Citation : 2025 Latest Caselaw 549 Del
Judgement Date : 6 June, 2025
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Judgment Reserved on:- 30.05.2025
Date of Decision:- 06.06.2025
+ W.P.(C) 10836/2021 & CM APPL. 33340/2022
DR RAGHUNANDAN SHARMA .....Petitioner
Through: Mr. Ashok Kumar Panigrahi, Ms.
Apurva Upmanyu and Mr. Nabab
Singh, Advocates.
versus
UNION OF INDIA & ORS. .....Respondents
Through: Mr.Chetan Sharma, ASG with
Ms.Monika Arora, CGSC, Mr.
Subhash Tanwar, CGSC Mr.Amit
Gupta, Mr. Naveen, Ms.Bhavi Garg,
Mr.Subhrodeep Saha, Ms.Anamika
Thakur, and Mr.Prabhat Kumar, Advs
for UoI. Ms.Archana Pathak Dave,
ASG with Mr.Kumar Prashant and
Mr.Avnish Dave, Advs for R-2.
Mr.Arun Bhardwaj, Sr.Adv with
Ms.Ruchi Kohli, Sr.Adv, Ms.Ankita
Chaudhary and Mr.Shreyas Balaji,
Advs for R-3.
CORAM:
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE TUSHAR RAO GEDELA
JUDGMENT
DEVENDRA KUMAR UPADHYAYA, C.J.
1. This petition instituted under Article 226 of the Constitution of India as a PIL challenges the appointment of respondent no.3 to the post of President of Board of Ayurveda (hereinafter referred to as "Board") which is an
autonomous Board having been constituted under Section 18 of The National Commission for Indian System of Medicine Act, 2020 (hereinafter referred to as "NCISM Act, 2020"). Accordingly, a writ of Quo Warranto has been prayed for calling upon respondent no.3 to show as to how is reoccupying the office in question and further to quash his appointment.
2. It has been argued by learned counsel for the petitioner that Section 19(2) of the NCISM Act, 2020 provides that the President and Members of the Board to be chosen, shall be persons of outstanding ability, proven administrative capacity, and integrity, possessing postgraduate degree in respective disciplines and having experience of not less than fifteen years in respective fields, out of which at least seven years shall be as a „leader‟. Further submission is that proviso appended to Section 19(2) of the NCISM Act, 2020 prescribes the person to be chosen as President and Members of the Board shall have seven years‟ experience as „leader‟ in the area of health, growth and development of education in Indian System of Medicine. According to the petitioner, respondent no.3 does not fulfill the experience of seven years as „leader‟ as per the prescription available in the proviso appended to Section 19(2) of the NCISM Act, 2020 and hence, he lacks the statutorily prescribed qualification for the post in question and accordingly is an usurper of the office and therefore, his appointment is liable to be quashed and set aside.
3. Learned counsel representing respondent nos.1, 2 and 3 in unison have opposed the prayer made in the writ petition on several grounds, including the ground that the petition is not maintainable, having been filed not for bona fide reasons and further that in service matters, as laid down by the Hon‟ble
Supreme Court, in its various pronouncements, public interest litigation is not maintainable.
4. Respondents in their counter affidavits have also stated that respondent no.3 has the requisite experience of fifteen years in the relevant discipline, and he also is possessed of seven years of experience as „leader‟ and therefore, even on merits, the petitioner does not have any case. The prayer, thus, is that the writ petition deserves to be dismissed at its threshold.
5. We have considered and given our anxious consideration to the respective submissions made by learned counsel for the parties and have also perused the records available before us on this writ petition.
6. Since a writ of Quo Warranto has been sought in these proceedings, the issue of locus of the petitioner losses its relevance in view of the law laid down by the Hon‟ble Supreme Court in Rajesh Awasthi v. Nand Lal Jaiswal, (2013) 1 SCC 501and Gambhirdan K. Gadhvi v. State of Gujarat, (2022) 5 SCC 179, wherein, it has been held that Quo Warranto proceedings afford a judicial remedy by which any person who holds and independent substantive public office or franchise or liberty is called upon to show by what right he holds the said office, franchise or liberty so that his title to it may be determined, and in case it is found that holder of office has no title, he would be ousted from that office by a judicial order. In Gambhirdan K. Gadhvi (supra) it has also been held, referring to Retd. Armed Forces Medical Assn. v. Union of India, (2006) 11 SCC 731 (1) that strict rules of locus standi are relaxed to some extent in a Quo Warranto proceedings. Paragraph no.17 of the judgment in Gambhirdan K. Gadhvi (supra) is extracted herein below: -
"17. In Armed Forces Medical Assn. v. Union of India [Armed Forces Medical Assn. v. Union of India, (2006) 11 SCC 731 (1) :
(2007) 1 SCC (L&S) 548 (1)] , it has been observed by this Court that
strict rules of locus standi are relaxed to some extent in a quo warranto proceedings. It is further observed in the said decision that broadly stated, the quo warranto proceeding affords a judicial remedy by which any person, who holds an independent substantive public office or franchise or liberty, is called upon to show by what right he holds the said office, franchise or liberty, so that his title to it may be duly determined, and in case the finding is that the holder of the office has no title, he would be ousted from that office by a judicial order. It is further observed that in other words, the procedure of quo warranto gives the judiciary a weapon to control the executive from making appointments to public office against law and to protect citizens from being deprived of public office to which they have a right. These proceedings also tend to protect the public from usurpers of public office. It is further observed that it will, thus, be seen that before a person can effectively claim a writ of quo warranto, he has to satisfy the Court that the office in question is a public office and is held by a usurper without legal authority, and that inevitably would lead to an enquiry, as to, whether, the appointment of the alleged usurper has been made in accordance with law or not."
7. Accordingly, since in the present proceedings a writ of Quo Warranto has been sought, the objection about maintainability of the instant Public Interest Litigation Petition at the instance of the petitioner is therefore, overruled.
8. Having observed as above, we now, proceed to determine as to whether, respondent no.3 fulfils the requisite qualifications as per the statutory prescription available in Section 19(2) of the NCISM Act, 2020.
9. Section 18 of the NCISM Act, 2020 provides that certain Autonomous Boards including the Board of Ayurveda shall be constituted by the Central Government by way of a notification to perform functions which may be assigned to such Boards. Section 18(2) of the NCISM Act, 2020 provides that each Board referred to in Section 18(1) shall be an Autonomous Board which shall carry out its functions under the Act in accordance with the regulations
to be made by the National Commission for Indian System of Medicine which is constituted under Section 3 of the said Act.
10. Section 19 of the NCISM Act, 2020 provides for composition of the Board which consists of a President and four Members from Ayurveda Discipline of Indian System of Medicine.
11. Section 19(2) of the NCISM Act, 2020 provides the President and Members of the Board shall be the persons of outstanding ability, proven administrative capacity and integrity, possessing postgraduate degree in the field concerned from a recognized university and are also having experience of not less than fifteen years, out of which at least seven years shall be as a leader.
12. The proviso appended to Section 19(2) of the NCISM Act, 2020 provides that in case of President seven years of experience shall be in the area of health, growth, and development of education in Indian System of Medicine as leader. Section 19 of the said at reads as under: -
„19. (1)The composition of the Autonomous Boards shall be as under, namely:-
(a) the Board of Ayurveda shall consist of a President and from Members from the Ayurveda discipline of Indian System of Medicine;
(b) the Board of Unani, Siddha and Sowa-Rigpa shall consist of a President and two Members from each of the Unani, Siddha and Sowa-Rigpa disciplines of Indian System of Medicine;
(c) the Medical Assessment and Rating Board for Indian System of Medicine shall consist of a President and eight Members:
Provided that the President and six out of eight Members shall be chosen from the Ayurveda, Siddha. Sowa-Rigpa and Unani disciplines of Indian System of Medicine in such manner that at least one Member represents each stich discipline separately, and the remaining two Members shall be accreditation experts;
(d) the Board of Ethics and Registration for Indian System of Medicine shall consist of a President and eight Members:
Provided that the President and six out of eight Members shall be chosen from the Ayurveda, Siddha, Sowa-Rigpa and Unani disciplines of Indian System of Medicine in such manner that at least
one Member represents each such discipline separately, and the remaining two Members shall be chosen from any of the disciplines of quality assurance, public health, law or patient advocacy.
(2) The President and Members of the Autonomous Boards to be chosen under sub-section (J) shall be persons of outstanding ability, proven administrative capacity and integrity, possessing postgraduate degree in respective disciplines from a recognised University and having experience of not less than fifteen years in respective fields, out of which at least seven years shall be as a leader:
Provided that seven years as leader in the case of the President and Member from Indian System of Medicine shall be in the area of health, growth and development of education in Indian System of Medicine."
13. Thus, from the perusal of the afore quoted provision of Section 19(2) of the NCISM Act, 2020 what emerges is that for being appointed as President of the Board, candidate concerned should not only have a postgraduate degree to his credit but should also have experience of not less than fifteen years in the field concerned, out of which seven years shall be as a „leader‟ in the area of health, grown, development of education in Indian System of Education.
14. The petitioner has heavily relied upon details of experience of respondent no.3 as disclosed by the Central Council of Indian Medicine in a reply given under the Right to Information Act, 2005. The details of experience as disclosed in the said reply given by Central Council of Indian Medicine is as follows: -
"Details of Experience
State of District of Name of the college Department(Subject) Designatio From To Institution Institution n Karnataka Bengaluru Sushrutha Ayurvedic Dravyaguna Vigyana Assistant 16/Aug/ 29/Mar/ Medical College & Professor/L 2004 2005 Others Hospital ecturer Karnataka MANGAALO Karnataka Ayurved Dravyaguna Vigyana Assistant 01/Apr/2 16/Aug/ RE College Professor/L 005 2009 ecturer Others
Karnataka MANGALOR Karnataka Ayurved Dravyaguna Vigyana Associate 17/Aug/ 20/Mar/ E College Professor/L 2009 2015 ecturer
Tamil Nadu Coimbatore Ayurveda College Dravyaguna Vigyana Professor 25/Mar/ 02/Apr/2 2015 018 Karnataka Bengaluru Sushrutha Ayurvedic Dravyaguna Vigyana Professor 04/Apr/2 25/Jan/2
Hospital Karnataka Bengaluru Sushrutha Ayurvedic Dravyaguna Vigyana Professor 26/Jan/2 Till Date
Hospital
15. Respondent no.1 in its counter affidavit has disclosed the experience of respondent no.3 in two heads, namely, (1) Experience (Academic/Research) and (2) Experience as head of the Department/head of an organization. The experience of respondent no.3 as disclosed in the counter affidavit is as follows: -
"Experience (Academic/Research)
S. Nature of Designation and From To No. experience Institute of Work
a) Before Post Physician, Arya Vaidya January December Graduation Pharmacy, Coimbatore 2001 2001 Lecturer, Sushrutha 16.08.2004 29.03.2005 Ayurvedic medical College, Bengaluru Lecturer, Karnataka 01.04.2005 16.08.2009 Ayurveda medical College, Mangaluru Reader, Karnataka 17.08.2009 16.08.2014 Ayurved Medical College, Mangaluru
b) Professor, Karnataka 17.08.2014 20.03.2015 Ayurveda Medical After College, Mangaluru Post Principal cum 25.03.2015 02.04.2018 Graduation Professor, Ayurved College Coimbatore Principal & Professor 04.04.2018 11.01.2021 Sushrutha Ayurvedic Medical College
Bengaluru Professor & Director, 12.01.2021 30/04/2021 PG Studies, Sushrutha Ayurvedic medical College, Bengaluru
Experience as head of the Department/head of an organisation: -
S. Nature of Designation and From To
No. experience Institute of Work
a) State Organizing July 1995 June 1998
Secretary, Samkrita
Before Post Bharati, Bihar
Graduation Central July 1998 August 1999
Office
Secretary, Samkrita
Bharati, New Delhi
State Organizing September December
Secretary, Samkrita 1999 2000
Bharati, Bihar
b) Head, Deptt. of 17.08.2009 20.03.2015
Dravyaguna,
After Karnataka, Ayurved
Post- Medical College,
Graduation Mangaluru
Principal, Ayurveda 25.03.2015 02.04.2018
College, Coimbatore
Principal Sushrutha 04.04.2018 11.01.2021
Ayurvedic Medical
College, Bengaluru
Director, Post 12.01.2021 30/04/2021
Graduate Studies,
Sushrutha Ayurvedic
Medical College
Bengaluru
State General 27.06.2019 Till date of
Secretary, Vishwa application
Ayruveda Parishad
Karnataka
16. Respondent no.2 in its counter affidavit has disclosed the experienced being possessed by respondent no.3 in the following terms: -
"Experience (Academic/Research)
S. Nature of Designation and From To No. experience Institute of Work
a) Before Post Physician, Arya Vaidya January December Graduation Pharmacy, Coimbatore 2001 2001
b) After Lecturer, Sushrutha 16.08.2004 29.03.2005 Post Ayurvedic medical Graduation College, Bengaluru Lecturer, Karnataka 01.04.2005 16.08.2009 Ayurveda medical College, Mangaluru Reader, Karnataka 17.08.2009 16.08.2014 Ayurved Medical College, Mangaluru Professor, Karnataka 17.08.2014 20.03.2015 Ayurveda Medical College, Mangaluru Principal cum 25.03.2015 02.04.2018 Professor, Ayurved College Coimbatore Principal & Professor 04.04.2018 11.01.2021 Sushrutha Ayurvedic Medical College Bengaluru Professor & Director, 12.01.2021 30/04/2021 PG Studies, Sushrutha Ayurvedic medical College, Bengaluru
Experience as head of the Department/head of an organisation: -
S. Nature of Designation and From To
No. experience Institute of Work
a) State Organizing July 1995 June 1998
Secretary,
Before Post Samkrita Bharati,
Graduation Bihar
Central July 1998 August 1999
Office
Secretary,
Samkrita Bharati,
New Delhi
State Organizing September December
Secretary, 1999 2000
Samkrita Bharati,
Bihar
b) Head, Deptt. of 17.08.2009 20.03.2015
Dravyaguna,
After Karnataka,
Post- Ayurved Medical
Graduation College,
Mangaluru
25.03.2015 02.04.2018
Principal,
Ayurveda
College,
Coimbatore
Principal 04.04.2018 11.01.2021
Sushrutha
Ayurvedic
Medical College,
Bengaluru
Director, Post 12.01.2021 30/04/2021
Graduate Studies,
Sushrutha
Ayurvedic
Medical College
Bengaluru
State General 27.06.2019 Till date of
Secretary, application
Vishwa Ayruveda
Parishad,
Karnataka
17. If we peruse the details of experience disclosed by the Central Council of Indian Medicine in the reply given under Right to Information Act, 2005 what we find is that the said details do not contain the petitioner‟s experience of working as head of Dravyaguna at Karnataka Ayurved Medical College, Bengaluru from 17.08.2009 to 20.03.2015, and also as Principal Ayurved College, Coimbatore from 05.03.2005 to 02.04.2018, as Principal Sushrutha Ayurvedic Medical College, Bengaluru from 04.04.2018 to 11.01.2021, and
also as Director, Postgraduate Studies, Sushrutha Ayurvedic Medical College, Bengaluru from 12.01.2021 to 31.04.2021.
18. The experience gained by respondent no.3 as head of the department of Dravyaguna Department and as Principal as also as Director, Postgraduate Studies, would in our opinion count as experience as „leader‟. The details of experience as disclosed by Central Council of Indian Medicine as given in its reply under the Right to Information Act, 2005 only discloses the academic designation of respondent no.3 as Assistant Professor/Lecturer, Assistant Professor/Reader, and Professor; it does not however, disclose that while holding these academic positions, respondent no.3 was also Head of the Department and Principal of the colleges concerned. The record available before us, as discussed above, clearly shows that petitioner acquired his BAMS qualification in the year 1993 and MD qualification in the year 2004 whereafter, he worked as Lecturer, Reader, Professor in various medical colleges right from 2004 till the date of advertisement, i.e. 16.01.2021.
19. The record also shows that respondent no.3 while working as Lecturer, Reader, and Professor also worked as Head of the Department and Principal of the colleges where he has been teaching right from the year 2009 till 2021.
20. If we count the service rendered by respondent no.3 as Head of Department of Dravyaguna at Karnataka Ayurvedic Medical College, Bengaluru from the year 2009 and his services rendered thereafter, continuously as Principal of Ayurveda College, Coimbatore and thereafter, Principal Sushrutha Ayurvedic Medical College, Bengaluru and also as Director of Postgraduate Studies, Sushrutha Ayurvedic Medical College, Bengaluru, we find that he has about 12 years of experience of working as Head of the Department/Principle/Director of Postgraduate Studies of various
Ayurvedic Medical Colleges, thus the requirement of experience as a „leader‟ as prescribed in Section 19 of the NCISM Act, 2020 being seven years, respondent no.3 fulfils the said requirement of experience. Apart from fulfilling the requirement of seven years‟ experience as „leader‟, respondent no.3, ever since he acquired the qualification of BAMS, has been a practitioner in Ayurveda and therefore, he also fulfils the requisite experience of more than 15 years in his field. Additionally, it is not denied that he also has a post graduate degree to his credit in the related discipline.
21. Thus, we find that respondent no.3 at the time the advertisement for the post of President of the Board was made, fulfilled the requisite qualification including the requisite experience and therefore, it cannot be said that he has been appointed on the post in question dehors the statutory prescription and he cannot be termed as usurper of the office in question.
22. For the aforesaid reasons, we find that the writ petition lacks merit which resultantly, is hereby dismissed along with pending application(s).
23. There will be no order as to costs.
(DEVENDRA KUMAR UPADHYAYA) CHIEF JUSTICE
(TUSHAR RAO GEDELA) JUDGE JUNE 06, 2025/MJ
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!