Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Advanced Medical Science And ... vs Medical Council Of India & Anr
2015 Latest Caselaw 7124 Del

Citation : 2015 Latest Caselaw 7124 Del
Judgement Date : 18 September, 2015

Delhi High Court
Advanced Medical Science And ... vs Medical Council Of India & Anr on 18 September, 2015
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                   Date of decision: 18th September, 2015.

+              W.P.(C) 7414/2015 & CM No.13669/2015 (for directions)

       ADVANCED MEDICAL SCIENCE AND
       EDUCATION SOCIETY                        ..... Petitioner
                   Through: Mr. R.K. Chaudhary & Mr. Anupam
                            Bhati, Advs.

                                    Versus

    MEDICAL COUNCIL OF INDIA & ANR            ..... Respondents

Through: Mr. Vikas Singh, Sr. Adv. with Mr. T.

Singhdev, Adv. for R-1.

Ms. Shiva Lakshmi, Adv. for R-2.

CORAM:

HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

1. The petition impugns the letter dated 15th June, 2015 of the respondent

No.2 Union of India (UOI) to the petitioner intimating to the petitioner

disapproval of the scheme submitted by the petitioner in August 2014 for

establishment of a new medical college with an intake capacity of 150

students annually in MBBS course / programme with effect from the

academic year 2015-2016. Axiomatically, the petition also seeks a

mandamus to the UOI and to the respondent No.1 Medical Council of India

(MCI) to issue a letter of permission to the petitioner for establishing the said

medical college with effect from the academic year 2015-2016.

2. Though the petition impugns the communication dated 15 th June, 2015

supra and which according to the petitioner was received by it on 26th June,

2015 and further though the last date prescribed for grant of such approval

was 15th July, 2015 but this petition though dated 23 rd July, 2015 was filed

first only on 31st July, 2015 but with defects and was thereafter re-filed on 1st

August, 2015 and again on 4th August, 2015 and came up before this Court

first on 5th August, 2015 when notice thereof was issued. Counter affidavit

has been filed by MCI. No rejoinder thereto has been filed by the petitioner

inspite of opportunity. The counsel for the petitioner and the senior counsel

for MCI were heard on 24th August, 2015 and judgment reserved.

3. The case as borne out from the documents is as under:

(i) that the petitioner Society claiming to be running a 300 beds

hospital in the name of S.K.S. Hospital at Bhopal, Madhya Pradesh for

the last three years, in or about August, 2014 submitted a scheme

therefor under Section 10A of the Indian Medical Council Act, 1956

(MCI Act) to the UOI;

(ii) that the MCI, during the scrutiny of the said application found

that the Essentiality Certificate dated 27th August, 2014 issued by the

Govt. of State of Madhya Pradesh as submitted by the petitioner

alongwith its scheme / application for establishment of new medical

college was not in the prescribed format and did not contain the

requisite particulars / information of owning and managing a 300 beds

hospital and about having adequate clinical materials;

(iii) accordingly, the Executive Committee of the MCI in its meeting

held on 20th November, 2014 decided to recommend to the UOI to

disapprove and return the scheme submitted by the petitioner and

communicated so to the UOI vide its letter dated 28th November,

2014;

(iv) UOI gave a opportunity of hearing under Section 10A(4) of the

MCI Act to the petitioner;

(v) the petitioner during the said hearing produced an Essentiality

Certificate dated 16th January, 2015 issued by the Govt. of State of

Madhya Pradesh in favour of the petitioner;

(vi) UOI under cover of its letter dated 31st January, 2015 to MCI

forwarded the representation of the petitioner alongwith the

Essentiality Certificate dated 16th January, 2015;

(vii) the Executive Committee of the MCI in its meeting held on 10 th

February, 2015 decided that the application of the petitioner for

establishment of a new medical college be proceeded with further and

vide its letter dated 16th February, 2015 to the petitioner called upon

the petitioner to submit the standard inspection forms alongwith

declaration forms of the faculty members and which were submitted

by the petitioner on 18th February, 2015;

(viii) the college proposed by the petitioner and the attached hospital

were inspected on 10th & 11th March, 2015, when the following

deficiencies were found:

"1. Deficiency of faculty is 66.67% on day of assessment.

2. Shortage of residents is 97.78% on day of assessment.

3. OPD attendance was NIL on day of assessment.

4. Bed occupancy was 4% on day of assessment.

5. There were NIL Major & Minor operations on day of assessment.

6. There was NIL Normal delivery or Caesarean Section on day of assessment.

7. There was no Radiological or Laboratory investigation on day of assessment.

8. OPD: Registration counters are manual.

Examination rooms are not furnished. ECG Room, Minor O.T., Plaster cutting room is not available. In Ophthalmology OPD, dark room, Refraction Room, Dressing Room is not available. Facilities are inadequate in Paediatrics & O.G. OPD. Infrastructure is not ready.

9. Wards: Unitwise distribution of beds is not shown.

Nursing stations are not properly placed. Oxygen cylinder is not available. Saline stands are also very few.

10. Casualty: List of doctors posted was not submitted.

Disaster Trolley, Crash cart, Emergency drug tray is not available.

11. O.T.s: Equipments like defibrillator, ventilator, infusion pumps is not available;

12. ICUs: There was no patient in ICCU, MICU, SICU, NICU/PICU on day of assessment. Central oxygen / suction is not available.

13. Labour room: Separate room for Eclampsia is not available.

14. ETO Sterilizer is not available.

15. Audiometry & Speech therapy is not available.

16. MRD: It is partly computerized.

17. Preclinical departments of Anatomy, Physiology, Biochemistry are not functional.

18. Dean's office is functioning from the hospital as the college building is not yet ready.

19. Lecture Theaters: They are not available.

20. Central Library: It is under construction.

21. Hostels for Students, Residents & Nurses are under construction.

22. Residential quarters are under construction.

23. Recreational facilities are not available.

24. Common Rooms for Boys & Girls: they are not functional.

25. Central Photography Section: It is not functional.

26. Website: Information is not updated.

27. Videography of various facilities was carried out

but at last moment it was disclosed by the college authorities that the said Videography and photographs were deleted inadvertently and DVD of the same has not been provided by the college authorities to be forwarded to MCI.

28. Other deficiencies as pointed out in the assessment report."

(ix) MCI vide its letter dated 18th March, 2015 to the UOI

recommended disapproval of the scheme submitted by the petitioner;

(x) petitioner vide its letter dated 17th April, 2015 represented

against some of the deficiencies reported and reported compliance /

rectification of the others;

(xi) another inspection of the petitioners‟ proposed medical college

and attached hospital was carried out on 22nd April, 2015 and in which

also the following deficiencies were found:

"1. Deficiency of faculty is 66.67% as detailed in the report.

2. Shortage of Residents is 55.55% as detailed in the report.

3. OPD attendance on day of assessment is 255 which is inadequate.

4. Bed occupancy is 1.33% on day of assessment which is grossly inadequate.

5. There was NIL Major & NIL Minor operations on day of assessment.

6. There was NIL Normal delivery & NIL Caesarean section on day of assessment.

7. There was NIL Radiological & NIL laboratory investigation on day of assessment.

8. Facilities are inadequate in Paediatrics & O.G., OPD. Deficiency remains as it is.

9. Casualty: Emergency tray, Disaster trolley, Crash car are not available. Deficiency remains as it is.

10. ICUs: There was no patient in ICCU or in any of ICUs on day of assessment. Central Oxygen & Suction are not available. Deficiency is not rectified.

11. ETO Sterilizer is not available. Deficiency remains as it is.

12. Audiometry & Speech Therapy are not available.

13. Preclinical departments of Anatomy, Physiology & Biochemistry are not furnished & non-functional. Deficiency remains as it is.

14. Lecture Theaters: Audiovisual aids & E class facility are not available. Deficiency remains as it is.

15. Central Library: It is not furnished. Books & Journals are not available. Deficiency remains as it is.

16. Students' Hostels are under construction.

Deficiency remains as it is.

17. Nurses' Hostel is under construction. Deficiency remains as it is.

18. Residential quarters are under construction.

Deficiency remains as it is.

19. Common Rooms for Boys & Girls are not furnished. Deficiency remains as it is.

20. Recreational facilities are not available.

Deficiency remains as it is.

21. Central Photographic section is not functional.

Deficiency remains as it is.

22. Other deficiencies as pointed out in the assessment report."

(xii) MCI vide its letter dated 11th May, 2015 to UOI again

recommended disapproval of the scheme submitted by the petitioner;

(xiii) UOI on the basis thereof vide impugned communication dated

15th June, 2015 to the petitioner disapproved the scheme.

4. The counsel for the petitioner argued:

(a) that the Govt. of Madhya Pradesh vide order dated 8 th January,

2015 had declared 10th March, 2015 as a local holiday for all

government offices / institutions situated at Bhopal, on the occasion of

Rang Panchmi;

(b) that 21st April, 2015 was also declared as a holiday by the Govt.

of State of Madhya Pradesh on the occasion of Parshuram Jayanthi;

(c) that thus the inspection by the MCI on both the occasions was

on holiday and thus vitiated;

(d) that in the present case there is clear violation of the first

provisos to Section 10A(4), in non-grant by the UOI of opportunity of

being heard to the petitioner before rejecting the scheme submitted by

the petitioner.

5. Per contra the senior counsel for MCI argued:

(I) that the proposed medical college and the hospital of the

petitioner, in the inspection on 10th & 11th March, 2015, having been

found deficient in faculty of 66.67% and shortage of residents of

97.78%, the petitioner was not entitled to any opportunity to rectify;

(II) the factum that the proposed medical college of the petitioner

does not have the requisite infrastructure and faculty is evident from

the letter dated 11th March, 2015 of the three Government Doctors

who had inspected the proposed medical college and hospital of the

petitioner on the said date, reporting as under:

"This is to bring to your kind notice that as per routine procedure of MCI inspection the videography was carried out of the Pre/Para Clinical departments of the College, Hostels, Staff Quarters, Lecture Halls (which were under construction) RHTC & UHTC. But at the last moment it was disclosed by the College Authority that the above mentioned videography and photography was deleted inadvertently and DVD of the above mentioned videography has not been provided by the College authorities to forward to Medical Council of India. This is for your information and necessary action."

(III) that the petitioner intentionally deleted the video of the

inspection to avoid its fraud coming on record;

(IV) that the Establishment of Medical College Regulations, 1999

(EMC Regulations) require the MCI to ensure that inspections are not

carried out at least three days before upto three days after important

religious and festival holidays declared by the Central / State

Government. Inspection is thus not prohibited three days before and

three days after all holidays but only three days before and three days

after "important religious and festival holidays declared by the Central

/ State Government";

(V) that the State of Madhya Pradesh had not declared neither 10 th

March, 2015 nor 21st April, 2015 as holidays. A copy of the order

dated 22nd November, 2014 of the Govt. of State of Madhya Pradesh

in this regard was handed over in the Court;

(VI) that if at all 10th March, 2015 was subsequently declared as a

holiday, it must have been an optional holiday;

(VII) that similarly the Notification dated 22nd November, 2014 on

which reliance is placed by the petitioner to contend that 21 st April,

2015 was a holiday, is a list of general and optional holidays with the

government servants being entitled to avail of any three optional

holidays; 21st April, 2015 finds mention in the list of general holidays

on the occasion of Parshuram Jayanthi as well as in the list of optional

holidays on the occasion of Akshaya Tritiya;

(VIII) that the petitioner in the writ petition had claimed 21 st April,

2015 to be a holiday not on the occasion of Parshuram Jayanthi but as

a holiday on account of Akshaya Tritiya which was an optional

holiday;

(IX) that the UOI had admittedly given an opportunity of hearing to

the petitioner pursuant to the first negative recommendation of the

MCI and was not required to give a second opportunity of hearing.

6. The counsel for the petitioner after the judgment had been reserved

submitted photocopies of the documents regarding declaration of holidays,

typed copies whereof were filed alongwith the petition.

7. I have considered the rival contentions.

8. Though the senior counsel for the MCI in his arguments did not take

the plea of delay on the part of petitioner in filing the petition but I am of the

view that the present petition is liable to be dismissed only on the ground of

delay, laches, acquiescence and waiver on the part of the petitioner in

approaching this Court. As aforesaid, the disapproval by the UOI of the

scheme submitted by the petitioner for establishment of a new medical

college with effect from the academic year 2015-16 is vide letter dated 15th

June, 2015. Ordinarily, such disapprovals are known immediately, from the

website of the MCI. However, if the plea of the petitioner of having learnt of

the disapproval only on 26th June, 2015 is to be believed, even then, I am

unable to fathom the delay till 31st July, 2015 in filing the petition even

though the same was ready on 23rd July, 2015 and which filing also was

defective requiring re-filing on 1st August, 2015 and 4th August, 2015. As

per the time schedule prescribed, the last date for grant of approval was of

15th July, 2015. Considering the same, the petitioner ought to have

approached the Court immediately after 26th June, 2015. The petitioner not

only failed to do so but allowed the date of 15th July, 2015 to pass. Though

the petition bears the date of 23rd July, 2015, meaning it was ready on that

date, but the filing for the first time as aforesaid was after another one week

therefrom on 31st July, 2015. The petitioner even then did not take care to

file the petition to be able to come up for hearing immediately and ultimately

brought the petition for hearing only on 5th August, 2015.

9. Though the delay from 26th June, 2015 to 5th August, 2015 may not

appear to be much but has to be seen in the context of the facts. As per the

prescribed time schedule, the last date for grant of permission was 15 th July,

2015 and the date for commencement of the academic session was / is 1 st

August, 2015. It has been held in Smt. Sudama Devi Vs. Commissioner

(1983) 2 SCC 1 that the question whether the principles of laches,

acquiescence and waiver are attracted to particular facts is dependent upon

the nature of the relief sought and the urgency therefor. It was held that there

may be cases where even short delay may be fatal while there may be cases

where even long delay may not be evidence of laches on the part of

petitioner and that in every case it will have to be decided on facts and

circumstances whether petitioner is guilty of laches. The petitioner ought to

have known that after 15th July, 2015, UOI could not have granted approval

to the petitioner, even if the earlier disapproval of the petitioner was wrong.

The Courts, though in certain cases on reversing the decision of the UOI of

disapproving the scheme or denying renewal permission have directed UOI,

after 15th July, to grant approval / renewal permission but only on the

principle of "none can be allowed to suffer on account of delay in

adjudication" and where the petitioner had acted with promptitude. Here, the

petitioner itself having approached the Court long after the date prescribed

for grant of approval and even if were to succeed in the petition, cannot be

granted the relief for the reason of having approached the Court long after

the last date prescribed for grant of approval. Even if this Court were to set

aside the disapproval dated 15th June, 2015 of the UOI of the scheme

submitted by the petitioner and were to hold that the petitioner in fact ought

to have been granted approval, the date of the said approval cannot relate

back to a date before the institution of the petition and would at best relate

back to 5th August, 2015 and which is beyond the prescribed time.

10. However for the sake of completeness, it is deemed appropriate to deal

with the challenge on merits as well.

11. Considering the extent of deficiencies found during the two

inspections of the proposed medical college and hospital of the petitioner and

further finding that the petitioner has not placed any material before this

Court, for this Court to form an opinion that the deficiencies at least now

have been removed, I had during the hearing enquired from the counsel for

the petitioner as to on what basis, this Court can grant the relief to the

petitioner.

12. The counsel for the petitioner replied, that upon an opportunity of

hearing being given by the UOI to the petitioner and which has been denied

to the petitioner, the petitioner will produce the said material before the UOI.

Alternatively, it was suggested that another inspection of the proposed

medical college and hospital of the petitioner be directed and which would

show that no such deficiencies exist.

13. I am unable to accept the aforesaid contention. The petitioner has

approached this Court impugning the disapproval dated 15 th June, 2015 and

seeking a mandamus for grant of approval. It is not as if the petition is filed

only seeking the relief of grant of an opportunity.

14. The disapproval dated 15th June, 2015 by the UOI was on the basis of

the negative recommendation of the MCI and which negative

recommendation in turn was premised on the report of the inspection

pointing out the deficiencies aforesaid. It was / is therefore incumbent upon

the petitioner to satisfy this Court at least on the basis of documents of the

deficiencies, at least at the time of filing of the petition not existing or having

been wrongly reported. In the absence thereof, merely because a challenge

has been made does not require this Court to direct MCI / UOI to reconsider.

This, in my view constitutes yet another ground for dismissal of this petition

on merits as well.

15. That leaves the star contention of the petitioner, of the impugned

disapproval dated 15th June, 2015 being bad for the reason of having been

made without giving an opportunity of hearing to the petitioner, required to

be statutorily given under the first proviso to Section 10A(4) of the MCI Act.

16. I am unable to accept the contention of the senior counsel for the MCI

that in the facts and circumstances of the present case, an opportunity of

hearing having been given by the UOI after the first negative

recommendation of the MCI, the requirement of the proviso aforesaid stands

satisfied.

17. I have in judgment dated 20th August, 2015 in W.P.(C) No.5941/2015

titled Jamia Hamdard (Deemed University) Vs. Union of India reiterated in

judgment dated 1st September, 2015 in W.P.(C) No.7128/2015 titled

Kanachur Islamic Education Trust (R) Vs. The Ministry Of Health and

Family Welfare held that UOI under the proviso aforesaid to Section 10A(4)

of the MCI Act is not required to give a second opportunity of hearing, after

a second inspection, even if the deficiencies found in the two inspections

may not be identical. However it was so held where the hearing given by the

UOI was pursuant to the stage under Section 10A(3)(b) of the MCI Act i.e.

where the negative recommendation of the MCI on which hearing was given

by the UOI was post inspection. Here, the only hearing given by UOI to the

petitioner was post the negative recommendation of the MCI not after

inspection but after Section 10A(3)(a) stage. MCI, on paper scrutiny of the

scheme submitted by the petitioner in August, 2014 had found the same to be

defective for the reason of the essentiality certificate filed therewith being

not in the requisite form. Though Section 10A(3)(a) as per its plain language

and also as interpreted by me in judgments supra requires MCI to upon

finding any defect during the paper scrutiny of the scheme to give a

reasonable opportunity to the applicant for making a written representation

and to rectify the same but MCI instead of granting such an opportunity to

the petitioner proceeded to make a negative recommendation to the UOI.

UOI, before taking any decision on the said negative recommendation, as

required, gave an opportunity of hearing to the petitioner and in which

hearing the petitioner produced the Essentiality Certificate since obtained

and which led to the UOI remitting the matter to MCI. It is only thereafter

that MCI proceeded to inspect the proposed medical college and hospital of

the petitioner and for the reason of the deficiencies found wherein, again

made negative recommendation.

18. In such a situation, in my opinion, UOI was required to give an

opportunity of hearing to the petitioner, the petitioner having not availed of

an earlier opportunity of hearing on the deficiencies. The denial of such a

hearing to the petitioner and disapproval of the scheme submitted by the

petitioner is thus clearly an infraction of the mandate of the first proviso to

Section 10A(4).

19. I had however during the hearing enquired from the senior counsel for

the MCI whether not the deficiencies found being within the non rectifiable

range prescribed in proviso (a) to Regulation 8(3)(1) of the EMC

Regulations, the petitioner was not entitled to an opportunity and time to

rectify the deficiencies under Regulation 8(3)(1) as interpreted by the

Division Bench of this Court in judgment dated 28 th May, 2015 in W.P.(C)

No.5041/2014 in Shree Chhatrapati Shivaji Education Society Vs. Union

of India. Regulation 8(3)(1), though requires the UOI / Central Government

to convey the deficiencies to the applicant and provide the applicant an

opportunity and time to rectify the deficiencies but the proviso thereto

provides that in respect of "Colleges in the stage upto II renewal (i.e.

Admission of third batch)", if it is observed during any regular inspection of

the institute that the deficiency of teaching faculty and / or Residents is more

than 30%, such an institute will not be considered for renewal of permission

in that academic year. I had enquired whether not the phrase "Colleges in

the stage upto II renewal........" would include colleges seeking approval for

establishment. It appears that the use of the word "upto" is indicative of the

establishment permission also being within the ambit thereof. In this regard,

it may also be stated that though a reading of Section 10A(4) indicated that

the same is concerned only with approval for establishment but the Supreme

Court in Swamy Devi Dayal Hospital and Dental College Vs. The Union of

India (2014) 13 SCC 506 held the same applicable to cases of renewal of

permission also.

20. However, the senior counsel for the MCI stated that the MCI has not

been invoking the proviso (a) to Regulation 8(3)(1) supra in cases of

establishment of new medical college.

21. In that view of the matter, need is not felt to give any conclusive

finding on this aspect.

22. The only question which thus remains for consideration is the relief if

any to be granted in this petition in view of my finding hereinabove of the

impugned disapproval dated 15th June, 2015 of the UOI having been found to

be in infraction to first proviso of Section 10A(4) of the MCI Act.

23. Notwithstanding the said infraction of statutory provision, I do not, in

the facts and circumstances, find the petitioner entitled to the relief of setting

aside of the disapproval dated 15th June, 2015 and an opportunity of hearing

before the UOI for the following reasons:

(i) The delay aforesaid in approaching the Court.

(ii) The conduct of deleting the video recording of the inspection.

(iii) Failure to place any material before this Court to demonstrate

that the deficiencies had been rectified at least on the date of

filing of the petition.

(iv) Supreme Court in M.C. Mehta Vs. Union of India (1999) 6

SCC 237 held that if on the admitted or indisputable factual

position only one conclusion is possible and permissible, the

Court need not issue a writ merely because there is violation of

principles of natural justice. A number of judgments, holding

that notwithstanding the breach of natural justice, relief can be

refused if the Court thinks that the case of the applicant is not

one of "real substance" or that there is no substantial possibility

of success or that the result will not be different, even if natural

justice is followed, were noticed, though no final opinion

expressed thereon. However earlier, in S.L. Kapoor Vs.

Jagmohan (1980) 4 SCC 379 it was held that where only one

conclusion is possible, the Court may not issue writ to compel

observance of natural justice, not because it approves the non-

observance of natural justice but because Courts do not issue

futile writs.

(v) Though the Supreme Court in M.C. Mehta supra had hesitated

from giving a conclusive view on the matter but subsequently in

Aligarh Muslim University Vs. Mansoor Ali Khan (2000) 7

SCC 529 and in Karnataka State Road Transport Corporation

Vs. S.G. Kotturappa (2005) 3 SCC 409 held that the useless

formality theory can be applied, depending upon the facts of the

case.

(vi) I am of the view that the present is a fit case for invoking the

useless formality doctrine as reiterated in Municipal

Committee, Hoshiarpur Vs. Punjab State Electricity Board

(2010) 13 SCC 216.

(vii) The High Court of Madras in Chennai Medical College &

Hospital & Research Centre, Trichy Vs. Government of India

2014 SCC Online Madras 7065 has applied the said empty

formality principle to the proviso to Section 10A(4) of the MCI Act.

24. I therefore do not find the petitioner entitled to any relief and dismiss

the petition.

No costs.

RAJIV SAHAI ENDLAW, J.

SEPTEMBER 18, 2015 „bs/gsr‟..

 
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