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

Indian Radiological And Imaging ... vs Union Of India And Anr
2016 Latest Caselaw 1228 Del

Citation : 2016 Latest Caselaw 1228 Del
Judgement Date : 17 February, 2016

Delhi High Court
Indian Radiological And Imaging ... vs Union Of India And Anr on 17 February, 2016
Author: Rajiv Sahai Endlaw
*      IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                              Date of decision: 17th February, 2016

+      W.P.(C) 6968/2011

       INDIAN RADIOLOGICAL AND
       IMAGING ASSOCIATION (IRIA)                  ..... Petitioner
                    Through: Mr. Prateek Dahiya, Adv.

                                       Versus

       UNION OF INDIA AND ANR                   ..... Respondents
                    Through: Mr. Sanjay Jain, ASG with Mr.
                             Jasmeet Singh, CGSC, Ms. Kritika,
                             Mr. Vidur Mohan, Ms. Shreya Sinha
                             & Mr. Srivats, Advs. for UOI.
                             Mr. T. Singhdev and Mr. Vishu
                             Agarwal, Advs. for MCI.

                                       AND

+      W.P.(C) 2721/2014

       INDIAN MEDICAL ASSOCIATION                 ..... Petitioner
                   Through: Mr. Jayant Bhushan, Sr. Adv. with
                            Mr. Netesh Jain, Adv.

                                       Versus

       UNION OF INDIA                                                ..... Respondent
                    Through:                    Mr. Sanjay Jain, ASG with Mr.
                                                Jasmeet Singh, CGSC, Ms. Kritika,
                                                Mr. Vidur Mohan, Ms. Shreya Sinha
                                                & Mr. Srivats, Advs. for UOI.
                                                Mr. T. Singhdev and Mr. Vishu
                                                Agarwal, Advs. for MCI.


W.P.(C) Nos.6968/2011, 2721/2014 & 3184/2014                               Page 1 of 83
                                        AND

+      W.P.(C) 3184/2014

       SONOLOGICAL SOCIETY OF INDIA                         ..... Petitioner
                   Through: Petitioner-in-person.

                                       Versus

    UNION OF INDIA & ANR.                     ..... Respondents
                  Through: Mr. Sanjay Jain, ASG with Mr.
                           Jasmeet Singh, CGSC, Ms. Kritika,
                           Mr. Vidur Mohan, Ms. Shreya Sinha
                           & Mr. Srivats, Advs. for UOI.
                           Mr. T. Singhdev and Mr. Vishu
                           Agarwal, Advs. for MCI.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J.

W.P.(C) No.6968/2011.

1. The petitioner claims to be a Society registered under the Societies

Registration Act, 1860 established with the aim and objective inter alia to

promote the study and practice of radio-diagnosis, ultrasound, CT, MRI and

other imaging modalities and, having more than 8600 radiologists and

imaging experts having recognised post-graduate degrees in the field of

radio-diagnosis and imaging recognised by the Medical Council of India

(MCI) as its members. The petition is filed contending:

(i) that to overcome the growing problem of sex-selective

termination of pregnancy of female foetuses after determining sex of

the foetus by using pre-natal sex determination techniques, the Pre-

conception and Pre-natal Diagnostic Techniques (Prohibition of Sect

Selection) Act, 1994 (PNDT Act) was enacted with the objective of

prohibition of sex selection and for regulation of misuse of pre-natal

diagnostic techniques and the Pre-conception and Pre-natal

Diagnostic Techniques (Prohibition of Sex Selection) Rules, 1996

(PNDT Rules) framed thereunder for matters connected therewith;

(ii) that though the aim of the Act was to restrict the use of

ultrasound machine by allowing use thereof only by qualified

individuals, who could be monitored, the same has had the opposite

effect of enlarging the category of persons authorised to use and

operate ultrasound machines;

(iii) that the PNDT Act, owing to its lackadaisical and ineffective

implementation, has failed to serve the purpose and the child sex ratio

continues to fall;

(iv) that this lead to the filing of W.P.(C) No.301/2000 titled Centre

for Enquiry Into Health and Allied Themes (CEHAT) Vs.

Union of India in the Supreme Court of India and vide order

dated 4th May, 2001 wherein, directions were issued (i) to the

Central Government to create public awareness against the

practice of pre-natal determination of sex and female foeticide

through appropriate releases / programmes in the electronic

media; (ii) to implement with all vigour and zeal the PNDT Act

and PNDT Rules and to strictly adhere to the rule as to the

periodicity of meetings of the Advisory Committees constituted

under Section 17(5) of the PNDT Act; (iii) to the Central

Supervisory Board constituted under the Act to review and

monitor the implementation of the Act and to seek quarterly

returns from the States / Union Territories and to make

recommendations as may be required as per the exigencies of

the situation; and, (iv) to the Appropriate Authorities under the

Act to take prompt action with respect to violators of the Act;

(v) that the aforesaid directions of the Supreme Court also did not

serve the purpose, as was lamented by the Supreme Court in

the subsequent order dated 10th September, 2003 in the

aforesaid petition;

(vi) that the aforesaid resulted in amendment to the Act and the

Rules being mooted and certain amendments were carried out

to the Act with effect from 14th February, 2003;

(vii) that Section 2(p) of the amended PNDT Act defines a

"sonologist or imaging specialist" as:

(p) sonologist or imaging specialist" means a person who possesses any one of the medical qualifications recognised under the Indian Medical Council Act, 1956 (102 of 1956) or who possesses a post-graduate qualification in ultrasonography or imaging techniques or radiology.

but there is no post-graduate qualification, neither in the field of

ultrasonography nor in the field of imaging techniques which is

recognised by the respondent No.2 MCI;

(viii) that similarly the amended Rule 3(3)(1) of the PNDT Rules

entitles the following persons to set up a genetic clinic / ultrasound

clinic / imaging centre

3.3.(1) Any person having adequate space and being or employing--

(a) Gynaecologist having experience of performing at least 20 procedures in chorionic villi aspirations per vagina or per abdomen, chorionic villi biopsy, amniocentesis, cordocentesis foetoscopy, foetal skin or organ biopsy or foetal blood sampling etc. under supervision of an experienced gynaecologist in these fields, or

(b) a Sonologist, Imaging Specialist, Radiologist or Registered Medical Practitioner having Post Graduate degree or diploma or six months training or one year experience in sonography or image scanning; or

(c) a medical geneticist, may set up a genetic clinic/ultrasound clinic/imaging centre.

but there is no qualification recognised by MCI in the field of

sonography or image scanning and the same enables registered

medical practitioners, who as per MCI are not qualified, to set up the

sonographic clinic or an imaging centre;

(ix) that representations to the aforesaid effect were made to the

Central Supervisory Board constituted under the Act which though

had been deliberating thereon, had failed to take any decision;

(x) that though the Rules aforesaid also speak of a six months

training in sonography or image scanning but no formal training

programme has been devised;

(xi) that the PNDT Act is not concerned with conferring or

recognising medical qualifications, the sole repository whereof is the

respondent No.2 MCI.

2. The petition seeks a declaration:

               (a)     that Section 2(p) of the PNDT Act to the extent it

                       recognises       a      person     possessing   a   post-graduate

qualification in ultrasonography or imaging techniques

as bad inasmuch as there is no post-graduate

qualification in ultrasonography or imaging techniques

recognised by the MCI;

(b) that Rule 3(3)(1)(b) of the PNDT Rules to the extent it

permits sonologists, imaging specialists or registered

medical practitioner having six months training or one

year experience in sonography or image scanning to set

up ultrasound clinics or imaging centres, is

unconstitutional, as there is no qualification in

sonography and image scanning recognised under the

Indian Medical Council Act, 1956 (MCI Act).

We may notice that though averments in the petition are also

made with respect to the appointments under Section 17 of the Act of

District Magistrates / District Collectors as District Appropriate

Authorities and of the meetings of the Central Supervisory Board

constituted under the PNDT Act but at the time of hearing, no

arguments were addressed in that behalf and we as such do not deem

it appropriate to deal therewith.

3. The respondent No.1 Union of India (UOI) has filed a counter

affidavit to this petition pleading (a) that though PNDT Act is a central

legislation committed to providing a legal framework for intensifying efforts

to curb the practice of sex determination but the implementation of the Act

lies primarily with the States which are expected to enforce the said Act

through the statutory bodies in the States constituted under the Act; (b) that

the MCI Act recognises the medical qualification of Doctor of Medicine

M.D. (Radio Diagnosis) which is registered as M.D. (Radio Diagnosis) /

Diploma in Radio Diagnosis (DMRD); (c) imaging techniques and

ultrasonography is a critical part of the discipline of M.D. (Radiology) /

DMRD to equip a medical professional to practice, teach and do research in

the broad discipline of radiology including ultrasound; (d) that the MCI has

submitted guidelines enumerating the minimum criteria regarding

qualification, training, accreditation of training institutes, for determining

who should be recognised as qualified to undertake ultrasound test and have

valid registration under the PNDT Act; (e) that the Central Government is

in the process of finalizing the requirements in terms of qualifications and

training required to be registered as a sonologist and the same shall be

explicated as amendment to Rule 3(3)(1)(b) of the PNDT Rules; (f) that

the Central Supervisory Board had considered the representations and the

suggestions and had not considered any amendment to Section 2(p) of the

PNDT Act to be necessary and was of the opinion that the purpose could

well be achieved by amending Rule 3(3)(1)(b) of the Rules; and, (g) that

the Central Supervisory Board has decided that in view of shortage of

doctors with post-graduate qualification on the one hand and the growing

demand of ultrasound services on the other, amendment of Section 2(p) of

the PNDT Act is unnecessary and the purpose could be served by

amendment of Rule 3(3)(1)(b) by laying down the criteria with regard to

educational qualification for eligibility for training, length and content of

training, accreditation of training institutions as well as the experience.

4. The petitioner in its rejoinder has pleaded that though

ultrasonography is a part of the curriculum in MD in Radiology but is not a

separate discipline and is not so recognised by the MCI and Rule 3(3)(1)(b)

is therefore admittedly illegal, inasmuch as there is no recognised discipline

of medicine known as sonologist and there is no post-graduate qualification

in ultrasonography or imaging techniques recognized by the MCI. It is

further pleaded that the post-graduate training programme for MD in radio

diagnosis and DMRD is not a post-graduate qualification, either in the field

of ultrasonography or imaging techniques.

5. The respondent No.2 MCI failed to file any counter affidavit inspite

of opportunity.

6. The disposal of the petition was delayed for the reason of the counsel

for the Union of India (UOI) from time to time informing that a Transfer

Petition has been filed before the Supreme Court and notice thereof had

been issued. However, when inspite of waiting for sufficiently long time no

order for transfer was received and on the contention of the petitioner that

the matter before the Supreme Court was distinct, the hearing of the petition

was begun.

7. During the pendency of the petition, the PNDT Rules were amended

vide Notification dated 9th January, 2014.

W.P(C) No.2721/2014.

8. This petition is filed impugning the Notification dated 9 th January,

2014 amending Rule 3(3)(1)(b) of the PNDT Rules as well as the amended

Rule. The amended Rule 3(3)(1)(b) is as under:-

3.3.(1) Any person having adequate space and being or employing--

(a) .....

(b) a Sonologist, Imaging Specialist, Radiologist or Registered Medical Practitioner having Post Graduate degree or diploma or six months training duly imparted in the manner prescribed in the "the Pre-conception and Pre-natal Diagnostic Techniques (Prohibition of Sex Selection) (Six Months Training) Rules, 2014;

(c) ....

9. It is the contention of the petitioner

(a) that the aforesaid Rule is contrary to the PNDT Act as it

contains an additional requirement of a six months training to

be registered as a sonologist when the Act does not contain

such an additional requirement and enables an MBBS doctor to

be registered as a sonologist; the Rule is thus beyond the Act;

(b) that Rule 6 of the Pre-conception and Pre-natal Diagnostic

Techniques (Prohibition of Sex Selection) (Six Months

Training), Rules, 2014 (Six Months Training Rules) also

notified vide the same Notification dated 9th January, 2014 is as

under:-

6. Eligibility for training.-(1)Any registered medical practitioner shall be eligible for undertaking the said six months training.

(2) The existing registered medical practitioners, who are conducting ultrasound procedures in a Genetic Clinic or Ultrasound Clinic or Imaging Centre on the basis of one year experience or six month training are exempted from undertaking the said training provided they are able to qualify the competency based assessment specified in Schedule II and in case of failure to clear the said competency based exam, they shall be required to undertake the complete six months training, as provided under these rules, for the purpose of renewal of registrations.

It is argued that thus the said Rule not only prescribes six

months training to register as a sonologist but even requires

existing sonologist to qualify a competency based assessment

to renew the registration and consequently provides that if the

existing sonologist fails to clear the said assessment, he would

be required to undertake the complete six months training. It is

contended that the Rule is unreasonable and illogical - the

curriculum for graduation of MBBS doctors includes specific

knowledge and skills in the field of radio-diagnosis and

imaging and the knowledge and skills set out in the Six Months

Rules is merely a repetition of the knowledge and skills set out

in the curriculum of MBBS doctors. It is argued that it is

unreasonable and illogical for an MBBS doctor to undergo

additional six months training under the Six Months Training

Rules for the same knowledge and skills that he has already

gained in his curriculum;

(c) that though as per PNDT Act, MBBS doctors are sonologist but

the Authorities under the said Act do not register the MBBS

doctors as sonologist compelling them to take additional six

months training or one year experience and which is not

required by the Act; and,

(d) that now-a-days ultrasound is not being treated as a specialty

but as a diagnostic tool like stethoscope and many institutions

are running courses for non-medical persons to do

echocardiography etc.

10. It is the stand of the respondent UOI in its counter affidavit

(i) That the impugned Notification dated 9th January, 2014 was

preceded by a consultative process pursuant to the judgment

dated 5th July, 2010 of a Single Judge of this Court in W.P.(C)

No.6654/2007 titled Dr. K.L. Sehgal Vs. Office of District

Appropriate Authority highlighting the need for prescribing

qualifications of a person seeking to run diagnostic clinics and

for prescribing the qualification, training and experience to be

recognised and registered as a sonologist.

(ii) That to the said consultative process MCI was also privy and

proposed a framework of minimum criteria regarding

qualification, training, accreditation of training institutions and

the contents of the training. The framework proposed by MCI

was re-evaluated by a broad based Core Committee and which

in turn appointed an Expert Committee. The recommendations

of the Expert Committee and the Core Committee were

considered by the Central Supervisor Board constituted under

the PNDT Act and only thereafter the amendment to Rule

3(3)(1)(b) and the Six Months Training Rules were notified.

(iii) That neither Rule 3(3)(1)(b) as amended vide Notification

dated 9th January, 2014 nor the Six Months Training Rules

contravene any provision of the PNDT Act.

(iv) That the Secretary General of the petitioner is also a notified

member of the Central Supervisory Board but the petitioner has

not acted proactively in the matter.

(v) That the Six Months Training Rules would ensure better

quality among all member of profession by making the six

months training mandatory and uniform throughout the country

for the registered medical practitioners.

(vi) That registered medical practitioners possessing any of the

medical qualification as prescribed in Section 2(h) of the MCI

Act may set up a genetic clinic / ultrasound clinic / imaging

centre based on their MCI recognised qualification and

subsequent mandatory six months training in sonology as

prescribed in Six Months Training Rules.

(vii) That though Rule 3(3)(1)(b) supra prior to its amendment w.e.f.

9th January, 2014 also mentioned six months training but did

not specify the nature and duration of six months training,

necessitating amendment thereof.

(viii) That the amendment aforesaid also became necessary in view

of the observations of this Court in K.L. Sehgal supra and has

been effected after a detailed consultative process.

(ix) That the amended Rule 3(3)(1)(b) is within the rule making

power of the Central Government under Section 32 of the

PNDT Act and the Notification dated 9th January,2014 was

duly laid on the Table of both the Houses of Parliament.

(x) Rule 6(2) of the Six Months Training Rules exempts those

registered medical practitioners from undertaking the six

months training who are having experience of one year or more

in ultrasonography and who had already undergone six months

training, provided they pass the prescribed competency based

assessment. To conduct such competence based test for

registered medical practitioners having one year experience or

six months training, the States have been given time till 1 st

January, 2017, by which time the States are expected to

complete the assessment and fulfil the training requirements of

the registered medical practitioners.

(xi) The Six Months Training Rules came into force w.e.f. 9 th

January, 2014 in case of new registrations only; however

earlier registrants will have to either undergo training or if

claim exemption will have to qualify the competency based test

on or before 1st January, 2017. Liberty has thus been provided

for all registrants prior to 9th January, 2014 and the amended

Rule 3(3)(1)(b) and the Six Months Training Rules are thus not

illogical or arbitrary.

(xii) The knowledge and skill set out in the Six Months Training

Rules are not a repetition of the knowledge and skills set out in

the graduate medical curriculum for MBBS doctors. The

syllabus set out for the MBBS doctors is quite general in

nature, while the curriculum as prescribed in the Six Months

Training Rules is specific and known as "Fundamentals In

Abdomino Pelvic Ultrasonography: Level-one 6 Months

Course for MBBS doctors". The radiology curriculum for

MBBS doctors is mostly theoretical, providing for only 30

hours of clinical posting in radiology. On the other hand the

curriculum prescribed in the Six Months Training Rules

contains theory as well as practical training of 300 hours

duration. Further, MBBS curriculum clubs the doctors in terms

of central development, only to devise appropriate diagnostic

procedures in specified circumstances but not proficient in

conducting such diagnostic procedures. On the contrary the

curriculum under the Six Months Training Rules enables the

registered medical practitioners to be proficient in conducting

the ultrasonography as a diagnostic tool.

(xiii) The training will equip the registered medical practitioners

professionally and would also sensitise them to the declining

trend of child sex ratio and their responsibility towards it as an

important stakeholder; and,

(xiv) Easy access to ultrasound diagnostic techniques since the early

1980s has contributed to the increased opportunity of sex

selection with increased incidences of female foeticide

resulting in the rapid decline in the child sex ratio.

W.P.(C) No.3184/2014.

11. This petition is filed by a society established with the aim and

objective to promote awareness in the field of diagnostic ultrasound and to

educate and spread awareness amongst general public against female

foeticide, and with medical professionals as its members.

12. The cause of action for the said petition is the Circular dated 27 th

March, 2014 of the respondent No.2 Directorate of Family Welfare, Govt.

of NCT of Delhi (GNCTD) and on the basis whereof it is averred that

registration / renewal of registration is not being granted to several members

of the petitioner running ultrasound clinics.

13. It is the contention of the petitioner, (i) that though this court in K.L.

Sehgal supra clarified that as long as the person concerned possesses one of

the medical qualifications recognised under the MCI Act, he could be a

sonologist and that the word "or" between the words "...Indian Medical

Council Act, 1956 (102 of 1956)" and "who possess a post-graduate

qualification..." in Section 2(p) of the PNDT Act is not to be read as "and",

the respondents are insisting upon persons holding medical qualification

recognised by the MCI also either underging a six months training or

passing a competency test; (ii) that Rule 3(3)(1)(b) as amended with effect

from 9th January, 2014 is contrary to Section 2(p) of the Act as interpreted

by this Court in K.L. Seghal supra; (iii) that various members of the

petitioner society who are registered medical practitioners in terms of

Section 2(m) of the PNDT Act and are sonologist in terms of the definition

in Section 2(p) of the Act as interpreted by this Court in K.L. Sehgal, are

not being granted registration / renewal of registration of their ultrasound

clinics citing the amendments dated 9th January,2014 to the PNDT Rules

and the Circular dated 27th March, 2014 supra; (iv) that the amendment to

Rule 3(3)(1)(b) of the PNDT Rules is thus in violation of the judgment of

this Court in K.L. Sehgal supra; (v) that denial of registration / renewal of

registration under the PNDT Act to the medical practitioners who are

sonologist in terms of Section 2(p) of the Act is in restraint of their

fundamental right to carry on lawful trade; (vi) that the amendment of Rule

3(3)(1)(b) has retrospective application inasmuch as, even those MBBS

doctors who are sonologist in terms of Section 2(p) of the PNDT Act and

have been practising ultrasound since decades and have international

recognition in the field of ultrasound have to appear in competency test,

while all the post-graduates have been exempted, even though many of them

have no exposure to ultrasound at any stage; (vii) that the amended Rule

3(3)(1)(b) is discriminatory and violative of Article 14 of the Constitution of

India as all the post-graduates have been exempted from undertaking six

months training, even though many of the Post Graduate (PG) speciality

courses vis. physiology, microbiology, biochemistry, pathology etc. do not

have ultrasound training in the curriculum; (viii) that though in terms of the

amended Rule 3(3)(1)(b), all registered medical practitioners having PG

degrees / diplomas in any speciality can open and run ultrasound clinic and

get registered under the PNDT Act, but as per the Circular dated 27th March,

2014 only post-graduate degree / diploma holders in obstetrics, gynaecology

radiology will be entitled for registration under the PNDT Act; (ix) that

ultrasound is a modality like modern day stethoscope; (x) that no other

modality training like ECG, laparoscope etc. require PG Entrance Exam;

(xi) that in India the doctor-patient ratio is very poor; in many places

sonologist patient ratio is one for a population of five lakhs; (xii) that the

impugned notification will further lead to shortage of sonologist and which

will not be in the interest of the patients; and, (xiii) that in terms of the

judgment of this Court in K.L. Sehgal supra, the change would only be

prospective and not retrospective.

14. The petition (I) seeks a mandamus to the Union of India and

Directorate of Family Welfare of GNCTD to grant registration / renewal of

registration under the PNDT Act to those medical practitioners who come

under the realm of definition of sonologist in terms of Section 2(p) of the

PNDT Act; and, (II) seeks quashing of the amendment dated 9 th January,

2014 to Rule 3(3)(1)(b) of the PNDT Rules and notifying the Six Months

Training Rules to the extent inconsistent with the definition of sonologist

under Section 2(p) of the PNDT Act.

15. UOI filed its counter affidavit dated 22nd September, 2014 to this

petition pleading (a) that the child sex ratio has been continuously declining

all over India including in the rural and far flung areas; the child sex ratio

presently is the lowest since independence; (b) that to overcome the malady

of termination of pregnancy after determining the sex of the foetus by using

pre-natal techniques, the PNDT Act and PNDT Rules were enacted; (c) that

though Rule 3(3)(1)(b) as it stood prior to its amendment with effect from

9th January, 2014 mentioned six months training and one year experience

but the institutions / individuals from which /whom this experience /

training was to be obtained were not specified; (d) that this resulted in

numerous ultrasonographic centres flourishing across the country making

ultrasonography tests without standardised training / curriculum and

resulting in mushrooming ultrasonographic centres by ill-qualified/poorly

trained sonologist resulting in unethical practises throughout the country;

(e) observations to this effect were made by this Court in K.L. Sehgal; (f)

that in compliance with the observations in K.L. Sehgal, the PNDT Rules

were amended and the Six Months Training Rules notified with effect from

9th January, 2014; (g) denying that there is any retrospectivity in the

amendment with effect from 9th January, 2014; (h) denying that there is any

discrimination in exempting the registered medical practitioners having

post-graduate degree / diploma in radiology / imaging or sonography from

the six months training; it is stated that all those having PG degree / diploma

in obstetrics, gynaecology are also exempted from the said training; (i) that

the amendments with effect from 9th January, 2014 apply only for new

registration; however old sonologist have been given time to pass the

competency test on or before 1st January, 2017.

16. The respondent No.2 Directorate of Family Welfare, GNCTD in its

counter affidavit has pleaded that by virtue of the amendment with effect

from 9th January, 2014, doctors possessing MBBS degree who were

practising as sonologist by claiming to have six months training or having

one year experience from any unregulated hospital / training institute /

individual doctor, would henceforth be required to satisfy the requirements

of Rules 6 & 7 of the Six Months Training Rules inter alia by undergoing a

prescribed 300 clock hours curriculum course to be spread over six months

to be conducted by identified accredited institutions recognised either by the

MCI or the National Board of Medical Speciality or centres of excellence

established by an Act passed by the Parliament; however those who are

qualified as PG in radiology and gynaecology/obstetrics will continue to be

eligible for registration as they are exempted from training.

CONTENTIONS.

17. The counsel for the petitioner in W.P.(C) No.6968/2011 argued (i)

that there is no post-graduate qualification in ultrasonography or imaging

techniques or radiology as mentioned in Section 2(p) of the Act; (ii) that

there is no qualification as a sonologist or imaging specialist as mentioned

in Rule 3(3)(1)(b); (iii) support in this regard was drawn from the reply

dated 1st June, 2011 of the MCI to a query under the Right to Information

Act, 2005, to the effect that MCI does not recognise certificate course issued

by the radiologist for ultrasonography training.

18. The senior counsel for the petitioner in W.P.(C) No.2721/2014

contended (i) that prior to coming into force of the PNDT Act, even a

person having a decree of MBBS, not necessarily of M.D. (Radiology)

could own and operate a ultrasound machine; (ii) that Section 2(p) of the

Act also includes in the definition of sonologist or imaging specialist, every

such person who holds a medical qualification recognised by the MCI, again

recognising persons holding the MBBS qualification as sonologist and

imaging specialist; (iii) that there is no post-graduate qualification in

ultrasonography or in imaging techniques; (iv) that under Section 32 of the

Act the power of the Central Government to make Rules extends only to

make rules for minimum qualifications of persons employed at the

registered genetic counselling centre, genetic laboratory or genetic clinic

and not to make rules for persons employed at ultrasound clinics; (v) that

the technique of ultrasound is used for diagnostic purpose qua various

organs and not only for sex determination and thus all clinics using

ultrasound machines would not qualify as genetic clinics; (vi) instance is

given of specialist hospitals / clinics dealing with specific organs, say heart,

lung or liver and it was contended that they also use ultrasound machine but

can by no stretch of imagination be called a genetic clinic; (vii) that the

requirement, in Rule 3(3)(1)(b) as amended with effect from 9th January,

2014, of six months training can only be qua registered medical

practitioners as defined in Rule 2(ee) of the Drugs and Cosmetics Rules,

1945 and cannot possibly be qua those who qualify as sonologist within the

meaning of Section 2(p) of the Act; (viii) alternatively, Rule 3(3)(1)(b) has

to be confined to the genetic clinics only and cannot be extended to

ultrasound clinics; all ultrasound clinics are not genetic clinics; those who

have been practising as a radiologist or have been using ultrasound for tens

of years cannot be asked to undergo six months training or take any test, as

the same cannot take the place of their experience of decades; (ix) that the

amendment of Rule 3(3)(1)(b) w.e.f. 9th January, 2014 takes away the one

year experience in sonography or image scanning as existed earlier and thus

Rule 6(2) of the Six Months Training Rules is bad; and, (x) that under Rule

8 there was/is a right of renewal of registration; the amendment w.e.f. 9th

January, 2014 takes away the said right; reliance is placed on G.P. Singh's

Interpretation of Statues to urge that interpretation rendering certain

words otiose, cannot be adopted and on Dr. Indramani Pyarelal Gupta Vs.

W.R. Nathu AIR 1963 SC 274 laying down that the Central Government

as a delegate of the legislature, without being specifically empowered can

only make Rules having prospective operation and not with retrospective

effect.

19. At this stage, the counsel for the petitioner in W.P.(C) No.6968/2011

contended that PNDT Act was concerned with the misuse of the techniques

of ultrasound for sex determination but has ended up, permitting all MBBS

Doctors to conduct ultrasound. However on enquiry, whether prior thereto,

there was any bar on MBBS Doctors doing ultrasound or reporting on ultra

sound procedure, no reply was forthcoming.

20. The office bearer of the petitioner in W.P.(C) No.3184/2014 arguing

in person addressed the same arguments, as the senior counsel for the

petitioner in W.P.(C) No.2721/2014 and contended that all MBBS Doctors,

without any post-graduate qualification in radiology, are in any case entitled

to conduct ultrasound and if it were to be held that only those with post-

graduate qualification in radiology can conduct ultrasound, the same would

require frequent referrals to such specialist and increase in the cost of

treatment.

21. The senior counsel for the petitioner in W.P.(C) No.2721/2014

resuming his arguments contended that the provisions of six months training

for a person holding qualification recognised by the MCI is otiose. Reliance

in this regard was placed on Academy of Nutrition Improvement Vs. Union

of India (2011) 8 SCC 274. It was contended that the issue of misuse of

technology for sex determination is a moral one and has nothing to do with

training. It was further contended that since the Act is intended to prevent

sex determination, it cannot possibly apply to a Heart Institute. We were

informed that owing to the respondents interpreting the term genetic clinic

as meaning all places where ultrasound machines are kept, reputed and well-

know medical professions also having an ultrasound machine or even a

portable equipment in their clinic though intended for use in their respective

specialisations but capable of determining sex are forced to get themselves

registered as a genetic clinic and to comply with the provisions of the Act

and the Rules and which is not only cumbersome but also leaves their

patients nonplussed on seeing the proclamations in their clinic in

compliance of the Act and the Rules as if it is a genetic clinic. We were

informed that owing thereto several doctors are opting not to keep a

ultrasound machine or other such alternate portable equipment in their

clinics, much to their handicap and to the inconvenience of their patients.

22. The learned ASG defending the challenge argued (i) that the

fountainhead for the amendments of the year 2014 to the Rules is the

judgment of this Court in K.L. Sehgal's case; ii) attention was invited to

Section 16 of the Act prescribing the functions of the Central Supervisory

Board constituted under the Act and the minutes of the meetings of the

Board leading to the amendment; iii) the amendments of the year 2014 do

not become retrospective by requiring those practising ultrasonography to

either take the competency test or undergo six months training; iv) attention

was drawn to Statement of Objections & Reasons of the PNDT Act; v) that

as per the Act, any person can open a genetic clinic, provided a qualified

person is employed therein; vi) that the explanation to Section 2(d) of the

Act applies to a place other than vehicle also; vii) that the challenge in all

the petitions is to the six months training and none should have any

objection to obtaining an added qualification; viii) that the wisdom of the

policy is not to be gone into by the court; (ix) that the un-amended Rule

3(3)(1)(b) also provided for training though none was prescribed and the

amendment is intended to end un-channelised system of training of

sonologist; and, (x) better training will raise standards.

23. The written submissions filed have also been perused.

DISCUSSION.

24. We had during the hearing enquired from the counsels whether it is

technically possible to fit/load ultrasound machine with a device/programme

disabling the use thereof for sex determination or for scanning uterus.

25. We were however told that the same is not possible.

26. We had further enquired whether the respondents are open to taking a

declaration, from medical practitioners though desirous of or in need of

using an ultrasound machine, portable or otherwise, for purposes other than

sex determination, to the effect that the same will not be used for scanning

uterus or otherwise for sex determination and to exempt such practitioners

from the provisions of the Act/Rules relating to training/competency test/

maintenance of records etc, though otherwise remaining liable for surprise

inspections/raids etc and penalties for violations of the Act.

27. However no such concession was forthcoming from the side of the

Government; rather the learned ASG suggested that the subject is a sensitive

one which is seized of by the Supreme Court.

28. We have considered the controversy in totality.

29. We must say, we have been left wondering, what, the questions as

have been raised before us, have to do with prevention of misuse of pre-

natal diagnostic techniques for sex determination, which was/is the only

purpose / objective of the enactment of PNDT Act. For meeting the said

objective/purpose, we fail to understand what difference it makes, whether

the sonologist or imaging specialist i.e. a person who can use and operate an

ultrasound machine, is a mere MBBS or has a Post Graduate qualification in

medicine or has experience of one year or has undergone six months

training. The PNDT Act does not owe its enactment to the poor or useless or

inaccurate diagnostic reports of ultrasound tests and resultant need to

prescribe the qualifications of persons who can operate, use, read and report

the outcome of the said diagnostic procedure. If it was felt that for practising

medicine with the aid of an ultrasound machine, none of the medical

qualifications contained in the Schedule to the MCI Act are sufficient or that

only those with one or more of the said qualifications are competent to so

practise, the MCI Act was/is in existence to serve the said purpose and there

was no need for a new enactment to serve the said purpose. The PNDT Act

owes its existence solely to the falling ratio of female child as against the

male child and the cause whereof was found to be misuse of pre-natal

diagnostic techniques for sex determination, in turn leading to female

foeticide.

30. A perusal of the Statement of Objects & Reasons of the PNDT Act

indeed shows that it was intended to prohibit pre-natal diagnostic techniques

for determination of sex of foetus leading to female foeticide and to prevent

abuse of techniques discriminatory against female sex and affecting dignity

and status of women, by regulating the use of such techniques and to

provide deterrent punishment to stop such inhuman act. The enactment was

to achieve the objectives of:

(i) prohibition of the misuse of pre-natal diagnostic techniques for determination of sex of foetus, leading to female foeticide;

(ii) prohibition of advertisement of pre-natal diagnostic techniques for detection or determination of sex;

(iii) permission and regulation of the use of pre-natal diagnostic techniques for the purpose of detection of specific genetic abnormalities or disorders;

(iv) permitting the use of such techniques only under certain conditions by the registered institutions; and

(v) punishment for violation of the provisions of the proposed legislation.

The preamble of the Act is as under:

An Act to provide for the prohibition of sex selection, before or after conception, and for regulation of pre-natal diagnostic techniques for the purposes of detecting genetic abnormalities or metabolic disorders or chromosomal abnormalities or certain congenital malformations or sex-linked disorders and for the prevention of their misuse for sex determination leading to female foeticide and for matters connected therewith or incidental thereto.

31. An overview of the PNDT Act also shows all provisions thereof to be

to serve the purpose/objective only of preventing misuse of pre-natal

diagnostic techniques for sex determination. The PNDT Act is found by us

to have been enacted (i) to prohibit/make sex determination and sex

selection an offence; (ii) to prohibit sale of ultrasound and other machines

capable of sex selection save to persons registered under the Act; (iii) to

prohibit conduct/use of pre-natal diagnostic techniques except for detection

of prescribed abnormalities and to prescribe the conditions (including

maintenance of records) subject to which the prenatal diagnostic techniques

shall be used for such limited purpose; (iv) to constitute Central Supervisor

and State Supervisory Boards to advise the Central Government on policy

matters relating to use of pre-diagnostic techniques and against their

misuse, to monitor implementation of the Act and recommend changes in

the Act and the Rules, to create public awareness, to lay down code of

conduct to be observed in places where ultrasound machines are kept etc.;

(v) to constitute Appropriate Authorities to grant registration under the Act

and to enforce the provisions of the Act. Though Section 32 of the Act

empowering the Central Government to make Rules for carrying out the

provisions of the Act empowers the Central Government to make rules to

provide for the minimum qualification for the persons employed at Genetic

Counselling Centres, Genetic Laboratory or Genetic Clinic i.e. a place

where ultrasound or like machine is kept but that in our opinion would only

entitle the Central Government to provide that only persons holding any of

the medical qualifications recognised by MCI, will be so employed (because

ultrasound and like machines are medical tools) but would not entitle the

Central Government to prescribe or coin new or additional qualifications.

We say so because that is not the provision in the Act and the Rules under

Section 32 can be made only for carrying out the provisions of the Act.

Once the PNDT Act is not found to be dealing with medical education, the

power to make rule prescribing minimum qualification cannot be

understood as a power to establish a qualification but has to be necessarily

understood as power to prescribe only those qualifications which are

recognised by MCI. This is more so since the Act in Section 2(m) and (p)

expressly refers to qualifications recognized by MCI.

32. We are unable to find any provision in the PNDT Act empowering

any of the bodies constituted thereunder i.e. the Central Supervisory Board

or the State Supervisory Boards or the Appropriate Authorities or the

Advisory Committees or even the Central Government to prescribe the

qualifications for practising medicine with the aid of an ultrasound machine

or to prescribe the nature and content i.e. curriculum of the said

qualification or the duration of the qualification. The task of prescribing the

education and training without which a person cannot practise in the field of

medicine is a highly technical and important task requiring in depth

knowledge of what all practise in that field of medicine entails as it is then

only that that the person before being permitted to practise therein can be

equipped therewith. It is inconceivable that without any whisper even in any

of the provisions of the Act in this regard, the Act could be intended to be or

can be held to be concerned with prescribing the qualification and course

content of that qualification for practising medicine with the aid of or

through the medium of ultrasound machine. The said power cannot be

generally inferred. In contradistinction, the MCI Act, enacted to provide for

the reconstitution of the Medical Council of India and the maintenance of a

Medical Register for India and for matters connected therewith, a) in sub

Sections 10A, 10B, 11, 12, 13, 14 and 20 makes detailed provisions qua

medical qualifications which are/can be recognised, b) vide Section 15,

permits names of any those holding recognised medical qualifications to be

entered in the Medical Register to be maintained and confers right in them

only to practise medicine, c) vide Section 16 empowers the MCI to ensure

that the medical colleges/institutions are imparting requisite medical

education and holding examinations in the courses for which recognition

has been given to them, d) vide Section 19 provides for withdrawal of

recognition, e) vide Section 19A empowers MCI to prescribe minimum

standards of medical education, f) vide Section 20A empowers the MCI to

prescribe the professional conduct, etiquette and code of ethics to be

followed by medical practitioners, and so on. The Schedules to the MCI Act

are found to give detailed description of recognised medical qualifications.

33. Not only so, even if the concern sought to be addressed by the PNDT

Act were to be held to include use of ultrasound machines only by those

who are educationally equipped and trained therefor, it belies logic, why the

prescription in the Act in this regard would be confined to use of ultrasound

machines only for pre-natal diagnostic procedures when it is undisputed that

the said machines are used for other diagnostic procedures as well. There is

not mention whatsoever thereof in the Act or the Rules (though interestingly

mention thereof is made in the Six Months Training Rules). It cannot be

that though the MCI recognised medical qualifications educate and train for

use of ultrasound machine qua other diagnostic procedures but not qua pre-

natal. Certainly the legislature cannot be presumed to be so arbitrary as to,

while addressing the concern of not allowing use of ultrasound machines by

those who are not qualified therefor, address it qua one of the diagnostic

procedures only and not others. It further cannot be presumed that though

MCI is competent to prescribe and regulate award of medical qualifications

to enable a person to prescribe medicines and treatment to and even to

conduct surgery on patients but not to do the same to enable a person to

diagnose with the aid of ultrasound machine. In this regard it is also worth

noting that under Section 10A of the MCI Act, the power of the Central

Government to grant permission for establishment of medical colleges and

for opening a new or higher course of study or training including a post

graduate course of study or training, is "notwithstanding anything contained

in this Act or any other law for the time being in force".

34. We are therefore unable to comprehend the purport of the impugned

provisions prescribing the qualification of persons who can use and operate

the ultrasound machines and like. It is not as if prior to the coming into

force of the PNDT Act the ultrasound machines were in the hands of

persons other than „Doctors‟. Even in diagnostic centres where „technicians‟

were operating the ultrasound machines, they were under the control and

supervision of „Doctors‟ and it was the „Doctors‟ who were preparing and

signing the reports of ultrasound diagnosis/test. It was the „Doctors‟ only

who were misusing the same for sex determination, as is evident from

reports in the news media of the stray cases detected of violation of the Act.

35. Section 16 of the PNDT Act prescribing the functions of the Central

Supervisory Board constituted under Section 7 of the Act prescribes one of

the functions as, to create public awareness against the practice of

preconception sex selection and prenatal determination of sex of foetus

leading to female foeticide. We find the Supreme Court also to have, in

orders reported in (2001) 5 SCC 577, (2003) 8 SCC 398 and (2003) 8 SCC

410 in Centre For Enquiry into Health and Allied Themes (CEHAT) Vs.

UOI as well as in orders reported in (2013) 4 SCC 1, (2014) 16 SCC 426

and (2015) 9 SCC 740 in Voluntary Health Association of Punjab Vs.

UOI, repeatedly emphasised the need to sensitise the people and create

public awareness against the practise of prenatal determination of sex and

female foeticide.

36. Therefrom the legislative intent appears to be to allow use of

ultrasound machines only by those who can be sensitised to the issue.

Though to us it appears that the issue is a moralistic and not a legal one and

such sensitisation is not dependent upon literacy and there appears to be no

basis for presuming that the ultrasound machines prior to the coming into

force of PNDT Act were in the hands of persons who could not even be so

sensitised or for apprehension that they will be so in future, but we still fail

to see any nexus between the provisions of the PNDT Act and the aim and

objective of enactment thereof on the one hand and the impugned PNDT

Rule and the Six Months Training Rules with which we are concerned in

these petitions, on the other hand

37. We are of the opinion that for the purposes of prevention of sex

determination through ultrasound machines or other radiological techniques,

it matters not whether the ultrasound machine is in the hands of an MBBS

or an MBBS with six months training or an MBBS with one year experience

who has cleared the competency test or in the hands of MD radiologist /

obstetrics. The qualification of MBBS itself is a highly sought after

qualification, to secure which one has to first appear in a competitive

examination for admission to a medical college and thereafter has to

undergo the rigours of passing the MBBS examination. By no stretch of

imagination can it be said that an MBBS qualified person lacks education or

understanding to be not able to comprehend the fatal consequence of female

foeticide as a result of sex determination or the morality behind the same.

In our opinion, to understand the said aspects, the one year experience or

passing the competency test or undergoing the six months training or

acquiring the post-graduate qualification, add no further to the person. To

make an as educated a person as a „Doctor‟ understand the ill effects of sex

determination and that use thereof for the purposes of female foeticide is a

crime, there is no need to require him either to undergo post-graduation or a

six months training or gain a one year experience or pass a competency test.

By doing so, he will not be less likely to break the said law than he would

be without the same. It is not as if holding a medical qualification

recognised by MCI does not have any concern with the conduct/behaviour

of the holder thereof. The holder thereof is required to abide by the

standards of professional conduct and etiquette and code of ethics

prescribed by MCI in exercise of power under Section 20A of the MCI Act.

Moreover, when the holder of medical qualification is capable of being

sensitised with the code of conduct/etiquette/ethics, he/she can certainly be

sensitised to the issue of PNDT without being required to undergo any

training/experience.

38. We are constrained to observe that in the matter of the said

legislation, the destination appears to have been forgotten during the journey

from September, 1991 when the Pre-natal Diagnostic Techniques

(Regulation and Prevention of Misuse) Bill, 1991 was first introduced in the

Lok Sabha to the enactment of the PNDT Act and the Rules and the

amendments thereto.

39. The result thereof is evident. Inspite of the law having been enacted

nearly quarter of a century back, the child sex ratio continues to fall as

admitted by the Union of India in its counter affidavit filed in the year 2014

in WP(C) No. 3184/2014. A surfing of the internet does not show any

improvement thereafter either. The PNDT Act, clearly has failed to serve

the purpose.

40. One of the reasons therefor, as far as we can gauge is the unnecessary

emphasis on regulating and enforcing those provisions which do not serve

the aim and objective of the Act and at the expense of detection of

violations of the prohibitions imposed by the Act and which appear to

continue unabated. The entire enforcement machinery created under the Act

appears to be engrossed in the mammoth paper work of registration of

ultrasound machines and other diagnostic tools, even if in use of medical

professionals for non prenatal diagnosis and of ensuring that the records

required to be maintained by the registrants are maintained. In all this

exercise, there appears to be little time left for identifying those misusing

the ultrasound machine for sex determination and who are going undetected.

41. We now proceed to deal with the rival contentions, to answer the

following:

A. Interpretation of Section 2(p) of the PNDT Act, i.e. who is authorised to operate and use a ultrasound machine. B. Whether Rule 3(3)(1)(b) of the PNDT Rules (after the amendment w.e.f.09.01.2014) is inconsistent with Section 2(p) of the PNDT Act and if so to what effect.

C. Whether Rule 3(3)(1)(b) of the PNDT Rules (after the amendment w.e.f. 09.01.2014), to the extent it requires a person possessing one of the medical qualifications recognised by MCI Act to undergo six months training as prescribed in the Six Months Training Rules or if having experience of one year in ultrasonography, to take the competency test, for operating and using a ultrasound machine, is arbitrary and if so to what effect.

42. We may at the outset notice the difference in the stand qua the

interpretation of Section 2(p) between the petitioner in WP(C) No.

6968/2011 and the petitioners in the other two petitions. While according to

petitioner in WP(C) No. 6968/2011, which represents Doctors with

postgraduate degrees in radio-diagnosis, it is only the Doctors with

postgraduate degrees in radio-diagnosis who are competent to install, use,

operate and report on diagnosis with ultrasound machines and have been

doing so in the past and the PNDT Act has for the first time entitled even

those without postgraduate degrees i.e. mere MBBS to do so, the petitioners

in other two petitions who represent the general body of Doctors, not

necessarily holding postgraduate degree in radio-diagnosis, controvert.

However since we have not been shown and have ourselves not been able to

find any bar under the MCI Act or any other law/rule/regulation, to

using/operating ultrasound machine save with a postgraduate degree in radio

diagnosis, we proceed to interpret Section 2(p) literally.

43. Section 2(p) was subject matter of interpretation in K.L. Sehgal supra

on which heavy reliance has been placed by the respondent Union of India

in its counter affidavits as hereinabove recorded. It was the contention of

the GNCTD in that case that the word "or" between the words "...Indian

Medical Council Act, 1956 (102 of 1956)" and "who possess a post-

graduate qualification..." in Section 2(p) of the PNDT Act has to be read as

"and". This Court however rejected the said contention reasoning (a) that a

plain reading of Section 2(p) shows that a person possessing one of the

medical qualifications recognised under the MCI Act is a sonologist and the

word "or" only makes possessing of the post-graduate qualification in ultra-

sonography or imaging techniques or radiology an alternative qualification;

(b) that though prior to the insertion of Section 2(p) certain amendments

were proposed and in which instead of the word "or" the words "and / or"

existed but in the ultimate enactment the word "and" was dropped meaning

that the definition as was incorporated requires a post-graduate qualification

only in the alternative; (c) that the understanding of the definition in Section

2(p) is also reflected in Regulation 3(3)(1)(b) (as it stood then i.e. prior to

amendment w.e.f. 09.01.2014) which enabled a sonologist or a imaging

specialist or a radiologist or registered medical practitioner having post-

graduate decree or diploma or six months training or one year experience in

sonography or image screening to set up a genetic clinic / ultrasound clinic /

imaging centre; (d) that if the word "or" is read as "and", then the words

which indicate that the person should be possessing one of the medical

qualifications recognised under the MCI Act would be rendered redundant;

(e) that to accept the argument that the word "or" should be read as "and"

would be reading too many words into Section 2(p) of the PNDT Act, which

is not simply permissible; (f) that MCI also in its letter dated 4 th May, 2009

to one of the petitioners had intimated that a person who either has a MBBS

degree or a further specialisation qualification would be able to run an

ultrasound clinic provided he or she undergoes six months training in ultra-

sonography.

44. Union of India and GNCTD were parties to K.L. Sehgal and accepted

the said judgment and allowed it to attain finality. They have now also not

assailed the interpretation of Section 2(p) of PNDT Act therein. Rather,

both in their respective counter affidavits have relied heavily thereon. The

contention of the petitioners in WP(C)No. 2721/2014 and WP(C) No.

3184/2014 also is that qualification of MBBS or any medical qualification

recognized under the MCI Act is enough to operate/use an ultrasound

machine. It is only the petitioner in WP(C) No. 6968/2011 which contends

that only those with postgraduate degree in radio-diagnosis can do so;

however it has been unable to show any requirement of MCI in this regard.

We have already hereinabove held that the aim and objective of the PNDT

Act was not to prescribe the qualification of persons eligible / qualified to

do medical diagnosis with the aid of ultrasound machine but to only prevent

misuse thereof for sex determination resulting in female foeticide. We have

not been told or are able to comprehend as to how, to serve the said purpose

it is relevant whether the ultrasound machine is in hands of a person having

qualification of MBBS or of a person holding qualification of M.D. (Radio-

Diagnosis). If MCI, which is the specialist body in the field of medicine, is

of the opinion that persons having MBBS qualification are entitled to

practise medicine with use of ultrasound machine, we need look no further.

In this light of the matter we do not feel the need to consider the correctness

of the interpretation of Section 2(p) in K.L. Sehgal supra. We also do not

find the amendment of Rule 3(3)(1)(b) w.e.f. 09.01.2014 i.e. after K.L.

Sehgal, to have any effect thereon. Suffice it is to state that literally,

Section 2(p) enables a person who possesses any one of the medical

qualification recognised by MCI to be a sonologist or imaging specialist.

45. We will next take up the question, whether the Rule 3(3)(1)(b) of the

PNDT Rules as amended w.e.f. 09.01.2014 is contrary to the PNDT Act.

46. Rule 3(3)(1)(b) prescribes the qualifications of those who can set up

or those who can be employed in a genetic clinic, ultrasound clinic or a

imaging centre. The word employee is defined in Rule 2(b) as a person

working in or employed by a genetic clinic or an ultrasound clinic or an

imaging centre including those working on part-time, contractual,

consultancy, honorary or on any other basis.

47. The Act defines genetic clinic and genetic laboratory in Section 2(d)

and (e) thereof as under:

(d) Genetic Clinic means a clinic, institute, hospital, nursing home or any place, by whatever name called, which is used for conducting pre-natal diagnostic procedures;

Explanation- For the purposes of this clause, „Genetic Clinic‟ includes a vehicle, where ultrasound machine or imaging machine or scanner or other equipment capable of determining sex of the foetus or a portable equipment which has the potential for detection of sex during pregnancy or selection of sex before conception, is used.

(e) Genetic Laboratory means a laboratory and includes a place where facilities are provided for conducting analysis or tests of samples received from Genetic Clinic for pre-natal diagnostic test;

The terms „ultrasound clinic‟ and „imaging centre‟ used in Rule

3(3)(1)(b) are not defined in the Act or the Rules.

48. „Pre-natal diagnostic procedures‟ [used in Section 2(d)], „prenatal

diagnostic techniques‟ and „prenatal diagnostic test‟ are defined in Section

2(i) (j) and (k) of the PNDT Act as under:

(i) pre-natal diagnostic procedures means all gynecological or obstetrical or medical procedures such as ultrasonography foetoscopy, taking or removing samples of amniotic fluid, chorionic villi, embryo, blood or any other tissue or fluid of a man, or of woman before or after conception, for being sent to a Genetic Laboratory or Genetic Clinic for conducting any type of analysis or pre-natal diagnostic tests for selection of sex before or after conception;

(j) pre-natal diagnostic techniques includes all pre-natal diagnostic procedures and pre-natal diagnostic tests;

(k) pre-natal diagnostic test means ultrasonography or any test or analysis of amniotic fluid, chorionic villi, blood or any tissue

of a pregnant woman or conceptus conducted to detect genetic or metabolic disorders or chromosomal abnormalities or congenital anomalies or haemoglobinopathies or sex-linked diseases;

49. Though the words ultrasound clinic/imaging centre are not defined as

aforesaid but it follows from a conjoint reading of definitions aforesaid that

any clinic/institute/hospital/nursing home or other place, though not

proclaiming itself to be carrying out pre-natal diagnostic procedure and thus

not a genetic clinic but having ultrasound or other machines „capable of‟

viewing/imaging the foetus and other organs of human body for selection of

sex before or after conception, would be covered thereby.

50. We may in this regard highlight that the definition of genetic clinic in

Section 2(d) of the Act, as per the Explanation thereto includes a place

where ultrasound or imaging machine „capable of‟ determining sex of the

foetus or having potential for detection of sex during pregnancy or selection

of sex before conception is used. The explanation being „inclusive‟, cannot

be confined to vehicle. This becomes further evident from Section 18(1),

which also uses the word „capable of‟ and is as under:

18. Registration of Genetic Counselling Centres, Genetic Laboratories or Genetic Clinics:

(1) No person shall open any Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic, including clinic,

laboratory or centre having ultrasound or imaging machine or scanner or any other technology capable of undertaking determination of sex of foetus and sex selection, or render services to any of them, after the commencement of the Pre- natal Diagnostic Techniques (Regulation and Prevention of Misuse) Amendment Act, 2002 unless such centre, laboratory or clinic is duly registered under the Act.

51. The Act thus takes within its sweep all places/vehicles where

ultrasound machine or other machine are kept, whether for prenatal

diagnostic procedures or not, if they are capable of sex determination. We

will deal further with this aspect in the discussion under question „C‟ framed

by us in para 41 above.

52. That brings us back to, whether Rule 3(3)(1)(b) is inconsistent with

Section 2(p) for the reason of expanding the definition of sonologist as

given in Section 2(p) of the Act.

53. Rule 3(3)(1)(b) prescribes the qualifications for setting up of or for

employment in a genetic clinic /ultrasound clinic/imaging centre.

54. Though the PNDT Act in Section 2(p) defines the words sonologist or

imaging specialist but there is thus nothing in the Act to indicate what a

sonologist or imaging specialist as defined in the PNDT Act can do or what

he/she is prohibited from doing. There is absolutely nothing in the Act

entitling a sonologist or imaging specialist, as defined therein, to use/operate

a ultrasound machine or imaging machine or to set up a genetic clinic /

ultrasound clinic/imaging clinic. In fact the word sonologist, besides in

Section 2(p), is used only at two other places in the Act i.e. in Section

16A(2)(f)(v) while prescribing the categories of persons from whom

members of the State Advisory Board are to be appointed and in Section

23(3) while prescribing the punishment for a person who approaches any

Genetic Counselling Centre, Genetic Laboratory, Genetic Clinic or

Ultrasound Clinic or Imaging Clinic or a medical geneticist, gynaecologist,

sonologist or imaging specialist or registered medical practitioner or any

other person for sex selection. The word imaging specialist is used only in

Section 23(3). The said provisions do not vest any right in sonologist or

imaging specialist as defined in Section 2(p) to set up or seek employment

in a place having ultrasound or like machine. On the contrary the Act, by

Section 32(2)(i) empowers the Central Government to make rules providing

for the minimum qualification for persons employed in genetic clinic and

which as aforesaid would include ultrasound clinic and imaging clinic and

in exercise of which power Rule 3(3)(1)(b) has been enacted.

55. The question thus, of Rule 3(3)(1)(b) being inconsistent with Section

2 (p) does not arise.

56. We may at this stage deal with the contention of senior counsel for

the petitioner in WP(C)No.2721/2014 of the words "registered medical

practitioner" in Rule 3(3)(1)(b) referring to registered medical practitioner

as defined in Rule 2 (ee) of the Drugs and Cosmetics Rules, 1945. We do

not find any merit therein because „registered medical practitioner‟ is

defined in Section 2(m) of the Act as under:

(m) registered medical practitioner means a medical practitioner who possesses any recognised medical qualification as defined in clause (h) of section 2 of the Indian Medical Council Act, 1956, (102 of 1956), and whose name has been entered in a State Medical Register;

and Rule 2(f) is as under:

2.(f) words and expressions used herein and not defined in these rules but defined in the Act, shall have the meanings, respectively, assigned to them in the Act.

57. That brings us to question „C‟ framed by us in para 41 above. There

are two limbs of it i.e. whether the insistence in Rule 3(3)(1)(b) read with

Rule 6(2) of the Six Months Training Rules on six months training or one

year experience coupled with passing the competency test is arbitrary, and if

not, whether the insistence thereon even for those intending to or using the

ultrasound machines or imaging machines for purposes other than pre-natal

diagnostic procedures is arbitrary.

58. Rule 3(3)(1)(b) refers to a Sonologist or Imaging Specialist and which

words, in terms of Rule 2(f) supra would take their colour from their

definition of Sonologist or Imaging Specialist in Section 2(p) of the Act. In

this context the challenge in W.P.(C) No.6968/2011 to Section 2(p)

becomes relevant. It remains unrebutted that in the Schedule to the MCI

Act there is no "post-graduate qualification, in ultrasonography or imaging

techniques" referred to in Section 2(p). The reference certainly cannot be to

any such qualification which is not recognised by MCI. Section 2(p) thus

indeed is faulty to the said extent and none can claim under Rule 3(3)(1)(b)

on the basis of having a postgraduate qualification in ultrasonography or

imaging techniques, till such qualification is included in the schedule to the

MCI Act.

59. Rule 3(3)(1)(b), even prior to amendment with effect from 9 th

January, 2014, referred to six months training or one year experience in

sonography or image screening. There admittedly was no prescribed six

months training or prescription for one year experience. It however appears

that registrations under the PNDT Act were being granted on the basis of

training / experience with any other person registered under the Act and

certificate issued by that person and there was a lot of arbitrariness as was

noticed in K.L. Sehgal supra. However since in the absence of any

prescription, the reference to six months training or one year experience

was not an impediment to anyone obtaining registration, the occasion for

challenging the same did not arise. It was rather the grievance of the

petitioner in W.P.(C) No.6968/2011 that taking advantage of the faulty

definition of Sonologist or Imaging Specialist as aforesaid in Section 2(p)

and the absence of any prescription / rules regarding six months training and

one year experience, those not competent to set up a ultrasound clinics, had

obtained registrations under the Act, defeating rather than serving the

purpose of the Act.

60. However upon the framing of Six Months Training Rules and the

amendment of Rule 3(3)(1)(b) with effect from 9th January, 2014, the cause

of action as per contentions aforesaid has accrued.

61. The respondent UOI has attributed the said amendments solely to

K.L. Sehgal.

62. Since the respondents in their counter affidavits have extensively

referred to K.L. Sehgal, notice at this stage may be taken thereof. The

learned Single Judge was therein concerned with rejection of the application

of doctors of two well-known established radiology / ultrasound clinics of

Delhi for grant / renewal of their registration under the PNDT Act. This

Court in the judgment took notice of the stand of the MCI (i) that the

recognised medical qualification as defined under Section 2(h) of the MCI

Act means any of those medical qualification included in the Schedule to

the MCI Act; (ii) that the MCI had framed the Post-Graduate Medical

Education Regulations, 2000; (iii) that as per Rule 10 of the said

Regulations, the period of training for the award of degree of Directorate of

Medicine (MD) / Master of Surgery (MS) consists of three completed years

including the period of examination; (iv) that for award of a post-graduate

diploma, there is to be two completed years training, including the period of

examination; (v) that the specialities in which post-graduate degrees /

diplomas can be awarded are prescribed in the Schedule to the Regulations;

(vi) that the said Schedule includes qualification of MD with speciality in

radio-diagnosis; (vii) that the Schedule also includes diplomas in radio-

diagnosis, radiotherapy and radiological sciences; (viii) that the institutes

from where the petitioners in that case claimed to have undergone training

were not included in the Schedule or in the list of institutes recognised /

permitted by MCI to conduct any post-graduate courses in radio-diagnosis

or ultrasound; and, (ix) that the petitioners thus could not claim to be having

six months training or one year experience.

63. It was also noticed in K.L. Sehgal that MCI did not appear to be

itself aware of medical colleges which provide training in ultra-sonography

and diagnostic ultrasound and that there was uncertainity in applying the

PNDT Act and the Rules and that none of the authorities were clear, what

should be minimum criteria regarding training, where the training should be

provided, whether the criteria should be made prospective and so on. It was

however observed that these were technical aspects on which the views of

the experts rather than of the Court are relevant and that the Court in

exercise of jurisdiction under Article 226 of the Constitution lacks the

competence to determine such technical issues. This Court lamented on the

disconcerting state of affairs resulting in mushrooming growth of diagnostic

clinics and ineffective regulation thereof. It was directed that to avoid any

confusion, the requirements in terms of qualification, training and

experience to be recognised and registered as a sonologist should be

incorporated in the PNDT Act and further explicated under the PNDT

Rules.

64. It would thus be evident that this Court in K.L. Sehgal did not return

any findings on which the respondent no.1 could have based its amendment

with effect from 9th January, 2014. The justification of the amendment

thereon is thus misconceived.

65. Else, the challenge thereto in these petitions has not been met. No

source of power from any of the provisions of the PNDT Act has been

shown, to in exercise of power under Section 32, lay down and prescribe the

course and training and content thereof to practise medicine with aid of

ultrasound machine and to prohibit those, who by virtue of their name

entered in the Medical Register under Section 15 of the MCI Act entitled to

so practise, from so practising without undergoing the said six months

course or experience coupled with passing the competency test.

66. Sections 3, 3B and 4 of the PNDT Act are as under:

3. Regulation of Genetic Counselling Centres, Genetic Laboratories and Genetic Clinics.- On and from the commencement of this Act,--

(1) no Genetic Counselling Centre, Genetic Laboratory or Genetic Clinic unless registered under this Act, shall conduct or associate with, or help in, conducting activities relating to pre- natal diagnostic techniques;

(2) no Genetic Counselling Centre or Genetic Laboratory or Genetic Clinic shall employ or cause to be employed or take services of any person, whether on honorary basis or on payment who does not possess qualifications as may be prescribed;

(3) no medical geneticist, gynaecologist, paediatrician, registered medical practitioner or any other person shall conduct or cause to be conducted or aid in conducting by himself or through any other person, any pre-natal diagnostic

techniques at a place other than a place registered under this Act;

.......

3B. Prohibition on sale of ultrasound machines, etc., to persons, laboratories, clinics, etc. not registered under the Act.- No person shall sell any ultrasound machine or imaging machine or scanner or any other equipment capable of detecting sex of foetus to any Genetic Counselling Centre, Genetic Laboratory, Genetic Clinic or any other person not registered under the Act.

4. Regulation of pre-natal diagnostic techniques.- On and from the commencement of this Act,--

(1) no place including a registered Genetic Counselling Centre or Genetic Laboratory or Genetic Clinic shall be used or caused to be used by any person for conducting pre-natal diagnostic techniques except for the purposes specified in clause (2) and after satisfying any of the conditions specified in clause (3);

(2) No pre-natal diagnostic techniques shall be conducted except for the purposes of detection of any of the following abnormalities, namely:--

(i) Chromosomal abnormalities;

(ii) Genetic metabolic diseases;

(iii) Haemoglobinopathies;

(iv) Sex-linked genetic diseases;

(v) Congenital anomalies;

(vi) Any other abnormalities or diseases as may be specified by the Central Supervisory Board;

67. The aforesaid provisions of the Act read with Section 18(1) thereof

reproduced earlier prohibit doing of activities mentioned therein without

registration under the PNDT Act and the PNDT Rules inter alia lay down

the conditions for such registration. Registration under the Act and the

Rules is thus a licence to carry on the activities which are prohibited by the

Act.

68. The said activities which are prohibited by the Act save with licence

in accordance with Rules, we have no doubt are activities of practise of

„medicine‟ defined in Section 2(f) of the MCI Act as under:

"2(f). "medicine" means modern scientific medicine in all its branches and includes surgery and obstetrics, but does not include veterinary medicine and surgery"

and the licence granted is a "medical qualification" which confers on the

grantee / recipient, the right to practise the said field of medicine and in

which he / she cannot practise without such registration / licence.

69. The MCI Act, vide Section 10A(1)(b)(i) thereof prohibits a medical

college from opening a new or higher course of study or „training‟ which

would enable a student of such course or training to qualify himself for the

award of any recognized medical qualification and which is defined in

Section (h) thereof as a qualification included in the Schedules to the said

Act. It is not the case that the six months training under the Six Months

Training Rules framed therefor under the PNDT Act has been included in

the Schedules to the MCI Act. It is thus not a recognized qualification.

70. The Indian Medical Degrees Act, 1916 vide Section 2 thereof

describes „western medical science‟ as western method of allopathic

medicine, obstetrics and surgery but not including Homeopathy or

Ayurvedic or Unani System of medicine. Section 3 of the said Act provides

that the right to confer degrees, diplomas, licences, certificates or other

documents stating or implying that the holder, grantee or recipient thereof is

qualified to practise western medical science is only of the authorities

specified in Schedule thereto. Section 4 thereof prohibits unauthorized

conferment of degrees, diplomas, licences, certificates or other document

stating or implying that holder thereof is qualified to practise western

medical science.

71. In our opinion, the activities prohibited by the PNDT Act save with

licence / registration under the said Act and Rules framed thereunder, are

activities of practise of western medical science within the meaning of the

Indian Medical Degrees Act and the Appropriate Authority constituted

under the PNDT Act which has been empowered to grant registration /

licence thereunder having not been included in the Schedule to the Indian

Medical Degrees Act, the registration / licence granted by the Appropriate

Authority under the PNDT Act cannot thus confer a right to practise what is

prohibited by PNDT Act. On the contrary, as aforesaid a person holding a

qualification recognized under the MCI Act was / is entitled to practise what

has been taken away / prohibited by the PNDT Act. We agree with the

petitioners that the MCI is the sole repository of education in western

medical science which includes training and the training if any required for

conducting prenatal diagnostic procedures has to be by inclusion in the

Schedules to the MCI Act. The Supreme Court in MCI Vs. State of

Karnataka (1998) 6 SCC 131 reiterated in Dr. Preeti Srivastava Vs. The

State of Maharashtra (1999) 7 SCC 120 held that fixation of admission

capacity in medical colleges/institutions is the exclusive function of MCI

and the same has a direct nexus with co-ordination and determination of

standards in medical education. Though undoubtedly the permission under

the MCI Act, for establishment of a medical college is not applicable to

Central Government (see Explanation 1 to Section 10A) and permission for

starling a new course of study or training is to be granted by the Central

Government but the MCI having been constituted under the MCI Act as the

expert body to make recommendations to the Central Government, we are

of the view that the need even if felt for six months training as under the

PNDT Act, should be fulfilled within the confines of the MCI Act. We do

not find any representation of the MCI in the Supervisory Boards or in the

Appropriate Authorities or Advisory Committees constituted under the

PNDT Act to advise the Central Government on policy matters thereunder

and implementation thereof. Though the respondent UOI claims to have

constituted MCI before the amendment of 9th January, 2014 but the said

consultation cannot be a substitute for the procedure required to be followed

under the MCI Act.

72. The purport of our above discussion is to again highlight that the

essential provisions of the PNDT Act i.e. those directly concerned to serve

the aim and objective thereof, appear to have been diluted and / or lost their

effectiveness in the midst of provisions which do not appear to have any

nexus to the aim and objective of the Act, leading to the child sex ratio

continuing to fall except in some metropolitan cities.

73. There is no denying the fact that ultrasound machines today are used

for diagnosis of ailments of a large number of organs in the human body and

the use thereof is not limited to pre-natal diagnostic procedures.

74. Though the PNDT Act is concerned with use of ultrasound machines

only in pre-natal diagnostic procedures and not with use thereof for other

diagnostic procedures and there is merit in the grievance of the petitioners,

of the Doctors using the ultrasound machines for other diagnostic

procedures having also been brought in the purview of the Act and being

required to comply with cumbersome requirements thereof, to their

detriment and cost, but at the same time the reason for the net of the Act

having been spread far and wide to encompass all ultrasound machines,

because an ultrasound machine even though not intended for prenatal

diagnostic procedures being „capable of‟ use therefor, cannot be said to be

baseless. We are therefore unable to confine the operation of the PNDT Act

only to those proclaiming to run a genetic clinic and hold that all those

places including vehicles where ultrasound or like machine „capable of‟ sex

determination is kept would be a genetic clinic and within the ambit of the

Act.

75. It was to balance the said conflicting interests that we had enquired of

the technical solution if any, to prevent use of ultrasound machines not

intended for prenatal diagnostic procedures, therefor and suggested, though

registering all users of ultrasound machines but exempting those furnishing

declaration not to use the same for prenatal diagnostic procedures from

complying with other requirements of the Act but remaining liable for

inspection and penalties etc. if found to be violating.

76. Though we were told that neither was / is possible but we find that a

Division Bench of the High Court of Bombay in Radiological and Imaging

Association (State Chapter-Jalna) Vs. Union of India

MANU/MH/1050/2011 was concerned with a challenge to a circular dated

10th March, 2010 of the District Magistrate Kolhapur whereby all Doctors,

Sonologists and Radiologists were called upon to install device "silent

observer" in their ultrasound machines, on the ground that the same invaded

privacy of the patients and was also contrary to the provisions of the PNDT

Act and the Rules which merely required the doctors to maintain records. It

was the defence of the District Magistrate, Kolhapur that the requirement

for maintaining records and the provision for inspection thereof by the

authorities was failing to check the child sex ratio which was continuing to

fall and the "silent observer" if installed in the ultrasound machines will

capture and store the video record of each sonography test enabling the

authorities to effectively check violations. The Central Government also

supported the said stand. The High Court found that the images stored in

the "silent observer" remain part of the ultrasound machine on which "silent

observer" is embedded and enables the authorities under the Act to detect

violation of the PNDT Act by removing the "silent observer" from the

ultrasound machine and accessing the sonographies done with the

ultrasound machine on a computer. The challenge on the ground of breach

of privacy was negatived reasoning that the doctors were in any case

required to maintain the record and the petition was dismissed. We also

find that during the hearing of another petition before the Bombay High

Court impugning the ban on use of portable ultrasound machines and as

reported in the judgment therein i.e. Radiological and Imaging Association

(State Chapter) Vs. Union of India MANU/MH/1436/2011, the Advocate

General for the State of Maharashtra stated that the order as issued by the

District Magistrate, Kolhapur was applicable to the entire State of

Maharashtra and the advocate appearing for the Ministry of Health, Union

of India also stated that the said direction for installation of "silent observer"

is in accordance with law and directions to the said effect shall be issued

with respect to the rest of the country as well. We yet further find another

Division Bench of the Bombay High Court in Writ Petition Lodging

No.2059/2012 titled Dr. Rajendra G. Goyal Vs. State of Maharashtra to

have vide order dated 17th September, 2012 stayed the ban on use of

portable ultrasound machines subject to installation of "silent observer"

therein.

77. We are at a loss why neither party informed us of the same and rather

inspite of our specific enquiry ruled out such a solution. In our opinion the

installation of silent observer on ultrasound machines offers perfect

balancing of the need to prevent misuse of ultrasound machines for sex

determination and the need to not burden the doctors desirous of using

ultrasound machines for procedures other than pre-natal with unnecessary

paper work and displaying warnings in their clinics as required to be

displayed by genetic clinics.

78. We further find that a Division Bench of the High Court of Kerala in

Qualified Private Medical Practitioners and Hospitals Association Vs.

State of Kerala MANU/KE/0330/2006 was concerned with petitions for a

declaration that the laboratories and clinics which do not conduct pre-natal

diagnostic tests using ultrasonography will not come within the purview of

the PNDT Act and for a direction not to insist for registration of all

ultrasound scanning centres irrespective of the fact whether they are

conducting pre-natal diagnostic tests using ultrasonography or not. It was

contended before the Court that only institutions which use ultrasonography

for the purpose of pre-natal diagnostic tests will come within the purview of

the Act and only such institutions are required to register with the

Authorities under the Act and the direction to all ultrasound clinics in the

city to resister was bad. The respondents of course relied upon the order of

the Supreme Court in CEHAT to contend that all clinics with ultrasound

machines require registration irrespective of the fact whether the machines

were used for any pre-natal detection or not. The High Court held that

though Section 18 of the Act compels registration of Genetic Counselling

Centres, Genetic Laboratories or Genetic Clinics without which no person

can open any such centre, laboratory or clinic but the expression "Genetic

Counselling Centre" as defined under Section 2(c) makes it clear that only

those institutes, hospitals or nursing homes which provide for genetic

counselling to patients come within the ambit of the expression "Genetic

Counselling Centre". Further, on a reading of the definition in Section 2(d)

of a genetic clinic it was held that only those clinics, institutes, hospitals or

nursing homes which conduct pre-natal diagnosis would be covered. It was

thus held that those hospitals, nursing homes or clinics not conducting any

pre-natal diagnostic procedures though having a ultrasound machine would

not be Genetic Counselling Centres or genetic clinics within the meaning of

the Act. It was further held on a interpretation of Section 4(1) that the

legislature however has extended the prohibition contained therein even to

unregistered counselling centres or diagnostic centres or genetic clinics i.e.

even institutions which may not require registration will still be governed by

the restrictive provisions and cannot indulge in any activities contrary to the

legislative mandate imposed under Section 4 and the prohibitions contained

therein equally apply to all such institutions. It was further held that with a

view to prevent misuse of any pre-natal diagnostic techniques except for the

purpose of genetic or metabolic diseases etc., the authorities would be free

to conduct inquiries or to hold inspections at places where such device is

available and to take action in case any person or institution is found to have

indulged in activities contrary to the provisions of the Act. We do not find

the matter to have been taken to the Supreme Court.

79. We also find the High Court of Punjab and Haryana in Medscan

Diagnostic Imaging Centre Vs. State Appropriate Authority

MANU/PH/3702/2014, though concerned with a challenge to an order of

seizure of MRI and CT scan gadgets under the PNDT Act to have observed

that mere possession of a machine or a gadget capable of detection of sex

cannot be an offence under the Act. It was held that this would set new

restrictions which will be disastrous for an ordinary clinic which is not

registered as a genetic clinic but has an MRI or CT scan for the purposes of

determination of other abnormalities that may have no reference at all to

performance of sex determination. It was held that possession of equipment

ought not to be taken as possession of equipment which could be used for

sex determination. The Court took notice of the poor detection of violations

of the Act but observed that the same cannot be a ground for punishing mere

possession of the machine without any charge of having conducted sex

determination with the aid thereof. LPA No.696/2015 preferred thereagainst

was dismissed vide judgment dated 7th May, 2015. We again do not find the

matter to have been taken to the Supreme Court.

80. From the above, it appears that there is no uniformity in the

implementation of the Act and the Rules across the country and no attempt

even towards the same has been made.

81. We have hereinabove on an analysis of the provisions of the PNDT

Act held that the same is not concerned with formulating education or

qualifications for practising medicine with the aid of ultrasound machine.

The power of the Central Government under Section 32 to make rule

providing for minimum qualifications of persons employed at genetic clinic

has to be interpreted in the said light. The rule making power under a

statute cannot travel beyond the Act. There is no provision in the Act

providing for imparting of education including training or formulating

curriculum thereof or to hold competency test, as a pre-requisite to

registration under the Act entitling a person to practise medicine with the

aid of ultrasound machine.

82. In the absence of any such provision in the Act, no such power can be

conferred by the Central Government on itself in the guise of making rules.

Supreme Court in Academy of Nutrition Improvement supra cited by the

senior counsel for the petitioner reiterated that conferment of rule making

power by an Act does not enable the rule making authority to make a rule

which travels beyond the scope of enabling Act.

83. A Division Bench of this Court, in Indraprastha Gas Ltd. Vs.

Petroleum & Natural Gas Regulatory Board (PNGRB)

MANU/DE/2313/2012, for the detailed reasons given therein and need to

repeat which herein is not felt, held that the Petroleum & Natural Gas

Regulatory Board Act, 2006 does not confer any power on the PNGRB to

fix /regulate price of gas as had been done vide the order of the PNGRB

impugned in that proceeding and accordingly held the regulations framed by

the PNGRB empowering it to fix the price to be beyond the competence of

PNGRB and ultra vires the PNGRB Act. Reliance in the judgment was

placed on (i) various dicta of the courts that price fixation is a legislative

function, to be performed by a statutory authority in furtherance of the

provisions of the relevant laws; (ii) U.P. Power Corporation Limited Vs.

National Thermal Power Corporation Ltd. (2009) 6 SCC 235 holding that

regulatory provisions are required to be applied having regard to the nature,

textual content and situational context of each statute; and, (iii) DLF Qutab

Enclave Complex Educational Charitable Trust Vs. State of Haryana

(2003) 5 SCC 622 holding that a Regulatory Act must be construed having

regard to the purpose it seeks to achieve and a statutory authority cannot ask

for something which is not contemplated under the statute.

84. The appeal against the aforesaid judgment of this Court, was

dismissed by the Supreme Court vide judgment reported as Petroleum &

Natural Gas Regulatory Board Vs. Indraprastha Gas Ltd. (2015) 9 SCC

209. Supreme Court also proceeded to examine whether a reading of

provisions of the Act showed a conferment of power to fix price and not

finding so, upheld the judgment of this Court. The contention, that PNGRB

having been established under a statute, to regulate, a power to regulate

price should be inferred, was negatived.

85. We are humbly of the view that just like price fixation is a legislative

function, similarly, education, particularly higher education as in the field of

medicine is a legislative function to be performed by a statutory authority in

furtherance of the provisions of the relevant law, just like the MCI

constituted under the MCI Act, All India Council of Technical Education

(AICTE) constituted under the All India Council for Technical Education

Act, 1987, universities constituted under the University Grants Commission

Act, 1956 etc. are performing. In the PNDT Act with which we are

concerned, though Statutory Authorities viz. Supervisory Boards,

Appropriate Authorities and Advisory Committees have been constituted

but not empowered to regulate education in the field of medicine with the

aid of ultrasound machine. The Central Government, in our view, in

exercise of its rule making power under the said Act cannot do so. Supreme

Court, in Professor Yashpal Vs. State of Chhatisgarh (2005) 5 SCC 420

held that it is the responsibility of Parliament to ensure that proper standards

are maintained in institutions for higher education.

86. In the field of medicine, we find that the Supreme Court in Hamdard

Dawakhana Vs. Union of India AIR 1960 SC 554 concerned with the

challenge to Section 3(d) of the Drug and Magic Remedies (Objectionable

Advertisements) Act, 1954 prohibiting taking any part in the publication of

any advertisement referring to any drug in terms which suggests the

"diagnosis, cure, mitigation, treatment or prevention of any general disease

or any other diseases or condition which may be specified in the Rules made

under the Act" held that the delegation to the Administrative Authority

without the Parliament establishing any criteria, standards or principles on

which a particular disease is to be specified thereunder was beyond the

permissible boundaries of valid delegation. It was held that the words, "or

any other disease or condition which may be specified under the Rules made

under the Act", confer uncanalised, uncontrolled power to the executive and

is ultra vires.

87. We also find that the Supreme Court in Godde Venkateswara Rao

Vs. Government of Andhra Pradesh AIR 1966 SC 828 was concerned with

a challenge to an order of the Government of Andhra Pradesh under Section

72 of the Andhra Pradesh Panchayat Samithis and Zilla Parishads Act, 1959

on the ground of being inconsistent with the provisions of the Act. It was

held that the government in exercise of the rule making power under the Act

can only makes Rules for carrying out the purpose of the Act and cannot

under the guise of the said Rules convert an authority with power to

establish a Primary Health Centre into only a recommendatory body and

cannot vest in itself a power which under the Act vests in another body.

The Rules to the extent they transferred the power of the Panchayat Samithi

to the Government, being inconsistent with the provisions of the Act, were

held, must yield to the Act.

88. The matter, in our view is placed beyond any pale of controversy by

the two decisions of the Supreme Court relating to the profession of law.

Supreme Court in Indian Council of Legal Aid and Advice Vs. Bar

Council of India (1995) 1 SCC 732 was concerned with the challenge to the

Rule introduced by the Bar Council of India prohibiting enrolment as an

Advocate of those who had completed the age of 45 years. The Bar Council

of India justified the said Rule as the sentinel of professional conduct and

the same being necessary for maintaining standards and traced its power to

make such a Rule to laying down the conditions subject to which an

Advocate shall have right to practise and the circumstances under which a

person shall be deemed to practice as an Advocate. It was however held

that the power thereunder was to lay down the conditions applicable to an

Advocate i.e. a person who has already been enrolled as an Advocate and

did not entitle the Bar Council of India to bar the entry into the legal

profession of persons who had completed 45 years of age. It was further

held that the Parliament while enacting the Advocates Act, 1961 had

provided the basic substantive matters, viz. eligibility for entry into the

profession, disqualification for enrolment and had nowhere restricted the

entry of those who had completed the age of 45 years as Advocates and the

Bar Council of India in the guise of making a Rule could not introduce an

additional condition for entry into the profession. Accordingly, the Rule

was held to be beyond the rule making power and ultra vires the Act.

89. In another case namely V. Sudeer Vs. Bar Council of India (1999) 3

SCC 176, the Supreme Court was concerned with the Bar Council of India

Training Rules, 1995 as amended by the Resolution of the Bar Council of

India in the meeting held on 19th July, 1998, relating to training of entrants

of the legal profession. It was the contention of the petitioners that after

having successfully completed their legal education by getting requisite law

degrees from the Universities, their right to practise law as available to them

under the Advocates Act could not be taken away by requiring them to

undergo training. It was also the contention that the Rules were totally

unworkable, highly unreasonable and discriminatory and violative of Article

14 of the Constitution of India. Finding that under the Advocates Act, not

having undergone pre-enrolment training was not a disqualification for

enrolment and further not finding any legislative intention in the Advocates

Act requiring a law graduate seeking enrolment as an Advocate under the

Act to undergo any pre-enrolment training as a condition for enrolment and

further finding that under the Advocates Act a person on acquiring a

qualification mentioned therein was qualified to be an Advocate, it was held

that the general rule making power did not take into its sweep the power to

provide pre-enrolment training and examination for applicants who were

seeking enrolment as Advocates. It was further held that the power of Bar

Council of India over legal education did not extend to laying down pre-

enrolment training. On an analysis of the provisions of the Advocates Act,

it was also held that enrolment of Advocates is a task of State Bar Council

and not of Bar Council of India and it was axiomatically held that Bar

Council of India could not exercise a rule making power thereover. It was

explained that the rule making power has to take colour from the statutory

function and cannot enable to impose additional restrictions.

90. We respectfully add that the position here is identical. The MCI Act,

vide Section 15 thereof confers a right on the person holding a recognised

medical qualification and whose name is entered in the Medical Register

maintained thereunder, to practise medicine. The said right is taken away

by the impugned Rules made under the PNDT Act which is not enacted to

address the issues of education in the field of medicine and does not contain

any statutory provisions therefor, by requiring such person to undergo

training. The same has but to be held to be not permissible.

91. Supreme Court in Kunj Behari Lal Butail Vs. State of H.P. (2000) 3

SCC 40 also held that in exercise of delegated power to legislate

circumscribed by the expression - "for carrying out the purposes of this

Act", the State Government cannot bring within the net of the Rules what

has been excluded by the Act itself. It was further held that the legislature

cannot delegate its essential legislative functions which consist in the

determination or choosing of the legislative policy or of enacting that policy

into a binding rule of conduct. It was explained that it was very common to

the legislature to provide for a general rule making power to carry out the

purpose of the Act but while testing the validity of the said Rules, the object

and purpose of the enactment is to be found out and only if the Rules fall

within the limits prescribed by the parent Act would they be valid. It was

further held that the rule making power cannot be exercised to bring into

existence substantive rights or obligations or disabilities not contemplated

by the provisions of the Act itself. This was reiterated in Global Energy Ltd.

Vs. Central Electricity Regulatory Commission (2009) 15 SCC 570.

92. In the context of interplay between PNDT Act, and MCI Act

reference with benefit can be made to Bharathidasan University Vs. All

India Council for Technical Education (2001) 8 SCC 676 concerned with

a need for University created under the Bharathidasan University Act, 1981

to seek the prior approval of the All India Council for the Technical

Education for imparting technical education. It was held that when the

AICTE Act does not contain any evidence of any intention to belittle and

destroy the authority or autonomy of other statutory bodies having their own

assigned roles to perform, merely activated by some assumed objects or

desirabilities, the AICTE could not intervene. On a perusal of the

provisions of the AICTE Act, it was found that AICTE was not intended to

be an authority either superior to or to supervise the Universities and was

thus held not entitled to make a Regulation in the exercise of its regulation

making power, compelling the Universities to seek its prior approval. It was

further held that the fact that the Regulations had been laid before the

legislature (as is the case with the impugned Rules), did not confer them

with any more sanctity or impunity.

93. In our opinion, the position herein is identical. There is nothing in the

PNDT Act to show that it interferes in any manner with the MCI Act. What

has been permitted by the MCI Act i.e. a right to practise medicine upon

acquiring a qualification recognised under the MCI Act and having the

name entered in the Medical Register, cannot be taken away by making a

Rule under the PNDT Act requiring such persons to undergo training.

94. We therefore hold that the power of the Central Government in

exercise of Rule making power under Section 32(2)(i) of the PNDT Act to

provide minimum qualifications for persons employed at Genetic Clinics etc

does not extended to creating any new qualifications. Central Government

thereunder cannot prescribe qualifications other than those recognised by

MCI. If the Central Government is of the view that a qualification of MBBS

does not educate/equip a person to practise medicine with aid of ultrasound

machine, it can prescribe any other qualification viz. M.D. (Radiology)/

M.D. (Obstetrics), M.D.(Gynaecology) as the minimum qualification under

Section 32(2)(i) of PNDT Act. If the Central Government is of the view that

none of the qualifications recognised by MCI so equip a person, the remedy

therefor is to prescribe such qualification under the MCI Act.

95. Though in our opinion, MCI under Section 20A of the MCI Act is fully

empowered also to prescribe the professional conduct to be observed by

persons working in places where ultrasound machines are used but the Act

having made, what was earlier not an offence, an offence, the Central

Government in exercise of power under Section 32 would in our view be

entitled to prescribe such conduct. However the same, again in view of

above cannot take the form of a training or course required to be undergone

before registration under the PNDT Act but in the form of „Do‟s‟ and

„Don‟ts‟ and of which patients visiting Genetic Clinics can also be made

aware by requiring such clinics to display the same prominently and press

releases etc.

96. Though we have on an interpretation of the provisions of the PNDT

Act held hereinabove that for proper implementation and enforcement of the

Act all places having ultrasound or like machines „capable of‟ sex

determination require registration under the Act but at the same time we are

unable to interpret the provisions of Sections 4,18,29 of PNDT Act and

Rules 2(2), 3(2), 9 of the PNDT Rules requiring Genetic Clinics etc to

comply with requirements mentioned therein, as extending to those places

where a ultrasound of like machine „capable of‟ sex determination exists but

not for conducting prenatal diagnostic procedures. To interpret/hold

otherwise would tantamount to extending the application of the PNDT Act

to persons and places for whom/which it was not intended. We find merit in

the contention of petitioners that ultrasound as a diagnostic tool has

application for procedures other than pre-natal also and requiring places

having ultrasound machines „capable of‟ determining sex but not intended

and used for prenatal diagnostic procedure to also comply with requirements

of a genetic clinic serves no purpose. We are afraid, it may raise cost of

medical treatment and put a unnecessary strain on doctor-patient

relationship. Supreme Court recently in Lal Shah Baba Dargah Trust Vs.

Magnum Developers MANU/SC/1437/2015 reiterated Mangin Vs. IRC

(1971) 1 All ER 179 (PC) laying down that the object of the construction of

a Statue being to ascertain the will of the legislature, it may be presumed

that neither injustice nor absurdity was intended - if therefore a literal

interpretation would produce such a result and the language admits of an

interpretation which would avoid it, then such an interpretation may be

adopted. We are of the view the language of the Act and the Rules permits

an interpretation, though making registration mandatory for possessing a

ultrasound or like machine „capable of‟ determining sex but not mandating

fulfilment of the provisions of the Act and the Rules for use thereof for

prenatal diagnostic procedures, if not used therefor.

97. We, in this respect concur with the view aforesaid of the High Courts

of Bombay, Kerala and Punjab and Haryana and adopt the same.

98. We accordingly dispose of these petitions with the following

declarations / directions:

(i) that Section 2(p) of the PNDT Act defining a Sonologist or

Imaging Specialist, is bad to the extent it includes persons

possessing a postgraduate qualification in ultrasonography or

imaging techniques - because there is no such qualification

recognised by MCI and the PNDT Act does not empower the

statutory bodies constituted thereunder or the Central

Government to devise and coin new qualification;

(ii) We hold that all places including vehicles where ultrasound

machine or imaging machine or scanner or other equipment

capable of determining sex of the foetus or has the potential of

detection of sex during pregnancy or selection of sex before

conception, require registration under the Act;

(iii) However, if the person seeking registration (a) makes a

declaration in the form to be prescribed by the Central

Supervisory Board to the effect that the said machine or

equipment is not intended for conducting pre-natal diagnostic

procedures; (b) gives an undertaking to not use or allow the use

of the same for pre-natal diagnostic procedures; and, (c) has a

"silent observer" or any other equipment installed on the

ultrasound machines, as may be prescribed by the Central

Supervisory Board, capable of storing images of each

sonography tests done therewith, such person would be exempt

from complying with the provisions of the Act and the Rules

with respect to Genetic Clinics, Genetic Laboratory or Genetic

Counselling Centre;

(iv) If however for any technical reasons, the Central Supervisory

Board is of the view that such "silent observer" cannot be

installed or would not serve the purpose, then the Central

Supervisory Board would prescribe other conditions which

such registrant would require to fulfil, to remain exempt as

aforesaid;

(v) however such registrants would otherwise remain bound by the

prohibitory and penal provisions of the Act and would further

remain liable to give inspection of the "silent observer" or other

such equipment and their places, from the time to time and in

such manner as may be prescribed by the Central Supervisory

Board; and,

(vi) Rule 3(3)(1)(b) of the PNDT Rules (as it stands after the

amendment with effect from 9th January, 2014) is ultra vires

the PNDT Act to the extent it requires a person desirous of

setting up a Genetic Clinic / Ultrasound Clinic / Imaging

Centre to undergo six months training imparted in the manner

prescribed in the Six Months Training Rules.

No costs.

RAJIV SAHAI ENDLAW, J.

CHIEF JUSTICE

FEBRUARY 17, 2016 „bs‟/pp/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