Citation : 2021 Latest Caselaw 1964 Guj
Judgement Date : 10 February, 2021
C/SCA/596/2020 CAVJUDGMENT
IN THEHIGHCOURTOF GUJARATAT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 596 of 2020
With
R/SPECIAL CIVIL APPLICATION NO. 10913 of 2020
With
CIVIL APPLICATION (FOR FIXING DATE OF HEARING) NO. 1 of 2020
In R/SPECIAL CIVIL APPLICATION NO. 10913 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE MR. JUSTICE BIREN VAISHNAV
=========================================================================
1 Whether Reporters of Local Papers may be allowed No to see the judgment ?
2 To be referred to the Reporter or not ? No
3 Whether their Lordships wish to see the fair copy No of the judgment ?
4 Whether this case involves a substantial question No of law as to the interpretation of the Constitution of India or any order made thereunder ?
========================================================================== PEARL EDUCATION CHARITABLE TRUST Versus UNION OF INDIA ========================================================================== Appearance:
MR DHAVAL DAVE, SENIOR COUNSEL WITH MR. RAHIL P JAIN(7305)
MR DEVANG VYAS(2794) for the Respondent(s) No. 1 MR YASH N NANAVATY(5626) for the Respondent(s) No. 2 ========================================== ================================ CORAM: HONOURABLE MR. JUSTICE BIREN VAISHNAV Date: 10/02/2021 COMMONCAVJUDGMENT
1. Rule returnable forthwith. Mr. Devang
Vyas, learned ASG waives service of notice of
rule for the respondent Nos.1 and 2.
C/SCA/596/2020 CAVJUDGMENT
2. With the consent of the learned advocates
appearing for the respective parties, the
matters were taken up for final hearing. The
arguments were concluded and the judgment was
reserved on 22.1.2021.
3. Prayers in SCA No.10913 of 2020 read as
under:
"9(A) That this Honourable Court be pleased to issue a writ of Mandamus and/or any other such appropriate writ, order by directing the respondents to grant the Gandhinagar Homeopathic College for extension of permission for academic year 202021 with intake capacity of 100 students in view of the letter dated 10th July, 2020 and 20th July, 2020 passed by the Respondent No.2.
(B) That this Honourable Court be pleased to direct respondent No.1 and 2 to generate teachers code and password of the petitioner college and further open the portal for the petitioner to submit the form and further be allowed for extension of permission for admission for the academic year 202021 with intake capacity of 100 students till the final disposal of the present petition.
(C) That this Honourable Court be pleased to direct the Respondent No.1 and 2 to include the name of the petitioner college in the list of permitted colleges for the academic Year 202021 with intake capacity of 100 students. "
C/SCA/596/2020 CAVJUDGMENT 4. Prayers in SCA No.596 of 2020 filed prior in point of time by the petitioner read as under:
"9(A) That this Honourable Court be pleased to issue a writ of Mandamus and/or any other such appropriate writ, order by directing and setting aside the order dated 1st November, 2019 passed by the respondent No.1 and be further direct the respondents to grant the Gandhinagar Homeopathic College for extension of permission for academic year 201920 with intake capacity of 100 students. "
5. Facts in brief are as under:
* Several rounds of litigation have
preceded the filing of these petitions.
* The petitioner is a charitable Trust
registered under the provisions of the
Bombay Public Trust Act, 1950. An
application in the form of a scheme under
section 12(A) of the Homeopathy Central
Council Act, 1973 (for short 'the HCC Act')
was made to the Central Government seeking
C/SCA/596/2020 CAVJUDGMENT
permission to start a new homeopathy
medical college in the name and style of
Gandhinagar Homeopathic Medical College for
the course and qualification of BHMS with
an intake capacity of 100 students. The
application was made under the Pearl
Education Charitable Trust, Ahmedabad for
the academic year 201819.
* The petitioner's application was
considered in the Ministry and was
forwarded to the Council of Homeopathy on
24.5.2017 for conducting inspection of the
college and a report was called for with
regard to the infrastructure and staffing
position in accordance with the provisions
of HCC Act.
* On 22.9.2017, a surprise inspection was
carried out by the Central Council of
Homeopathy. On 29.11.2017, the Central
Council of Homeopathy issued a letter of
C/SCA/596/2020 CAVJUDGMENT
intent to the petitioner to start a new
college.
* Certain deficiencies were brought to
the notice of the petitioner by
communication dated 6.7.2018 on the basis
of a surprise inspection carried out on
11.6.2018. The petitioner was called upon
to explain such deficiencies within a
period of ten days. On appearing before the
hearing committee of 16.7.2018, the
respondent - Central Council of Homeopathy
denied the letter of permission vide order
dated 10.8.2018.
* Aggrieved by the said order, the
petitioner filed SCA No.12768/2018. On
20.9.2018, the petition was allowed and the
Court allowed the petition in terms of
paragraph No.10(A) thereof inasmuch as, the
order refusing letter of permission dated
10.8.2018 was quashed and set aside and the
C/SCA/596/2020 CAVJUDGMENT
petitioner was granted permission to start
the Homeopathic Medical College from the
academic year 201819.
* For the purposes of renewal of
permission for the academic year 201920
the petitioner requested that the college
be inspected. To this request made by the
petitioner on 2.7.2019, the respondent No.1
- Ministry of AYUSH found that it will not
be feasible for the authorities to consider
their request for inspection of the college
for the academic year 201920, as the
application for starting a new homeopathic
college for the academic year 201819 had
already been denied by order dated
10.8.2018. Since the order dated 31.7.2018
was a non speaking order, the petitioner
was constrained to move SCA No.14347/2019
before this Court. By an order dated
3.9.2019, the Court directed the respondent
to pass a reasoned order.
C/SCA/596/2020 CAVJUDGMENT * Accordingly on 9.9.2019, the Ministry passed an order referring to the earlier application of 2017 for setting up a new
college and referring to the rejection of
the application of 10.8.2018 and the orders
passed by this Court in SCA No. 12768/2018
and SCA No. 11139/2019, opined and
reiterated that it will not be feasible to
consider the request for inspection for the
academic year 201920 as for the academic
year 201819, the application to start a
new Homeopathic College had already been
denied.
* SCA No.14347/2019, came up for hearing
before this Court on 27.9.2019 wherein the
Court considered the decision of 9.9.2019
and granted interim relief in terms of para
10(B) directing the respondent No.1 to
grant extension of permission to the
College run by the petitioner - trust for
C/SCA/596/2020 CAVJUDGMENT
admitting students for the academic year
201920. The Court clarified however that
the admission to the academic year 201920
is subject to the inspection that may be
carried out by the respondent No.2 and the
academic year admissions will be subject to
the decisions taken by the respondent No.1.
* Pursuant to the orders so passed, it
appears that inspection was carried out by
the authorities and by an order dated
1.11.2019, it was communicated to the
petitioner that taking note of the order of
the Court of 27.9.2019, it was found that
there were deficiencies in the hospital as
well as college pursuant to the inspection
report dated 12.10.2019. Several
deficiencies were pointed out in the order
dated 1.11.2019 and again it was ordered
that the petitioner - college is denied
permission for taking admission in the BHMS
course for the academic year 201920. That
C/SCA/596/2020 CAVJUDGMENT
order is the subject matter of challenge in
SCA No.596/2020.
* On 9.1.2020, the Court by an order
stayed the operation of the order dated
1.11.2019. In view of this operation of
interim relief wherein the denial of
permission on the basis of deficiencies was
stayed by this Court, the petitioner
institution on 14.11.2019 requested the
respondent No.1 to generate an
institutional ID and password so as to
generate teachers' code in order to enable
the college for renewal of permission for
the academic year 202021. On 18.11.2019, a
communication by an email was addressed to
the respondent No.2 college stating that
the college is not found in the list of
colleges and, therefore, it will not be
able to share details such as institutional
ID and password.
C/SCA/596/2020 CAVJUDGMENT * On 29th January, 2020, the petitioner
wrote to the Ministry that in view of the
order passed by this Court in SCA
No.596/2020, the order of 1.11.2019
refusing permission is stayed and,
therefore, there was no reason for not
allotting institutional ID and password
generating teachers' code so as to enable
considering the request for extension for
the academic year 202021.
* It appears that due to the pandemic,
policy decision was taken on 10.7.2020 by
the Central Council of Homeopathic that for
the academic year 202021, the colleges
would be exempted from physical
verification and it was therefore pointed
out to the colleges that they may provide
information in the attached online link
using the teachers' code for processing
their case for permission / denial for the
academic year 202021. The time limit
C/SCA/596/2020 CAVJUDGMENT
stipulated was 27.7.2020, which was however
subsequently extended to 7.8.2020. The
petitioner was not provided the
institutional ID or login code so as to
enable them to apply for extension of
permission for the academic year 202021.
However, the petitioner sent the necessary
details by an email to the Central Council
of Homeopathic on 4.7.2020.
* It is in this context that the prayer
of the present petitioner in SCA No. 10913
of 2020 is to grant permission for the
academic year 202021 for admission of
students with intake capacity of 100 and to
include the name of the petitioner -
college in the list of permitted colleges
for the academic year 202021.
6. It is borne out from the facts that
preceding this petition, the petition
challenging refusal of permission by a
C/SCA/596/2020 CAVJUDGMENT
communication dated 1.11.2019 for the
academic year 201920 is SCA No.596/2020
wherein the order of 1.11.2019 refusing
permission for the academic year 201920
has been stayed.
7. Mr. Dhaval Dave, learned Senior Counsel
appearing with Mr. Rahil P. Jain, learned
advocate for the petitioner would make the
following submissions:
* Mr. Dhaval Dave, learned Senior Counsel
for the petitioner would submit that the
stand of the respondents in the
communication dated 31.7.2019 and 9.9.2019,
inasmuch as to state that the college's
request for permission for the academic
year 201920 cannot be considered as
permission for the year 201819 has been
denied is contemptuous. He would invite
the attention of the Court to the order
passed by this in SCA No.12768/2018 and
C/SCA/596/2020 CAVJUDGMENT
submit that once the order denying
permission for the academic session 2018
19, dated 10.8.2018 was quashed, it was not
open for the respondents to deny permission
for the year 201920 on the basis of an
order which was already quashed. He would
submit that such action or communication
was contemptuous and the petitioner cannot
be put on a lower pedestal as compared to
the permissions that are normally granted
by the respondent No.1. He would submit
that this was not a valid ground to deny
institutional ID and password for extension
of permission for the academic year 2020
21.
* He would even otherwise submit by
relying on the documents of SCA No.596/2020
that the order dated 1.11.2019 by which the
permission for the academic year 201920
was rejected and which is stayed would
indicate that the objections or
C/SCA/596/2020 CAVJUDGMENT
deficiencies pointed out by the respondent
not only were not existent, but also, order
refusing permission suffered from violation
of principles of natural justice, inasmuch
as, the petitioner was not given a show
cause notice of the deficiencies that were
pointed out in the order dated 1.11.2019.
* Mr. Dave, learned Senior Counsel also
assailed the stand of the respondent in
opining that the justification of the
respondent that the application was not
made u/s. 12(C) of the Homeopathic Council
Act is also incorrect, inasmuch as, section
12(C) was amended on 18.5.2018 and would
apply to colleges which came to be
established prior to 18.5.2018 which was
not the present case. He would submit that
the present college was given permission to
start only post the order dated 20.9.2018.
* Mr. Dave would further submit that
C/SCA/596/2020 CAVJUDGMENT
admittedly extension permission was applied
for within the stipulated time, inasmuch
as, on 14.11.2019 and 16.11.2019, the
petitioner had requested the extension of
permission for the academic session 2020
21. Even by virtue of the circular dated
10.7.2020, since colleges were exempted
from physical verification and they were
asked to send information in accordance
with the pamphlet or the booklet which the
petitioner had sent, the same could have
been processed for the academic year 2020
21 had the petitioner been given access by
providing login ID. Shri Dave would
therefore submit that though this Court had
specifically quashed the order refusing
permission for the academic year 201819
and that as far as denial of permission for
the academic year 201920 was stayed, the
respondent was bent upon seeing that the
college of the petitioner is prevented from
submitting information for seeking
C/SCA/596/2020 CAVJUDGMENT
extension of permission for the academic
year 202021. It was in this context, it
was prayed that a direction be issued to
furnish login ID and password and a
teachers' code to the petitioner so that
the college of the petitioner could submit
a requisite information for extension of
permission for the academic year 202021
since the admission process for such
academic year 202021 is scheduled to end
on 22.2.2021.
* As far as the legality of the order
dated 1.11.2019 by which the permission for
the academic year 201920, Shri Dave would
submit that the order dated 1.11.2019
deserves to be quashed and set aside
without entering into the merits because it
was passed without giving an opportunity of
hearing to the college, inasmuch as, no
show cause notice to point out the
deficiencies that was made apparent in the
C/SCA/596/2020 CAVJUDGMENT
impugned order were communicated to the
petitioner. Even otherwise, Mr. Dave would
invite the attention to the averments made
in the petition in para 5.14 to submit that
each and every deficiency had a justifiable
explanation which ought to have satisfied
the respondent No.1 i.e. deficiencies no
longer exist.
8. Mr. Devang Vyas, learned ASG would take
the court through the affidavit in reply
filed on behalf of the respondent No.1. He
would invite the Court's attention to the
chequered history and submit that even as
early as in June, 2017, certain
deficiencies were pointed out which however
this Court quashed. As far as the challenge
in the petition to deny inspection to the
petitioner - college, Mr. Vyas would submit
that the order of this Court categorically
stated that the permission for the academic
year 201920 and the admission was subject
C/SCA/596/2020 CAVJUDGMENT
to the inspection that may be carried out
by the respondent No.2. It was in this
context that the inspection was carried out
and deficiencies were expressed in the
order dated 1.11.2019. He would extensively
deal with the efficiencies which have been
set out in the order dated 1.11.2019 and
submit that the order passed on the basis
of valid inspection report had denied
permission for the academic year 201920
and since the permission for the 201819
was also refused, the petitioner cannot be
inspected for the academic year 202021.
* Mr. Vyas, learned ASG would further
submit that it was incumbent upon the
petitioner to submit a fresh application
u/s.12(A) of the HCC Act for getting
permission of the Central Government. He
would also submit that even otherwise
permission u/s.12(C) also was not asked
for.
C/SCA/596/2020 CAVJUDGMENT * Mr. Vyas would invite the attention of the Court to the provisions of the
Homeopathy (Minimum Standard of Education)
Regulations, 1983 and submit that the
college is required to fulfill the minimum
to 13 and in absence of such compliance as
was evident from the order dated 1.11.2019,
petitioner was not entitled to be
considered as an existing college and no
login ID or institutional password be
given.
9. Mr.Vyas, learned ASG would also rely on
Regulation 11(2) to submit that it shall be
the responsibility of the petitioner
institution to apply seeking renewal six
months prior to the expiry of the
permission. Such application has to be made
to the Ministry and not the Central Council
of Homeopathy as was done in the present
C/SCA/596/2020 CAVJUDGMENT
case. He submitted that as per the amended
Regulations of 2019, the petitioner was
required to submit an application for
renewal before 17.5.2019, for the academic
year 202021 and the petitioner forwarded
the document to the Ministry of AAYUSH only
on 14.10.2019 after the cut off date. He
would, therefore, submit that such an
application for renewal cannot be
considered.
* Mr. Vyas would submit that it was
mandatory for the institution to submit an
application with requisite fees in the
prescribed format. He would submit that
when a Statute provides a manner of doing
particular thing must be done in the manner
prescribed. In support of this submissions,
he relied on the decision the case of J&K
Housing Board v. Kuvar Sanjay Krishnan Kaur
reported in 2011(10) SCC 714 . He would also
C/SCA/596/2020 CAVJUDGMENT
rely on the decision in the case of
Manoharlal Sharma v. Medical Council of
India reported in 2013(10) SCC 60 in
support of his submission that when there
are minimum requirements prescribed under
the regulations, no deviation therefrom is
permitted. He would submit that permission
for renewal were to be made before
31.12.2019 and the same was not extended
and the petitioner had not filled in the
form for renewal before 31.12.2019 and
therefore no extension of renewal for the
academic year 202021 deserves to be
granted. Reliance was placed on the
decision in the case of Medical Council of
India v. N. C. Medical College reported in
2018 SCC Online 664 . He also placed
reliance on the decision in the case of
Medical Council of India v. J.S.S. Medical
College and others reported in 2012(5) SCC
638 . He would submit that the requirement
C/SCA/596/2020 CAVJUDGMENT
of the institution to fulfill the minimum
was mandatory and Court ought not to
interfere. He relied on another decision in
the case of Dental Council of India v. Dr.
Dr. Hedgewar Smruti Rugna Seva Mandal
reported in 2017 (13) SCC 115 . In short, he
would submit that in absence of an express
permission sought for renewal for the
academic session 202021 and when
permission by a detailed order dated
1.11.2019 was denied, though stayed and SCA
No.596/2020 is pending, the petitioner -
college has not deserved extension of
permission for the academic session 2020
21.
10. Having considered the submissions of
the learned advocates of the respective
parties, what is evident is that this
petitioner had to come before this Court on
C/SCA/596/2020 CAVJUDGMENT
several occasions. Initially, when the
petitioner had applied for the academic
session 201819, by a communication dated
10.8.2018, the same was denied. That was a
subject matter of challenge before this
Court in SCA No.12768/2018. This Court
considering the order dated 10.8.2018 and
noting the deficiencies set out in the
order observed that such deficiencies
merited no consideration. The Court in the
order dated 20.9.2018 passed in SCA
No.12768 of 2018 observed in paras from 4
to 10 which are reproduced hereunder:
"4. Before the petition is taken up on merits, it is necessary to note here that deficiency Nos.(i) to (iii) were in existence at the time of inspection by CCH but, it is a matter of fact that the professor and librarian were appointed and the posts were filled up in the month of July, 2018 i.e. prior to hearing before the Committee. The hearing committee has specifically observed that the said staff was not appointed at the time of CCH inspection but, the posts were filled up in the month of July, 2018. It appears that the said posts were filled up prior to hearing took place before the hearing committee. At this stage, it is necessary to note here that minimum standard requirement of HCC Schedule IV(5) says that
C/SCA/596/2020 CAVJUDGMENT
the deficiency of teachers shall not exceed 10 percent of the total requirement with availability of at least one teacher in each department for seeking conditional permission to undertake admission. The major grievance of the respondent No.2 is such that the petitioner has not appointed full time professor in the department of Materia medica, one librarian and two posts of physicians. In Court's opinion, such deficiency, though in existence at the time of CCH inspection, was not in existence at the time of hearing took place before the hearing committee and the same is noted by the hearing committee in the impugned order.
So, the said ground/reason to refuse the Letter of Permission is not legal and proper, more particularly, in light of minimum standard requirement of HCC Schedule IV(5).
5. At this stage, learned advocate Mr.Siddharth Dave appearing for learned Assistant Solicitor General Mr.Devang Vyas for respondent No.1 pressed into service the decisions of the Hon'ble Apex Court rendered in the case of IQ City Foundation and another V/s. Union of India and others reported in (2018)2 SCC 593, Varunarjun Trust and another V/s. Union of India and others reported in (2017)16 SCC 588, Karpagam Faculty of Medical Sciences and Research V/s. Union of India and others reported in (2017)16 SCC 568 and in the case of Manohar Lal Sharma V/s. Medical Council of India and others reported in (2013)10 SCC 60, with a view to contend that the aforementioned deficiencies, though were removed before the hearing took place before the hearing committee, cannot entitle the petitioner for issuance of Letter of Permission. As such, the decisions cited at bar are not helpful to respondent No.1 and require no further discussion as the said decisions were rendered on peculiar facts of the said cases before the Hon'ble Apex Court.
6. So far as deficiency Nos.(iv) and (v) are concerned, the State Government has already clarified the situation as to availability of dead body and, therefore, this issue requires no further discussion.
C/SCA/596/2020 CAVJUDGMENT
Unless and until the college starts, there is no question of making provision of availability of dead body. Therefore, such deficiencies pointed out in the impugned order are baseless and not the ground to refuse the Letter of Permission. So far as deficiency No.(vi) is concerned, the hearing committee has observed that the college is having requisite No. of stethograph/pneumograph in the department of physiology. So far as deficiency Nos.(vii) and (viii) are concerned, the petitioner has already procured license for alcohol from the State Government and also purchased vehicle (Alcohol).
7. In nutshell, it appears that the petitioner has removed all the major deficiencies prior to hearing took place before the hearing committee and the same is observed and noted by the hearing committee and despite such situation, refusal of Letter of Permission on the part of respondent No.2 is unjustified and illegal action.
8. Lastly, it requires to be noted here that the petitioner has applied for establishment of a new college under Section 12A of the HCC Act on 28.04.2017. It is a matter of fact that no decision nor any communication was addressed to the petitioner till expiry of the period of one year from the date of receipt of the scheme under Section 12A of the HCC Act. There is nothing on record to indicate that the respondent - authority was prevented from taking any decision under Section 12A(4) of the HCC Act nor any time is consumed by the petitioner in providing the details/particulars to the respondent authority.
9. Under these circumstances, the ratio laiddown by the Division Bench of this Court in the case of Parul University V/s. Union of India and other rendered in Letters Patent Appeal No.1475 of 2016 and allied matters would come into play and, therefore, the provisions contained in Section 12A(4) of the HCC Act would be attracted. Since respondent
C/SCA/596/2020 CAVJUDGMENT
No.1 has not passed any order either approving or disapproving the scheme under subsection (4) within a period of one year, the petitioner is right in contending that on completion of period of one year, deeming provisions contained in subsection (4) of Section 12A of the HCC Act would be attracted and the scheme submitted by the petitioner shall be deemed to have been approved by the Central Government and the same shall be deemed to have been granted.
10. Thus, the present petition requires to be allowed, both on merits and on deeming provisions contained in Section 12A of the HCC Act and accordingly, the petition is allowed and relief in terms of para 10(A) is granted. Direct service is permitted."
11. Apparently therefore in light of the ratio
laid down by the Division Bench in the case of
Parul University v. Union of India rendered in
LPA 1475/2016, the Court observed that the
provisions contained in Section 12A(4) of the
HCC Act would be attracted. Accordingly, the
order dated 10.8.2019 was quashed and set
aside and the petitioner was deemed to have
been granted permission for the academic
session 201819.
12. One fails to understand as to what,
despite a judicial order which had attained
C/SCA/596/2020 CAVJUDGMENT
finality, did the authorities consider in
passing the communication dated 9.9.2019
denying permission for the academic year
201920 on the ground that the college has
been denied permission in the year 201819.
Once, a detailed order was passed by this
Court in SCA No.12768/2018 against which,
no appeal was filed by the authorities, it
was clearly not open for the respondents to
deny permission for the academic year 2019
20 on the ground that permission for the
academic year 201819 had already been
denied. I would agree with the submission
of Shri Dhaval Dave, learned senior counsel
that such a tendency to deny permission for
a subsequent academic year on the basis of
a communication of the previous year which
was already quashed and set aside amounted
to overreaching the process of Court
ordering on a contemptuous attitude.
13. The authorities did not stop at that.
C/SCA/596/2020 CAVJUDGMENT When the petitioner's application for
renewal of permission for the academic year
201920 was not being processed, though
such details were furnished for permission
for the academic year 201920 on 18.1.2019
and by a reminder of 9.4.2019, the
authorities sat over the requests
compelling the petitioner once again to
file SCA No. 11139/2019. From the order
passed by this Court on 1.7.2019 in SCA
No.11139/2019, it will be evident that
because of such pendency of permission, the
Court directed to consider and decide the
request as expeditiously as possible,
preferably within two weeks from the date
of receipt of the order. The order dated
1.7.2019 passed by this Court in SCA
11139/2019 reads as under:
"1. The only submission made by learned Advocate Mr.Rahil P. Jain for the petitioner is that despite the petitioner having furnished all the requisite particulars alongwith standard information form vide email dated 18.01.2019 (AnnexureB) and despite the subsequent reminder dated 09.04.2019 sent by
C/SCA/596/2020 CAVJUDGMENT
the petitionerTrust to the respondent Ministry of Ayush (AnnexureC), the same has neither been responded nor any inspection of the college has been carried out.
2. In view of the above, without going into the merits of the matter, the respondent No.1 is directed to consider and decide the request contained in the emlaim AnnexureB and the representation dated 09.04.2019 (AnnexureC) of the petitioner as expeditiously as possible and preferably within two weeks from the date of receipt of this order in accordance with law.
3. Subject to the said direction, the petition is disposed of. It is needless to say that in case the directions are not carried out, the petitioner shall be at liberty to revive this petition. Direct service is permitted today."
13.1 It was on the basis of this direction that the communication dated 31.7.2019 was hurriedly issued denying permission on the basis of denial of the
past year losing sight of the fact that the
denial of the permission for the past year
was quashed and set aside. The
communication dated 31.7.2019 compelled the
petitioner to file a third petition being
SCA No.14347/2019 wherein this Court on
3.9.2019 directed the respondents to
C/SCA/596/2020 CAVJUDGMENT
reconsider and pass a reasoned order. The
order dated 3.9.2019 in SCA No.14347/2019
reads as under:
"1. Heard Mr.D.C.Dave, learned Senior Counsel with Mr.Rahil Jain, learned advocate for the petitioner.
2. Mr.Siddharth Dave, learned advocate for the respondent No.1 is requested to request the respondent No.1 to pass reasoned order on or before 10th September, 2019, as the order dated 31st July, 2018 (which should be 2019, wrongly typed as 2018) produced at Page No.127 of the petition is without any reason.
3. Learned advocate for the
respondent No.1 submitted that the
order dated 20th September, 2018 passed
by this Court in Special Civil
Application No.12768 of 2018 was communicated on same date to the respondent No.1.
4. However, it appears that the order passed by this Court on 20th September, 2018, whereby order dated 10th August, 2018 passed under Section 12A of the HCC Act, 1973 is quashed and set aside is not read by the respondent No.1 while passing the impugned order.
5. Learned Senior Counsel for
the petitioner submitted that, if
respondent No.1, on reconsideration of
the matter for giving reasons,
decides to inspect the petitioner
institute, it may direct so to the
respondent No.2, irrespective of the pendecy of this petition. Stand over to 12th September, 2019, to be listed on top of the board. "
C/SCA/596/2020 CAVJUDGMENT
14. Reiterating the order of 31.7.2019, the
respondents passed an order on 9.9.2019
refusing permission only on the ground that
for the academic year 201819 it was
refused therefore, for the academic year
201920 there was no possibility of an
inspection of the college.
15. It is in the background of these facts
that the order that was passed by this
Court on 27.9.2019 needs to be appreciated.
The order dated 27.9.2019, was an interim
order, by which the respondents were
directed to grant extension of permission
for the academic year 201920. The order
dated 27.9.2019 passed in SCA 14347/2019
reads as under:
"1. Rule.
2. The stand of the respondents in this petition is nothing but a classic case by which the respondent No.1 has tried to frustrate the petitioner's cause, which in no uncertain term would amount to abuse of the process of the Court.
3. By an order dated 10.08.2018 the
C/SCA/596/2020 CAVJUDGMENT
petitioner Trust was denied permission to start a new Homeopathic Medical College for the Session 201819. Aggrieved by that order, the petitioner - Trust approached this Court by filing a Special Civil Application No.12768 of 2018. This Court allowed the petition on merits holding that the order was bad and both on merits and on deeming provisions contained in Section 12A of the Homeopathy Central Council Act, 1973 (for short "the HCC Act"), the order dated 10.08.2018 was quashed and set aside and the respondents were directed to grant permission with regard to starting of the Homeopathic Medical College for the academic year 2018
19.
3.1 That order was however, not challenged by the respondents and therefore, attained finality. The petitioner's - Trust/College therefore, granted admissions and the Homeopathic course is in progress. A standard information form for permission for the academic year 201920 was filed within time on 18.01.2019. Pages 19 to 120 of the paperbook indicate that such a form was filed. Page 19 of the paperbook would indicate that it was sent by an email.
3.2 For more than three months since the petitioner did not hear anything from the respondents, by communications dated 9th April, 2019 and 10th April, 2019 reminders were sent drawing attention of the Ministry that they had already got permission from the High Court for the academic year 2018 19 and therefore, pursuant to the standard application form, the inspection needed to be carried out so that extension for the academic year 201920 can be considered. No response was again received from the authorities for a further period of three months.
4. The petitioner was constrained to approach this Court by Special Civil Application No.11139 of 2019. An innocuous prayer was made that the respondents be directed to decide the request and the representation was made on 9 th April, 2019.
C/SCA/596/2020 CAVJUDGMENT
The Court disposed of the petition with a direction that the respondents should consider the petitioner's request preferably within two weeks.
5. By a communication dated 31st July, 2019, the respondent No.1 informed the President of the Trust that it is not feasible to consider the request for inspection of the college for the academic year 201920 on the ground that the Ministry has already denied the permission for the year 2018 19 vide order dated 10.08.2018.
5.1 The petitioner therefore, filed an application for recalling and restoring the petition. This court by an order dated 21.08.2019 opined that the petitioner should file a fresh petition. Hence, this petition.
6. This Court on 23.08.2019 issued notice to the respondents making it returnable on 29.08.2019. By an order dated 03.09.2019, the Court requested the learned counsel appearing for the respondent No.1 that the respondent No.1 shall pass a reasoned order on or before 10.09.2019 and the petition was adjourned to 12.09.2019. On 20.09.2019, the petition was adjourned for hearing on 27.09.2019 i.e. today.
7. Mr. Dhaval Dave, learned senior counsel appearing with Mr. Rahil P. Jain has placed on record an order of the Ministry dated 09.09.2019. The order, unfortunately, reiterates that it is not feasible to consider the request for inspection for the academic year 201920 as the college has been denied permission for the year 201819.
8. The recording of the decision hereinabove would indicate that despite an application being made in January, 2019, which though Mr. Siddharth Dave would dispute, and to which I do not agree, because it is on record at page 20 that an application was so made, an email so sent, the respondents did not act on the application and sat over it for three months. The petitioner - Trust requested in April,
C/SCA/596/2020 CAVJUDGMENT
2019 that their college ought to be inspected so that consequential formalities of inspection be granted for the year 201920. Again the Ministry sat over the communication and did not act. After having reasonably waited, the petitioner was constrained to move this Court on 1st July, 2019. On 1st July, 2019, the court directed the respondent No.1 to decide the representation as expeditiously as possible within two weeks.
9. The respondents on 31st July, 2019, expressed that it was not feasible to consider inspection of the college on the ground that by an order dated 10.08.2018 the permission for the year 201819 had been declined. In this petition too, pursuant to the orders directing them to take decision, once again the Ministry has come forth with the same decision that it is not feasible to hold the inspection since the permission for the academic year 201819 has already been denied. The stand of the respondents that it is not feasible to hold the inspection as permission for the year 201819 has been denied vide communication dated 10.08.2018, is blatant, disobedience of the order of this Court dated 20.09.2018 which attained finality. Despite being nudged into deciding the issue, the respondent No.1 has on the face of it refused to carry out the inspection under the pretext that the order dated 10.08.2018 denied such permission when the petition was allowed and the order was quashed and set aside.
10. It is in the background of such circumstances that I am constrained to pass an interim order granting interim relief in terms of paragraph 10(B) directing the respondent No.1 to grant extension of permission to the college run by the petitioner - Trust for admitting students for the academic year 201920. However, the admission to the academic year 2019 20 is subject to the inspection that may be carried out by the respondent No.2. On such inspection being carried out by the respondent No.2 and on such recommendation being furnished to the respondent No.1, the
C/SCA/596/2020 CAVJUDGMENT
respondent No.1 shall pass an appropriate order and it will be open for the petitioner to take appropriate steps in case the order is adverse to the petitioner.
11. It is clarified that the admissions for the academic year 201920 therefore, will be subject to the decision taken by the respondent No.1.
12. The admission committee shall act on the order passed by this Court and comply with the interim order.
13. With the above observations and directions, the petition is disposed of. Direct service today is permitted. "
16. Albeit the order suggested that the
admission of the students for the academic
session 201920 would be subject to the
inspection being carried out by the
respondent No.2. Pursuant to the order,
inspection was carried out as is evident
from the impugned order of 1.11.2019,
challenged in SCA No.596/2019. That the
permission was refused as several
deficiencies were found in the college.
17. Taking into consideration the order
dated 1.11.2019 which is a subject matter
C/SCA/596/2020 CAVJUDGMENT
of challenge in SCA No.596/2020, the order
of 1.11.2019 indicates as many as 21
deficiencies pointed out by the respondent
No.1 prompting it to deny permission for
the academic session 201920. In brief, the
deficiencies are as under:
Sr Deficiency as per the order dated 1st Page no November, 2019 No. 1 No Guest Faculty available of Professor / 41 2. On the day of inspection, visitors 105
absent during the department round whereas, attendance f the day have signature of 11 teachers.
3 College authority has neither 119
teacher nor acquaintance roll to verify their eligibility and thus suitability for appointment.
4 Joining letters of teachers have same dates as their respective appointment letters.
5 Dr. Hetal Mehta, Dept of material Medica 144
provided by college authority, the experience as Lecturer is from 3.5.2017 to 31.12.2018 only which makes her ineligible as Reader.
6 Dr Sunil Sathwara, Deptt of Organon 150
he has not enough experience od Reader to become professor.
but as per provided annexure there are 21 FT teachers( 6 Professors, 7 Readers, Lecturer) the appointment/joining letter,
C/SCA/596/2020 CAVJUDGMENT
For example Dr Jimit Acharya's appointment is for Homeopathic Pharmacy but as per list he is shown in FMT Dept. 8 Dr Mausam Bhavsar, MBBS & MD in Pathology is registered in Homeopathic Council which is inappropriate and creates doubt. 9 Visitor reported that Computer 157
the day of inspection.
1) During OPD visit only six patients were present in OPD. No record is 159
medicines of OPD pt.
2) No pt. was found admitted in any of the IPD EXCEPT ON Pediatrics ward.
3) On the day of inspection 12 Fulltime 161
Round.
4) Hospital pathology lab very poorly equipped. 164
available for IPD Pf's.
166
10 Physician, Surgeon, Ophthalmologist, 168
11 Radiologist appointment letter mentions 174
as on call basis.
12 Facilities for Central Registration, 176
Separate Clinical Laboratory for Hospital. Xray machine available but nonfunctional in Hospital.
13 Stretcher with trolley, Oxygen cylinder
Hospital.
14 Dressing room & Dispensary for IPD not
15 MoU only available for providing the 181
16 Xray attendant, Secretarial Staff, 183
room attendant, Hospital Reception staff, not available.
17 ECG machine, Films, Audio Visual ads, 205
C/SCA/596/2020 CAVJUDGMENT
help of audio visual ads, Albuminometers & wire gouge with asbestos, Centre hot plate and Stove not available as required in Dept. of Physiology.
18 Glass ware Stains and Chemical Reagents 209
preparation of Media or Stain & Pathological Specimens not available as required in dept. pf pathology. 19 Models & Specimens (Organics, Inorganic, 211
required in FMT Dept. 20 Equipment's for identification not
Obstetrics & Gynecology.
dept. of Pharmacy.
18. Perusal of para 5.14 of the petition
would indicate together with the documents
accompanied thereto that each deficiency of
the college has been well explained as not
to exist. For example, as per the
deficiency of 'No Guest Faculty available
for Professor / Reader Cadre', the
documents have been annexed from pages
No.41 to 104 suggesting several guests
lecturers who are imparting education in
the college. Appointment orders of these
guest lecturers have been produced on
C/SCA/596/2020 CAVJUDGMENT
record together with their qualifications.
Attendance registers in various subjects
where such guest lecturers have carried out
lectures are also on record.
* As far as the second omission that on
the day of inspection, visitors observed
that 12 full time faculties were absent,
pages 105 to 118 indicate the attendance
registers with signatures of the faculty.
There are letters of some of the faculty
members who have requested for leave and /
or early vacation in October, 2019. In
some cases, there are medical certificates
on record to suggest that the faculty was
on leave as a result of medical condition.
* As far as the other objections that the
college authority had neither provided any
experience certificate for teachers in
order to verify their eligibility,
experience certificates are on record from
C/SCA/596/2020 CAVJUDGMENT
pages no. 119 to 143 of the compilation.
Objections with regard to the inexperience
of Dr. Hetal Mehta and Dr. Sunil Sathwara
have been explicitly explained by producing
documents on record suggesting their
experience so as to also the objections as
to the visitors where five professors in
context of Dr. Jimit Acharya, Dr. Mausam
Bhavsar etc. are produced.
* As far as the objection to the report
of the visitor that computer registration
and the OPD is not working and that only
the six patients were present in the OPD,
that no patient was found admitted in the
pediatric ward and that on the day of
inspection, 12 faculty members were found
absent and their hospital pathology lab was
poorly equipped, extensive documents have
been produced with photographs to show that
the equipments do exist. There is no reply
to this petition denying the satisfaction
C/SCA/596/2020 CAVJUDGMENT
that the Court has been made to undertake
as far as the objections are concerned.
19. Be that as it may, if viewed in the
context of the stand of the respondents in
denying permission only on the basis of the
fact that the permission for the previous
year was denied ignoring that by a judicial
order, that communication was quashed and
set aside shows that somehow the
respondents want to rake up issues so as to
see that the college does not function. It
was under these circumstances the Court had
to come down heavily by observing the
tendency of the respondents as is evident
from reading the order dated 27.9.2019.
20. Even in SCA No. 596/2020, the Court
while issuing notice on 9.1.2020 had to
pass a common order in SCA No. 596/2020
with SCA No.498/2020 and the order reads as
C/SCA/596/2020 CAVJUDGMENT
under, which reflects the recalcitrance of
the respondents.
"1. At request of petitioner, both matters are taken up together. NOTICE returnable on 06022020.
2. Even while issuing Notice, the Court cannot help, but to reproduce the order dated 10102019 passed in MISC. CIVIL APPLICATION No.2 of 2019 In LETTERS PATENT APPEAL No. 1607 of 2019 and allied matters, which is as under:
"15. From the aforesaid proposition of law and in the background of these facts and circumstances, while allowing present Misc. Civil Application and while recalling the order dated 19.9.2019, we may further constrain to observe that since the deadline is extended only upto 15.10.2019, if the students are not permitted to be enrolled / admitted, again the academic year 201920 would lapse. Resultantly, we may also constrain to consider the reliefs to be granted in terms Present Order is modified vide Order dtd.
15/01/2020 in R/SCA/498/2020 of Para.9(B) and (C). This we are inclined to grant in view of the peculiar circumstance that while disposing the Letter Patent Appeal by the Division Bench of this court, it was clearly observed in a decision delivered in Letters Patent Appeal No.1338 of 2019 that admittedly, when the college had staff and deficiency was cured after the inspection, the authority is not permitted to raise any objections and clearance of deficiency is noted by the Division Bench of this Court in an order dated 3.7.2019 which is recorded as an admitted position. Para.5 is indicative of this fact. We also took a note of circumstance that respondent authority from the beginning in the present proceedings has adopted a peculiar
C/SCA/596/2020 CAVJUDGMENT
stand; firstly that the order was passed unilaterally without affording opportunity of hearing. But then, the direction given by this Court to pass afresh order and denial stand was again reiterated and the learned Single Judge on 8.8.2018 found that it is not the case of the authority that there were existing any deficiencies at the time of hearing before the Designated Committee. This has been clearly observed in Para.13 of the order passed by the learned Single Judge. Now despite the direction having been issued to grant Letter of Approval to the college for the academic year 201819, time was whiled away by this very Council which led a contempt proceedings to be initiated. In contempt proceedings also, the stand of the authority that the order of the leaned Single Judge is in contemplation to challenge and ultimately, led the Division Bench to pass a specific order of grant of admission to college for the academic year 201819 and then, at a much later stage, the appeal came to be preferred, disposed of in July,2019 wherein the aforesaid admitted stand was noticed by the Division Bench and still, Present Order is modified vide Order dtd. 15/01/2020 in R/SCA/498/2020 however, the authority has bent upon not to obey the orders of the Court and on account of time lapse, a fresh petition was required to be moved i.e. Special Civil Application No.13547 of 2019, wherein despite the direction to take the decision within a period of 10 days from 7.8.2019, till date we have unfortunately noticed that no decision is taken yet. This conduct, in our considered opinion, is not permitted to be encouraged in any form. As a result of this, the relief prayed for by the applicant deserves to be granted.
16. We also notice that this respondent
- Council has rather developed a tendency to conduct the proceedings in
C/SCA/596/2020 CAVJUDGMENT
this very manner and in case of one another institute in Special Civil Application No.14347 of 2019, the learned Single Judge was also constrained to issue direction to admit the students for the current academic year, even subject to the inspection and as such, we have noticed that not only in the present proceedings but, in another petition also, rather the Courts are compelled by this respondent - Council to pass the orders. We also incline to direct the authorities to consider the request and by granting extension of permission to the college for the academic year 201920, direct the Admission Committee first to allot the students to the present applicant - college on or before the extended last cutoff date i.e. 15.10.2019 and the respondent No.4 authority is also to grant extension of affiliation to the applicant - college for the academic year 201920.
17. While parting with this order, we are constrained to observe that we have seriously noticed the incorrigible and defiant attitude of respondent authority in not observing the court's Present Order is modified vide Order dtd. 15/01/2020 in R/SCA/498/2020 directions. This order be placed before the appropriate authority for taking specific note of this conduct for appropriate steps.
18. With above observations, we allow present Misc. Civil Application in terms of relief sought and also dispose of the Letters Patent Appeal No.1607 of 2019 along with connected civil application.
19. Direct service permitted."
3. Despite this, the order impugned dated 10 102019 has been passed, which prima facie is not in the spirit of observations reproduced herein above.
4. In view of the matter, the impugned Order
C/SCA/596/2020 CAVJUDGMENT
dated 10102019 is ordered to be stayed.
5. On the returnable date, the respondent No.1 and 2 shall file affidavit without fail.
Direct service is permitted."
21. As far as the Regulations 11(2) and (3)
that have been pressed into service by
Learned ASG Shri Vyas to submit that
renewal permissions were not sought for or
if they were, they were beyond time, that
objection also appears to be misconceived.
If the litigation's chequered history is
perused, initially when this court was
constrained to pass an order dated 1.7.2019
in SCA 11139/2019, which is quoted
hereinabove, it is evident that it was not
disputed by the other side that requisite
particulars alongwith standard information
forms were furnished to the respondents
vide emails dated 18.1.2019 and a reminder
was sent on 9.4.2019 to the respondent
Ministry which was not acted upon for
granting permission or deciding on the
C/SCA/596/2020 CAVJUDGMENT
issue. When the direction was so issued, a
prompt order of 31.7.2019 and the order of
9.9.2019 reiterating denial of permission
for the past year which was quashed and set
aside was the only ground on which the
authorities refused to carry out
inspection. When it was only 27.9.2019 that
a direction was issued to carry out
inspection and report to this Court that an
order of 1.11.2019 based on an inspection
report which was not supplied to the
petitioner, was passed. In this context,
the Court agrees with the submission of
Shri Dave that even without going into the
merits of the order of 1.11.2019, the order
deserves to be quashed and set aside on the
fact that it violates the principles of
natural justice.
22. This Court in a decision rendered in
LPA No.1475/2016 in the case of Parul
University vs. Union of India has held that
C/SCA/596/2020 CAVJUDGMENT
if an inspection report is not provided and
no hearing is given prior to passing of the
order, the same would violate the
principles of natural justice. However,
even otherwise on merits, on the basis of
material placed before this Court in SCA
No. 596/2020, the order dated 1.11.2019
denying permission for the academic year
201920 does not stand the test of scrutiny
and it fails that test.
23. The contention of Shri Vyas, learned
ASG that the college was required to file
an application for renewal of permission
u/S.12(C) also does not deserve
consideration. Reading Section 12(C) makes
it very clear that the section applies to
colleges which were established prior to
18.5.2018. In the case of the college of
the petitioner, it was only after the order
passed by this Court on 20.9.2018 that the
college became functional. Sec.12(C)
C/SCA/596/2020 CAVJUDGMENT
therefore had no application. As far as
pressing regulation 11(4) into service for
asking for permission, extensions prior to
six months of the end of the academic year,
reading of the order passed in SCA No.
11139/2019 would indicate that the
petitioner had already moved the
authorities on 18.1.2019 with a reminder on
9.4.2019 for renewal of permission for the
academic year 201920.
24. As far as permission for the academic
year 202021 is concerned, perusal of the
communication would indicate preceding the
communication dated 18.11.2019 that the
only ground on which the login ID and
teachers' Code and the Institutional ID was
not been provided to the petitioner as
the stand of the Ministry was that the
petitioner cannot be considered as an
existing college. This submission of Shri
Vyas, learned ASG flies on the face of the
C/SCA/596/2020 CAVJUDGMENT
orders passed by this Court especially the
order dated 20.9.2018 by which the order
denying permission for the academic year
201819 was quashed and set aside. Even
otherwise from the perusal of the dates, as
far as the academic year 202021 is
concerned, it was on 14.11.2019 and
16.11.2019 post the denial of permission
for 201920 that the petitioner requested
the Ministry for a login ID, Institutional
ID and password so as to apply for
extension of permission for the academic
year 202021. The stand of the respondent
that the college was not an existing
college and, therefore could not be
supplied such a login ID and password,
therefore, is an affront to the orders
passed by this Court.
25. A submission was made by learned
counsel Shri Devang Vyas that by a detailed
interim order passed by this Court, interim
C/SCA/596/2020 CAVJUDGMENT
relief was refused and, therefore, there
was no merit in the contentions raised now.
The efficacy of the interim orders pale
into insignificance once the Court takes up
the matter for final hearing. Perusal of
the facts would indicate that the attempts
of the petitioner for extension of
permission for the academic year 202021,
which the petitioner had initiated as back
as on 14th and 16th November, 2019 are
sought to be frustrated. It was for the
first time on 27.9.2019 that the college by
an interim order of this Court was granted
extension for the academic year 201920
when it was again constrained to file the
present petition. Therefore to say that
permission was not applied for in the
preceding six months before ending up of
the academic session 202021 is
misconceived.
26. Even the policy circular of 10.7.2020
C/SCA/596/2020 CAVJUDGMENT
would indicate that even assuming that the
stand of the respondent that Sec.12(C) of
the Act would apply, in such cases, the
Central Government had extended the date
for permissions without physical
inspections to August 2020. In these
circumstances, there is no reason why the
petitioner ought not to be given permission
for extension to carry out academic session
for the academic year 202021.
27. Accordingly SCA No.596 of 2020 is
allowed and the order dated 1.11.2019
refusing permission for the academic year
201920 is quashed and set aside. As far as
SCA 10913 of 2020 is concerned, the
petition is allowed. The respondents are
directed to grant the Gandhinagar
Homeopathic College extension of permission
for the academic year 202021 with intake
capacity of 100 students.
C/SCA/596/2020 CAVJUDGMENT 28. It is further directed that the
respondents shall include the name of the
petitioner's college in the list of
permitted colleges for the academic year
202021 with intake capacity of 100
students and also permit the petitioner to
undertake the process of admission for the
academic year 202021 as if extension
permission for the academic year 202021
has been granted.
29. Rule is made absolute accordingly with
no order as to costs.
30. In view of allowing of main matters,
connected Civil Application will not
survive and the same stands disposed of
accordingly.
31. Direct Service is permitted. In
addition thereto, the Registry is requested
C/SCA/596/2020 CAVJUDGMENT
to communicate this common CAV Judgment
through Email.
[ BIREN VAISHNAV, J. ] *** VATSAL
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!