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

The Union Of India vs Dr Amaragouda L Patil
2024 Latest Caselaw 25656 Kant

Citation : 2024 Latest Caselaw 25656 Kant
Judgement Date : 29 October, 2024

Karnataka High Court

The Union Of India vs Dr Amaragouda L Patil on 29 October, 2024

                              1




     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 29TH DAY OF OCTOBER, 2024

                          PRESENT

       THE HON'BLE MR. N. V. ANJARIA, CHIEF JUSTICE
                             AND
           THE HON'BLE MR. JUSTICE K. V. ARAVIND

            WRIT APPEAL No.754 OF 2024 (S-RES)
                             C/W
                  CCC No.511 OF 2024 (CIVIL)
            WRIT APPEAL No.1014 OF 2024 (S-RES)

IN WRIT APPEAL No.754/2024

BETWEEN:

1.      DR. K. R. JANARDHANAN NAIR,
        S/O LATE M. R. RAGHAVAN NAIR,
        AGED ABOUT 66 YEARS,
        PRESIDENT, MEDICAL ASSESSMENT
        AND RATING BOARD,
        NATIONAL COMMISSION FOR HOMEOPATHY,
        No. 61-65, INDUSTRIAL AREA, JANAKPURI,
        NEW DELHI - 110058.
                                                 ...APPELLANT

 (BY SRI M. ARUNA SHYAM, SENIOR ADVOCATE A/W
     SRI E. SUYOG HERELE, ADVOCATE)

AND:

1.     THE UNION OF INDIA,
       REPRESENTED BY ITS
       SECRETARY,
       MINISTRY OF AYUSH,
       AYUSH BHAVAN, 'B' BLOCK,
       GPO COMPLEX, INA,
       NEW DELHI - 110 023.
                             2




2.   THE SEARCH COMMITTEE,
     REPRESENTED BY ITS
     CONVENOR/SECRETARY,
     FOR THE POST OF PRESIDENT,
     MEDICAL ASSESSMENT AND RATING BOARD,
     MINISTER OF AYUSH, AYUSH BHAVAN,
     'B' BLOCK, GPO COMPLEX,
     NEW DELHI - 110 023.

3.   DR. AMARAGOUDA L. PATIL,
     S/O LINGANAGOUDA A PATIL,
     AGED 63 YEARS,
     RETIRED PROFESSOR AND DIRECTOR,
     DEPARTMENT OF AYUSH,
     GOVERNMENT OF KARNATAKA,
     BENGALURU,
     RESIDING AT No.86,
     AURORAA PRIDE COMPLEX,
     9TH MAIN, J. C. NAGAR,
     KURUBARA HALLI,
     BENGALURU - 560 086.
                                            ...RESPONDENTS

(BY SRI K. ARVIND KAMATH, ASGI FOR SRI H. SHANTHI BHUSHAN, DSGI FOR R1 & R2 SRI VIJAYAKUMAR, ADVOCATE FOR C/R3)

THIS WRIT APPEAL IS FILED UNDER SECTON 4 OF THE KARNATAKA HIGH COURT ACT PRAYING TO SET-ASIDE THE ORDER DATED 19/03/2024 PASSED BY THE LEARNED SINGLE JUDGE IN WP No.15590/2021 AND REVIEW PETITION No.22/2024 CONSEQUENTLY DISMISS WP No.15590/2021 AND REVIEW PETITION No.22/2024.

BETWEEN:

1. DR. AMARAGOUDA L. PATIL, S/O LINGANAGOUDA A. PATIL, AGED ABOUT 66 YEARS, RETIRED PROFESSOR AND DIRECTOR, DEPARTMENT OF AYUSH, GOVERNMENT OF KARNATAKA, BENGALURU, R/AT No.86, AURORAA PRIDE APARTMENT,

9TH MAIN, J.C.NAGAR, KURUBARAHALLI, BENGALURU - 560086.

...COMPLAINANT (BY SRI VIJAYA KUMAR, ADVOCATE)

AND:

1 . VAIDYA RAJESH KOTECHA, SECRETARY, MINISTRY OF AYUSH, AYUSH BHAWAN, 'B' BLOCK, GPO COMPLEX, INA, NEW DELHI - 110 023.

...ACCUSED

(BY SRI K. ARVIND KAMATH, ASGI FOR SRI H. SHANTHI BHUSHAN, DSGI)

THIS CCC IS FILED UNDER SECTIONS 11 AND 12 OF CONTEMPT OF COURTS ACT, 1971, BY THE COMPLAINANT, PRAYING TO INITIATE CONTEMPT OF COURT PROCEEDINGS AGAINST THE ACCUSED FOR HAVING COMMITTED CONTEMPT OF COURT IN NOT IMPLEMENTING THE DIRECTION ISSUED BY THIS HON'BLE COURT DATED 19.03.2024 IN WP No.15590/2021 AS PER ANNEXURE-A AND PUNISH THE ACCUSED IN ACCORDANCE WITH LAW.

BETWEEN:

1 . THE UNION OF INDIA, REPRESENTED BY ITS SECRETARY, MINISTRY OF AYUSH, AYUSH BHAVAN, 'B' BLOCK GPO COMPLEX, INA, NEW DELHI-11023.

2 . THE SEARCH COMMITTEE, REPRESENTED BY ITS CONVENOR / SECRETARY FOR THE POST OF PRESIDENT, MEDICAL ASSESSMENT AND RATING BOARD, MINISTER OF AYUSH,

AYUSH BHAVAN, 'B' BLOCK, GPO COMPLEX, NEW DELHI-110023.

...APPELLANTS (BY SRI K. ARVIND KAMATH, ASGI FOR SRI H. SHANTHI BHUSHAN, DSGI)

AND:

1. DR. AMARAGOUDA L. PATIL, S/O LINGANAGOUDA A PATIL, AGED 63 YEARS, RETIRED PROFESSOR AND DIRECTOR, DEPARTMENT OF AYUSH, GOVERNMENT OF KARNATAKA, BENGLAURU, RESIDING AT No.86, AURORAA PRIDE COMPLEX, 9TH MAIN, J. C. NAGAR, KURUBARA HALLI, BENGALURU-560086.

2. DR. K. R. JANARDHANAN NAIR, S/O LATE M. R. RAGHAVAN NAIR, AGED ABOUT 66 YEARS, PRESIDENT, MEDICAL ASSESSMENT AND RATING BOARD, NATIONAL COMMISSION FOR HOMEOPATHY, No.61-65, INDUSTRIAL AREA, JANAKPURI, NEW DELHI-110058.

...RESPONDENTS

(BY SRI VIJAYAKUMAR, ADVOCATE FOR C/R1)

THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE KARNATAKA HIGH COURT ACT PRAYING TO SET ASIDE THE ORDER DATED 19TH MARCH 2024 PASSED BY THE LEARNED SINGLE JUDGE IN WP No. 15590/2021 AND REVIEW PETITION No. 22/2024 CONSEQUENTLY DISMISS WP No. 15590/2021 AND REVIEW PETITION No. 22/2024, IN THE INTEREST OF JUSTICE AND EQUITY.

THESE WRIT APPEALS CONNECTED WITH CCC HAVING BEEN HEARD AND RESERVED FOR JUDGMENT, COMING ON FOR PRONOUNCEMENT THIS DAY, JUDGMENT WAS PRONOUNCED UNDER:

CORAM: HON'BLE THE CHIEF JUSTICE MR. JUSTICE N. V. ANJARIA and HON'BLE MR. JUSTICE K. V. ARAVIND

C.A.V. JUDGMENT (PER: HON'BLE MR. JUSTICE K. V. ARAVIND)

Writ Appeal No.754 of 2024 and Writ Appeal No.1014 of

2024 are against the order of the learned Single Judge in Writ

Petition No.15590 of 2021 dated 19.03.2024.

Writ Appeal No.754 of 2024 is by respondent No.3 in the writ

petition. Writ Appeal 1014 of 2024 is by respondent Nos.1 and 2 in

the writ petition.

CCC No.511 of 2024 by the writ petitioner alleging

disobedience to the order in Writ Petition No.15590 of 2021.

2. As both writ appeals and contempt petition arise out of the

same order passed by learned Single Judge, appeals and petition

were heard together and are disposed of by this common order.

3. The parties are referred to as per their ranks in the writ

petition for convenience.

4. Learned Senior Advocate Mr. Aruna Shyam along with

learned advocate Mr. E. Suyog Herele for the appellant, learned

Additional Solicitor General of India Mr. K. Arvind Kamath for

learned Deputy Solicitor General of India Mr. H. Shanthi Bhushan

for respondent Nos. 1 and 2 and learned advocate Mr. Vijaya

Kumar for respondent No.3 in Writ Appeal No. 754 of 2024.

Learned advocate Mr. Vijaya Kumar for the complainant and

learned Additional Solicitor General of India Mr. K. Arvind Kamath

for learned Deputy Solicitor General of India Mr. H. Shanthi

Bhushan for respondent in CCC No.511 of 2024.

Learned Additional Solicitor General of India Mr. K. Arvind

Kamath for learned Deputy Solicitor General of India Mr. H. Shanthi

Bhushan for the appellants and learned advocate Mr. Vijaya Kumar

for respondent No.1 in Writ Appeal No.1014 of 2024.

Brief facts

5. Respondent No.1 invited applications from eligible

candidates to the post of President, Medical Assessment and

Rating Board for Homoeopathy (for short, 'Board'). The Board is

autonomous and governed by the National Commission for

Homoeopathy Act, 2020 (for short, 'Act'), which prescribes the

procedure to fill up the post of President of the Board.

6. The President is selected on the recommendation of the

Search Committee as constituted in terms of Section 5 of the Act.

The petitioner and respondent No.3 preferred applications to the

post of the President. Further, Section 19 of the Act prescribes the

Board's composition and the requisite qualifications. The Search

Committee recommended the appointment of respondent No.3.

Respondent No.1, by Notification dated 05.07.2021, appointed

respondent No.3 as President of the Board.

7. The petitioner in Writ Petition No.15590 of 2021 challenged

the appointment of respondent No.3, mainly disputing the eligibility

of respondent No.3 in satisfying the qualifying conditions. Learned

Single Judge by order dated 10.01.2024 upheld the appointment of

respondent No.3. The petitioner preferred Review Petition No.22

of 2024, learned Single Judge by order dated 19.03.2024 recalled

the order dated 10.01.2024. After the restoration of the writ

petition, by order dated 19.03.2024, the learned Single Judge

quashed the appointment of respondent No.3 and directed

respondent No.1 to undertake the appointment process to the post

of President of the Board afresh.

Submissions

8. Mr. Aruna Shyam, learned Senior Advocate, along with

Mr. E. Suyog Herele learned advocate for the appellant, submits as

under,

8.1 Respondent No.3 possesses the experience and comply the

requisite qualifications as prescribed under the Act.

8.2 Respondent No.3 discharged his services as Officer in

charge of the Central Research Institute of Homoeopathy (CRIH),

Kottayam and was an ex-officio governing council member from

30.04.2012 to 30.04.2018. As Officer in charge, this respondent

was heading CRIH, Kottayam. Further possess experience as

Principal, National Homoeopathy Research Institute in Mental

Health (NHRIMH), Kottayam, from 01.05.2018 to 01.05.2019. The

above experience fulfils the requisite qualification of seven years as

a leader.

8.3 The petitioner was in knowledge of the qualification of

respondent No.3, having participated in the selection process and

being unsuccessful, is prevented from challenging the selection.

8.4 The appointment of the President is on the recommendation

of the Search Committee consisting of experts. The Expert

Committee, having satisfied the requisite qualification of this

respondent to the post of President, recommended for

appointment. The expert opinion cannot be substituted.

9. Mr. K Arvind Kamath, learned Additional Solicitor General of

India, along with Mr. H. Shanthi Bhushan, learned Deputy Solicitor

General of India, appearing for respondent Nos.1 and 2 submits as

under,

9.1 Respondent No.3 fulfils the eligibility criteria with requisite

qualifications and experience as prescribed in the Act.

9.2 The appointment of the President is as per the

recommendation of the Search Committee consisting of the

experts.

9.3 The experts, having evaluated the requisite qualification and

experience of respondent No.3, recommended for appointment as

President of the Board. The Search Committee, having regard to

the experience of respondent No.3 in various positions such as

Officer-in-Charge of CRIH, Kottayam and Principal, NHRIMH,

Kottayam, for the periods 30.04.2012 to 30.04.2018 and

01.05.2018 to 01.05.2019 opined the suitability of respondent No.3

as President of the Board. While forming the opinion, the Search

Committee, satisfied with the experience of seven years as a

leader, recommended respondent No.3 to be appointed as

President.

9.4 The Search Committee as constituted under the Act consists

of the Cabinet Secretary as the Chairperson, two experts with

outstanding qualifications and experience of not less than 25 years

in the field of Homoeopathy, another expert with outstanding

qualifications and experience of not less than 25 years in the field

of Health Research, Management, Law, Economics, Science and

Technology, one more expert as nominated by the Central

Government and the Secretary to the Government of India, in-

charge of AYUSH. The Expert Committee has examined the

prescribed qualitative and quantitative experience in the respective

fields. The Experts have opined the respondent No.3 has

experience of seven years as a leader. Respondent No.1 has

appointed Respondent No.3 as President on the recommendation

of the Committee.

9.5 The opinion of the Expert Committee cannot be substituted

with another, at the instance of the petitioner, merely for the reason

that this petitioner is unsuccessful. The petitioner has not alleged

any mala fides in the selection process.

9.6 Relies on the judgment of the Bench in Writ Appeal No.242

of 2024 and connected matters dated 31.07.2024 in the case of

Dr. Anil Khurana vs. Dr. Amaragouda L. Patil to contend that

expert opinion cannot be substituted with that of the Court.

10. Mr. Vijaya Kumar, learned advocate appearing for the

petitioner, submits as under,

10.1 The experience of respondent No.3 as Officer in-charge of

CRIH, Kottayam, cannot be considered as experience as a leader.

The experience as the Principal for one year alone is required to be

considered. As such, respondent No.3 will not posses experience

of sever years as a leader.

10.2 The service as Head of the Department or as Head of the

Organization can be considered as a leader. The period of service

as Officer in charge neither fits as Head of the Department nor as

the Head of the Organization.

10.3 The petitioner was qualified and eligible to be appointed to

the post of the President. The work experience of respondent No.3

would not satisfy the requisites of the Act.

10.4 The petitioner is more experienced in the field than

respondent No.3 and more suitable to the post.

10.5 The Search Committee, while considering the suitability of

the candidates, incorrectly assessed the experience of respondent

No.3 as that of the petitioner. If the Committee has evaluated the

petitioner's work experience, which satisfies the Act's requisites,

the petitioner ought to have been recommended to the post of the

President.

10.6 With regard to the judgment relied on by the learned

Additional Solicitor General of India, the learned advocate submits

that the same is subject to challenge in Special Leave to Appeal

(C) Nos.20360-20362 of 2024. The facts are different. The

requisite qualifications and experience in the present and referred

cases are entirely different.

Statutory Provisions

11. The appointment of the President, Medical Assessment and

Rating Board for Homoeopathy is governed by the National

Commission for Homoeopathy Act, 2020. Relevant provisions are

as under,

Section 5 (1) reads as,

5(1) The Central Government shall appoint the Chairperson referred to in section 4 and the President of the Autonomous Boards referred to in section 20 on the recommendation of a Search Committee consisting of -

(a) the Cabinet Secretary-Chairperson;

(b) two experts, possessing outstanding qualifications and experience of not less than twenty-five years in the field of Homoeopathy, to be nominated by the Central Government-Members;

(c) one expert, from amongst the members as referred to in clause (c) of sub-section (4) of section 4, to be nominated by the Central Government in such manner as may be prescribed-Member;

(d) one person, possessing outstanding qualifications and experience of not less than twenty-five years in the field of health research, management, law, economics or science and technology, to be nominated by the Central Government-Member;

(e) the Secretary to the Government of India incharge of the AYUSH, to be the Convenor-Member:

Provided that for selection of part-time members of the Commission referred to in clause (a) of sub-section (4) of section 4, the Secretary referred to in section 8 and other Members of the Autonomous Boards referred to in section 20, the Search Committee shall consist of members specified in clauses (b) to (d) and Joint Secretary to the Government of India in the Ministry of AYUSH as Convenor-Member and chaired by Secretary to the Government of India in-charge of the Ministry of AYUSH.

Section 19 reads as,

19(1) The composition of the Autonomous Boards shall be as under, namely:--

(a) the Homoeopathy Education Board shall consist of a President and four Members from the discipline of Homoeopathy;

(b) the Medical Assessment and Rating Board for Homoeopathy shall consist of a President from the discipline of Homoeopathy and two Members, out of whom one Member shall be from the discipline of Homoeopathy and the other Member shall be an accreditation expert;

(c) the Board of Ethics and Registration for Homoeopathy shall consist of a President from the discipline of Homoeopathy and two Members, out of whom one Member shall be from the discipline of Homoeopathy and the other Member shall be a person who has demonstrated public record of work on medical ethics or 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 (1) shall be persons of outstanding ability, proven administrative capacity and integrity, possessing post-graduate 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 Homoeopathy shall be in the area of health, growth and development of education in Homoeopathy.

Section 20 reads as,

20. The Central Government shall appoint the President and Members of the Autonomous Boards on the basis of the recommendations made in accordance with the procedure specified in section 5 by the Search Committee constituted thereunder.

Explanation to Section 4 reads as,

Explanation.--For the purpose of this section and section 19, the term "leader" means the Head of a Department or the Head of an organisation.

Analysis

12. The Medical Assessment and Rating Board for

Homoeopathy is an autonomous Board. The power to appoint a

President and Members of the Board vests with the Central

Government. The process of appointment is prescribed under

Section 5. The selection to the post of President would be made

on the recommendation of the Search Committee. The Search

Committee as constituted by the Central Government shall consist

of Cabinet Secretary as Chairperson, two experts in the field of

Homoeopathy, one expert member, another expert member having

experience in the field of Health Research, Management, law,

Economics or Science and Technology along with Secretary to the

Government of India, in-charge of AYUSH.

13. It is evident from the pleadings that the appointment of

respondent No.3 as President is on the recommendation of the

Search Committee. The Search Committee is expected to

undertake the exercise of assessing the qualification and

experience. The prescribed experience is fifteen years in the

respective fields, of which, seven years shall be as a leader. The

'leader' means Head of a Department or Head of an Organization.

The fifteen years of experience of respondent No.3 in the field is

not questioned. The dispute is with regard to the experience of

seven years as a leader.

14. To address the grievance in these appeals, the Court has to

examine the fulfillment of seven years of experience as a leader by

respondent No.3.

15. Respondent No.3 claims experience as Officer-in-charge,

CRIH, Kottayam, as a leader. CRIH is part of the Central Council

for Research in Homoeopathy (CCRH), now called the National

Homoeopathy Research Institute in Mental Health. CRIH,

Kottayam is part of CCRH. The pleadings would indicate

respondent No.3 was the Officer in charge of CRIH, Kottayam. In

the absence of any contra material, prima facie the CRIH,

Kottayam is independent though part of CCRH. Respondent No.3,

as an Officer in charge, would be heading CRIH. The experience

as Officer in charge of CRIH would qualify as Head of the

Department as well as Head of an Organization.

16. The scope of interference of the Court in the matters decided

by the Expert Committee is dealt by the Hon'ble Supreme Court. In

Tajvir Singh Sodhi others vs. State of Jammu and Kashmir

and others (2023 SCC OnLine SC 344), it is held that Courts

while exercising the power of judicial review cannot step into the

shoes of the Selection Committee or assume an appealable role to

examine whether the marks awarded by the Selection Committee

in the viva voce are excessive and not corresponding to their

performance in such tests. The assessment and evaluation of the

performance of the candidates appearing before the Selection

Committee should be best left to the members of the Committee.

17. Further, in Basavaiah (Dr.) vs. Dr. H.L. Ramesh and

others (2010) 8 SCC 372, it is held that the Courts have a very

limited role in academic matters when no mala fides are alleged

against the Selection Committee. It is further held that it would be

prudent to leave the decision to the academicians and experts and

not to endeavour to sit in an appeal over the decision of the

experts.

18. This Bench in Dr. Anil Khurana (supra) held that in the

absence of any material presented to the Court to prove that the

selection process by the Selection Committee suffers from mala

fides, the court is not free to substitute its opinion.

19. The grievance of the petitioner is to be tested with the

principles of law referred to supra. The application, qualification

and experience of the petitioner and respondent No.3 have been

examined by the Search Committee. The Search Committee being

a body of experts having satisfied with respondent No.3 fulfilling the

requisite experience including seven years as a leader

recommended for appointment. Further, the Committee also

considered the outstanding ability, proven administrative capacity

and integrity of the candidates, which are also requisite

qualifications.

20. The recommendation of the Committee is placed before the

Appointment Committee of the cabinet, respondent No.1

considering the recommendation has notified appointment of

respondent No.3.

21. The record before the Court would not indicate any

irregularities or mala fides in the process of selection by the

Committee. Having regard to the technical experience and

expertise of the eligible candidates and the composition of the

experts included in the Search Committee, the Court concludes

that the expert opinion of the Search Committee in recommending

respondent No.3 to the post of the President of the Board needs no

interference of the Court. No ground is made out on any

irregularities and mala fides in the selection process by the

Committee.

22. Learned Single Judge without considering the entire

selection procedure to the post of President of the Board, which

involves the opinion of the experts as a Search Committee,

committed an error in interfering with the appointment. The finding

that the experience as Officer-in-charge, CRIH, Kottayam cannot

be counted while considering seven years experience as a leader

is without any basis. The finding on the eligibility of respondent

No.3 by learned Single Judge would result in a substitute for the

opinion of the Expert Committee. The exercise of substituting the

opinion by the Court is contrary to the law laid down by the Hon'ble

Supreme Court in the judgments referred to supra.

23. Learned advocate for the petitioner relied on the order dated

09.09.2024 in Special Leave to Appeal (C) Nos.20360-20362 of

2024 of the Hon'ble Supreme Court, wherein notice is issued. The

order is of no assistance to the petitioner.

24. In the backdrop of the above analysis, the order of the

learned Single Judge interfering with the appointment of

respondent No.3 is unsustainable.

25. Accordingly, the following,

(i) Writ Appeal No.754 of 2024, Writ Appeal No.1014 of

2024 are allowed.

(ii) The order of learned Single Judge in Writ Petition

No.15590 of 2021 and Review Petition No.22 of 2024,

both dated 19.03.2024 are set aside.

(iii) Writ Petition No.15590 of 2021 is hereby dismissed.

The order of learned Single Judge dated 19.03.2024 in Writ

Petition No.15590 of 2021 is brought under contempt in CCC

No.511 of 2024. In view of the order in Writ Appeal No.754 of

2024, contempt would not lie.

In view of the disposal of the main appeals, pending

interlocutory applications, if any, stand disposed of as not surviving.

Sd/-

(N. V. ANJARIA) CHIEF JUSTICE

Sd/-

(K. V. ARAVIND) JUDGE

MV

 
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