Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Ku. Ashifa Sharif Sheikh vs Government Of India Thr. ...
2017 Latest Caselaw 9000 Bom

Citation : 2017 Latest Caselaw 9000 Bom
Judgement Date : 23 November, 2017

Bombay High Court
Dr. Ku. Ashifa Sharif Sheikh vs Government Of India Thr. ... on 23 November, 2017
Bench: B.P. Dharmadhikari
   wp7248.17                                                                1



             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                           NAGPUR BENCH

                WRIT PETITION  NO.  7248  OF  2017
                              AND
                WRIT PETITION  NO.  7407  OF  2017


  WRIT PETITION  NO.  7248  OF  2017

  Dr. Ku. Ashifa Sharif Sheikh,
  aged 28 years, occupation -
  Student, r/o 39, Adarsha Colony,
  Jafar Nagar, Nagpur 400 013.             ...   PETITIONER

                    Versus

  1. Government of India
     through its Secretary,
     Ministry of Ayurveda, Yoga
     and Naturopathy, Unani, 
     Siddha and Homeopathy,
     Ayush Bhawan, B-Block,
     G.P.O. Complex, I.N.A. 
     New Delhi 110 023.

  2. State Common Entrance Test
     Cell, Maharashtra State, Mumbai,
    through its Commissioner, 305,
     Government Polytechnic Building,
     Aliyawar Jung Marg, Bandra (E),
     Mumbai 400 051.

  3. Government Ayurved College,
     Nagpur through its Dean, Raghuji
     Nagar, Nagpur.

  4. Dr. Harsha Pundlikrao Gohatre,
     aged - major, student first year
     M.S. (Shalya-Trantra), Government
     Ayurved College, Raghuji Nagar,
     Nagpur.


::: Uploaded on - 30/11/2017             ::: Downloaded on - 01/12/2017 00:40:25 :::
    wp7248.17                                                                    2



  5. Dr. Vaishali Krishnaji Gajbhiye,
     aged - major, occupation -
     Student, first year M.D. 
     (Kayachikitsa), Government
     Ayurved College, Raghuji 
     Nagar, Nagpur.                            ...   RESPONDENTS


  Shri B.G. Kulkarni, Advocate for the petitioner.
  Shri   Ulhas   Aurangabadkar   with   Mrs.   Mugdha   R.   Chandurkar,
  Advocates for respondent No.1.
  Shri N.S. Khubalkar, Advocate for respondent No. 2.
  Mrs. M.A. Barabde, AGP for respondent No. 3.
  Shri Vipul Bhise, Advocate for respondent Nos. 4 & 5.
                      .....

  WRIT PETITION  NO.  7407  OF  2017

  Dr. Bharati Gajanan Sadabal,
  aged 31 years, occupation -
  Student, r/o Ward No. 1, Hata-
  Andura, Tah. Balapur, 
  District - Akola.                            ...   PETITIONER

           Versus

  1. Government of India
     through its Secretary,
     Ministry of Ayurveda, Yoga
     and Naturopathy, Unani, 
     Siddha and Homeopathy,
     Ayush Bhawan, B-Block,
     G.P.O. Complex, I.N.A. 
     New Delhi 110 023.

  2. State Common Entrance Test
     Cell, Maharashtra State, Mumbai,
    through its Commissioner, 305,
     Government Polytechnic Building,
     Aliyawar Jung Marg, Bandra (E),
     Mumbai 400 051.




::: Uploaded on - 30/11/2017                 ::: Downloaded on - 01/12/2017 00:40:25 :::
    wp7248.17                                                                       3



  3. Government Ayurved College,
     Nagpur through its Dean, Raghuji
     Nagar, Nagpur.                               ...   RESPONDENTS


  Shri B.G. Kulkarni, Advocate for the petitioner.
  Shri   Ulhas   Aurangabadkar   with   Mrs.   Mugdha   R.   Chandurkar,
  Advocates for respondent No.1.
  Shri N.S. Khubalkar, Advocate for respondent No. 2.
  Mrs. M.A. Barabde, AGP for respondent No. 3.
                      .....

                                     CORAM : B.P. DHARMADHIKARI &
                                               MRS. SWAPNA JOSHI, JJ.

NOVEMBER 23, 2017.

ORAL JUDGMENT : (PER B.P. DHARMADHIKARI, J.)

Rule is made returnable forthwith and heard finally

with the consent of Shri Kulkarni, learned counsel for the

petitioner, Shri Aurangabadkar with Mrs. Chandurkar, learned

counsel for respondent No. 1, Shri N.S. Khubalkar, learned

counsel for respondent No. 2, Mrs. Barabde, learned AGP for

respondent No. 3 and Shri Bhise, learned counsel for

respondent Nos. 4 & 5 in Writ Petition No. 7248 of 2017.

2. Respondent Nos. 4 & 5 in Writ Petition No. 7248 of

2017 are the students admitted in respondent No. 3 - College,

allegedly by extending to them some concession i.e. relaxation

in marks. However, we find that during hearing, only prayer

clause (iii) in Writ Petition No. 7248 of 2017 is pressed before

us. Accordingly, we restrict the consideration to the aspects

arising out of that prayer clause (iii) or prayer clause (ii) in the

other petition.

3. The petitioner Dr. Ku. Ashifa Sheikh in Writ Petition

No. 7248 of 2017 is at Sr. No. 2 while the petitioner Dr. Bharati

Sadabal in other writ petition is at Sr. No. 4. If both of them

are held eligible for admission at Institution Level Rounds in

respondent No. 3 - Government Ayurved College, it is not in

dispute that in that event, there is one more student above Dr.

Ku. Ashifa, who comes at Sr. No. 1 and becomes eligible for

admission over and above her claim. Similarly, at Sr. No. 3,

there is another student, who in that event becomes eligible for

admission by getting precedence over the petitioner Dr. Bharati.

These admissions are contingent upon answer to question

whether the petitioners before this Court or then the other two

students who have performed better than the respective

petitioners are eligible for consideration at institute level

admissions in respondent No. 3 - Government Ayurved College,

Nagpur.

4. The admissions are subject to Centralized

Admission Process (CAP) as per Maharashtra Act No. XXVIII of

2015 i.e. the Maharashtra Unaided Private Professional

Educational Institutions (Regulation of Admissions and Fees)

Act, 2015 (hereinafter referred to as 2015 Act). This Act in

terms i.e. expressly does not take into its fold Government

Ayurved Colleges. The Act allows framing of Rules under

Section 23 and Regulations under Section 24. The power to

make rules under Section 23 is with the State Government. In

exercise of this power, rules have been framed on 06.10.2016

and these rules are called as the Maharashtra Unaided Private

Professional Educational Institutions (Regulation of Admission

to the Post-graduate Ayurved, Unani and Homeopathy Courses)

Rules, 2016 (hereinafter referred to as 2016 Rules). These

Rules also do not expressly apply to respondent No. 3 - College.

However, on 16.12.2015 i.e. after coming into force of the Act

and before coming into force of the Rules, State Government

has issued a Government Resolution and has applied said Act

also to Government Colleges like respondent No. 3. These facts

are not in dispute.

5. The submission of Shri Kulkarni, learned counsel is,

by issuing such Government Resolution, statutory provisions

contained in 2015 Act cannot be amended and hence that

Government Resolution cannot be relied upon before this Court

to show that mechanism prescribed by 2015 Act or then 2016

Rules is being used even for admissions to respondent No. 3 -

College. He submits that when 2015 Act or 2016 Rules are

conspicuously silent about Government Colleges, Article 14 of

the Constitution of India, must apply and students like the

petitioners who have got better merit, therefore, must be held

as eligible for admission. He also submits that after institution

level admissions, when notice was published on 14.11.2017 for

admissions to Post-graduate Courses in respondent No. 3 -

College at institution level, the petitioners have applied and

hence in terms of Article 14 and other enabling provisions, their

better candidature must be considered. He submits that the

petitioners have not submitted any status retention form and in

terms of scheme flowing from above mentioned Act or Rules,

they are entitled to an opportunity to better their prospects and

hence they can be admitted to Government Ayurved College at

Nagpur. He submits that the petitioner Dr. Ku. Ashifa is

presently admitted at Government Ayurved College, Nanded

and the petitioner Dr. Bharati is admitted in Government

Ayurved College, Osmanabad.

6. Shri Aurangabadkar, Shri Khubalkar, learned

counsel and Mrs. Barabde, learned AGP for the respondents

submit that the Government Resolution dated 16.10.2015 has

not been questioned at any point of time and is being

implemented since then. The petitioners have taken advantage

of that Government Resolution and accordingly have been

admitted in Government Colleges by clearing CAP rounds.

They cannot, therefore, turn around and at this stage question

the use of 2015 Act or then 2016 Rules, to claim admission to

respondent No. 3 - College. It is further pointed out that

admissions need to be completed in time bound manner in

prescribed schedule as directed by the Hon'ble Apex Court and

hence various contingencies which are inherent in the

admission procedure necessitate selection of some stage at

which the admissions till then need to be finalized. The seats

remaining vacant thereafter are only permitted to be filled-in at

institution level and this "Scheme" is again not in challenge. If

the seats available at institute level are not allowed to be filled

in within the stipulated time or then the students already

admitted in CAP rounds in various other institutions are

permitted to participate therein, in the absence of any express

stipulations, admissions will never come to an end and ensuing

chain reactions will result in multiple cycles of admissions in

which, because of mandate of Article 14 of the Constitution of

India, at each stage the applications may be required to be

invited. According to them, the entire admission process then

may not be over within time schedule mandated by the Hon'ble

Apex Court. Lastly it is pointed out that in any case, here if this

Court holds in favour of the petitioners, the candidate who has

more marks and, therefore, stands at serial number above Dr.

Ashifa or then other candidate who stands above Dr. Bharati,

will get advantage and hence chance of the petitioners getting

the seat are remote. They, therefore, pray for dismissal of

present petitions.

7. Shri Kulkarni, learned counsel, in reply, submits

that the omission in a Statue or Rules cannot be supplemented

by Government Resolution and in any case by Government

Resolution, Article 14 of the Constitution of India cannot be

violated. He contends that apprehension of chain reaction

resulting in multiple rounds of admission process is

misconceived and cannot be the reason to defeat the mandate

of said Article. He further adds that because there are two

seats at Respondent No. 3 - College, petitioner Dr. Ashifa has

full chance of getting admission. He submits that as the

petitioners have not submitted status retention form, they are

eligible and accordingly responded to the advertisement dated

14.11.2017.

8. The arguments itself show that both the petitioners

before this Court have gone through CAP round as per Act No.

28 of 2015 and 2016 Rules framed thereunder. This obviously

is on account of Government Resolution dated 16.12.2015.

The petitioners have not questioned the Government Resolution

dated 16.12.2015 or then any provision in Act No. 28 of 2015

or then 2016 Rules.

9. The petitioners admittedly have not submitted

status retention form. However, looking to the mandate and

scheme of 2016 Rules and 2015 Act, it is apparent that CAP

admissions are over in the manner prescribed in Rule 8 up to

Rule 12. Rule 13 then speaks of admission in institution quota

and vacancies. These admissions begin after CAP rounds. The

admissions are to be carried out in transparent manner strictly

as per State Merit of the candidates who have applied to the

institution. The institutions have to invite applications by

notifying schedule of admission along with number of seats and

the aspirant has to apply to the Principal of the concerned

institution. Last sub-rule therein i.e. Rule 13(i) provides that if

any CAP seat remains or become vacant after the CAP Rounds,

then the same needs to be filled in by the candidate from the

same category for which it was earmarked during the CAP. It

further prescribes that if the seats remain/ become vacant after

Personal Preference round i.e. final round then the seats shall

be filled on the basis of inter-se-merit of the candidate.

10. Rule 14 is about Institution Level Round. It

contemplates that if the seats remain vacant after last CAP

Rounds, the seats are to be filled in by the institute by inviting

applications from desirous candidates who have cleared CET.

The admissions are to be made on the basis of inter-se-merit of

CET of the applicants.

11. Vide Government Resolution dated 16.12.2015, the

fact that admissions to unaided institutions are required to be

made as per Section 10 of 2015 Act through CAP has been

noticed with an observation that only private, unaided or

minority educational institutes are subjected to it. The

government has then pointed out that apart from such

educational institutes, such one window admission process

(CAP) also needed to be used for effecting admissions to

Government, Government aided and Municipal Corporation

Colleges running professional courses. Accordingly, the

Government decisions stipulates adoption of very same

procedure as laid in 2015 Act. In other words, briefly it

subjects Government, Government aided colleges and

Municipal Corporation Colleges also to 2015 Act and, therefore,

to 2016 Rules.

12. This Government Resolution is not in question

before this Court. On the contrary, as pointed out by the

learned respective counsel for the respondents, the petitioners

have accordingly participated in CAP and on account of this

Government Resolution, could get admission in Government

Ayurved Colleges at Nanded and Osmanabad respectively.

Having secured that admission, now they are trying to strike at

the root thereof by pointing out that this Act and Rules cannot

be used to effect admissions to Government Ayurved Colleges.

The contention, therefore, is erroneous and unsustainable. The

petitioners bank upon their admissions in Government College

at Nanded and Osmanabad and seek betterment of their

prospects by shifting to other Government College. If this

contention is accepted, their admissions at Nanded and

Osmanabad itself becomes bad.

13. In this background, it is apparent from the Scheme

of the Act and the Rules as also AIA-PGET- 2017 Brochure,

which contains important information that provisions give an

option to the candidate to submit status retention form during

CAP rounds if he is satisfied with the admission i.e. if he does

not want to better his prospects further. Only candidates who

have submitted such forms, are eliminated from further CAP On

line round as per Rule 8.3. As per Rule 8.3, those who do not

submit status retention form, are eligible for personal

counselling round which is last or end of CAP. The brochure

does not speak of the Institution Level admission at all.

14. However, that by itself, cannot be said to be

decisive in this matter. The brochure is subject to 2015 Act and

2016 Rules as also Government Resolution dated 16.12.2015.

Respondent No. 3 - College, therefore, has been submitted to

CAP Rounds and, therefore, to Institution Level Rounds also.

The petitioners do not question submission of respondent No. 3

- College to such institution round of admissions. However,

the Scheme of the Act and Rules, to bring an end logically to

the CAP rounds and thereafter to throw open vacant seats at

institution level, cannot be lost sight of. If this is not done, the

admission process will never come to an end and the

candidates who have not submitted status retention form, will

again participate in Institutional Level Rounds for betterment of

their admissions. With the result, if they succeed in getting

admission, thereafter seats allotted to them in CAP round will

become vacant and will again be required to be thrown open

after Institution Level Round is over. Thus, such seats may be

required to be advertised again. In each process, some vacancy

in some college will occur and will need a fresh admission

process.

15. We have expressly inquired whether seats of

students who have secured their admission in CAP round

against CAP vacancy but have not submitted status retention

form are treated as vacant and, therefore, are again available

for consideration/ counselling at Institution Level. All the

learned counsel unanimously answered the question in

negative. They submitted that once a student gets admission

against such seat, the seat ceases to be vacant seat and is not

subjected to institution level admission. This answer, therefore,

shows that if because of mandate of Article 14, such a student

shifts to some other college, his seat in his original college will

become vacant and will again required to be advertised. This

may go on, therefore, in cycles or rounds and the end to

admission process entirely as such within reasonable or

stipulated time, may never be reached. Not only this, student

getting admission in institutional round may also vie for such

CAP vacancy contending that student with less merit than him/

her cannot be admitted against that vacancy.

  16.               We,            therefore,       find       justification            in

  compartmentalization   of   admission   process.     After   the   CAP

rounds, seats remaining vacant are subjected to institutional

level and, therefore, those who have not secured admission till

then anywhere can only appear in it. The candidates like the

petitioners who have already secured admission on their merit

in CAP are barred and not eligible. This appears to be a logical

solution which is must if the education of admitted student has

to start within stipulated time. The completion of admission

process in time bound manner aims at it. Division Bench of this

Court in Raju Gajanan Koparde vs. State of Maharashtra,

reported at (2006) 6 Mh. L.J. 518, in paragraphs 16 & 17

reaches similar conclusions while emphasizing importance of

time bound completion of admission process. There no doubt

Rule 13 of Rules prescribing admission to engineering courses

contains an express embargo and debars admitted candidate

from further process of admission, principles illustrated also

govern the present situation. Scheme in Clause 8.1 of AIA-

PGET 2017 shows that on the basis of CET, in CAP final or last

round of admission is by personal counselling. Clause 8.5.1 &

8.5.2 together show that seats occupied by students in earlier

CAP rounds where status retention form is not submitted are

available in this final round. However, clause 8.1 itself

mandates that during seat allotment in final round, no fresh

vacancies in allotments in earlier round are envisaged. AIA -

PGET - 2017 does not extend to admissions at institution level.

All seats remaining vacant after this final CAP round qualify for

admission at institution level under Rule 14 of 2016 Rules.

Concept of status retention form, therefore, looses its relevance

after CAP rounds. Vacant seats constitute an entirely different

sphere distinct from CAP admissions. Admissions made in CAP

are not contingent upon institutional admissions. Bar as seen

in Rule 13 of Engineering Admission Rules in Raju Gajanan

Koparde vs. State of Maharashtra (supra), therefore, is also

apparent in the present matter.

17. We, therefore, find that by Government Resolution

dated 16.12.2015, the State Government has provided a

transparent and non arbitrary mechanism for admission to its

colleges i.e. Government Colleges, Government aided colleges

or the colleges run by local authorities. We do not see any

justification in argument that it violates mandate of Article 14

of the Constitution of India. The petitioners are, therefore, not

eligible to participate in Institutional Level Round insofar as

respondent No. 3 - College is concerned.

18. Accordingly, writ petitions are dismissed. Rule

discharged. Needless to mention that interim orders, if any,

stand vacated. However, in the facts and circumstances of the

case, there shall be no order as to costs.

           JUDGE                                                      JUDGE
                                              ******

  *GS.





 

 
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