2021 INSC 0293 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION  WRIT PETITION (C) NO.446 OF 2021 SRI SAI RR INSTITUTE OF  PHARMACY ...PETITIONER(S) VERSUS DR. A.P.J. ABDUL KALAM TECHNICAL UNIVERSITY AND ANOTHER       ...RESPONDENT(S) WITH  WRIT PETITION (CIVIL) NO.448 OF 2021 SHRI BADRINATH COLLEGE OF  PHARMACY  ...PETITIONER(S) VERSUS DR. A.P.J. ABDUL KALAM TECHNICAL UNIVERSITY AND ANOTHER       ...RESPONDENT(S) O R D E R B.R. GAVAI, J. 1. Both   these   writ   petitions   filed   by   the   petitioner   – colleges   seek   various   directions,   including   the   direction   to respondent No. 1 ­ Dr. A.P.J. Abdul Kalam Technical University (hereinafter   referred   to   as   “the   University”),   i.e,  to   comply   with 1 Notification   dated   19.3.2021   issued   by   the   State   Government and   grant   conditional   affiliation   to   the   petitioner   –   colleges   for Academic Year 2020­2021; direction directing the University to organize   special   examinations   for   B.   Pharma   students   for Academic   Year   2020­2021   in   view   of   the   aforesaid   Notification dated   19.3.2021;   and   direction   to   the   University   to   permit students of the petitioner – colleges to participate in the special examinations. 2. It is the contention of the petitioner – colleges that the facts in the present writ petitions are identical with the facts in Writ Petition (Civil) No. 390 of 2021 (VIIT Pharmacy College and another   vs.   Dr.   A.P.J.   Abdul   Kalam   Technical   University   and another) 1 ,   which   was   allowed   by   this   Court   vide   order   dated 15.4.2021. 3. Insofar   as   Writ   Petition   (Civil)   No.   390   of   2021   is concerned,   the   University   has   not   seriously   disputed   that   the 1 2021 SCC Online SC 322 2 facts   in   the   present   writ   petitions   are   similar   to   that   in   Writ Petition (Civil) No. 390 of 2021.  However, it is the contention of the University, taken for the first time in Writ Petition (Civil) No. 448 of 2021 (Shri Badrinath College of Pharmacy vs. Dr. A.P.J. Abdul Kalam Technical University & Anr.), that the petitioner ­ Shri   Badrinath   College   of   Pharmacy   did   not   participate   in   the counselling   process   and   as   such,   is   not   entitled   to   any   relief. Another   ground  that  has  been  taken  is, that  there is  a similar writ   petition   pending   before   the   High   Court   filed   by   the petitioner  ­ Shri Badrinath  College of  Pharmacy  with regard to the same relief.  4. We   find,   that   the   facts   in   both   the   present   writ petitions   are   almost   similar   to   facts   in   Writ   Petition   (Civil)   No. 390 of 2021 decided by this Court on 15.4.2021.  In both cases, grant   of   affiliation   was   denied   by   the   University   on   the   sole ground, that the timeline as prescribed by All India Council for Technical Education (AICTE) had lapsed.   3 5. It   is   also   not   in   dispute,   that   vide   Notification   dated 19.3.2021,   the   State   Government   after   considering   the recommendations   made   by   the   Affiliation   Committee   has granted   conditional   affiliation   to   the   petitioner   ­   colleges   for admission in B. Pharma course in compliance with the order of the High Court passed in Writ Petition No.12536 of 2020. 6. The   writ   petitions   have   been   filed   by   the   petitioner   – colleges   since   the   University   has   refused   to   grant   affiliation   to the petitioner – colleges and to permit their students to appear for First Year B. Pharma examination.   7. This Court while allowing Writ Petition (Civil) No. 390 of 2021 has observed thus: “9. This   Court,   in   the   case   of,   Dr.   S.K. Toshiwal   Educational   Trusts   Vidarbha Institute   of   Pharmacy   (supra),   has   held   as under:­ “87.   In   view   of   the   above   and   for   the reasons stated above, it is held that in the field   of   Pharmacy   Education   and   more particularly   so   far   as   the   recognition   of degrees   and   diplomas   of   Pharmacy 4 Education is concerned, the Pharmacy Act, 1948   shall   prevail.   The   norms   and regulations   set   by   the   PCI   and   other specified   authorities   under   the   Pharmacy Act   would   have   to   be   followed   by   the concerned institutions imparting education for   degrees   and   diplomas   in   Pharmacy, including   the   norms   and   regulations   with respect   to   increase   and/or   decrease   in intake   capacity   of   the   students   and   the decisions of the PCI shall only be followed by   the   institutions   imparting   degrees   and diplomas   in   Pharmacy.   The   questions   are answered accordingly.”  10. Indisputably, in the present case, the PCI has   granted   approval   to   both   the   petitioners vide   order   dated   10 th   April   2020,   with   intake capacity   of   100   and   60   admissions/students respectively.     Not   only   that,   the   petitions   filed by   the   petitioners   challenging   the   policy decision   of   the   State   Government   dated   15 th May   2020,   have   been   allowed   by   the   High Court   vide   judgment   and   order   dated   9 th November   2020.     Indisputably,   the   State Government   also   vide   notification   dated   19 th March 2021, has granted conditional affiliation after   considering   the   recommendations   made by   the   Affiliation   Committee.     In   the   peculiar facts   and   circumstances   of   the   case   and particularly, taking into consideration, that the averments made on affidavit by the petitioners, are   not   controverted   by   the   respondent   No.1­ University, we find that the petition deserves to be allowed.” 5 8. As   in   the   aforesaid   case   decided   by   order   dated 15.4.2021,   in   the   present   case   also   the   approval   has   been granted by the Pharmacy Council of India (PCI) on 10.4.2021 to both   the   petitioner   –   colleges   with   an   intake   capacity   of   60 students   each.     The   present   petitioners   have   also   filed   the petitions   challenging   the   policy   decision   of   the   State Government   dated   15.5.2020   before   the   High   Court   and   the same   have   been   allowed   by   the   High   Court   by   judgments   and orders   dated   2.11.2020   and   10.11.2020.     In   the   present   case also,   the   State   Government   vide   Notification   dated   19.3.2021 has   granted   conditional   affiliation   after   considering   the recommendations made by the Affiliation Committee.   9. In   the   peculiar   facts   and   circumstances   of   the   case, particularly finding that the facts in both the present cases are almost   similar   with   the   facts   in   Writ   Petition   (Civil)   No.   390   of 2021,   we   are   of   the   view   that   the   present   petitioners   are   also entitled   to   the   same   relief   as   is   granted   by   this   Court   in   Writ Petition (Civil) No. 390 of 2021.    6 10. We   are   therefore   inclined   to   allow   the   petitions   in   the following terms: The   University   is   therefore   directed   to   grant   affiliation to the petitioner ­ Colleges for the Academic Year 2020­21 and also   permit   the   students   of   the   petitioner   ­   Colleges   to participate   in   the   special   examinations   to   be   organized   by   the University   for   the   Academic   Year   2020­21   in   view   of   the Notification dated 19 th  March 2021. 11. The writ petitions are allowed in the above terms.  …..….......................J. [R.F. NARIMAN] .................................J.          [K.M. JOSEPH] …….........................J. [B.R. GAVAI] NEW DELHI; JULY 06, 2021. 7