Delhi High Court
Sri Venkateshwaraa Medical College vs National Medical Commission & Ors. on 14 December, 2022
N.C. No. 2022/DHC/005641
$~69
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Decided on: 14.12.2022
+ W.P.(C) 16995/2022
SRI VENKATESHWARAA MEDICAL COLLEGE .... Petitioner
Through: Mr Akshay Makhija, Sr. Advocate,
Mr B. Rajendra, Sr. Advocate with
Mr V. Balaji and Mr Nizamuddin,
Advocates.
versus
NATIONAL MEDICAL COMMISSION & ORS. ..... Respondents
Through: Mr T. Singhdev, Ms Michelle
Biakthansangi, Mr Bhanu Gulati and
Mr Abhijit Chakravarty, Advocates
for R-1 and R-3.
Mr Aravindh S., Standing Counsel
for R-2. Mr Vivekanand Mishra,
Senior Panel Counsel with Mr Varun
Jamwal, Govt. Pleader for R-4.
CORAM:
HON'BLE MR. JUSTICE VIKAS MAHAJAN
VIKAS MAHAJAN, J. (ORAL)
CM APPL.53860/2022
1. Allowed, subject to all just exceptions.
W.P.(C) 16995/20022
2. Issue notice. Mr T. Singhdev, learned counsel appearing for the respondent nos. 1 and 3, Mr Aravindh S., learned counsel appearing for respondent no. 2 and Mr Vivekanand Mishra, learned counsel appearing for the respondent no.4, accept notice.
Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 1 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/0056413. The petitioner-college's challenge in the present writ petition is to the following three orders:-
(i) Order dated 28.09.2022 passed by the Medical Assessment and Rating Board (MARB) of the National Medical Commission, whereby the petitioner's application for increase of 100 MBBS seats from 150 to 250 for the academic year 2022-2023, has been disapproved;
(ii) Order dated 28.11.2022 passed by the National Medical Commission in the appeal, whereby the Appeal Committee unanimously decided not to increase the number of seats of the petitioner-college for the academic year 2022-2023; and
(iii) Order dated 07.12.2022, whereby the second appeal for increase of MBBS seats from 150 to 250 seats preferred by the petitioner before the Central Government was dismissed.
4. The petitioner-medical college had submitted an application dated 23.09.2021 for increase intake of 150 to 250 MBBS seats for the academic year 2022-23. An inspection for assessing faculty, residents, clinical material, infrastructure and other physical facilities was carried out on 15.06.2022. Based on assessor's report, the MARB found the following deficiencies in the petitioner-medical college:-
(i) Deficiency of faculty - 40% (78 were available against requirement of 195)
(ii) Deficiency of residents - 26. 78 % ( 45 were available against requirement of 168)
(iii) Outpatients are only 185 against the requirement of 2000 patients.Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 2 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641
(iv) 243 beds are occupied out of 754 beds hence, bed occupancy is of only 32.20% (against the requirement of 75%).
(v) The impatients and diagnostic tests are inadequate.
(vi) ICU patients are very less.
(vii) The beds in the hospital-754 beds are available against the
requirements of 1120 are inadequate.
(viii) There are no deliveries reported on the day of assessment."
5. The MARB vide letter dated 29.07.2022 had communicated the aforesaid deficiencies to the petitioner and had sought its response/compliance in respect of the same within seven days. The petitioner submitted its response/compliance. The MARB after granting a hearing to the petitioner concluded as under:-
"(i) OPD 185 at 2:00 PM (ii) Bed Occupancy 243/1120
(iii) Summary note faculty deficiency 40% (available 78/195).
(iv) Compliance report too verified - jurisdictions not satisfactory.
(v) Huge discrepancies -1200 + patients in OPD against assessor Verification of 185 is too large to accept."
6. In view of the above deficiencies, the MARB disapproved the application of the petitioner for increase of 100 seats from 150 to 250 for the academic year 2022-2023, which was conveyed vide letter dated 28.09.2022(Annexure P/1).
7. The petitioner preferred an appeal under Section 28(5) of the NMC Act, 2019 against the aforesaid letter of disapproval dated 28.09.2022. NMC gave a virtual hearing on 15.11.2022. The Appeal Committee of the NMC, having regard to the data of Aadhar Enabled Biometric Attendance System (AEBAS) which was at variance with the figures conveyed by the Dean of the petitioner-college during interaction with the Appeal Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 3 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 Committee, unanimously decided not to increase the number of MBBS seats at petitioner college for the academic year 2022-2023. The relevant paras of the First Appeal Order dated 28.11.2022 reads as under:-
"2. The Appeal dated 07.10.2022 from the Sri Venkateshwara Medical College Hospital & Research Centre, Puducherry which has been made against the decision of MARB letters dated 29.07.2022 and 28.09.2022 (Annexures 1 and 2), was heard by the Appeal Committee. Dr. S. Ratnasamy, Dean, SVMCH&RC, Puducherry attended the meeting online from the Appellants side.
3. SVMH&RC, Puducherry had applied for increase of seats in MBBS from 150 to 250 for AY 2022-23. The MARB, based on the Assessor's Report had disapproved their application vide letter dated 29.07.2022. Subsequently, the MARB also held a virtual hearing on 9.9.2022 with the officials of the college and after taking cognizance of college's compliance letter, rejected the application vide MARB letter dated 28.09.2022 with observations as under:-
"Gross deficiency: OPD 185 AT 2:00 P.M. Bed Occupancy 243/1120. Summary note faculty deficiency 40% (available 78/195). Compliance Report too verified - justification not satisfactory. Huge discrepancies - 1200 + patients in OPD against assessor verification of 185 is too large to accept".
4. Chairperson & President, UGMEB welcomed the Dan and asked him to tell their position. Dean, SVMCH&RC, Puducherry briefed about the status of the college and also conveyed the status of their application for increase of seats submitted for AY 2021-22 which got rejected due to certain technical errors and rejection of their application for similar increase for AY 2022-23 by MARB vide their letters dt. 29.07.2022 post assessors surprise inspection and again by MARB vide their letter dt. 28.09.2022 post virtual hearing. Thereafter, Chairperson asked the Dean about the faculty deficiency of 40% as per assessors report. Dean submitted that there is no deficiency and the college officially has a faculty strength of 195 alongwith 178 residents. Chairperson Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 4 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 asked Dean whether this includes Junior Residents as well apart from Sr. Residents. Dean confirmed that JRs are also counted to which Chairperson conveyed that JRs are not considered and requested Dean to confirm the total number of SRs along with Tutors. Dean after checking confirmed that the college has 40 Sr. Residents and 47 Tutors. Chairperson sought as to whether the Dean is aware that as per MSR and NMC's recent notification, the college has to register all the faculty in the Aadhar Enabled Biometric Attendance System (AEBAS) to which Dean confirmed that they have already registered them. Chairperson sought the total number registered by the college through AEBAS. Dean confirmed the number as 416.
5. Chairperson pointed out that he is giving different numbers and their registration data gives different numbers. As per the data (details of registered faculty and their biometric attendance data is enclosed), the college has 61 SRs and 22 Tutors registered and today the Dean is conveying a different figure of 47 Tutors which contradicts their own registration data. Chairperson thereafter sought the details reg. the number of OPD patients of the college. Dean stated that the college always has more than 2000 OPD Patients. Chairperson pointed out that the Assessor's report indicates the number of OPD patients on the day of inspection as 185 and asked the Dean whether he is aware that NMC's Data Centre is connected from the college and the college has installed Cameras for this purpose. Dean confirmed that they have installed 25 cameras at the college connected to NMC. Chairperson asked Dean to confirm the OPD football between 9 A.M. to 2P.M. on 14.11.2022 i.e. Yesterday. Dean conveyed that it was 2016. Chairperson observed that NMC's data centre observed the OPD attendance and the NMC's team have virtually seen the OPD footfall for the last several days and yesterday's OPD footfall in SVMCH&RC is much lower and is comparable or lower than what Assessor's report has recorded (Evidence of OPD footfall at SVMH&RC recorded by NMC's Data Centre vis-à-vis OPD footfall in Government Medical College at Puducherry is enclosed. The Government Medical College at Puducherry i.e. Indira Gandhi Medical College & Research Institute has reported their OPD Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 5 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 attendance on 14.11.2022 as 1439 and casualty attendance as
313). These lower volumes of OPD attendance are not sufficient to increase the number of seats to 250. The committee was in agreement with the decision of MARB and decided to deny the application for increase in seat capacity from 150 to 250 as sought by the college."
6. Accordingly, the Appeal Committee unanimously decided not to increase the number of MBBS seats at SVMCH&RC, Puducherry for the AY 2022-23. The Dean, SVMCH&RC, Puducherry accepted the decision of the Committee. Accordingly, the Appeal stands disposed of."
8. Thereafter, a Second Appeal was preferred by the petitioner-college before the Central Government under Section 28(6) of NMC Act, 2019.
9. The matter was deliberated in detail in the Combined Meeting of Officers (COO) and Technical Expert Committee (TEG). After examination of the documents and affording an opportunity of hearing to the petitioner-college, it was observed in the Combined Meeting as under:-
Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 6 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 7 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/00564110. The other observation of the Committee during in-person hearing reads as under:-
Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 8 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/00564111. In view of the above observations and considering the submissions made by the college, the TEG and COO observed that there is deficiency in Clinical Material, Infrastructure and Human Resources of the institute. Accordingly, the appeal of the petitioner was found devoid of merit and the same was rejected, in the wider interest of the students joining the course and for maintaining high standards of medical education in the country.
12. Mr. Akshay Makhija, the learned senior counsel for the petitioner submits that the assessors came to inspect the college without authority at 9:30 AM whereas the official authorization for inspection was received by email only at 11:32 AM. He further submits that the assessors demanded the faculties to assemble before 11:00 AM at Dean's room, which was not feasible within the short span of time in view of the huge campus and the faculty being pre-occupied in lecture halls, OT, emergency etc. Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 9 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641
13. Further, the learned senior counsel has contended that the compliance report dated 08.08.2022, whereby the petitioner had given explanation with regard to deficiencies pointed out by the report dated 15.06.2022, was not considered. To fortify his submission, the learned senior counsel invited the attention of the Court to the inspection report of 06.12.2022 for the academic session 2023-24 wherein no deficiency has been pointed out. According to the learned senior counsel for the petitioner, the subsequent report clearly establishes that there was no deficiency on 15.06.2022 and all the faculties, infrastructure and clinical material were available.
14. It has been contended by the learned senior counsel that the number of patients calculated on the basis of footage from the installed cameras at the college connected to NMC is illegal and nonest, inasmuch as, no connection was available to the NMC at that point of time and this was immediately pointed out by the petitioner by sending a letter to that effect.
15. Mr. Makhija further submits that as per the stand taken by the Government of Pondicherry, the mop-up counselling is to take place on 15.12.2022 and, thereafter, there is one more counselling for stray vacancy.
16. Again placing heavy reliance on the report dated 06.12.2022, which is for the year 2023-2024, he urged that when MARB by way of subsequent inspection report of 06.12.2022 for the year 2023-24 has found that there is no deficiency, the benefit of the said report can be extended to the petitioner even for the year 2022-2023.
17. On the other hand, Mr. T. Singhdev, learned counsel for the respondent nos. 1 and 3, refutes the aforesaid contentions. He says that the Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 10 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 processing of applications for increase of seats in MBBS course for academic year 2022-23, had commenced in 2021 and has finally culminated after approximately one year in 2022. While, the admission process started with NEET-UG being conducted on 17.07.2022 and the counseling process commenced on 10.10.2022 and concluded on 13.12.2022 for the State Counsellings. He further submits that there is no provision of any stray vacancy round for the State Counsellings and the MBBS course for the academic session 2022-2023 has already commenced on 15.11.2022, in accordance with the time schedule issued by the Medical Counselling Committee of the Directorate General of Health Services. Therefore, the relief for increase of seats in MBBS course cannot be granted for the academic year 2022-2023 and that too at this stage.
18. The learned counsel further contends that pursuant to disapproval of petitioner's application for increase of 100 MBBS seats for the academic year 2022-2023 based on gross deficiencies found during the inspection conducted on 15.06.2022, the petitioner has already submitted its fresh application dated 31.08.2022 for increase in intake from 150 to 250 MBBS seats for the academic year 2023-24. With reference to the petitioner's contention that the benefit of assessor's report dated 06.12.2022 for the year 2023-2024 in which no deficiency has been found, should be extended to the petitioner even for the year 2022-2023, the learned counsel for the respondent submits that albeit there is always overlap in the time consumed towards processing of applications of applicant medical colleges and the start of counseling for admission but the applicant medical colleges cannot seek benefit of inspection reports for the next academic session, which may seem favourable, on the premise that counseling for the current academic session is yet to conclude. He further argued that if such a course is Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 11 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 permitted, the same shall lead to an unending cycle of processing of applications for any given academic session without any point of culmination.
19. Elaborating further on the above contention, the learned counsel submits that in case the inspection report dated 06.12.2022, which is for the academic session 2023-2024, is accepted for the previous academic session 2022-2023, the same shall set at naught the entire application processing procedure for the academic session 2022-2023. This according to the learned counsel cannot be permitted as the same will have the affect of granting permission to increase admissions from 150 to 250 MBBS seats for the academic session 2022-2023 and on the same basis granting another permission to admit a fresh batch of 250 students for the year 2023-2024, which according to the learned counsel will have the effect of rendering the entire application processing procedure otiose and redundant in relation with the counselling scheme which is implemented uniformly across the country for maintaining high standards of medical education in reference with merit obtained in NEET-UG Examination.
20. The learned counsel further urged that the benefit of the inspection report of 06.12.2022 cannot be extended to the petitioner at this stage as the same is yet to be considered by the MARB with reference to Section 28 read with Section 29 of the NMC Act, 2019.
21. Insofar as the petitioner's submission that stray vacancy round for Puducherry is going on, the learned counsel for the respondent submits that still no benefit can be granted to the petitioner in view of the unanimous decision of the MARB, NMC and the Central Government that the petitioner cannot be permitted to increase seats from 150 to 250 in MBBS Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 12 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 course for the academic session 2022-2023.
22. In response to the petitioner's contention that the registration data of Aadhar Enabled Biometric Attendance System (AEBAS) ought not to have been relied upon by the Appeal Committee and the Central Government while rejecting the First and Second Appeal, respectively, as the systems of college were not connected to NMC data centre, he invites the attention of the court to NMC decision dated 28.11.2022 (Annexure P/2) where at page 52 of the paper book, under the heading of 'enclosures', there is reference to list of faculty, including Sr. Residents and Tutors registered in college as on 14.11.2022 along with their attendance from 14.10.2022 to 14.1.2022 as also evidence of footfall in OPD of hospital of the petitioner college captured from camera installed by college authorities. He, therefore, submits that the argument of the petitioner that the aforesaid systems were not operational in medical college is entirely without basis. He further draws the attention of the court to observations recorded by the Appeal Committee in the order dated 28.11.2022 where it is recorded that Dean in the hearing on 15.11.2022 had confirmed that the college has registered in the AEBAS and that the college has installed 25 cameras which are connected to NMC. The learned counsel has also drawn the attention of the court to the photographs of the petitioner college dated 14.11.2022, which shows empty OPD Halls as captured through the cameras installed in the medical college. The said photographs have also been filed by the respondent nos.1 and 3 with their written submissions.
23. Arguing further, the learned counsel submits that the High Court while exercising its jurisdiction under Article 226 of the Constitution of India should not minutely examine the contents of the inspection report. He Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 13 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 refers to the dicta of the Supreme Court of India in Medical Council of India v. Kalinga Institute of Medical Sciences (2016) 11 SCC 530 where the Supreme Court has held that once an expert body certifies that the facilities in a medical college are inadequate, the Courts are not equipped to take a different view in the matter except for very cogent jurisdictional reasons. The relevant extract from the said decision reads as under:-
"21. A perusal of the decision of the High Court clearly indicates that it considered the latest report of the Inspection Team as if it was hearing an appeal against the report. In doing so, the High Court went into great details on issues relating to the number of teaching beds in the hospital, the limitations in the OPD Department, the number of units available in the subjects of General Medicine, Pediatrics, etc., bed occupancy, number of caesarean sections, discrepancy in data of major and minor operations, computerisation in the institution, number of patients in the ICU, number of static x-ray machines, deficiency of examination halls, lecture theatres, library, students hostel, interns hostel, playground, etc. etc. Surely, this was not within the domain of the High Court in exercise of its jurisdiction under Article 226 of the Constitution.
22. The High Court did not appreciate that the inspection was carried out by eminent Professors from reputed medical institutions who were experts in the field and the best persons to give an unbiased report on the facilities in KIMS. The High Court under Article 226 of the Constitution was certainly not tasked to minutely examine the contents of the inspection report and weigh them against the objections of KIMS in respect of each of its 18 items. In our opinion, the High Court plainly exceeded its jurisdiction in this regard in venturing into seriously disputed factual issues.
XXXX XXXX XXXX Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 14 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641
24. Medical education must be taken very seriously and when an expert body certifies that the facilities in a medical college are inadequate, the courts are not equipped to take a different view in the matter except for very cogent jurisdictional reasons such as mala fides of the Inspection Team, ex facie perversity in the inspection report, jurisdictional error on the part of MCI, etc. Under no circumstance should the High Court examine the report as an appellate body -- this is simply not the function of the High Court. In the present case there was no ground made out at law for setting aside the report of the Inspection Team.
25. The High Court was of the opinion that the Inspection Team was required to conduct the inspection with reference to the academic year 2015-2016 but the report pertains to the academic year 2016-2017. If that was so, the High Court could have passed an appropriate order in this regard rather than examine and scrutinise the inspection report prepared for the academic year 2016-2017 which academic year was not at all the subject-matter of consideration or discussion before it. Moreover, invalidation of the inspection report for the academic year 2016-2017 would not automatically invalidate the inspection report for the academic year 2015-2016. Unfortunately, the High Court spent its energy on adjudicating a non-issue.
26. It appears to us that both MCI and the Central Government each having twice considered the inspection report submitted by neutral Medical Professors, with the Central Government having given a personal hearing to KIMS on the second occasion (and perhaps on the first occasion as well) the matter ought to have been given a quietus by the High Court at least for the academic year 2015-2016.Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 15 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641
27. That apart, we are of the opinion that the High Court ought to have been more circumspect in directing the admission of students by its order dated 25-9-2015 [Kalinga Institute of Medical Sciences v. Union of India, WP (C) No. 15685 of 2015, order dated 25-9-2015 (Ori)] . There was no need for the High Court to rush into an area that MCI feared to tread. Granting admission to students in an educational institution when there is a serious doubt whether admission should at all be granted is not a matter to be taken lightly. First of all the career of a student is involved -- what would a student do if his admission is found to be illegal or is quashed? Is it not a huge waste of time for him or her? Is it enough to say that the student will not claim any equity in his or her favour? Is it enough for student to be told that his or her admission is subject to the outcome of a pending litigation? These are all questions that arise and for which there is no easy answer. Generally speaking, it is better to err on the side of caution and deny admission to a student rather than have the sword of Damocles hanging over him or her. There would at least be some certainty.
28. Whichever way the matter is looked at, we find no justification for the orders passed by the High Court, particularly the order dated 25-9-2015 [Kalinga Institute of Medical Sciences v. Union of India, WP (C) No. 15685 of 2015, order dated 25-9-2015 (Ori)] and the order dated 4-3- 2016 [Kalinga Institute of Medical Sciences v. Union of India, 2016 SCC OnLine Ori 134]."
24. The learned counsel also refers to the decision of the Supreme Court in Medical Council of India vs. Vedantaa Institute of Academic Excellence Private Limited And Anr.: (2018) 7 SCC 225 (2018) 7 SC 225 to contend that the standards fixed by the regulators as regard the time for attendance of faculty, bed occupancy and OPD attendance needs to be strictly adhered to. Referring to the said decision, he further contends that any leniency by the courts in providing liberty to rectify defects shall have cascading effects, resulting in colleges continuing to function with defects Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 16 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 and producing half-baked/poor quality doctors. Paragraphs 7, 8 and 11 relied upon by the learned counsel read as under:-
"7. Mr Vikas Singh, learned Senior Counsel appearing for the appellant, submitted that findings recorded by the High Court that Regulation 8(3)(1) is not applicable to the respondent College as it had sought for first renewal is clearly erroneous. He submitted that the High Court lost sight of the first proviso to Regulation 8(3)(1). He contended that there is no ambiguity in the language of the first proviso to Regulation 8(3)(1) which covers colleges up to the second renewal. According to the said Regulation, institutions having deficiency of teaching faculty and/or residents more than 30% and/or bed occupancy less than 50% will not be considered for renewal of permission for that academic year. In view of the large-scale deficiencies found in the inspection conducted on 25-9-2017 and 26-9-2017, Mr Singh submits that there is no question of an opportunity being given to Respondent 1 to rectify the deficiencies. He also urged that the inspection was done strictly in accordance with the Assessors' Guide issued by the Medical Council of India. He pointed out that the general instructions issued to the assessors clearly shows that it was mandatory to verify the attendance sheet of every department (completed before 11.00 a.m.), signed by the faculty present on the day of assessment and duly countersigned by the Head of Department. According to the Assessors' Guide, the institutions should be asked to submit daily average clinical data for the last 12 months and clinical data of the first day of assessment. Bed occupancy was to be verified at 10.00 a.m., whereas OPD, Laboratory and Radiological Investigation data, etc. are to be verified at 2.00 p.m. on the first day of assessment. In respect of verification of teaching faculty and resident doctors, the Assessors' Guide provides for checking of faculty attendance before 11.00 a.m. on the first day of assessment. Only faculty/residents who signed the attendance sheet before 11.00 a.m. are to be verified.Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 17 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641
No verification should be done for the faculty/residents coming after 11.00 a.m. Mr Vikas Singh, learned Senior Counsel took us through the inspection notes to submit that the inspection done by the assessment team cannot be found fault with. He also relies upon the judgment of this Court in Medical Council of India v. Kalinga Institute of Medical Sciences [Medical Council of India v. Kalinga Institute of Medical Sciences, (2016) 11 SCC 530, para 24 : 8 SCEC 176] , to state that the report of the experts should not be interfered with by this Court.
8. Mr Maninder Singh, learned Additional Solicitor General, appearing for the Union of India submitted that the provisos to Regulation 8(3)(1) was inserted with a view to ensure that institutions which do not satisfy the minimum infrastructure and faculty cannot to be given an opportunity to rectify their defects. According to him, the standards fixed by the Medical Council of India are the bare minimum and have to be strictly complied with to ensure the maintenance of basic minimum standards of medical education. Any lenience shown by this Court in providing an opportunity to such institutions to rectify the defects will have a cascading effect in the succeeding years and would result in colleges continuing to function with deficiencies as well as producing half-baked and poor quality doctors. He showed us the predictions made by the Meteorological Department from 20-9-2017 to 26-9-2017. He submitted that thunderstorm and heavy rain is common in coastal areas and the situation was not as dangerous as projected by Respondents 1 and 2. He further submitted that the minimum requirement of faculty and residents is 70%. He stated that if 70% of the strength of residence had to be present in the hospital on 24-9-2017 (i.e. the previous day of inspection), it is inconceivable that there could be shortage of 84% teachers and 87% of residents on the date of inspection.
He also stated that a natural calamity like cyclone would result in increase in the number of patients.
Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 18 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641XXXX XXXX XXXX
11. On perusal of the material on record, we are of the opinion that the conclusion reached by the High Court regarding the manner in which inspection was conducted is also not correct. Bed occupancy at 45.30% on random verification was the claim of Respondents 1 and 2. However, the inspection report shows that out of required minimum of 300 patients only 3 were available at 10.00 a.m. on 25-9-2017. This Court in Kalinga [Medical Council of India v. Kalinga Institute of Medical Sciences, (2016) 11 SCC 530, para 24 : 8 SCEC 176] has held that medical education must be taken very seriously and when an expert body certifies that the facilities in a medical college are inadequate, it is not for the courts to interfere with the assessment, except for very cogent jurisdictional reasons such as mala fides of the inspection team, ex facie perversity in the inspection, jurisdictional error on the part of MCI, etc. The submission relating to the cyclone being a reason for the number of patients being less is not acceptable. We are in agreement with the submission made on behalf of the appellant that the resident doctors are required to be in the hospital at all points of time."
25. Reference is also made to the decision in Royal Medical Trust (Registered) and Anr. Vs. Union of India: (2015) 10 SCC 19 more particularly, to para 31(E) to contend that if after the compliance is reported by the medical college in response to the deficiencies or shortcomings pointed out in the inspection report, the deficiencies still persist or had not been removed, the applicant medical college shall stand disentitled for approval for the said academic year. Paragraph 31(E) reads thus:-
"31. ........
(E) The result of such verification if positive in favour of the medical college concerned, the applicant ought to be Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 19 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 given requisite permission/renewal. But if the deficiencies still persist or had not been removed, the applicant will stand disentitled so far as that academic year is concerned."
26. He also relied upon the decision of the Supreme Court in the case of Dental Council of India Vs. Dr. Hedgewear Smruti Rugna Seva Mandal & Anr. (2017) 13 SCC 115, to urge that an interim order passed in a matter of admission, especially when the said institution has not been accorded approval by the Regulator, is likely to cause chaos, anarchy and uncertainty. The relevant paragraphs from the said decision read as under:-
"11. True it is, the High Court has qualified its order by stating that the admission process shall be at the risk of the college and the students shall be intimated, but the heart of the matter is, whether the High Court should have stayed the order with such conditions. Basically, the order amounts to granting permission for the admission of students in certain courses in a college which had not received approval. There may be a case where the court may ultimately come to the conclusion that the recommendation is unacceptable and eventually the decision of disapproval by the Government of India is unsustainable. But the issue is whether before arriving at such conclusions, should the High Court, by way of interim measure, pass such an order.
XXXX XXXX XXXX
19. The question of tenability of an interim order passed by the High Court in matters of admission came for consideration in a recent decision in Medical Council of India v. Kalinga Institute of Medical Sciences [Medical Council of India v. Kalinga Institute of Medical Sciences, (2016) 11 SCC 530] . The Court found that after MCI and the Central Government having twice considered the inspection report, the matter ought to have been given a quietus by the High Court [Kalinga Institute of Medical Sciences v. Union of India, 2016 SCC OnLine Ori 134] for the Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 20 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 academic year 2015-2016. It has been further observed that the High Court ought to have been more circumspect in directing the admission of students and there was no need for the High Court to rush into an area that MCI feared to tread. It was further observed that : (Kalinga Institute case [Medical Council of India v. Kalinga Institute of Medical Sciences, (2016) 11 SCC 530] , SCC p. 541, para 27)
"27. ... Granting admission to students in an educational institution when there is a serious doubt whether admission should at all be granted is not a matter to be taken lightly. First of all the career of a student is involved -- what would a student do if his admission is found to be illegal or is quashed? Is it not a huge waste of time for him or her? Is it enough to say that the student will not claim any equity in his or her favour? Is it enough for student to be told that his or her admission is subject to the outcome of a pending litigation? These are all questions that arise and for which there is no easy answer. Generally speaking, it is better to err on the side of caution and deny admission to a student rather than have the sword of Damocles hanging over him or her. There would at least be some certainty."
We respectfully concur with the said observations.
XXXX XXXX XXXX
22. From the aforesaid authorities, it is perspicuous that the court should not pass such interim orders in the matters of admission, more so, when the institution had not been accorded approval. Such kind of interim orders are likely to cause chaos, anarchy and uncertainty. And, there is no reason for creating such situations. There is no justification or requirement. The High Court may feel that while exercising power under Article 226 of the Constitution, it can pass such orders with certain qualifiers as has been done by the impugned order, but it really does not save the situation. It is because an institution which Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 21 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 has not been given approval for the course, gets a premium. That apart, by virtue of interim order, the Court grants approval in a way which is the subject-matter of final adjudication before it. The anxiety of the students to get admission reigns supreme as they feel that the institution is granting admission on the basis of an order passed by the High Court. The institution might be directed to inform the students that the matter is sub judice, but the career oriented students get into the college with the hope and aspiration that in the ultimate eventuate everything shall be correct for them and they will be saved. It can be thought of from another perspective, that is, the students had deliberately got into such a situation. But it is seemly to note that it is the institution that had approached the High Court and sought a relief of the present nature. By saying that the institution may give admission at its own risk invites further chaotic and unfortunate situations.
23. The High Court has to realise the nature of the lis or the controversy. It is quite different. It is not a construction which is built at the risk of a plaintiff or the defendant which can be demolished or redeemed by grant of compensation. It is a situation where the order has the potentiality to play with the career and life of young peoples. One may say, "... life is a foreign language; all mispronounce it", but it has to be borne in mind that artificial or contrived accident is not the goal of life.
24. There is no reason to invite a disaster by way of an interim order. A Judge has to constantly remind himself about the precedents in the field and not to be swayed away by his own convictions. In this context, the oft-quoted passage from Felix Frankfurter [ Frankfurter Felix, in Clark, Tom C., "Mr Justice Frankfurter:'A Heritage for all Who Love the Law'" (1965) 51 ABAJ 330 at p. 332.] would be apt to remember:
"For the highest exercise of judicial duty is to subordinate one's personal pulls and one's private views to the law of which we are all guardians--those impersonal convictions Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 22 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 that make a society a civilised community, and not the victims of personal rule."
XXXX XXXX XXXX
28. In the instant case, the precedents are clear and luculent. It does not allow any space for any kind of equivocation. In Priya Gupta [Priya Gupta v. State of Chhattisgarh, (2012) 7 SCC 433 : (2012) 2 SCC (L&S) 367 : 4 SCEC 555] , the Court had requested the High Courts to ensure strict adherence to the prescribed time schedule, process of selection and role of merit and except in very exceptional cases, to decline interim orders. The Court had added the words "humility at our command".
The "grammar of humility in law" in the hierarchical system basically means to abide by the precedents unless distinguishable but not to ignore them and pass orders because of an individual notion or perception. Adjudication in accordance with precedents is cultivation of humility. As long as a precedent is binding under the constitutional scheme, it has to be respected by all. It has been said by Simone Weil [ Simone Weil (1909-1943), Gravity and Grace, 1947.] :
"In the intellectual order, the virtue of humility is nothing more nor less than the power of attention."
29. We reiterate the concept of humility as stated in Priya Gupta [Priya Gupta v. State of Chhattisgarh, (2012) 7 SCC 433 : (2012) 2 SCC (L&S) 367 : 4 SCEC 555] . However, we intend to add that the meaning behind the words, namely, "humility", and "request" as used by this Court, has to be appositely understood by the High Courts. It requires attention. And attention in the context is disciplined and concerned awareness. Nothing more need be said.
30. In view of the aforesaid analysis, we cannot but hold that the impugned order [Dr Hedgewar Smruti Rugna Seva Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 23 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 Mandal v. Union of India, 2016 SCC OnLine Bom 13166] passed by the learned Single Judge of the High Court is absolutely unsustainable. But the controversy does not end there. It is the admitted position that the respondent College has been granted approval for the academic session 2017-2018. By virtue of the interim order passed by the High Court, three students had been admitted and they are prosecuting their studies. We intend to strike a balance. The students who have been admitted shall be allowed to continue their courses, but their seats shall be adjusted from the academic session 2017- 2018. The respondent College cannot be allowed to get a premium. The grant of bounty is likely to allow such institutions to develop an attitude of serendipity. Such a culture is inconceivable. Therefore, apart from the adjustment of seats for the next academic session, we also direct the respondent College to deposit a sum of Rs 30 lakhs before the Registry of this Court within eight weeks hence and to ensure such compliance, the matter shall be listed in the third week of July 2017 for further directions. After the amount is deposited, it shall be determined how to deal with the sum. The costs that have been directed to be deposited before the Registry of this Court shall in no manner be recovered from the students who had been admitted nor shall it be collected from the students who will be admitted to the course in the next year. That apart, the respondent College shall not think of any kind of adjustment."
27. Having heard the learned counsels for the parties, I am prima facie of the view that the petitioner has not been able to show that the deficiencies pointed out in the Assessor's Report with respect to the inspection carried out on 15.06.2022 did not exist at the relevant time. Even the response/compliance submitted by the petitioner has not been accepted by the MARB, NMC and the Central Government. The three expert bodies viz. MARB, NMC and the Central Government, taking into account the Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 24 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/005641 deficiencies found in the faculty, residents, clinical material, infrastructure, and other physical facilities, have unanimously decided not to permit the petitioner to increase seats from 150 to 250 in MBBS course for academic session 2022-2023.
28. Prima facie, it also appears that the material in the form of data retrieved from the Aadhar Enabled Biometric Attendance System (AEBAS) justifies the objection with regard to deficiency of faculty, OPD and bed occupancy.
29. There is considerable force in the submission of Mr. T.Singhdev that the benefit of inspection report of 06.12.2022 for the academic Session 2023-24 will not enure to the petitioner for the academic session 2022-23, as the same will have the effect of rendering the entire application processing procedure nugatory and redundant. There is also merit in the submission of Mr. Singhdev that every year there is an overlap in the time taken to process the applications of the applicant-medical colleges and the start of counseling for the admissions and in case the applicant-medical college is given the benefit of inspection report for the next academic session, it shall lead to an unending cycle of processing of applications.
30. Admittedly, it is the qualified inspectors/doctors and other expert committees/bodies who have taken a view that the facilities of the petitioner-college are inadequate so as to permit the petitioner to increase its intake of students from 150 to 250 MBBS seats for the academic year 2023-24. Further, no ex facie perversity has been pointed out in the inspection report nor it is the case of the petitioner, that the inspection report is tainted with mala fides.
Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 25 of 26 Signing Date:17.12.2022 21:16:36 N.C. No. 2022/DHC/00564131. In view of the above discussion and the law laid down by the Supreme Court in the decisions noted above, no prima facie case is made out by the petitioner for granting any interim relief.
32. List on 06.02.2023.
VIKAS MAHAJAN, J DECEMBER 14, 2022 MK/ak Signature Not Verified Digitally Signed By:ARUNA KANWAR W.P.(C) 16995/2022 Page 26 of 26 Signing Date:17.12.2022 21:16:36