Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shree Sai Nursing College Jamkhed ... vs The State Of Maharashtra Through The ...
2025 Latest Caselaw 1898 Bom

Citation : 2025 Latest Caselaw 1898 Bom
Judgement Date : 30 January, 2025

Bombay High Court

Shree Sai Nursing College Jamkhed ... vs The State Of Maharashtra Through The ... on 30 January, 2025

Author: Mangesh S. Patil
Bench: Mangesh S. Patil
2025:BHC-AUG:2509-DB
                                                 (1)
                                                                  WP 4626.2024 & ors.odt
                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                               WRIT PETITION NO. 4626 OF 2024

                1.     Jamkhed Homeopathic Medical College,
                       Ratnapur at Jamkhed, Ratnapur,
                       Taluka Jamkhed, Dist. Ahmednagar

                2.     Ratnadeep Medical Foundation And
                       Research Center and Ratnadeep
                       Hospital, Nagar Road, Ratnapur,
                       Taluka Jamkhed, Dist. Ahmednagar

                       Through Secretary
                       Dr. Varsha Bhaskar More
                       Age : 48 yrs, occ : medical practitioner
                       R/o Ratnadeep Hospital,Nagar Road,
                       Near Bus Stand, Jamkhed,
                       Taluka Jamkhed, Dist. Ahmednagar                 Petitioners

                            Versus

                1.     The State of Maharashtra
                       Through Secretary for Medical
                       Education and Drugs Department,
                       Mantralaya, Mumbai

                2.     The Maharashtra University of
                       Health Science, Nashik, Dindori
                       Road, Mhasrool, Nashik
                       Through its Registrar.                           Respondents

                                           WITH
                               WRIT PETITION NO. 4642 OF 2024

                1.     Ratnadeep Ayurvedic Medical
                       College, Ratnapur, Taluka Jamkhed,
                       Dist. Ahmednagar

                2.     Ratnadeep Medical Foundation And
                       Research Center and Ratnadeep
                       Hospital, Nagar Road, Ratnapur,
                       Taluka Jamkhed, Dist. Ahmednagar
                                (2)
                                                WP 4626.2024 & ors.odt
     Through Secretary
     Dr. Varsha Bhaskar More
     Age : 48 yrs, occ : medical practitioner
     R/o Ratnadeep Hospital,Nagar Road,
     Near Bus Stand, Jamkhed,
     Taluka Jamkhed, Dist. Ahmednagar                 Petitioners

          Versus

1.   The State of Maharashtra
     Through Secretary for Medical
     Education and Drugs Department,
     Mantralaya, Mumbai

2.   The Maharashtra University of
     Health Science, Nashik, Dindori
     Road, Mhasrool, Nashik
     Through its Registrar.                           Respondents

                         WITH
             WRIT PETITION NO. 4764 OF 2024

1.   Shree Sai Nursing (B.Sc.) College
     At Jamkhed, Ratnapur,
     Taluka Jamkhed, Dist. Ahmednagar

2.   Ratnadeep Medical Foundation And
     Research Center and Ratnadeep
     Hospital, Nagar Road, Ratnapur,
     Taluka Jamkhed, Dist. Ahmednagar

     Through Secretary
     Dr. Varsha Bhaskar More
     Age : 48 yrs, occ : medical practitioner
     R/o Ratnadeep Hospital,Nagar Road,
     Near Bus Stand, Jamkhed,
     Taluka Jamkhed, Dist. Ahmednagar                 Petitioners

          Versus

1.   The State of Maharashtra
     Through Secretary for Medical
     Education and Drugs Department,
     Mantralaya, Mumbai
                                (3)
                                                  WP 4626.2024 & ors.odt
2.     The Maharashtra University of
       Health Science, Nashik, Dindori
       Road, Mhasrool, Nashik
       Through its Registrar.                             Respondents

                                ...
       Mr. V.D. Hon, Senior Advocate, i/b Mr. A.V. Hon,
                  Advocate for the petitioners.
       Ms. P.J. Bharad, A.G.P. for respondent No.1 and 2.
        Mr. A.S. Bayas, Advocate for respondent No.2.
                                ...

                  CORAM : MANGESH S. PATIL &
                          PRAFULLA S. KHUBALKAR, JJ.
JUDGMENT RESERVED ON                 :       25.11.2024
JUDGMENT PRONOUNCED ON :                     30.01.2025


Judgment (Mangesh S. Patil, J.) :

.           Heard. Rule in all the writ petitions.         It is made

returnable forthwith.     Learned A.G.P. waives service for

respondent No.1 and learned Advocate Mr. Bayas waives

service for respondent No.2 - Maharashtra University of Health

Science (MUHS).

2. By way of these separate petitions preferred under

Article 226 of the Constitution of India, the same Management

running Homeopathy, Ayurvedic and Nursing Colleges

affiliated to respondent No.2 university, is challenging similar

communication dated 26.04.2024, whereby, for the selfsame

reasons, affiliation of the petitioner's all these colleges has

been permanently withdrawn under Section 73 of the

WP 4626.2024 & ors.odt Maharashtra University of Health Sciences Act, 1998 (MUHS

Act) from the academic year 2024-2025 onwards.

3. Since the grounds for withdrawal of affiliation are

the same, all these petitions are being disposed of by this

common judgment, to avoid rigmarole.

4. Mr. Hon, learned senior advocate for the petitioners

takes us through the papers and submits that the impugned

decisions permanently withdrawing affiliation, are arbitrary

and illegal. The decisions suffer from vice of being contrary to

the principles of natural justice and are liable to be quashed

and set aside.

5. Mr. Hon would submit that the institutions were

being smoothly run for number of years and at no point of

time, any objection was raised either by the respondent MUHS

or the parent bodies. It is only in the beginning of the year

2024, when the colleges started demanding tuition fees from

and out of scholarships received by several students under

different schemes, that the students started agitation which

was blown out of proportion. There was political interference

and without any authority, the Collector moved in action. The

entire premises was sealed. President of the trust was

WP 4626.2024 & ors.odt maliciously prosecuted by couple of girl students.

Simultaneously, all the affiliating universities and boards

including the respondent MUHS also moved in action in

respect of different affiliations. The premises of the petitioner's

college was put under seal of the Tahsildar. Simultaneously all

these universities/boards started issuing notices, hurriedly

calling upon the petitioners to furnish the explanations. No

sufficient opportunity was being extended. Even while the

premises was sealed, the institutions were stated to have been

not running, which was impossible. Even when the

explanations were offered, those were not considered in the

proper perspective and the issue was prejudged. The decisions

to withdraw affiliation was reached without following due

process of law and are liable to be quashed and set aside.

6. Mr. Hon would also advert our attention to the

decisions of this Court in few other matters of the petitioner

institution in respect of some other courses affiliated to

Savitribai Phule Pune University wherein similar actions were

set aside.

7. The learned A.G.P. submitted that due process of

law has been followed by respondent No.2 MUHS and this

Court, in exercise of the powers under Article 226 of the

WP 4626.2024 & ors.odt Constitution of India, cannot sit in appeal and should only be

concerned with the decision making process and not its

correctness.

8. Learned advocate Mr. Bayas for the respondent

university, referring to the affidavit in reply, additional affidavit

and written notes of arguments, would submit that necessary

procedure as contemplated under Section 73 of the MUHS Act

has been duly followed. The conclusions are based on not one

but two inspections and pursuant to the inspection reports.

The petitioner was called upon to respond, by extending the

time stipulated under that provision. A personal hearing was

also conducted and after consideration of the issue by the

planning committee, the academic council of the university

made recommendation which is approved by the Vice

Chancellor. He would, therefore, submit that the procedure

contemplated in law has been meticulously followed.

9. On facts, Mr. Bayas would submit that several

shortcomings were noticed during the inspection which were

not satisfactorily explained by the petitioners. Though three

different colleges were being run, they were not having

separate area and infrastructure as per the norms. Not only

these three courses, but few other courses were being run

WP 4626.2024 & ors.odt from the same building. There were no permanent signages

because those used to be changed if and when the concerned

apex body was to undertake the inspection. There was no

adequate staff. There were no patients. Realizing that the

institution was misleading the respondent university and other

establishments as well, by running different courses showing

the same infrastructure and having undertaken objective

scrutiny and having reached a reasoned conclusion, that

continuation of affiliation would adversely affect reputation of

the university, that the decision was taken for permanently

withdrawing the affiliations of all the three colleges of the

petitioner. There is no arbitrariness or illegality.

10. We have considered the rival submissions and

perused the papers.

11. At the outset, it would be apposite to remind

ourselves of the circumscribing limits while exercising the

powers under Article 226 of the Constitution of India. The

matter in issue being withdrawal of the affiliation to the

respondent MUHS, these being the matters pertaining to the

standard of education, to be imparted and the responsibility of

which vests with it, there would be inherent limitation on the

powers of this Court in scrutinizing the decisions of the MUHS

WP 4626.2024 & ors.odt in taking recourse to Section 73 and for withdrawing the

affiliations permanently. We shall be concerned with the

decision making process and we cannot sit in appeal.

12. With this preface, let us take up the issue. Section

73 of MUHS Act reads as under :

"73. Withdrawal of affiliation or recognition.

(1) If an affiliated college or recognised institution fails to comply with the conditions of affiliation or recognition as provided in section 63 or to allow the local managing or advisory committee as provided in section 67 to function properly or to take action as per direction issued under this Act or if it is conducting the college or recognised institution in a manner prejudicial to the interest of the University or the standards laid down by it, the Planning Board may issue a notice to the management to show cause as to why the privileges conferred on the college or recognised institution by affiliation or recognition should not be withdrawn in part or in whole or modified.

(2) The Planning Board shall mention in the notice, the grounds on which it proposes to take the action, as proposed in sub-section (1) and shall send a copy of the notice to the principal of the college, or head of recognised institution. It shall also specify in the notice, the period, being a period which shall not be less than thirty days, within which the management should file its written statement in reply to the notice.

(3) On receipt of such written statement or on expiry of the period specified in the notice issued under sub-

section (1), the Planning Board shall place before the Academic Council, the notice and the written statement, if any, with or without the motion for withdrawal or modification of such privileges.

(4) The Academic Council shall, having regard to the interest of students studying in the colleges or recognised institutions, recommend to the Vice-Chancellor the action to be taken in this behalf and the Vice-Chancellor shall, thereafter, proceed to implement the recommendations".

So far as the process contemplated therein is

WP 4626.2024 & ors.odt concerned, the planning committee of the MUHS, pursuant to

the two inspections carried out, one by one man committee

and the other by three member committee, called upon the

petitioners by its notice dated 20.03.2024, to show cause as to

why affiliation to its colleges shall not be withdrawn

permanently by resorting to Section 73. As contemplated

therein, time of 30 days was granted to furnish the

explanation. There is also record to demonstrate that the

petitioners, by moving applications, sought time to file replies.

In order to extend an opportunity of being heard and to

consider the explanation to be furnished, by issuing a notice

dated 12.04.2024, the petitioners were called upon to attend

the hearing on 22.04.2024. Admittedly, the petitioner

institutions' secretary together with a faculty member and a

staff remained present before the planning committee together

with their written explanation dated 19.04.2024.

13. True it is that simultaneously, the Collector of the

District had also moved in action and even took initiative in

appointing a committee for carrying out the inspection and

copies of the reports were forwarded to different

establishments / universities. Premises was also sealed and

pursuant to the order of this Court dated 27.03.2024 in

WP 4626.2024 & ors.odt another matter, the Tahsildar was directed to conduct a

panchnama and de-seal the premises and hand over the keys

to the secretary of the trust. It is also equally true that like

the MUHS even Savitribai Phule Pune University and the

Directorate of Higher and Technical Education, also moved in

action in respect of the colleges / courses affiliated to them.

Even they made a similar attempt to de-affiliate / de-recognize

those colleges / courses. The actions were challenged before

this Court in couple of writ petitions namely writ petition

No.9709 of 2024 and writ petition No. 3286 of 2024 and the

petitioners' challenges therein were upheld by the judgments

dated 24.09.2024 and 27.09.2024, respectively. Admittedly,

the actions of the respective University / Board were subjected

to scrutiny under the relevant enactments in holding that the

processes as was laid down in the concerned Acts were not

followed. Since the MUHS is governed by the MUHS Act and

the impugned actions have been taken in purported exercise of

power under Section 73 thereof, the decisions of this Court, in

the aforementioned two matters, would be of no relevance.

14. Coming back to the matter in hand, the planning

committee of the respondent university conducted hearing in

presence of secretary of the petitioner trust on 22.04.2024. It

WP 4626.2024 & ors.odt also recorded the minutes and those were placed before the

academic council. The inspection report of three member

committee was objectively considered and de-affiliation was

recommended, which has been approved by the Vice

Chancellor, as is contemplated in law. Therefore, it can safely

be said that the process as contemplated in law under the

provision of Section 73 of the MUHS Act, was strictly complied

with.

15. As regards the objective scrutiny of the

shortcomings, it was found that all the three courses

Ayurvedic, Homeopathy and Nursing, were being conducted

from the same property, extent of which was barely 6 Acres 84

Gunthas when as per the norms, Ayurvedic college requires

minimum of 5 Acres, Homeopathy college requires minimum of

4 Acres and for Nursing college, the requirement is of 2 Acres.

It was also noticed that the proposals for starting these

colleges were moved in different years and by showing the

same property. No dedicated hospitals required for all the

three courses were available. No permanent name plates /

signages were found. The departments were being used

interchangeably and taking into account inter alia several

other shortcomings, as a cumulative effect, the

WP 4626.2024 & ors.odt recommendations for de-affiliation were forwarded by the

academic council and were accepted by the Vice Chancellor.

16. In our considered view, there is not enough material

to demonstrate any flaw in the decision making process or the

decision to withdraw the affiliations permanently, is either

arbitrary or perverse.

17. There is no merit in the petitions and those are

dismissed.

18. Rule stands discharged.




(PRAFULLA S. KHUBALKAR)                   (MANGESH S. PATIL)
       JUDGE                                   JUDGE




VD_Dhirde
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter