Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Madhav University vs State Of Rajasthan
2025 Latest Caselaw 16232 Raj

Citation : 2025 Latest Caselaw 16232 Raj
Judgement Date : 27 November, 2025

Rajasthan High Court - Jodhpur

Madhav University vs State Of Rajasthan on 27 November, 2025

[2025:RJ-JD:50638]                  (1 of 26)                     [CW-16431/2018]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 16431/2018
1.       Mangilal Nirban Homoeopathic Medical College, M.n.
         Hospital Campus, Near Karni Singh Stadium, Bikaner
         Through Its Principal Shri Mohd. Aizaz Sulemani, Aged
         About 34 Years, Son Of Shri Aziz Sulemani.
2.       Madhav     Homoeopathic   Medical   College,   Madhav
         University Campus,abu Road, Sirohi Through Its Director
         Shri Krishan Kumar Singh, Aged About 61 Years, Son Of
         Shri Om Prakasth Singh.
3.       Rajasthan Vidhyapeeth Homoeopathic Medical College,
         Dabok, Udaipur Through Its Authorized Signatory Dr.
         Pankaj Sharma, Aged About 58 Years, Son Of Dr. Madan
         Lal Sharma.
4.       Madan Pratap Khunteta Homoeopathic Medical College,
         Homeopathy University, Saipura, Sanganer, Jaipur
         Through Its Principal Shri Atul Kumar Singh, Aged About
         49 Years, Son Of Shri Ramdev Singh.
5.       Swasthya Kalyan Homoeopathic Medical College And
         Research Centre, A 10, Sitapura Institutional Area, Jaipur
         Through Its Director, Dr. Pahkan Sharma, Aged About 58
         Years, Son Of Dr. Madan Lal Sharma.
6.       Yuvraj Pratap Singh Homoeopatich Medical College,
         Shivaji Park, Alwar Through Its Principal Dr. Mukesh
         Kumar Sharma, Aged About 55 Years, Son Of Shri J.p.
         Sharma.
7.       Sri   Ganganagar    Homoeopathic    Medical  College,
         Hanumangarh Road, Sri Ganganagar Through Its
         Authorized Signatory Ashwini Gogia Son Of Hari Chand
         Gogia, Aged About 50 Years.
8.       Arogaya Homoeopathic Medical College, Village Naila,
         Agra Road, Jaipur Through Its Director Shri Vimal Kumar
         Kanwata, Son Of Shri Jagdish Prasad, Aged About 42
         Years.
9.       Federation Of The Rajasthan Homoeopathic Medical
         Colleges, Jai Villa, Narayan Singh Road, Near Trimurti
         Circle, Jaipur Through Its Authorized Signatory Dr. Pankaj
         Sharma, Aged About 58 Years, Son Of Shri Madan Lal
         Sharma.
                                                                 ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department Of Ayurved And Indian Medicine, Government
         Of Rajasthan, Secretariat, Jaipur.

                      (Uploaded on 27/11/2025 at 04:01:06 PM)
                     (Downloaded on 01/12/2025 at 09:03:57 PM)
 [2025:RJ-JD:50638]                  (2 of 26)                       [CW-16431/2018]

2.       Dr.   Sarvapalli  Radhakrishnan, Rajasthan   Ayurved
         University, Nagaur Raod, Karwad, Jodhpur Through Its
         Registrar.
3.       The Counseling Board Bams, Bums, Bhms, Bnys,
         Counseling Dr. Sarvapalli Radha Krishnan Rajasthan
         Ayurved University, Nagar Road, Karwar, Jodhpur Through
         Chairman, Counseling Board.
4.       The Union Of India, Through The Secretary, Ministry Of
         Ayurveda, Yoga And Naturopathy, Unani, Siddha And
         Homeopathy (Ayush), B Block, Gpo Complex, Ina, New
         Delhi 110023
                                                                 ----Respondents


                             Connected With
                S.B. Civil Writ Petition No. 17432/2018
1.       The  Tantia  University, Hanumangarh      Road,  Sri
         Ganganagar, Through Its Registrar Dr. Vinod Sharma,
         Aged About 43 Years, Son Of Shri Dharam Chand
         Sharma.
2.       J.R. Tantia Charitable Trust, 2-A-6, Sukhadia Nagar, Sri
         Ganganagar Through Its Authorized Signatory Mukesh
         Kumar S/o Shri Bhagirath Ji Aged About 31 Years.
3.       Sri Ganganagar College Of Ayurvedic Science And
         Hospital Hanumangarh Road Sri Ganganagar, Through Its
         Authorized Signatory Ashwini Gogia W/o Hari Chand
         Gogia, Aged About 50 Years.
4.       Sri   Ganganagar    Homoeopathic   Medical  College,
         Hanumangarh Road, Sri Ganganagar, Through Its
         Authorized Signatory Ashwini Gogia, S/o Hari Chand
         Gogia, Aged About 50 Years.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department   Of   Ayurveda    And     Indian  Medicine,
         Government Of Rajasthan, Secretariat, Jaipur.
2.       The Counseling Board BAMS, BHMS, BNYS Counseling Dr.
         Sarvapalli Radha Krishnan Rajasthan Ayurved University,
         Nagaur Karwar, Jodhpur Through Chairman, Counseling
         Board.
3.       The Union Of India, Through The Secretary, Ministry Of
         Ayurveda, Yogba And Naturopathy, Unani, Siddha And
         Homeopathy (Ayush), B-Block, Gpo Complex, Ina, New
         Delhi-110023.
                                                                 ----Respondents


                      (Uploaded on 27/11/2025 at 04:01:06 PM)
                     (Downloaded on 01/12/2025 at 09:03:57 PM)
 [2025:RJ-JD:50638]                  (3 of 26)                       [CW-16431/2018]

                S.B. Civil Writ Petition No. 19286/2018
1.       Madhav University, Abu Road, District Sirohi Through Its
         Authorized Signatory Dr. Sunil Singh Aged About 42
         Years, Son Of Shri K.n. Singh.
2.       Madhav Homeopathic Medical College, Madhav University
         Campus, Abu Road, Sirohi Through Its Principal Dr. Sunil
         Singh, Aged About 42 Years Son Of Shri K.n. Singh.
                                                                   ----Petitioners
                                    Versus
1.       State Of Rajasthan, Through The Principal Secretary,
         Department   Of   Ayurveda    And     Indian  Medicine,
         Government Of Rajasthan, Secretariat, Jaipur.
2.       The Counseling Board BAMS, BUMS, BHMS, BNYS, Dr.
         Sarvapalli Radh Krishnan Rajasthan Ayurved University,
         Nagaur Road, Karwar, Jodhpur Through Chairman,
         Counseling Board.
3.       The Union Of India, Through Secretary, Ministry Of
         Ayurveda, Yoga And Naturopathy, Unani, Siddha And
         Homeopathy (Ayush), B-Block, Gpo Complex, Ina, New
         Delhi-110023.
                                                                 ----Respondents


 For Petitioner(s)          :    Mr. Akhilesh Rajpurohit
                                 Mr. Vineet Dave
                                 Mr. Ankur Mathur
                                 Mr. Sourabh Rajpurohit
                                 Mr. Lakshya Singh Udawat
                                 Mr. Kaushik Dave
                                 Mr. Nishant Bapna
 For Respondent(s)          :    Mr. Bharat Vyas, Sr.Adv. - cum- ASG
                                 with Mr. B.P. Bohra, Sr. CGSC,
                                 Mr. Vivek Shrimali, Sr.CGSC
                                 Mr. Vaibhav Bhansali

 For Applicant(s)           :    Mr. Sunil Joshi

             HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

Conclusion of Arguments & Reserved on : 07/11/2025 Pronounced on : 27/11/2025

1. Since the above titled writ petitions filed by the private

universities, involve common issues based on similar facts,

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (4 of 26) [CW-16431/2018]

therefore, they are being decided by this common order. However,

for brevity, the facts, as narrated in SBCWP No.16431/2018 are

taken into consideration.

2. The facts in brief are that the petitioners are self financed

Homeopathy colleges and are running various courses in

Homeopathy including post graduation courses in Homeopathy.

The respondent No.3 had issued NEET, BAMS, BUMS, BHMS, BNYS

Counselling 2018 Information Booklet, which provides information

about centralized admission to all Government and Private

Ayurved / Unani / Homeopathy / Naturopathy and Yoga Colleges

for academic session 2018-19 in Bachelor courses of Ayurvedic,

Unani, Homeopathy, Naturopathy & Yoga by the BAMS / BUMS/

BHMS / BNYS Admission Board NEET-2018 constituted by the

State Government.

2.1 The respondent No.3 later issued programme of counselling

on 21.09.2018 for the academic year 2018-19 for admission in

Bachelor course of Ayurvedic, Unani, Homeopathy, Yoga and

Naturopathy which was followed by another notice dated

03.10.2018, whereby online applications were invited for filling up

of NRI seats for the academic session 2018-19. A notice for

second round of counselling was issued on 09.10.2018 for filling

up of vacant seats for the academic session 2018-19.

2.2 The petitioners, during the said counselling process, came to

know that NRI quota seats were not filled and the respondent

No.3 was in the process of filling those unfilled seats with general

category candidates. The petitioners were later informed that the

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (5 of 26) [CW-16431/2018]

said procedure is being adopted based on the directions issued by

the Ministry of Ayurveda, Yoga & Naturopathy, Unani, Siddha and

Homeopathy ('AYUSH'), but, the respondent No.3 could only allot

267 students out of 745 students in Bachelor of Homeopathy

Medicine and Surgery ('BHMS') course. The reason for not filling

up of the vacant seats was only because of wrong application of

eligibility criteria of NEET qualification.

2.3 The grievance raised in the writ petition is with regard to

series of communications issued by the Government of India,

Ministry of AYUSH on various occasions which were addressed to

all the State Authorities intimating that admissions in AYUSH

undergraduate courses are to be given based on the merit list of

NEET only from the academic year 2018-2019. The said

communications were sent on 23.01.2017, 26.04.2017,

12.02.2018, 21.02.2018, 14.05.2018, 05.06.2018, 11.06.2018

and 15.06.2018. Consequently, the State Government issued

communications dated 09.08.2018 and 12.10.2018 to NEET 2018

Counseling Board to fill up the vacant seats of NRI quota. Thus,

the aforementioned notice dated 03.10.2018 came to be published

by the Counseling Board whereby online applications were sought

to fill the NRI vacant seats so also it was indicated that the merit

list of NEET would be considered for the same.

By way of the present writ petition, the petitioner has laid

challenge to the aforementioned communications sent by the

Government of India, Ministry of AYUSH to the State authorities so

also the subsequent communications sent by the State

Government to the Counseling Board. Further, the communication

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (6 of 26) [CW-16431/2018]

dated 21.09.2018 sent by Government of India, Ministry of AYUSH

to all State Authorities has been challenged whereby the

qualification of AIPGET 2018 was mandated to participate in

AYUSH PG Courses for the academic year 2018-2019.

2.4 The precise grievance raised in the present bunch of writ

petitions is with regard to mandating the qualification of NEET /

AIPGET for filling up of vacant seats through administrative /

executive instruction by the Union of India. Further, it has been

prayed that the colleges be permitted to fill up the vacant seats at

their own level.

2.5 The fundamental ground raised in these writ petitions is that

while exercising powers under Sections 20 & 33 of the

Homeopathy Central Council Act, 1973 ('the Act of 1973'), the

Central Council of Homeopathy has framed Homeopathy (Degree

Course) Regulations, 1983 ('Regulations of 1983') and Regulation

4 (Part-III) thereof provides for eligibility to seek admission in

BHMS course. Similarly, Homeopathy (Post Graduate Degree

Course) M.D. (Hom.) Regulations, 1989 ('Regulations of 1989')

were enacted wherein too, Regulation 4 (Part-III) provides for

eligibility to seek admission in M.D. (Hom.) course. The said

Regulations do not mandate marks obtained in NEET as a basic

eligibility criteria to give admission in BHMS/M.D. (Hom.) course

and in absence of any such provision, the Ministry of AYUSH could

not have imposed such condition by issuing aforementioned

communications, which are mere administrative instruction and

carry no statutory force.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (7 of 26) [CW-16431/2018]

3. In the present batch of writ petitions, the Union of India has

not filed reply despite taking time on numerous occasions.

4. An application in the form of preliminary submissions on

behalf of the National Commission for Homeopathy ('NCH') came

to be filed with the prayer that the present writ petitions be

dismissed for non-joinder of necessary party. Since the issue

raised in the said application is with regard to maintainability of

the present writ petitions on the ground of non-joinder of a

necessary party, therefore, this Court deems it appropriate to first

decide the said application.

5. Mr. Sunil Joshi, learned counsel appearing on behalf of the

NCH, while arguing the application for dismissal of the writ

petitions, has made following submissions :-

(i)- These writ petitions are not maintainable without impleading

NCH as a party respondent, as it is a necessary and proper party.

Without impleading it as a party respondent, the present writ

petitions are not maintainable and are required to be dismissed on

this ground alone.

(ii)- It is settled law that without impleading necessary party in

the suit / writ proceedings, no effective decree or order could be

passed by the Court.

(iii)- The Act of 1973 was enacted by the Parliament and extended

to all the States. It is stated that no State Act / Rules /

Regulations concerning Homeopathy shall prevail over the

provisions of the Act of 1973. The Act of 1973 was amended by

Homeopathy Central Council (Amendment) Act, 2002, and Central

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (8 of 26) [CW-16431/2018]

Council of Homeopathy ('CCH') was constituted as per the

Homeopathy Central Council (Amendment) Act, 2018 by dissolving

the then CCH on 18.05.2018. Later, the Board of Governors of

CCH was dissolved on 05.07.2021 and the same was replaced by

National Commission for Homeopathy Act, 2020 ('the Act of

2020'), which was enacted for monitoring the standards of

Homeopathy Education, Medical Assessment and Rating of the

Colleges and Institutions and Ethics and Registration for

Homeopathy medical practitioners and other residuary matters.

The NCH, being a regulatory body and being the authority to

supervise the standard of Homeopathy education, must be

impleaded as party respondent, therefore, without impleading it

as a party respondent, these writ petitions are not maintainable.

(iv) In view of the Act of 1973 so also in view of the Act of 2020,

the petitioners were mandatorily required to implead either

Central Council of Homeopathy and / or the National Commission

for Homeopathy as a party respondent in the present writ

petitions.

(v) In this bunch of cases, interim order was passed by the

Court and petitioners have admitted the students illegally in their

colleges without following the due procedure of law. Certified copy

of the interim orders were never served upon CCH / NCH. It is

further stated that the Regulations of 1983 so also Regulations of

1989 as amended from time to time provide that no authority or

institution shall admit any candidate to the undergraduate /

postgraduate course in contravention of the criteria or procedure

as laid down by these Regulations in respect of admissions.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (9 of 26) [CW-16431/2018]

(vi) NCH has recently come to know about petitioners- colleges,

have given admission in an illegal manner and the respective

colleges have approached the appropriate forum for getting their

grievances redressed. Recently, the students, who were given

admissions, have filed separate writ petitions, wherein NCH has

been made party. It is only on receiving notice in such writ

petitions, the NCH came to know about the writ petitions filed in

the year 2018.

Based on the above submissions, it is argued by learned

counsel appearing on behalf of the NCH that since the admissions

to the students made by the petitioners colleges, right from

inception, were illegal, void ab initio and run contrary to the

provisions contained under the Act of 1973, Act of 2020,

Regulations of 1983 and Regulations of 1989 so also against the

verdict of the Apex Court and since the petitioners are not entitled

to get any relief on account of non-joinder of CCH / NCH as party

in this bunch of matters, therefore, the writ petitions are required

to be dismissed.

6. Mr. Bharat Vyas, Sr. Advocate - cum - Additional Solicitor

General appearing on behalf of the Union of India has supported

the preliminary submissions made by the NCH and has further

submitted that the UOI is simply an approval authority, whereas

the NCH is the authority, which is directly concerned and is

statutorily empowered to regulate and maintain the standard of

Homeopathy education in the country and therefore, the NCH is a

necessary and proper party. Thus, these writ petitions are

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (10 of 26) [CW-16431/2018]

required to be dismissed on the ground of non-joinder of

necessary party.

7. Learned counsel for the petitioners, while responding to the

preliminary submissions made by learned counsel appearing on

behalf of the NCH so also by learned Additional Solicitor General,

made the following submissions:

(i)- The petitioners in the present writ petitions are aggrieved by

the communications issued by the Government of India, Ministry

of AYUSH. Since the said communications are under challenge, the

NCH is not a necessary and proper party and therefore, even in its

absence, the present writ petitions are maintainable.

(ii)- By way of the aforementioned communications, condition of

giving admission in undergraduate course so also postgraduate

course based on NEET / AIPGET score has been mandated, which

is under challenge. It is argued that as far as admission in BHMS

course is concerned, the same is governed under the Regulations

of 1983 and unless appropriate amendment is made in the

Regulation itself, such condition cannot be imposed by issuing

such administrative / executive order. Therefore, the impugned

communications are wholly without jurisdiction. Since the

communications issued by the Government of India, Ministry of

AYUSH are under challenge, the presence of NCH in deciding such

controversy was not at all needed and therefore, the petitioners

rightly did not choose to implead NCH as party respondent.

(iii)- When the impugned communications dated 12.02.2018 and

21.02.2018 were issued, as a matter of fact, Central Council of

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (11 of 26) [CW-16431/2018]

Indian Medicine ('CCIM') was of the same view as the petitioners

which is apparent from the communication dated 05.03.2018,

wherein it has specifically been recorded and Secretary to the

Government of India, Ministry of AYUSH has been informed that

for making NEET score mandatory for giving admission, necessary

regulations are required to be amended and without amending the

regulations, such condition cannot be imposed.

(iv)- While referring to the said communication, it is contended

that the CCIM rather supported the stand of the petitioners and

that being so, the presence of NCH was not quite necessary. Even

otherwise, it is for the UOI to justify its competence in issuing the

impugned communication. That is the precise issue, which

requires consideration before this Court, therefore, the preliminary

submission of non-maintainability of the present writ petitions is

required to be rejected at the threshold. As far as the submissions

made by learned ASG with regard to maintainability of writ

petitions are concerned, it is submitted that the UOI has not filed

reply to the writ petitions, therefore, in absence of any pleadings

the petitioners had no occasion to address such objections. Even

otherwise, the stand of learned ASG is rather supporting the stand

of writ petitioners as learned ASG submitted that UOI is formal

approving authority and NCH is the main authority to monitor the

standard of Homeopathy education, therefore, the UOI had no

authority to issue impugned communications.

8. Heard learned counsel for the parties on application filed by

the NCH and perused the material available on record.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (12 of 26) [CW-16431/2018]

9. It is to be noted that though the UOI has supported the

application submitted by the NCH, however, no reply to the writ

petition has been filed raising such objection nor there are any

pleadings on merit of the writ petitions.

10. At inception a request was of course made by learned ASG

that they require some time to file reply. However, considering the

fact that on earlier occasions time had been sought repeatedly,

the matter was posted for final disposal. The order was passed in

the presence of counsel appearing on behalf of the UOI. Even after

the matter was posted for final disposal and listed on numerous

occasions, the UOI did not choose to file a reply.

11. The precise grievance raised in the present writ petitions is

on account of the impugned communications, which were issued

by the Government of India, Ministry of AYUSH. By the said

communications, it has been informed to all the State Authorities

to give admission in AYUSH undergraduate courses and

postgraduate courses for the academic year 2018-19 only on the

basis of merit list of NEET and AIPGET, respectively.

11.1 One of the fundamental ground raised in the present writ

petitions is that in absence of any statutory competence, the

Government of India, Ministry of AYUSH could not introduce /

amend the admission criteria. The admissions in AYUSH

undergraduate and postgraduate courses are governed by the

Regulations of 1983 and Regulations of 1989, which provide for

the eligibility criteria for granting admission. Unless the said

eligibility criteria is amended by making necessary amendment in

the Regulations, the UOI by such administrative instructions

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (13 of 26) [CW-16431/2018]

cannot amend the eligibility criteria. Considering the fundamental

ground raised in the writ petition, the core issue which requires

adjudication in the present writ petitions is with regard to the

competence of the UOI in issuing the impugned communications.

That being so, what is to be seen is as to whether for deciding the

validity of the impugned communications, the presence of NCH is

required or not.

12. Learned counsel appearing on behalf of the NCH has argued

that the Council is directly concerned with the standard of

Homeopathy education, and is also directly concerned with the

introduction of any such condition so as to have best talent from

the pool. He might be right in contending that the NCH being a

regulatory body is directly concerned with the standard of

Homeopathy education, but the issue in the present writ petitions

is not with regard to whether introduction of NEET is necessary or

not. The issue is whether in absence of amending regulation, such

eligibility could have been introduced. That being so, the presence

of NCH is not required as it is for the UOI to defend and establish

its competency in imposing such condition without making

amendment in the regulation.

13. There is another aspect which requires consideration i.e.

when two of the impugned communications dated 12.02.2018 and

21.02.2018 were issued, the mistake was realized by the CCIM

and for this precise reason, a communication dated 05.03.2018

was made to the Secretary, Government of India, Ministry of

AYUSH, wherein it was specifically highlighted that even while

making NEET as mandatory criteria, amendment was made in

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (14 of 26) [CW-16431/2018]

Indian Medical Council Act, 1956. That being so, the necessary

amendments are required to be made in the Indian Medicine

Central Council (Minimum Standards of Education in Indian

Medicine) Amendment Regulations of 2016. Not only this,

reference to the earlier communications dated 22.02.2017,

01.03.2017, 06.03.2017 and 19.04.2017 was also made while

stating that elaborate and exhaustive discussion was made and it

was conveyed that there was requirement of amending the Indian

Medicine Central Council (Minimum Standards of education in

Indian Medicine) Amendment Regulations, 2016 for Ayurveda,

Siddha and Unani under Section 22 of the IMCC Act and therefore,

without amending such Regulation, introduction of NEET would

adversely affect the aspirants of Indian Systems of Medicine

graduate course, especially those from the rural areas, under

privileged and economically weak backgrounds would continue to

grope in the dark.

13.1 Considering the concern shown by the CCIM, it was required

from the Government of India to have made amendment before

introducing such conditions. As a matter of fact, this

communication rather indicates that the CCIM was of the same

view as has been expressed by the petitioners in the present writ

petitions. It further strengthens the argument of the petitioners

that NCH was not required as a necessary party in the writ

petitions as CCIM was also not in favour of introducing such

eligibility criteria without amending the Regulations.

14. It is also to be noted that the NCH has submitted preliminary

submissions without it being a party in the present writ petitions.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (15 of 26) [CW-16431/2018]

15. In view of the discussion made above, the preliminary

submissions as raised by the applicant are required to be rejected.

16. The learned counsel for the petitioners in the present writ

petitions challenging the validity of the impugned communications

specified in para no.2.3 of this order has raised the following

grounds:-

(i)- firstly, the eligibility condition could not be changed by

issuing an administrative/executive instruction;

(ii)- secondly, the new eligibility condition cannot be laid without

making amendment in the Regulations;

(iii)- thirdly, one of the impugned communications dated

12.02.2018 is already quashed and set-aside by the Patna High

Court in Vihar Private Unani Medical Colleges & Anr. Vs. UOI

& Ors. (Civil Writ Jurisdiction Case No.16541/2018),

decided on 10.10.2018;

(iv)- fourthly, Apex Court in Ebtesham Khatoon Vs. UOI & Ors.

(Special Leave to Appeal No.6658/2020), decided on

12.02.2025 while considering identical issue has permitted the

students to continue with their course despite noting the fact that

they were admitted without fulfilling NEET criteria;

(v)- fifthly, the case of the present petitioners is on much better

footing than what was under consideration before the Apex Court.

In the present case, the students, who were given admission in

the academic session 2018-19, have already completed their five

years course so also the mandatory internship subsequent to

graduation, whereas the students, whose admissions were under

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (16 of 26) [CW-16431/2018]

consideration before the Apex Court, had not graduated as their

results were not declared; and

(vi)- sixthly, CCIM has also clearly recommended that such

eligibility criteria should be introduced only after necessary

amendment in the Regulations.

17. While countering these submissions, learned ASG has argued

that -

(i)- For betterment and for improving standard of the medical

education, the Government of India has made NEET mandatory

and the Government of India is competent to do so.

(ii)- The factum of the eligibility criteria being introduced by

impugned administrative communications without amending the

Regulation is not disputed, however, it is argued by learned

Additional Solicitor General that the eligibility criteria even if

introduced without amending Regulation, till the decision to do so,

cannot be said to be arbitrary or discriminatory in any manner as

the UOI has taken such decision considering the nature of the

courses and more so, considering that the students after obtaining

such degree would be assigned to treat human beings and

therefore, the standard and quality could not be compromised at

any cost.

(iii)- The judgment passed by the Patna High Court would not in

any manner come in the way in examining the issue in question by

this Court and therefore, the observation / finding given by the

Patna High Court, which is only having persuasive value, would

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (17 of 26) [CW-16431/2018]

not in any manner come in the way for this Court to re-examine

the issue.

(iv)- As far as the judgment rendered by the Apex Court is

concerned, the same was issued while exercising power under

Article 142 of the Constitution of India and does not elaborately

deal with the issue as raised in the present writ petitions and

therefore, the petitioners cannot get any support from the

judgment passed by the Apex Court.

(v) It is also argued that the issue with regard to the

requirement of NEET qualification while giving admission is

pending consideration before the Hon'ble Apex Court.

The Apex Court is seized of the matter and would be

considering as to whether the NEET qualification could be

mandated and this being the precise question in the present writ

petitions, it would be appropriate to defer the present hearing till

the issue is finally decided by the Apex Court. It is prayed in the

alternate, the present writ petitions being devoid of merit, be

dismissed.

18. Heard learned counsel for the parties on the main writ

petitions and perused the material available on record.

19. Learned counsel appearing on behalf of NCH so also learned

ASG have fairly conceded that the issue which is pending

before the Apex Court is with regard to amended regulation and

deals with the admissions, which were given after academic year

2018-19.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (18 of 26) [CW-16431/2018]

19.1 In view of the above, as far as the controversy, which is said

to be pending before the Apex Court is concerned, that is

undisputedly with regard to the amended regulation and as such,

pendency of such SLP before the Apex Court does not, in any

manner, come in the way for deciding the present writ petitions,

wherein the admissions are prior to the amendment in the

Regulation i.e. academic year 2018-19.

19.2 The judgment passed by the Patna High Court, wherein one

of the impugned communications dated 12.02.2018 has been

quashed and set-aside, has attained finality as no subsequent

challenge has been given to it and as such, the impugned

communication dated 12.02.2018 already stands quashed. The

Patna High Court has also observed that without amending the

relevant Regulations, such eligibility criteria could not have been

amended by executive instructions.

The judgment passed by the Patna High Court may be only

having persuasive value while dealing the present writ petitions,

but this Court cannot ignore the fact that one of the impugned

communications challenged in the present writ petitions has

already been quashed and set-aside. It is pointed out by learned

counsel for the petitioners that the order passed by the learned

Single Judge of Patna High Court has attained finality as no

subsequent challenge has been made. This fact is not disputed by

learned counsel appearing on behalf of UOI and for NCH and that

being so, the finding given by the Patna High Court so also the

conclusion cannot be overlooked.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (19 of 26) [CW-16431/2018]

19.3 The Apex Court, while dealing with the similar controversy,

has allowed the students therein to pursue their courses despite

noting the fact that they were not NEET qualified and has further

observed that withholding the results so also degree of such

students would cause them hardship.

19.4 In the present bunch of petitions, the petitioner-Colleges

are before this Court challenging the decision of UOI to mandate

NEET score and AIPGET score as an eligibility criteria to admit

candidates in AYUSH undergraduate courses and postgraduate

courses, respectively, more specifically BAMS, BHMS and M.D.

(Hom.) courses. It is pertinent to note here that this Court is not

examining the validity of introduction of NEET/AIPGET, rather the

only concern is with regard to the competence of the UOI in

issuing the impugned communications. In other words, this Court

has to examine whether the UOI had the authority/power to issue

such direction to the State authorities to mandatorily admit

candidates upon qualifying NEET/AIPGET, as the case may be.

That being so, the contentions of learned ASG substantiating the

introduction of NEET do not carry much weight to adjudicate the

issue in the present writ petitions.

20. Before considering the competency of UOI in issuing the

impugned communications, it would be appropriate to refer the

judgment passed by the Apex court in the case of Pharmacy

Council of India vs. Rajeev College of Pharmacy & Ors.,

reported in AIR 2022 SC 4321, paras 7, 9, 34, 37, 41, 42, 43,

48, 55, 56 & 57 are reproduced as under :-

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (20 of 26) [CW-16431/2018]

"7. Shri Maninder Singh, learned Senior Counsel submits that the decision was taken by the Appellant-PCI after a subcommittee of experts was appointed to study the issue. It is submitted that after the sub-committee recommended moratorium in view of mushrooming growth of pharmacy colleges, the Central Council of the Appellant-PCI, after taking into consideration all these aspects, recommended a moratorium. He submits that this was done in order to prevent a situation which would lead to uncontrolled growth of pharmacy colleges, resultantly producing many pharmacists, who will be without any employment. It is submitted that these factors have not been taken into consideration by the High Courts in the impugned judgments.

9. Shri Maninder Singh further submitted that the power to regulate would also include a power to prohibit. He relies on the judgments of this Court in the case of Madhya Bharat Cotton Association Ltd. v. Union of India and Anr. : AIR 1954 SC 634 and in the case of Star India Private Limited v. Department of Industrial Policy and Promotion and Ors. : (2019) 2 SCC 104 in this regard.

34. It will be relevant to refer to the following observations of the Constitution Bench, consisting of 11 Judges, of this Court in the case of T.M.A. Pai Foundation (supra):

"18. With regard to the establishment of educational institutions, three articles of the Constitution come into play. Article 19(1)(g) gives the right to all the citizens to practise any profession or to carry on any occupation, trade or business; this right is subject to restrictions that may be placed Under Article 19(6). Article 26 gives the right to every religious denomination to establish and maintain an institution for religious purposes, which would include an educational institution. Article 19(1)

(g) and Article 26, therefore, confer rights on all citizens and religious denominations to establish and maintain educational institutions...."

37. It could thus be seen that the Constitution Bench in Islamic Academy of Education (supra) holds that the State would be entitled to impose restrictions and make Regulations both in terms of Article 19(1)(g) and Article 30 of the Constitution of India for maintaining excellence in the standard of education. It has been held that regulatory measures are necessary for ensuring orderly, efficient and sound administration.

41. It is thus clear that though there is a fundamental right to establish educational institutions, the same can be subject to reasonable restrictions, which are found necessary in the general public interest. However, the question that requires to be answered is as to whether the same can be done by executive instructions or not.

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (21 of 26) [CW-16431/2018]

42. The question is directly answered by this Court in the case of State of Bihar and Ors. v. Project Uchcha Vidya, Sikshak Sangh and Ors. : (2006) 2 SCC 545 in paragraph 69, which reads thus:

"69. The right to manage an institution is also a right to property. In view of a decision of an eleven-Judge Bench of this Court in T.M.A. Pai Foundation v. State of Karnataka [(2002) 8 SCC 481] establishment and management of an educational institution has been held to be a part of fundamental right being a right of occupation as envisaged Under Article 19(1)(g) of the Constitution. A citizen cannot be deprived of the said right except in accordance with law. The requirement of law for the purpose of Clause (6) of Article 19 of the Constitution can by no stretch of imagination be achieved by issuing a circular or a policy decision in terms of Article 162 of the Constitution or otherwise. Such a law, it is trite, must be one enacted by the legislature."

[emphasis supplied]

43. It could thus be seen that this Court has categorically held that a citizen cannot be deprived of the said right except in accordance with law. It has further been held that the requirement of law for the purpose of Clause (6) of Article 19 of the Constitution can by no stretch of imagination be achieved by issuing a circular or a policy decision in terms of Article 162 of the Constitution or otherwise. It has been held that such a law must be one enacted by the legislature.

48. It could thus be seen that the Constitution Bench holds that even an Executive cannot do something to infringe the rights of the citizens by an executive action, though the State Legislature has legislative competence to legislate on the subject.

55. Since we have held that the Resolutions/communications dated 17th July 2019 and 9th September 2019 of the Central Council of the Appellant-PCI, which are in the nature of executive instructions, could not impose restrictions on the fundamental right to establish educational institutions Under Article 19(1)(g) of the Constitution of India, we do not find it necessary to consider the submissions advanced on other issues. We find that the Resolutions/communications dated 17th July 2019 and 9th September 2019 of the Central Council of the Appellant-PCI are liable to be struck down on this short ground.

56. Before parting, we may observe that there could indeed be a necessity to impose certain restrictions so as to prevent mushrooming growth of pharmacy colleges. Such restrictions may be in the larger general public interest. However, if that has to be done, it has to be done strictly in accordance with law. If and when such restrictions are imposed by an Authority competent to do so, the validity of the same can always be scrutinized on the

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (22 of 26) [CW-16431/2018]

touchstone of law. We, therefore, refrain from considering the rival submissions made on that behalf.

57. It is further to be noted that the applications seeking approval for D. Pharm and B. Pharm courses are required to be accompanied by a "No Objection Certificate" ("NOC") from the State Government and consent of affiliation from the affiliating bodies. While scrutinizing such applications, the Council can always take into consideration various factors before deciding to allow or reject such applications. Merely because an institution has a right to establish an educational institution does not mean that such an application has to be allowed. In a particular area, if there are more than sufficient number of institutions already existing, the Central Council can always take into consideration as to whether it is necessary or not to increase the number of institutions in such an area. However, a blanket prohibition on the establishment of pharmacy colleges cannot be imposed by an executive resolution."

21. The issue in the present case is quite similar to the issue

which was under consideration in the case of Pharmacy Council

of India (supra). What has been observed by Apex Court is that

by executive instructions the fundamental right cannot be taken

away. If at all any condition is to be introduced or imposed it has

to be through appropriate legislation. In the present case too, the

UOI by executive instruction seeks to introduce an eligibility

criteria without amending the Regulations which are statutory in

nature. That being so, the UOI could not have introduced new

eligibility criteria for giving admission to BAMS, BHMS and M.D.

(Hom.) course by introducing NEET/AIPGET qualification as

mandatory requirement for taking admission.

22. So far as submission made by learned ASG with regard to

the maintenance of standard of education is concerned, this Court

agrees with the contention that the graduates of AYUSH courses

would treat human beings thereby requiring maintenance of high

standard and quality of education. However, simultaneously, it is

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (23 of 26) [CW-16431/2018]

pertinent to note that the students who have been admitted

without qualifying NEET/AIPGET have pursued the same course as

those candidates who qualified NEET/AIPGET and have graduated

with the same degree as those who were admitted upon qualifying

NEET/AIPGET. Thus, the factum of them studying the prescribed

curriculum and obtaining the requisite degrees, cannot be denied.

Hence, the argument raised by the learned ASG raising concern

over quality of education of graduates without qualifying NEET, at

this stage, is not tenable.

22.1 It is further noted that the petitioner-Colleges proceeded to

admit students for the respective courses after interim orders

were passed by this Court in respective writ petitions. True it is

that the admissions remained subject to outcome of the writ

petitions, however, much water has flown since then. Thus, for the

said reason too, the contention of learned ASG does not hold good

so also considering the fact, as mentioned in preceding paras, this

Court is not delving into the validity of introduction of NEET

criteria rather is only concerned with the mode through which the

same has been introduced by the UOI vide the impugned

communications.

23. So far as the order of the Apex Court, cited by the learned

counsel for the petitioners is concerned, therein the result of the

students was not declared and the same was ordered to be

declared by the Hon'ble Supreme Court in the case of Ebtesham

Khatoon (supra) vide order dated 12.02.2025. However, in the

present case, the students were admitted after interim orders

been passed by this Court and they obtained their degrees upon

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (24 of 26) [CW-16431/2018]

completion of their course. It has also been submitted by learned

counsel for the petitioners that the students have also indeed

completed their mandatory internship post the graduation. Thus,

the case of the students herein is at better footing than those

present before the Hon'ble Supreme Court. Be that as it may,

herein the Court is only concerned with the impugned

communications issued by the UOI addressed to all the State

Authorities whereby it has been directed that only NEET/AIPGET

qualified candidates be admitted in the respective courses.

24. Learned counsel appearing for UOI has, as noted in the

preceding paras, not filed reply to the writ petition, thus, this

Court has considered the oral submissions made during the course

of arguments. While attempting to substantiate the competence of

the UOI in issuing the impugned communications, the sole

contention raised is that the UOI is competent to do so in order to

maintain quality of doctors who would treat human beings. It has

nowhere been reflected as to whether such authority is derived

through any legislation or guidelines, interestingly, action is said

to be justified being non-arbitrary and non-discriminatory.

24.1 It is pertinent to note that amended regulations have been

brought into force in the year 2019 which is after the academic

year which is the bone of contention in the present matter.

Meaning thereby, prior to 2019, attempt was made vide impugned

communications to introduce NEET/AIPGET as a mandatory

criteria. It is further noted that the amended regulations, as

conceded by learned counsel for UOI, have been challenged and

the issue is pending consideration before the Apex Court. Thus, it

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (25 of 26) [CW-16431/2018]

can be fairly inferred that UOI too realised the necessity to amend

the regulations to enforce a pan India common entrance test.

24.2 This Court is of the opinion that the action of UOI in passing

the impugned communications is without any legislative backing

and through an executive / administrative order, it has tried to

bring in a change in admissions process in wide arena of

educational institutes without amending the relevant Regulations.

It has been held by the Apex Court in catena of judgments that

executive action cannot override or introduce changes which are

embodied in statutory legislation surpassing the procedure of

amendment. A similar view has also been taken in the above-

quoted judgment in the case of Pharmacy Council of India

(supra).

25. Considering the precedent law discussed above so also the

discussion made by the Patna High Court, this Court is of the firm

opinion that the UOI had no jurisdiction and authority to have

amended the eligibility criteria by introducing NEET/AIPGET

qualification as mandatory requirement for the purpose of giving

admission without amending the relevant regulation.

26. Resultantly, the writ petitions are allowed. The impugned

communications dated 23.01.2017, 26.04.2017, 12.02.2018,

21.02.2018, 14.05.2018, 05.06.2018, 11.06.2018 and 15.06.2018

issued by the Government of India, Ministry of AYUSH addressed

to all the State Authorities intimating that admissions in AYUSH

undergraduate courses are to be given based on the merit list of

NEET only from the academic year 2018-2019 so also

communication dated 21.09.2018 sent by Government of India,

(Uploaded on 27/11/2025 at 04:01:06 PM)

[2025:RJ-JD:50638] (26 of 26) [CW-16431/2018]

Ministry of AYUSH to all State Authorities whereby the qualification

of AIPGET 2018 was mandated to participate in AYUSH PG Courses

for the academic year 2018-2019, are quashed and set-aside qua

the petitioners, with all consequential benefits to follow.

27. Pending application(s), if any, stand(s) disposed of.

(SUNIL BENIWAL),J Rmathur/-

(Uploaded on 27/11/2025 at 04:01:06 PM)

Powered by TCPDF (www.tcpdf.org)

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter