Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Nandini Prakash Ingawale And Anr vs The State Of Maharashtra Thr. Its ...
2025 Latest Caselaw 6657 Bom

Citation : 2025 Latest Caselaw 6657 Bom
Judgement Date : 9 October, 2025

Bombay High Court

Nandini Prakash Ingawale And Anr vs The State Of Maharashtra Thr. Its ... on 9 October, 2025

Author: Ravindra V. Ghuge
Bench: Ravindra V. Ghuge
   2025:BHC-AS:43706-DB
          Digitally signed
GAURI   by GAURI AMIT
        GAEKWAD
AMIT    Date:
GAEKWAD 2025.10.09
           18:25:03 +0530                                                                    WP-5697-2025.odt




                                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                        CIVIL APPELLATE JURISDICTION

                                             WRIT PETITION NO. 5697 OF 2025

                      1. Nandini Prakash Ingawale                  )
                      Age: 19 years, Occu. Student,                )
                      C/o. Prakash Shivaji Ingawale,               )
                      Dhawar, Kurul, Alibag, Dhawar,               )
                      Raigad 402 201                               )

                      2. Om Mayur Koli,                            )
                      Age: 18 years, Occu:- Student,               )
                      Residing at Borli, Raigarh 402 202           ) ....Petitioners
                                         Versus
                      1.The State of Maharashtra,                )
                      Through its Department of Medical          )
                      Education And Drugs,                       )
                      Mantralaya, Mumbai - 400 032               )
                      2. Maharashtra State Board of Nursing and )
                      Paramedical Education, Directorate of )
                      Medical Education and Research, 4th Floor, )
                      St. Georges Hospital Campus,               )
                      P. D'Melo Road, Fort, Mumbai - 400 001     )
                      3. Nootan School of Nursing,               )
                      Through its Principal,                     )
                      Taluka- Nadgaon, District - Murud          )
                      4. Indian Nursing Council                  )
                        th
                       8 Floor, NBCC Center, Plot No.2           )
                      Community Center, Okhla, Phase -I,         )
                      New Delhi 110 020                          ) ....Respondents
                                                    AND
                                    WRIT PETITION NO. 11866 OF 2025
                      1.Priyanka Tukaram Kole                    )
                      Age: 26 years, Occupation : Student,       )
                      Residing at- Near Santh Nirankari Mandir, )
                      Balaji Nagar Power House, Bhosari, Pune    )


                        Gauri Gaekwad                    1 of 32




                        ::: Uploaded on - 09/10/2025                   ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                       WP-5697-2025.odt




2. Balaji Navnath Maske                     )
Age: 29 years, Occupation: Student          )
Residing at Post - Sonwala,                 )
District - Beed, Maharashtra - 431 517      ) ....Petitioners
                    Versus
1.The State of Maharashtra,                )
Through its Department of Medical          )
Education And Drugs, Mantralaya,           )
Mumbai - 400 032                           )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus,               )
P. D'Melo Road, Fort, Mumbai - 400 001     )
3. Indian Nursing Council                  )
                  th
Having office at 8 Floor, NBCC Center,     )
Okhla, Phase -I, New Delhi 110 020         )
4. Vaishnodevimata Nursing College,        )
Through its Principal                      )
Beed, Taluka Beed, Maharashtra             ) ... Respondents

                                 WITH
                 INTERIM APPLICATION NO. 10976 OF 2025
                                  IN
                     WRIT PETITION NO. 5697 OF 2025

Maharashtra State Board of Nursing And      )
Paramedical Education,                      )
Directorate of Medical Education and        )
Research, 4th Floor, St. Georges Hospital   )
Campus, P. D' Mello Road, Fort,             )
Mumbai 400 001                              ) ....Applicant

IN THE MATTER BETWEEN

1. Nandini Prakash Ingawale                 )
Age. 19 years, Occ. Student,                )


 Gauri Gaekwad                   2 of 32




 ::: Uploaded on - 09/10/2025                   ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                      WP-5697-2025.odt




C/o. Prakash Shivaji Ingawale,             )
Dhawarm Kurul, Alibag,                     )
Dhawar, Raigad 402 201                     )

2. Om Mayur Koli,                          )
Age. 18 years, Occ. Student                )
R/at. Borli, Raigad 402 202                ) ... Petitioners
                   Versus
1. The State of Maharashtra                )
Through its Department of Medical )
Education and Drugs Department,            )
Mantralaya, Mumbai - 400032                )
2.Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus, P.D'Mello )
Road, Fort, Mumbai 400001                  )
3. Nootan School of Nursing                )
Through its Principal,                     )
Taluka - Nadgaon, Dist. Murud              ) ....Respondents


                              AND
                  WRIT PETITION NO. 7574 OF 2025
Makandar Mustakim Miraso                   )
Age: 21 years, Occu: Student,              )
Residing at, Dhamane Galli,                )
Malgaon, Sangli                            ) ... Petitioner
                  Versus
1.The State of Maharashtra,                )
Through its Department of Medical          )
Education And Drugs, Mantralaya,           )
Mumbai - 400 032                           )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus,               )


 Gauri Gaekwad                   3 of 32




 ::: Uploaded on - 09/10/2025                  ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                      WP-5697-2025.odt




P. D'Melo Road, Fort, Mumbai - 400 001     )
3. Dr. Kullolli Institute of Nursing       )
Through its Principal, Kore Universal,     )
Vishrambag, Sangli 416 415                 )
4. Indian Nursing Council,                 )
8th Floor, NBCC Center, Plot No.2,         )
Community Center, Okhla, Phase -I,         )
New Delhi 110 020                          ) ... Respondents
                             AND
                 WRIT PETITION NO. 12431 OF 2025
1. Vaishali Gautamrao Sardar              )
Age- 31 years, Occupation- Students       )
Residing at - near Hanuman Mandir,        )
VMV Road, Taluka and District - Amravati, )
Maharashtra - 444 604                     )
2. Priti Sharad Kharate                    )
Age- 34 years, Occupation -Student         )
Residing at Gopal Nagar, Sai Nagar         )
Taluka and District - Amravati,            )
Maharashtra - 444 604                      )
3. Prangalli Prakash Gawai                 )
Age: 30 years, Occupation : Student        )
Residing at- Mahatma Pule Nagar,           )
VMV Road, Taluka and District - Amravati   )
Maharashtra - 444 604                      )
4. Mayur Motiram Kudve                     )
Age-26 years, Occupation -Student          )
Residing at- Danapur,                      )
Taluka and District - Amravati - 444 904   ) ... Petitioners
                  Versus
1. The State of Maharashtra               )
Through its Department of Medical )
Education And Drugs, Mantralaya,          )
Mumbai - 400 032                          )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )


 Gauri Gaekwad                   4 of 32




 ::: Uploaded on - 09/10/2025                  ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                        WP-5697-2025.odt




Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus, P. D' Melo )
Road, Fort, Mumbai - 400 001               )
3. Indian Nursing Council                    )
Having office at 8th Floor, NBCC Centre,     )
Okhla Phase-I, New Delhi - 110 020           )
4. Aheman College of Nursing,                )
Through its Principal,                       )
Near Government Rest House, Chikhaldara,     )
Taluka- Chikhaldara, District- Amravati,     )
Maharashtra - 444 807                        ) ... Respondents
                                AND
                 WRIT PETITION (ST.) NO. 18156 OF 2025
Kale Sangram David                           )
Age: 36 years, Occu: Student,                )
Residing at, Plot No. 32, Kadamwadi Road,    )
Subhadranagar Tower, Park Colony,            )
Karvir, Kolhapur 416 003                     ) ... Petitioner
                  Versus
1. The State of Maharashtra                )
Through its Department of Medical          )
Education And Drugs, Mantralaya,           )
Mumbai 400 032                             )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus, P. D' Melo )
Road, Fort, Mumbai - 400 001               )
3. Dr. M.I. Momin Institute of Nursing )
Education, Through Its Principal Pratap )
Chowk, Kolhapur                            )
4. Indian Nursing Council,                 )
 th
8 Floor, NBCC Center, Plot No.2,           )
Community Center, Okhla Phase I,           )
New Delhi - 110 020                        ) ... Respondents
                             AND


 Gauri Gaekwad                     5 of 32




 ::: Uploaded on - 09/10/2025                    ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                 WP-5697-2025.odt




                  WRIT PETITION NO.8987 OF 2025
Om Bhagwan Shinde                         )
Age: 19 years, Occu: Student              )
Residing at Taradgaon                     )
Satara, Maharashtra 415 528               ) ... Petitioner
                   Versus
1.The State of Maharashtra,               )
Through its Department of Medical         )
Education And Drugs, Mantralaya,          )
Mumbai - 400 032                          )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research,           )
 th
4 Floor, St. Georges Hospital Campus,     )
P. D'Melo Road, Fort, Mumbai - 400 001    )
3. Phaltan Education Society,             )
School of Nursing, Padmavati Nagar,       )
Phaltan, Satara, Maharashtra 415523       )
Through its Principal                     )
4. Indian Nursing Council,                )
 th
8 Floor, NBCC Center, Plot No.2,          )
Community Center, Okhla, Phase -I,        )
New Delhi 110 020                         ) ... Respondents
                              AND
              WRIT PETITION NO. 5706 OF 2025
1. Purvaja Pramod More                    )
Age: 20 years, Occu: Student,             )
Residing at, Kond Karul, Laxmi Nagar,     )
Adur, Ratnagiri 415 705                   )
2. Ashlesha Sudhakar Tandel,              )
Age: 19 years, Occu: Student              )
Residing at - Kharvi Wadi Alikade         )
Vilaneshwar, PO - Welneshwar,             )
Ratnagiri 415 729                         ) ... Petitioners
                   Versus
1.The State of Maharashtra,               )

 Gauri Gaekwad                  6 of 32




 ::: Uploaded on - 09/10/2025             ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                      WP-5697-2025.odt




Through its Department of Medical          )
Education And Drugs, Mantralaya,           )
Mumbai - 400 032                           )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus,               )
P. D'Melo Road, Fort, Mumbai - 400 001     )
3. Devrukh Institute of Nursing            )
Through its Principal                      )
Kumbi Bhavan, Mahadik Stop,                )
At post- Devrukh, Taluka- Sangmeshwar,     )
Ratnagiri 415 804                          )
4. Indian Nursing Council,                 )
8th Floor, NBCC Center, Plot No.2,         )
Community Center, Okhla, Phase -I,         )
New Delhi 110 020                          ) ... Respondents
                              AND
                  WRIT PETITION NO. 11411 OF 2025
1. Vaishnavi Vinod Adgale                  )
Age: 19 years, Occupation : Student        )
Residing at - Ankoli, Post- Sawargaon,     )
Akoli, Latur, Maharashtra - 413 531.       )
2. Nikita Sugriv Adgale,                   )
Age: 19 years, Occupation : Student        )
Residing at- Ankoli, Post- Sawargaon,      )
Akoli, Latur, Maharashtra - 413 531        )
3. Meera Rajendra Waghchaure               )
Age -33 years, Occupation - Student,       )
Residing at Nandgaon Ves. Patel Chowk,     )
Latur 413 512                              )
4. Priti Sugriv Adgale                     )
Age- 23 years, Occupation -Student         )
Residing at- Ankoli, Post- Sawargaon,      )
Akoli, Latur, Maharashtra - 413 531        ) ... Petitioners
                        Versus


  Gauri Gaekwad                  7 of 32




  ::: Uploaded on - 09/10/2025                 ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                       WP-5697-2025.odt




 1.The State of Maharashtra,                )
 Through its Department of Medical          )
 Education And Drugs, Mantralaya,           )
 Mumbai - 400 032                           )
 2. Maharashtra State Board of Nursing and )
 Paramedical Education, Directorate of )
 Medical Education and Research, 4th Floor, )
 St. Georges Hospital Campus,               )
 P. D'Melo Road, Fort, Mumbai - 400 001     )
 3. Indian Nursing Council              )
                    th
 Having office at 8 Floor, NBCC Center, )
 Okhla, Phase -I, New Delhi 110 020     )
 4.Kohinoor Institute of Nursing         )
 Through its Principal, Kohinoor Campus, )
 Wasangaon, Ausa Road, Latur,            )
 Maharashtra - 413 512                   ) ... Respondents
                              AND
                  WRIT PETITION NO. 11409 OF 2025
 1. Tanuja Prashant Gahukar                 )
 Age: 22 years, Occupation: Student         )
 Residing at- Post Gurudev Nagar,           )
 Taluka - Tiosa, Amravati,                  )
 Maharashtra -444 902                       )
 2. Shreya Vinodrao Lande                   )
 Age- 22 years, Occupation - Students       )
 Residing at - Residing at- Post Mozari     )
 Taluka - Tiosa, Amravati,                  )
 Maharashtra -444 902                       )
3. Bhagyashri Ashokrao Aaskar               )
Age- 21 years, Occupation - Student         )
Residing at Bedhona, Tahasil- Arvi,         )
District - Wardha - 442 201                 )
4. Vibhav Maruti Sontakke                   )
Age- 21 years, Occupation - Student         )
Residing at- Asara, Tahasil- Bhatkuli       )
District - Amravati - 444 602               ) ... Petitioners


  Gauri Gaekwad                   8 of 32




  ::: Uploaded on - 09/10/2025                  ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                 WP-5697-2025.odt




                   Versus
1.The State of Maharashtra,                )
Through its Department of Medical )
Education And Drugs, Mantralaya,           )
Mumbai - 400 032.                          )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus,               )
P. D'Melo Road, Fort, Mumbai - 400 001     )
3. Indian Nursing Council                  )
                    th
Having office at 8 Floor, NBCC Center, )
Okhla, Phase -I, New Delhi 110020          )
4. Fatema College of Nursing               )
Through its Principal                      )
Near SDH Hospital, Satargaon Road,         )
Tiosh, District - Amaravati,               )
Maharashtra - 444 903                      ) ... Respondents
                              AND
              WRIT PETITION NO. 11412 OF 2025
Rangoli Sagar Gaikwad                      )
Age: 29 years, Occupation : Student        )
Residing at - Kini Naware, Taluka - Ausa, )
Latur, Maharashtra - 413 520               ) ....Petitioner
                   Versus
1.The State of Maharashtra,                )
Through its Department of Medical          )
Education And Drugs, Mantralaya,           )
Mumbai - 400 032                           )
2. Maharashtra State Board of Nursing and )
Paramedical Education, Directorate of )
Medical Education and Research, 4th Floor, )
St. Georges Hospital Campus,               )
P. D'Melo Road, Fort, Mumbai - 400 001     )
3. Indian Nursing Council                  )
                    th
Having office at 8 Floor, NBCC Center, )


 Gauri Gaekwad                  9 of 32




 ::: Uploaded on - 09/10/2025             ::: Downloaded on - 10/10/2025 00:53:45 :::
                                                                                 WP-5697-2025.odt




 Okhla, Phase -I, New Delhi 110 020                   )
 4. Kohinoor RGNM Nursing School               )
 Through its Principal,                        )
 Office ; Bus Stand, Municipal Council         )
             rd
 Complex, 3 Floor, Ausa, Taluka- Ausa,         )
 Latur, Maharashtra - 413 520                  ) ... Respondents
                                  ----
Mr. Pratik Balasaheb Rahade for the Petitioners in Writ Petition
Nos.11866/2025, 11411/2025, 11412/2025, 11409/2025 and 12431/2025.
Ms. Sakshi Thombre for the Petitioners in Writ Petition Nos.5706/2025,
5697/2025, 7574/2025, (stamp) no.18156/2025 and 8987/2025.
Ms. Sonali Pawar i/b. Mr. Sandeep Dere for the Applicant in
IA/10976/2025 and for Respondent No.2 in all Petitions.
Mr. Ajit Hon for Respondent No.3 in all Petitions.
Mr. P.P. Kakade, Addl. GP a/w. Mr. V.G. Badgujar, AGP and Mrs. G.R.
Raghuwanshi, AGP for the Respondent - State in all Petitions.
                                  ----
                        CORAM : RAVINDRA V. GHUGE
                                                 &
                                   ASHWIN D. BHOBE, JJ.

                                    RESERVED ON : 26th SEPTEMBER, 2025

                                    PRONOUNCED ON : 09th OCTOBER, 2025

JUDGMENT (PER : RAVINDRA V. GHUGE, J.) :

1. Rule. Rule made returnable forthwith and heard finally by the

consent of the parties.

2. All these Petitioners have suffered cancellation of their

admissions to the 1st semester of the 1st Year (3 years course) by the Indian

Nursing Council (hereinafter referred to as 'INC'), due to which their

Gauri Gaekwad 10 of 32

WP-5697-2025.odt

admissions to the Auxiliary Nurse Midwifery (ANM)/General Nursing and

Midwifery (GNM), have been cancelled. The Respondent Nursing Colleges

have also informed the INC as well as the students about the cancellation

of their admissions. Yet, some of them have been allowed to sit in the

classrooms as if they are legally admitted students.

3. Therefore, some of these Petitioners approached this Court

seeking urgent orders as they were disallowed from appearing in the

1st semester of the 1st Year exam. The learned predecessor Bench passed an

ad-interim order on 29th July 2025, allowing the Petitioners to appear for

the 1st semester exam. All of them have, therefore, been permitted to appear

for the 1st semester examination, which begins from 23rd September, 2025,

and ends on 26th September, 2025.

4. These Petitioners are students who were admitted to the

3 years course in the admission process that started in October, 2024. They

secured admission to the ANM/GNM courses in the Nursing Colleges after

their 12th Standard exams. Thereafter, the INC commenced its routine

verification exercise. The INC informed the Registrar of the Maharashtra

State Board of Nursing and Paramedical Education (hereinafter referred to

Gauri Gaekwad 11 of 32

WP-5697-2025.odt

as 'the State Board'), Directorate of Medical Education and Research,

Mumbai, vide communication dated 24th February, 2025, which is as

under :

"Sub : To get Guidance on the following matters - reg

Madam,

This has reference to your letter no.MSBNPE/12588/2024 dated 24.02.2024 on the subject noted above, by keeping in mind the eligibility criteria for ANM and GNM programme, the Vocational stream -specialization (extracted from the CBSE list of Vocational Subjects- copy enclosed) as stated below can be considered for the admission to ANM & GNM programs :

• S.no.13 (c) Yoga Anatomy and Physiology,

• S.no.14 - Ophthalmic Techniques,

• S.no.15 - Medical Laboratory Technology (Laboratory Machine (Clinical Pathology, Hematology & Histopathology, Clinical Biochemistry, Microbiology)

• S.no.16 - Auxiliary Nursing & Midwifery (Fundamentals of Nursing II, Community Nursing II, Maternity & Child Health Nursing II) - (for GNM program)

• S.no.17 - X-Ray Technician- (Radiation Physics, Radiography I (General), Radiography II (Special Investigation, Imaging and Radiograph)

This issues with the approval of Competent Authority."

  Gauri Gaekwad                          12 of 32





                                                                              WP-5697-2025.odt




5. The Registrar of the Board, who was present in the Court hall

on 22nd September 2025, submitted that after due verification of the

Applications of these Petitioners, these 22 students (the Petitioners) were

found to have been admitted illegally, along with 68 others. He submitted

that these are not irregular admissions, but illegal admissions.

For example, our attention was drawn to one Petitioner,

namely, Kole Priyanka Tukaram. Her 12th Standard curriculum was in

the "HSC Vocational" stream. Following were her subjects for the

12th standard :

"01 ENGLISH 02 MARATHI 90 GENERAL FOUNDATION COURSE X1 COMPUTER TECHNIQUE 1 X2 COMPUTER TECHNIQUE 2 X3 COMPUTER TECHNIQUE 3 31 ENVIRONMENT EDUCATION"

By way of another example, he has cited the case of the

Petitioner, Mhaske Balaji Navnath, who had the following subjects in his

HSC Vocational stream :

"01 ENGLISH 02 MARATHI 90 GENERAL FOUNDATION COURSE L4 CROP SCIENCE 1 L5 CROP SCIENCE 2 L6 CROP SCIENCE 3 31 ENVIRONMENT EDUCATION"

     Gauri Gaekwad                        13 of 32





                                                                             WP-5697-2025.odt




6. The learned Advocate for the Board submitted that though a

candidate may have done his HSC from the Arts or Commerce faculty with

a Vocational stream, and if the subjects are in terms of those mentioned in

the communication of the Board dated 24th February, 2025 reproduced

above, they could be admitted. The INC had given guidance vide the

communication dated 24th February, 2025, making it clear that the students

who had any of the subjects mentioned in the said list, at the 12 th Standard,

could be admitted for the ANM/GNM.

7. The Petitioners have contended in their pleadings that the

official website of the Board carries the guidelines under the head

'Admission Terms and Condition' of 'Guidelines and Minimum

Requirements to Establish General Nursing and Midwifery School of

Nursing' (hereinafter referred to as 'the guidelines'). The minimum

requirement for the said GNM course is 10 + 2 with English and having

40% marks in Vocational stream - Health Care Science from a recognized

State Board or the Central Board.

8. It is further contended that there were several students who

have been admitted by these Respondent Colleges since 2012, though their

Gauri Gaekwad 14 of 32

WP-5697-2025.odt

Vocational course subjects did not match with the prescribed subjects. Yet,

such candidates were admitted and permitted to pass out with

Degree/Diploma certificates. The present Petitioners, therefore, should not

be faulted on the ground that their admissions are illegal. The Petitioners

have paid Rs. 60,000/- per Petitioner towards fees of the 1 st Year of the

GNM course.

9. It is further contended that these Petitioners were attending

their classes regularly and had completed the 1 st Term. After seven months

of their admission, the Management received communications from the

Board declaring that the Petitioners' admissions were cancelled. There are

many Nursing Colleges who have admitted students for the GNM course,

who had non-health subjects or other subjects in their Vocational stream

and yet, they were permitted to pursue their courses. If earlier, the illegal

admissions of such students were not cancelled, then the admissions of

these Petitioners should also not be cancelled.

10. When some of these matters were heard by the learned

predecessor Bench on 29th July 2025, it was recorded in paragraph nos. 2 to

8, as under :

     Gauri Gaekwad                        15 of 32





                                                                        WP-5697-2025.odt




2. It is the case of the petitioners that they applied for General Nursing and Midwifery Course ('GNM Course', for short) for academic year 2024-25 in respondent no. 3 - College in August 2024. There is no dispute that the petitioners have passed 10th to 12th Standard examination with English as vocational stream having 40% marks. However, guidelines for GNM Course programme to be conducted in academic year 2024-25 provides the following criteria

"EDUCATION:

. Candidates should have passed in HSC Examination (10+2) with English and must have obtained a minimum of 40% at qualifying examination conducted by Maharashtra State Board of Secondary and Higher Secondary Education or Equivalent, with any stream (Science/Arts/Commerce) preferably science.

. 10+2 with English having 40% of marks in vocational Stream Health Care Science (including medical laboratory technician, Radiology Technician, Child Healthcare services, Old Age Health Care services, ophthalmic technicians) from a recognized CBSE-board/Centre. . Candidates are also eligible from State open School recognized by State Government and National Institute of Open School (NIOS) recognized by Central Government.

. Registered ANM with pass mark."

3. Admittedly, the petitioners do not fulfill the eligibility criteria. Shri Dere, learned counsel for respondent no.2 invited our attention to the provisions of the Maharashtra State Board of Nursing and Paramedical Education 2013. The relevant portion of Section 24 of the same provides as under :

Gauri Gaekwad                       16 of 32





                                                                          WP-5697-2025.odt




"24(1) Subject to the provisions of this Act, the powers and duties of the Board shall be as follows, namely :-

......

(c) to prescribe and regulate standard guidelines for selection, infrastructure for nursing and Paramedical Education Institutions, requirements in respect of staff, buildings, furniture, equipments, stationary and other things required for diploma level courses;

(d) to prescribe and develop any book as text book and reference book or to prepare or cause to be prepared any book and print or non-print material or to publish directly or in collaboration with any other agency, any kind of learning material for diploma level courses;

(e) to prescribe the general conditions governing admission of regular candidates and ex-candidates to the examinations and to specify the conditions relating to eligibility, attendance, term-work and on the fulfilment of which a candidate shall have a right to be admitted to and appear at any such examination.

....."

4. Shri Dere therefore submits that it is imperative for respondent no.3- College to adhere to this statute. Shri Dere further submits that respondent no.3- College was very well aware of the eligibility criteria and in fact in June 2024 itself, respondent no.2 on its website and by all possible modes had clearly indicated the eligibility requirement for admission for said GNM Course. Despite such stipulation, respondent no.3- College proceeded to admit the petitioners in the College for the said Course. In this view of the matter, it is

Gauri Gaekwad 17 of 32

WP-5697-2025.odt

submitted that the respondent no.2 is strictly following the provisions of the said Act and directions issued by Indian Nursing Council ("INC", for short) and hence no relief can be granted to the petitioners.

5. It is pointed out by learned counsel for the petitioners that so far as 2nd and 3rd years students are concerned, they are similar situate as the present petitioners and no action has been taken against them. The said Course is of 3 years. If at all there is default, it is on the part of the College for which the petitioners should not be made to suffer. According to the respondent no. 3- College, the petitioners have already completed substantial portion of the first year which is disputed by Shri Dere. Learned counsel for respondent no.3 submits that the College is continuing with the classes and allowing the petitioners to attend the classes. The examination of the 1st year is scheduled on 07/08/2025. Shri Dere submitted that the respondent no.3-College has cancelled the admission.

6. Prima facie, we find that there is substance in the submission of Shri Dere that respondent no.3- College in the first instance should not have admitted the students who do not fulfill the criteria. However, we find that the 2nd and 3rd years students who are similar situate as the petitioners are concerned, they are still attending the College and permitted to pursue the Course. In the interest of students and as the students should not suffer, we are inclined to grant limited relief in favour of the petitioners subject to hearing INC.

7. In such view of the matter, leave to implead INC as a party respondent is granted. Amendment to be carried out forthwith.

8. Accordingly, the petitioners are allowed to appear for the examination which are scheduled to commence from 07/08/2025 and attend the classes. It is however made clear that the results shall not be declared and the

Gauri Gaekwad 18 of 32

WP-5697-2025.odt

continuation of the Course of the petitioners is subject to the outcome of this petition. The petitioners shall not claim any equity in the event we find that the petition deserves to be dismissed after considering the stand of INC.

[Emphasis supplied]

11. It is, thus, evident that, while granting limited ad-interim

relief, this Court had realised that these Petitioners were not eligible to be

admitted to the course in the 1st Year. They were allowed to appear for the

1st semester exams because their seniors, who are also ineligible, were

appearing for their exams in the 2nd or 3rd Year.

12. The guidelines published by the Board on 18th June, 2024,

which is placed on record before us, were the guidelines to be followed for

the ANM/GNM courses for the Academic Year 2024-2025. The relevant

criteria for the GNM admissions were reproduced in the order of this Court

dated 29th July, 2025, reproduced herein above.

13. Some of the Managements in these cases have tendered their

affidavits in reply. More or less, their stand is almost identical. It is their

contention that the Board had forwarded the list of students to be admitted

in these Colleges. The cut-off date for the admissions was 31 st October,

Gauri Gaekwad 19 of 32

WP-5697-2025.odt

2024. It is admitted that the criteria for the admission of students for the

previous three Academic Years 2021-2022, 2022-2023, and 2023-2024,

was specified and the Vocational course was one of them. It is in these

circumstances that the list of students forwarded to the College by the

Board was accepted by these Colleges and the students were admitted.

After admitting such students, cancelling their admissions on the ground

that they did not have the requisite educational qualifications, would be

unfair and unjust.

14. The learned Advocate for the Board has relied on the affidavit

filed and the written notes of submissions. The contention of the Board is

that the Managements have indulged in blatant violation of the regulatory

framework and have willfully admitted students only to fill up all their

seats, by ignoring the necessary educational qualifications. The admission

process concluded in November, 2024. In December, 2024, the Board

initiated the verification exercise. Specific document verification was

conducted in the four Institutions that were identified for the said purpose,

on 28th January, 2025 at Ratnagiri, 4th February, 2025 at Kolhapur, 10th

March, 2025 at Raigad, and 18th March, 2025 at Sangli.

  Gauri Gaekwad                        20 of 32





                                                                             WP-5697-2025.odt




Thereafter, the orders of cancellation of admissions of

90 students were passed March, 2025. More than 90 students voluntarily

cancelled their admissions after the Colleges also cancelled their

admissions. 22 students amongst these 90 students have approached this

Court, in July 2025, and have obtained ad-interim orders for appearing for

their 1st semester exam, on misrepresentation. 68 students whose

admissions were cancelled have left the courses and have not approached

this Court.

In the previous Academic Year, the Board had cancelled the

admission of 100 students who did not possess the requisite educational

qualifications. It is, therefore, urged that permitting such Petitioner students

to appear for exams on the ground that other students in the 2 nd or 3rd Year

are also illegally admitted, knowing that these Petitioners have been

illegally admitted to the courses, would be a mockery of the admissions

process.

15. It is further canvassed that if illegal admissions are allowed to

be continued, the functioning and credibility of the GNM Nursing Course

would be seriously jeopardized and those students who are eligible to be

admitted, would lose the legitimate opportunity of securing admission to

Gauri Gaekwad 21 of 32

WP-5697-2025.odt

the GNM course. He submits that these courses like GNM, ANM are

critical to the Nursing activities in the Hospitals. Midwifery, which means a

person who is trained to help women deliver babies, is an integral part of

such courses. If candidates without the requisite qualifications are admitted

to such courses, the entire educational program and the specific

qualifications prescribed by competent Authorities would be rendered

otiose.

16. He further submits that the Maharashtra Government has

introduced the Medical State Board of Nursing and Paramedical Education

Act, 2013 (hereinafter referred to as "the 2013 Act"), which is squarely

applicable to such courses and such Colleges.

17. A judgment of this Court is cited, to which one of us (Ravindra

V. Ghuge, J.) is a party, dated 13 th April, 2023, delivered at the Aurangabad

Bench in a group of Writ Petitions, Writ Petition No.1771 of 2023 ( Areeb

Hasan Ansari and Ors. v/s. The State of Maharashtra and Ors. ). In the said

matter, the Petitioners were admitted to Graduation courses of

BHMS/BAMS/BUMS/ BPTH/B.Sc. Nursing. The Admission Regulating

Authority (ARA) had cancelled their admissions only because they did not

Gauri Gaekwad 22 of 32

WP-5697-2025.odt

have the caste/tribe validity certificates at the time of their admissions and

had not tendered them before the cut-off date.

It is in these circumstances that the Aurangabad Bench

delivered an exhaustive judgment and imposed costs on the Managements

for admitting students without validity certificates, at the rate of

Rs.50,000/- per student. However, as the Petitioners had tendered their

caste validity certificates after the cut-off date, their admissions were

regularised. In National Medical Commission and Anr. v/s. Annasaheb

Chudaman Patil Memorial Medical College and Ors. , Civil Appeal No.966

and 967 of 2023, decided on 10th February, 2023, cost of Rs.2.5 Crores was

imposed on the Management by the Hon'ble Supreme Court, with the

direction that the said amount would not be recovered from the students.

18. In order to be very sure that the 22 Petitioners (68 others have

not approached this Court) are factually ineligible to be admitted, we have

collated the following information:-

Sr. Name of the Student Qualification No. A) WP 11866 of 2025

1. Priyanka Tukaram HSC in Vocational Stream - 66.00% Kole Subjects:- English, Marathi, General Foundation Course, X1 Computer Technique 1, X2 Computer

Gauri Gaekwad 23 of 32

WP-5697-2025.odt

Technique 2, X3 Computer Technique 3, Environment Education

2. Balaji Navnath HSC in Vocational Stream - 58.31% Maske Subjects:- English, Marathi, General Foundation Course, L4 Crop Science 1, L5 Crop Science 2, L6 Crop Science 3, Environment Education B) WP 5697 of 2025

3. Nandini Prakash HSC in Vocational Stream - 57.83% Ingawale Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF, UC Accounting & OFF Management, Environment Education & Water Security, Health & Physical Education.

4. Om Mayur Koli HSC in Vocational Stream - 43.17% Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF, UC Accounting & OFF Management, Environment Education & Water Security, Health & Physical Education.

C) WP 5706 of 2025

5. Purvaja Pramod HSC from Vocational Stream - 52.83% More Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF, UC

Gauri Gaekwad 24 of 32

WP-5697-2025.odt

Accounting & OFF Management, Environment Education & Water Security, Health & Physical Education.

6. Ashlesha Sudhakar HSC from Vocational Stream - 58.50% Tandel Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF, UC Accounting & OFF Management, Environment Education & Water Security, Health & Physical Education.

D) WP 7574 of 2025

7. Makandar HSC from vocational stream - 55% Mustakim Miraso Subjects:- English, Marathi, General Foundation Course, MA Animal Husbandry & Dairy 1, MB Animal Husbandry & Dairy 2, MC Animal Husbandry & Dairy 3, Environment Education & Water Security, Health & Physical Education.

E) WP 8987 of 2025

8. Om Bhagwan HSC from Vocational Stream - 48.33% Shinde Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF, UC Accounting & OFF Management, Environment Education & Water Security,

Gauri Gaekwad 25 of 32

WP-5697-2025.odt

Health & Physical Education.

F) WP (St.) 18156 of 2025

9. Kale Sangram HSC from vocational stream - 52.33% David Subjects:- English, Marathi, General Foundation Course, BLDG Maintenance 1, BLDG Maintenance 2, BLDG Maintenance 3, Environment Education.

G) WP 11411 of 2025

10. Vaishnavi Vinod HSC from vocational stream - 74% Adgale Subjects:- English, Marathi, General Foundation Course, FA Electrical Technology 1, FB Electrical Technology 2, FC Electrical Technology 3, Environment Education & Water Security, Health & Physical Education.

11. Nikita Sugriv HSC from vocational stream - 79% Adgale Subjects:- English, Marathi, General Foundation Course, FA Electrical Technology 1, FB Electrical Technology 2, FC Electrical Technology 3, Env. Edu. & Water Security, Health & Physical Education.

12. Meera Rajendra HSC from vocational stream - 62.33% Wadhchaure Subjects:- ONLY CODES GIVEN

13. Priti Sugriv Adgale HSC from vocational stream - 82.62% Subjects:- English, Marathi, General Foundation Course, FA Electrical Technology 1, FB Electrical Technology 2, FC Electrical

Gauri Gaekwad 26 of 32

WP-5697-2025.odt

Technology 3, Environmental Education, Health & Physical Education.

H) WP 11409 of 2025

14. Tanuja Prashant HSC from vocational stream - 68.83% Gahukar Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF Management 2, UC Accounting & OFF Management 3, Environmental Education & Water Security, Health & Physical Education.

15. Shreya Vinodrao HSC from vocational stream - 68.17% Lande Subjects:- English, Marathi, General Foundation Course, UA Accounting & OFF Management 1, UB Accounting & OFF Management 2, UC Accounting & OFF Management 3, Environmental Education &

Water Security, Health & Physical Education.

16. Bhagyashri HSC from vocational stream - 61% Ashokrao Aaskar Subjects:- English, Marathi, General Foundation Course, FA Electrical Technology 1, FB Electrical Technology 2, FC Electrical Technology 3, Environmental Education, Health & Physical Education.

17. Vaibhav Maruti HSC from vocational stream - 72.83% Sontakke Subjects:- English, Marathi, General Foundation Course, GA Automobile

Gauri Gaekwad 27 of 32

WP-5697-2025.odt

Technology 1, GB Automobile Technology 2, GC Automobile Technology 3, Environmental Education, Health & Physical Education.

I) WP 11412 of 2025

18. Rangoli Sagar HSC from vocational stream - 60% Gaikwad Subjects:- English, Hindi, General Foundation Course, Building Maintenance 1, Building Maintenance 2, Building Maintenance 3, Environmental Education, Health & Physical Education.

J) WP 12431 of 2025

19. Vaishali Gautamrao HSC from Vocational stream - 62% Sardar Subjects:- English; Marathi; General Foundation Course; VA Marketing & Retail Management 1; VB Marketing & Retail Management 2; VC Marketing & Retail Management 3; Environmental Education & Water Security; Health & Physical Education.

20. Priti Sharad Kharate HSC from MCVC stream - 70.17% Subjects:- English; Marathi; General Foundation Course; Q1 Creche & Pre-School Management 1; Q2 Creche & Pre-School Management 2; Q3 Creche & Pre-School Management 3.

21. Prangalli Prakash HSC - 51.85%

Gauri Gaekwad 28 of 32

WP-5697-2025.odt

Gawai Subjects:- English, Marathi, General Foundation Course, FA Electrical Technology 1, FB Electrical Technology 2, FC Electrical Technology 3, Environment education, Health and Physical Education.

22. Mayur Motiram HSC from Vocational stream - 29.08% - FAIL Kudve (February 2017) HSC - PASS (2nd attempt) (May 2018) Subjects:- English, Marathi, General Foundation Course, K1 Auto Engg.

Technician 1, K2 Auto Engg. Technician 2, K3 Auto Engg. Technician 3, Environment Education, Health and Physical Education.

19. The peculiar issues before us today, are as under :

(a) Whether the High Court should turn a blind eye to the illegal admissions?

(b) If the INC may have incorrectly recommended a list of candidates to the Colleges without scrutiny and later on, the Maharashtra Board conducted the documents verification and noticed that 90 students have been granted illegal admissions in the 1st semester itself (at the beginning of the three years course), should the High Court condone such illegal admissions, which problem can be nipped in the bud?

(c) Is it relevant that the admissions of these students have been cancelled at the beginning of their course as compared to cases wherein the students may have

Gauri Gaekwad 29 of 32

WP-5697-2025.odt

completed the entire course and thereafter, it is noticed that their admissions are illegal?

20. The Hon'ble Supreme Court in the case of Tinku v/s. State of

Haryana and Ors.1 has crystalized the law against perpetuating illegality

and irregularity and has held in paragraph no.11, as under :

11. The very idea of equality enshrined in Article 14 is a concept clothed in positivity based on law. It can be invoked to enforce a claim having sanctity of law. No direction can, therefore, be issued mandating the State to perpetuate any illegality or irregularity committed in favour of a person, an individual, or even a group of individuals which is contrary to the policy or instructions applicable. Similarly, passing of an illegal order wrongfully conferring some right or claim on someone does not entitle a similar claim to be put forth before a court nor would court be bound to accept such plea. The court will not compel the authority to repeat that illegality over again. If such claims are entertained and directions issued, that would not only be against the tenets of the justice but would negate its ethos resulting in the law being a causality culminating in anarchy and lawlessness. The Court cannot ignore the law, nor can it overlook the same to confer a right or a claim that does not have legal sanction. Equity cannot be extended, and that too negative to confer a benefit or advantage without legal basis or justification.

21. The peculiarity in these cases is that even the Petitioners admit

that they do not fulfill the requisite qualifications. It is their contention that

the College Managements have admitted them by charging them

1 2024 SCC OnLine SC 3292

Gauri Gaekwad 30 of 32

WP-5697-2025.odt

Rs.60,000/- each. They seek negative parity with some students whose

admissions are also illegal and are presently in the 2nd and 3rd Years. Their

admissions are intact.

22. In our view, it would be injustice to those who have lost their

admissions because of such illegal admissions. So also, the Managements

seem to have got emboldened by continuing to admit students who

otherwise are ineligible to be admitted. Having noticed the illegal

admissions of the Petitioners, who are amongst 90 such cancelled

admission, of the very 1st semester of the 1st Year, no equities are created in

favour of the Petitioners.

23. In view of the above, all these Writ Petitions are dismissed.

However, we are issuing the following directions :

a] The admissions of all the Petitioners stand cancelled.

b] The results of the examination taken by these Petitioners under the ad-interim orders of this Court, shall not be declared for 45 days, to the extent of these Petitioners only.

c] The answer sheets of these Petitioners be preserved for only 45 days and thereafter, the physical copies be destroyed. The scanned soft copies be preserved for the statutory period.

  Gauri Gaekwad                         31 of 32





                                                                             WP-5697-2025.odt




d] The competent Authority shall initiate action against these Managements for having illegally admitted the students, by following the due procedure laid down in law. Such inquiry/action will include :

(i) scrutiny of all admissions for a period of 5 preceding years.

(ii) if illegally admitted students are in advanced educational curriculum, viz., the third year, their admissions be protected and appropriate strict action be taken against the Managements and also erring officials of any statutory bodies, keeping in view the law laid down in Areeb Hasan Ansari (Supra).

e] The Managements shall return the entire fees collected from the Petitioners, within 45 days from today.

f] The Managements shall pay Rs.1 lakh to each of the Petitioners, towards damages for the loss of one year, within 45 days from today.

24. Rule is discharged.

25. Pending Interim Application, if any, also stands disposed off.




(ASHWIN D. BHOBE, J.)                               (RAVINDRA V. GHUGE, J.)




  Gauri Gaekwad                         32 of 32





 

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter