently allotted to the Appellant herein. It is stated that the Appellant herein was not permitted to take part in the Spot Round of counseling. Challenging the admission process and the decision of the University in not permitting the Appellant herein to participate in the Spot Round Counseling, the Appellant herein approached this Court by filing a Writ Petition, being W.P.(C) No. 16167/2022, with the following prayers:

"a) A Writ of Certiorari calling for the records of the case and peruse the same;

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

b) A Writ of Certiorari quashing the decision /action of the Respondents in not allowing the Petitioner and similar situated candidates to participate in the spot round counselling, being illegal, arbitrary, discriminatory, unjust, unfair, unwarranted and in violation of the principles of equity, justice and good conscience and Article 14, 21, and 41 of the Constitution of India and consequently quashing para 3 of chapter 12 in the brochure of the common seat allocation system - 2022 (Annexure P-1);

c) A writ of mandamus, directing the Respondents to treat the Petitioner as eligible for participation in the spot round of allocation one and other further rounds of spot counselling, if held thereafter, and make available the option for the same on the dashboard of the petitioner, for that purpose.

d) A Writ of Mandamus commanding the Respondents to pay the costs of this petition to the Petitioner;

e) Any other Writ order or direction, which may be deemed fit and proper on the facts and circumstances of the case and in the interest of justice."

4. The learned Single Judge by the Order impugned herein dismissed the aforementioned Writ Petition by stating that under the scheme of admission, the candidates are permitted to participate in the CSAS-2022 to upgrade/improve their preferences, however, this upgradation is permissible only till regular CSAS-2022 counseling rounds are in progress, and after three rounds of counseling, a candidate is permitted to participate in the Spot Round Counseling only if they have not been able to secure any seat in the list of preference provided by the candidate. The learned Single Judge held that the Appellant herein availed her 'upgrade' option and she was successful in upgrading to a higher preference, i.e. 'upgrade' from her 57th

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

preference to 56th in CSAS Round III. The learned Single Judge, therefore, held that the Appellant herein is an admitted candidate. The learned Single Judge rejected the contention of the Appellant herein that she has not opted the option of freezing her seat and, as the Appellant herein had not opted for freezing her seat, then as per Clause 9.1 of the Information Brochure of CSAS-2022, which provides that a candidate who gets upgraded will have to accept the upgraded seat and complete the admission procedures on the upgraded allocated seats, and if the candidate does not do any activity on the upgraded seat, the seat will, by default, be considered cancelled and the candidate will be out of CSAS-2022, the Appellant herein was out of regular rounds of CSAS-2022. The ratio of the learned Single Judge is reproduced as under:

"10. Petitioner‟s contention that she is not an „admitted student‟ because she has not opted for „freeze‟ is therefore, completely untenable and a misconceived submission. Her submission that by precluding her from participation in CSAS Spot Round, the principle of merit is being violated is also baseless and devoid of merit. It must also be noted that a candidate who opts for „upgrade‟ can also reorder the „Program + College‟ combinations that were higher in preference than the allocated one. Therefore, preferences are dynamic and the vacant seat matrix for spot round is based on several variables such as rejections, cancellations, and withdrawals. Just because the „Vacant Seat Matrix - Spot Round I‟ is showing certain seats, which are higher in order of preference than the current upgraded preference of Petitioner, does not lead to the conclusion that principle of merit is violated. Further, it must also be noted that if Petitioner is permitted to participate in CSAS Spot Round, the seat allocated to her will not be added in the available/ vacant seat matrix for CSAS Spot Round. This would render the seat allocated to Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

Petitioner and such other candidates (allocated/ offered in CSAS Round III) to go waste. Although Mr. Saini submits that there will be other rounds of counselling even after CSAS Spot Round is complete, however, this submission is not endorsed by Mr. Rupal. Fixing further rounds of counselling is sole discretion of the University/ DU, which is dependent on availability of vacant seats and the Court finds no reason to venture into this aspect. Nevertheless, it would lead to an anomalous situation as seats of admitted candidates will remain outside the allocation system and such candidates will allowed to participate in CSAS Spot Round. This would upset the entire admission process and counselling rounds will continue endlessly. It is wellsettled that the mechanism detailed in the information brochure is binding upon all candidates - who consent to abide by them while filling the form and participation in the counselling process. No lawful basis has been demonstrated to impugn the vires of the provision (un-numbered paragraph No. 3 of Chapter-12 in the Information Brochure of CSAS-2022). It is wellsettled that in matters of policy, particularly in relation to academic matters, courts interfere when the action is demonstrated to be capricious, arbitrary, or offending basic tenets of Article 14 of the Constitution. In the instant case, this Court finds no basis to issue a mandamus to the contrary and compel DU to defy/ act contrary to their established procedure through CSAS- 2022."

5. It is this Order which has been assailed by the Appellant in the instant appeal.

6. Heard Dr. Amit George, learned Counsel appearing for the Appellant, and Mr. Mohinder J.S. Rupal, learned Counsel appearing for the Respondent, and perused the material on record.

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

7. Dr. Amit George, learned Counsel appearing for the Appellant, vehemently contends that any system, which gives a go-by to merit whereby persons with lesser marks are permitted to take seats which ranks higher in priority, is violative of Article 14 of the Constitution of India. He states that merit and merit alone should be the criteria for filling up of seats and it cannot be sacrificed on the ground that the admission procedure has to be finalized. He states that the system of admission is faulty because in her order of preference, the Appellant herein had opted for a seat in B.A. (Hons.) Multi Media and Mass Communication in Indraprastha College for Women, which was her fourth preference and that seat was vacant and available in the Spot Round Counselling and the Appellant herein had to be satisfied with the allotment of her 56th preference. He submits that more than thousands of seats are lying vacant. He places reliance on Asha v. Pt. B. D. Sharma University of Health Sciences and Ors., (2012) 7 SCC 389; Delhi Development Authority and Anr. v. Joint Action Committee, Allotee of SFS Flats and Ors., (2008) 2 SCC 672 and Dr. Vagesh Ayyar v. Post Graduate Selection Committee, ILR 1996 Kar 633.

8. Dr. George contends that a policy decision is subject to judicial review if the policy decision is contrary to a larger policy. He submits that rule of merit cannot be defeated by an improper method of admission and in any circumstance, the rule of merit cannot be compromised. He, therefore, states that in the present system, a less meritorious candidate would be able to secure a more preferred seat and such a system cannot stand the test of Article 14 of the Constitution of India. He places heavy reliance on the judgment passed by the Karnataka High Court in Dr. Vagesh Ayyar (supra) which was dealing with a case of spot counselling for admission to MBBS and BDS seats. Dr. George places reliance on paragraph No.11 of the said Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

judgment which states that the Petitioner therein could not have been denied admission. Paragraph 11 of the said judgment which reads as under:-

"11. The learned Single Judge has dismissed the Petition on the ground that the petitioners are barred by the Doctrine of Estoppel by Election. While considering the Doctrine of Principles of Estoppel by Election, the learned Single Judge has considered the option available to the students either to accept the seats offered by the Committee alternatively or to opt for the waiting list. In our considered view it is not possible to hold that the students have option to choose either of the two. The candidates must have option to choose either of the two where both are available on hand. To opt for the waiting list is only to take a chance and is not a certainty. In the absence of certainty if any candidate accepts the seat offered by the Committee alternatively, it cannot be said that he would be estopped from seeking admission to a specialty of his choice by the Doctrine of Principles of Estoppel by Election. The learned Single Judge has further held that if the prayer of the petitioners is granted it would result in avoidable delay and affect the academic curriculum of Universities on account of the postponement of selection of candidates by repeated spot counselling. In the scheme of the Rules we are unable to persuade ourselves to agree with the learned Single Judge. The delay if there is any would occur if there is postponement of the last date for admission. If the authorities specify the date within which all the candidates must be admitted and holds spot counselling within that period the delay would be naturally avoided. Even otherwise the mere delay in selecting the candidate shall not defeat the object of the Rules to select the meritorious students for the Post-Graduate Courses." (emphasis supplied)

8. Per contra, Mr. Mohinder JS Rupal, learned Counsel for the University of Delhi, supports the impugned judgment and states that no interference is called for. He states that the Appellant is a fence sitter. He contends that Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

nothing prevented the Appellant from withdrawing from her allocated seat and participating in the spot counseling. He further states that as rightly pointed out by the learned Single Judge that if the Appellant herein is now permitted to participate in spot counseling while retaining her allocated seat, i.e. B.A.(Hons) Political Science in Mata Sundari College for Women, then the seat allocated to the Appellant herein will go waste as the same would not be available to any other candidate.

9. The relevant portions of the brochure which have been extracted by the learned Single Judge are once again being reproduced and the same read as under:-

"8. The Court has heard counsel for the parties. Let‟s briefly take note of the relevant provisions contained in the Information Brochure of CSAS-2022, which are extracted as under: -

"CHAPTER- 7 SUBSEQUENT ROUNDS OF ALLOCATION

Based on the availability of the seats that arise due to rejections, cancellations, and withdrawals, the University may announce multiple allocation rounds. The UoD will display the vacant seats on its admission website (admission.uod.ac.in) before every allocation round.

All candidates who have applied for CSAS-2022 will be eligible for all allocation rounds, except those whose allocated seat/admission has been cancelled for whatever reason.

All admitted candidates who opt for the "Upgrade" option in a particular round will be considered for respective CSAS-2022 allocation round, subject to the availability of seats.

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

Candidates who were allocated their first preference in any round will not be considered in subsequent rounds of allocation." [Emphasis supplied]

"CHAPTER-8 UPGRADE OR FREEZE

Before the announcement of a round, the University will open an "Upgrade" Window for all admitted candidates.

9.1: UPGRADE

An admitted candidate can select the 'Upgrade' option, which will allow upgradation to a higher preference submitted by the candidate. Admitted candidates who opt for upgradation will automatically be upgraded based on the allocation policy.

Choosing the option 'Upgrade' will mean that the candidate consents to consideration of an offer of admission to a Program + College Combination of his/her higher preference in the subsequent round (if any). His/her current admitted seat will be auto canceled if new preference/s is/are allocated.

A candidate who opts for 'Upgrade' can also reorder the Program + College Combinations that were higher in preference than the allocated one.

The Program + College Combination in which s(he) had taken an admission earlier will never be offered to the candidate in any subsequent round. Similarly, the Program + College combinations which were below in the preference order at which the candidate had taken an admission earlier will never be offered again to the candidate in any subsequent round.

The upgrade option will not be available for the candidate who was allocated his/her first preference. Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

It will be the responsibility of the candidate to keep checking for 'Upgrade' options in all rounds of seat allocations. Failure/inability to participate in the upgradation process will not be considered a grievance in any circumstance.

A candidate who gets upgraded will have to 'Accept' the upgraded seat and complete the admission procedures on the upgraded Allocated Seat/s. If a candidate does not do any activity on the upgraded seat/s, it will, by default, be considered canceled and the candidate will be out of CSAS2022.

In case, a candidate does not get upgraded, his/her admission to the earlier seat will be retained.

                                          9.1: FREEZE
                                          A candidate who has taken               ADVICE
                                          admission on an Allocated
                                          Seat and desires to                 Candidates           must
                                          continue with it should             "Freeze" their admission
                                          submit a 'Freeze' request           only if they are satisfied
                                          through his/her dashboard.          with it and do not want to
                                          On selecting 'Freeze', such         be      considered     for
                                          a candidate will never be           subsequent allocations.
                                          allowed to opt for
                                          "Upgradation."

If an admitted candidate neither opts for upgradation nor opts for Freeze, and remains inactive for a round, the admission taken by him/her will be retained and he/she will not be considered for upgradation."

[Bold in original]

"CHAPTER-10

WITHDRAWAL OF ADMISSION BY THE CANDIDATE

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

A candidate who has taken an admission but wishes to withdraw can do so through his/her dashboard by selecting the „Withdraw‟ option and paying a withdrawal fee of Rs. 1000.00 (non-refundable).

A candidate who withdraws his/her admission will be out of CSAS-2022. He/she will forfeit his/her eligibility for admission to UG Programs of UoD. No further participation in any of the subsequent allocation rounds (if any) will be allowed.

There will be no option to withdraw the admission once the Spot Admission round is announced."

[Emphasis supplied; bold in original]

"CHAPTER-12 SPOT ADMISSION

After the completion of regular CSAS-2022 rounds, if seats remain vacant, UoD may announce Spot round/s of admission.

Candidates who applied for CSAS-2022 but were not admitted to any College on the date of declaration of the Spot Admission round can participate in Spot Admissions.

On the announcement of Spot Admission, the admission of all already candidates will be locked and they will not be considered for upgrades. Similarly, the admitted candidates will not be allowed to withdraw their admissions.

To be considered in a Spot Admission round, the candidate will have to opt for 'Spot Admission' through his/her dashboard.

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

For every Spot Admission round the University will display the vacant seats of each Program. A desirous candidate will be able to select ONLY ONE Program.

In Spot Admissions, allocations will be done on the basis of the following criteria:

1. Availability of seats

2. Program-Specific merit.

3. Order of Preference of College.

4. Category.

5. Any other allocation rules, policies, or criteria as mentioned in this document (CSAS-2022), UG BOI - 2022, or published on the admission website of UoD

It will be mandatory for the candidate to take admission to the seat allocated in a Spot round. Failure to accept the allocated seat in the Spot Admission round will forfeit the candidate's eligibility for admission to UoD and s(he) will be out of CSAS.

There will be no option of 'Upgrade' and 'Withdraw' during the Spot Admission rounds. The seat allocated in a particular Spot Admission round will be final and will not be upgraded in any subsequent round of Spot Admission rounds."

[Emphasis supplied; bold in original]

10. The Appellant has taken the CUET (UG), 2022 Examination. She had given her preferences of courses and colleges, and she was initially allotted a seat in BA (Hons.) History in Mata Sundari College which was her 57 th preference. As she was not satisfied, she opted for an upgradation. In the second round, she could not be upgraded to a course/college which she had opted. She, therefore, participated in the third round, the results of which were declared on 13.11.2022 wherein she got an upgrade to BA (Hons.) Political Science in the same college which was her 56th preference. Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

11. Clause 9.1 of the Information Brochure of CSAS-2022 provides that an admitted candidate can select the 'Upgrade' option for upgradation to a higher preference submitted by the candidate and the admitted candidate who opts for upgradation will automatically be upgraded based on the allocation policy. Further, in case a candidate does not get upgraded, then their admission to the earlier seat shall be retained and he/she will not be considered for upgradation. Therefore, it is immaterial as to whether a candidate chooses the option of freeze or not when they have not opted for upgradation.

12. A perusal of Clause 9.1 demonstrates that a candidate who gets upgraded will have to accept the upgraded seat and complete the admission procedure on the upgraded allocated seat. The third round was the final round and she was admitted to the BA (Hons.) Political Science course in Mata Sundari College. The Appellant was thereafter not entitled to participate in the spot admission. She could have participated in the spot admission only after withdrawing her admission from BA (Hons.) Political Science course in Mata Sundari College.

13. As per the scheme, a candidate who wants to participate in the spot admission should either not have secured any of the preferences which had been opted by the candidate, and if the candidate had a preference which had been opted, then the candidate should have withdrew their admission from the allotted seat. A candidate after three rounds of counseling is not permitted to retain a seat and also opt for spot admission. Upgradation is permissible only till last round, which is the third round.

14. The Appellant cannot be permitted to be a fence sitter. If this system is not followed, then the process of admission cannot be completed. A seat has now been allotted to the Appellant, therefore, it will not be shown in the spot Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

counseling and since that seat has already been allotted to the Appellant, it will not be filled up and will have to be reflected in a second spot counseling. This will then become an unending process.

15. The policy of the University to finalize the counseling cannot be found fault with. The scope of interference under Article 226 of the Constitution of India in matters of admission has been succinctly laid down by the Apex Court in a number of judgments. In Principal, Patna College, Patna & Ors. v. Kalyan Srinivas Raman (1966) 1 SCR 974, the Apex Court has observed as under:-

"20. It would be recalled that the impugned notice was published on March 29, 1965, and the letter written by the respondent's father on the 11th April was replied by Appellant 1 on the 12th April. Even so, the respondent did not file his writ petition until Sunday, the 18th April; and as we have already mentioned, the writ petition was presented at the bungalow of the Chief Justice and was heard for admission and interim orders on Sunday night. It is true that if justice demands that the Court should receive a petition even on Sunday, the Court should and ought to accept the petition; but having regard to the fact that the petitioner postponed the filing of the application until Sunday (18th April, 1965) night, and other relevant circumstances to which we have already adverted, we think it would have been better if the High Court had not passed an interim order on the said night as it has done. It is hardly necessary to emphasise that in dealing with matters relating to orders passed by authorities of educational institutions under Article 226 of the Constitution, the High Court should normally be very slow to pass ex parte interim orders, because matters falling within the jurisdiction of the educational authorities should normally be left to their decision, and the High Court should interfere with them only when it thinks it must do so in the Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

interests of justice. Even on the merits, we think we ought to point out that where the question involved is one of interpreting a regulation framed by the Academic Council of a University, the High Court should ordinarily be reluctant to issue a writ of certiorari where it is plain that the regulation in question is capable of two constructions, and it would generally not be expedient for the High Court to reverse a decision of the educational authorities on the ground that the construction placed by the said authorities on the relevant regulation appears to the High Court less reasonable than the alternative construction which it is pleased to accept. The limits of the High Court's jurisdiction to issue a writ of certiorari are well-recognised and it is, on the whole, desirable that the requirements prescribed by judicial decisions in the exercise of writ jurisdiction in dealing with such matters should be carefully borne in mind." (emphasis supplied)

16. Similarly, in J P Kulshreshta (Dr.) v. Allahabad University, (1980) 3 SCC 418, the Apex Court has observed as under:-

"17. Rulings of this Court were cited before us to hammer home the point that the court should not substitute its judgment for that of academicians when the dispute relates to educational affairs. While there is no absolute ban, it is a rule of prudence that courts should hesitate to dislodge decisions of academic bodies. But university organs, for that matter any authority in our system, is bound by the rule of law and cannot be a law unto itself. If the Chancellor or any other authority lesser in level decides an academic matter or an educational question, the court keeps its hands off; but where a provision of law has to be read and understood, it is not fair to keep the court out. In Govinda Rao case [University of Mysore v. C.D. Govinda Rao, : AIR 1965 SC 491 : (1964) 4 SCR 575, 586] Gajendragadkar, J. (as he then was) struck the right note:

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

"What the High Court should have considered is whether the appointment made by Chancellor had contravened any statutory or binding rule or ordinance, and in doing so, the High Court should have shown due regard to the opinions expressed by the Board and its recommendations on which the Chancellor has acted." (emphasis added)

The later decisions cited before us broadly conform to the rule of caution sounded in Govinda Rao [University of Mysore v. C.D. Govinda Rao, : AIR 1965 SC 491 : (1964) 4 SCR 575, 586] . But to respect an authority is not to worship it unquestioningly since the bhakti cult is inept in the critical field of law. In short, while dealing with legal affairs which have an impact on academic bodies, the views of educational experts are entitled to great consideration but not to exclusive wisdom. Moreover, the present case is so simple that profound doctrines about academic autonomy have no place here."

17. A perusal of the abovementioned judgment shows that the process of admission are matters of policy and the courts must be slow to interfere unless the decision is completely arbitrary, capricious and whimsical in nature. In fact, the Apex Court has gone to observe that the courts must hesitate to dislodge decisions of the academic bodies. Similarly, in Rachna & Ors. v. Union of India, (2021) 5 SCC 638 and National Board of Examinations v. G Anand Ramamurthy & Ors., (2006) 5 SCC 515, it has been observed that in matters of policy, particularly in academic matters, Courts should be slow to interfere.

18. The judgment of the Apex Court in Pt. B D Sharma University of Health Sciences (supra) relied upon by the Appellant herein, is distinguishable. In the said decision, the Petitioner was a student aspiring to

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

get admission in MBBS. However, she was not allotted a seat in the first counseling, and, therefore, she took admission in the BDS course. In the second counseling, the name of the Petitioner was not declared. However, it was found that persons ranked below her in the merit list had got the admission.

19. The Apex Court in the said case also stressed on strict adherence of the time schedule and observed that strict adherence of the time schedule must be kept in mind. In fact, the Apex Court went on to observe that there is no reason why every act of the authorities be not done as the procedure prescribed under the Rules. The Apex Court in that case moulded the relief and said that the said case was a rare and exceptional case relating to interference to meet the ends of justice. Those observations are not applicable to the facts of the present case.

20. In Dr. Vegesh Ayyar v. Post Graduate Selection Committee, ILR 1996 Kar 633, the facts reveals as under:-

"6.. The petitioners in all these Petitions have challenged the correctness of these conditions prescribed for the second spot counselling notice. It is seen from the impugned notice that the candidates who have been allotted seats are excluded from attending the second spot counselling. Only those students who have attended the first round counselling and opted to wait for second round with a rank above 2143 are invited for second round counselling.

7. The petitioners have presented these Petitions on the ground that the eligibility prescribed for the second spot counselling has deprived them of an opportunity to seek admission in the subject of their choice at the College of their Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

preference even though they are more meritorious than the candidates invited for spot counselling and the same has also resulted in discrimination between the students possessing same qualification besides resulting in the elimination of more meritorious students in preference to less meritorious students. It is the contention of the petitioners that at the first counselling they have not been given seats in the subject of their choice in the College of their preference and there was no option for them but to accept the seat offered to them by the Selection Committee outside the subject of the choice, they were forced to accept the said subject at the College offered to them. The acceptance of the said seat is not on their own volition and therefore they are entitled for fresh consideration of their case in respect of the seats that have fallen vacant along with other students. Even though they are entitled to be selected for the specialty of their choice on the basis of merit, they are prevented from seeking admission to such subject, solely on the ground that they have already been allotted seats contrary to the Rules of Admission."

(emphasis supplied)

21. However, in Paragraph 12 of the judgment, while granting relief, the Division Bench of the Karnataka High Court observed as under:-

"12. At this juncture the learned High Court Government Advocate made a submission that in case these Appeals were to be allowed a direction may be issued to the petitioners to surrender the seats allotted in their favour so that the Selection Committee may take a final step for allotment of all seats available including those which have been allotted to the petitioners even though against their choice. We find considerable force in the submission of the Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

learned High Court Government Advocate. We feel that it is absolutely necessary that the petitioners in order to participate in the second counselling should surrender their seats so that they may take their chance with all the eligible candidates."

22. In view of the above, the judgment of Dr. Vagesh Ayyar (supra) cannot be applied to the present case and this Court is not persuaded by the said judgment. The facts of the instant case differ from the judgment of Dr. Vagesh Ayyar (supra) as in that case every round of counseling was called spot counseling and a candidate who had opted for a seat in the first round of counseling was not permitted to participate in the second round of counseling while in the present case, every candidate was permitted to participate in three rounds of counseling and only left over seats were to be filled in the spot counseling. Therefore, the entire process of admission in the present case is different from the facts of Vagesh Ayyar (supra) and the analogy adopted in that case wherein even one chance to upgrade was not granted to the candidates cannot be applicable to the present case. The Appellant, having opted for a seat in the third round of counseling, cannot keep on holding the seat while searching for greener pastures in contravention of the scheme formulated by the University.

23. A suggestion was made by Dr. George that the Appellant can participate in the second round of spot counseling if she is prepared to surrender her seat, which the father of the Appellant, who was present in Court, declined to accept the same.

24. The Appellant, who is not prepared to surrender her seat because she is not aware as to whether a seat of her choice and preference is available or not, is essentially a fence sitter.

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34 Neutral Citation Number of LPA-684/2022 : 2022/DHC/005378

25. The policy procedure adopted by the University of Delhi, therefore, cannot be faulted and the judgment of the learned Single Judge does not require any interference.

26. The appeal is dismissed with the above observations.

SATISH CHANDRA SHARMA, C.J.

SUBRAMONIUM PRASAD, J DECEMBER 06, 2022 Rahul/hsk

Signature Not Verified Digitally Signed

Signing Date:08.12.2022 09:45:34

 
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 : MAIMS

 
 
Latestlaws Newsletter