Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 1]

Delhi High Court

Dr Mgr Educational And Research ... vs Union Of India And Ors on 17 September, 2015

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

*          IN THE HIGH COURT OF DELHI AT NEW DELHI

                                Judgment Reserved on: 15.09.2015
%                               Judgment delivered on: 17.09.2015

+                    WP(C) 7855/2015

DR. MGR EDUCATIONAL AND RESEARCH
INSTITUTE UNIVERSITY                                    ....Petitioner

                     Versus

UNION OF INDIA AND ORS.                               .....Respondents

ADVOCATES WHO APPEARED IN THIS CASE:
For the Petitioner : Mr. J.S. Bhasin, Ms. Rashmi Priya, Mr. Nishant Shokeen and
                     Mr. Inderjeet Singh, Advocates
For the Respondents: Ms. Monika Arora, Mr Harsh Ahuja & Mr Gaurav Upadhyay,
                     Advs. for R-1 & 4
                     Mr. Vikas Singh, Sr. Advocate with Mr. T. Singhdev, Ms.
                     Biakthan Sangi and Ms. Puja Sarkar, Advocates for R-2/MCI
                     Mr. Ravinder Agarwal, Advocate for R-3

CORAM :-
HON'BLE MR JUSTICE RAJIV SHAKDHER

RAJIV SHAKDHER, J

WP(C) 7855/2015 AND CM No.15639/2015

Preface
1.      This writ petition is directed against the communication dated
11.05.2015 issued by respondent no.2 i.e. the Medical Council of India
(hereafter referred to as MCI) and communication           dated     15.06.2015
issued by respondent no.1 i.e. the Union of India (hereafter referred to as
UOI).


WP(C) 7855/2015                                                     Page 1 of 45
 1.1 By virtue of the impugned communications, in effect, the petitioner‟s
scheme for admittance of students to the MBBS Course upto a maximum
extent of 150 candidates, for the academic year 2015-2016, has been
rejected.

1.2 Pertinently, UOI‟s communication dated 15.06.2015 is pivoted on the
recommendation of MCI contained in its letter dated 11.05.2015.

2.   The challenge raised by the petitioner arises in the background of the
following broad facts :-

2.1 The petitioner, which is constituted as a deemed university, was
desirous of setting up a medical college by the name of ACS Medical
College and Hospital (hereafter referred to as the „ACS Medical College‟)
as a constituent college.    The respondent no.3 i.e. University Grants
Commission (hereafter referred to as „UGC‟) granted its in-principle, no
objection to the proposal made for establishing a medical college under the
ambit of the petitioner, provided it fulfilled the norms indicated therein,
which included, the recognition / approval of the MCI; as also, the
adherence to norms fixed by the MCI and the UGC. By virtue of this
communication, it was also conveyed that the proposal submitted for this
purpose would be examined by the UGC, with the help of a duly
constituted committee, and that, the final decision taken in this behalf
would be notified by the Government of India, on its advice in the matter.

2.2 It appears that the petitioner established the ACS Medical College
and commenced admissions for the academic year 2008-2009, albeit



WP(C) 7855/2015                                                Page 2 of 45
 without the prior approval of either the UGC or the Ministry of Human
Resources and Development (hereafter referred to as the „MHRD‟).

2.3 Consequently, explanation was sought, to which, justification was
supplied by the petitioner. Based on the justification given, ex post facto
approval was given by the UGC, based on the recommendations of the
expert committee set up by it to consider the said issue. Resultantly, the
petitioner was given approval to bring ACS Medical College within its
ambit for the academic year 2008-2009, with a caveat, that its performance
would be reviewed annually for a period of three years, and thereafter,
every five years.     This decision of the UGC is reflected in the
communication dated 30.09.2009 addressed to the MHRD.

2.4 The, no objection, given by the UGC was preceded by a letter of
intent dated 20.06.2008 and a letter of permission dated 04.07.2008, issued
by the UOI.

2.5 As a result of the above, ACS Medical College admitted students for
the academic year 2008-2009. The students admitted in the academic year
2008-2009, since then, have completed their course, and those, amongst
others, who qualified, have been issued degrees in that behalf.

2.6 I may only note that in a writ petition filed directly in the Supreme
Court, being : WP (C) No.142/2006 titled, Viplav Sharma Vs. Union of
India and Ors., a challenge has been laid to the petitioner‟s status as a
deemed university alongwith other similarly circumstanced entities. The
Supreme Court pending adjudication of the said writ petition has, I am
told, directed status quo to be maintained vis-à-vis 44 institutions (which


WP(C) 7855/2015                                                   Page 3 of 45
 includes the petitioner) vide order dated 25.01.2010. I am further informed
that this order continues to obtain to date.

2.7 Continuing with the narrative, it appears that the MHRD (i.e.
respondent no.4) vide communication dated 31.08.2010 rejected the
UGC‟s recommendation for bringing ACS Medical College within the
ambit of a deemed university due to pendency of proceedings in the Viplav
Sharma‟s case. This communication was assailed by the petitioner by
filing a writ petition directly in the Supreme Court, which, however, was
withdrawn with liberty to approach the High Court.

2.8 Consequently, a writ petition, bearing no. WP(C) 20995/2010 was
filed in the Madras High Court which, could not proceed further, as a stand
was taken by the MHRD‟s counsel that the issue with regard to the
petitioner‟s constitution as a deemed university was pending consideration
in the Supreme Court in Viplav Sharma‟s case.

2.9 The petitioner, thus, moved the Supreme Court for transfer vide TP
No.512/2011. The Supreme Court, however, vide order dated 24.02.2012
disposed of the transfer petition, with a direction to the Madras High Court
that it should dispose of the pending writ petition as expeditiously as
possible, preferably, within three months from the date of communication
of the order, without waiting for the result in Viplav Sharma‟s case.

3.   As a result of the aforesaid directions, the pending writ petition was
heard by the single Judge of the Madras High Court who, vide order dated
09.11.2012, allowed the writ petition and quashed the communication



WP(C) 7855/2015                                                 Page 4 of 45
 dated 31.08.2010 issued by the MHRD whereby, the petitioner‟s request to
bring ACS Medical College within its ambit was rejected.

3.1 The matter was carried by the UOI in appeal to the Division Bench.
The Division Bench vide order dated 15.04.2013, passed in appeal
no.277/2012 and 256/2013, modified the single Judge‟s order with the
following operative directions :-

          "..20. In fine (sic), we are of the view that the positive
          direction given by the learned single Judge requires
          modification and the issue has to be remitted to the Ministry
          of HRD to consider the issue of bringing the ACS Medical
          College and Hospital, Chennai under the ambit of Dr. MGR
          Educational and Research Institute deemed to be University,
          and pass fresh orders after hearing the officials of the first
          respondent. The said exercise is directed to be completed by
          the Ministry of HRD, within a period of four weeks from the
          date of receipt of copy of this order. The claim of the
          students admitted during the academic year 2008-2009 is
          directed to be decided by the Medical Council of India
          depending upon the orders to be passed by the Ministry of
          HRD. In so far as the students admitted in the academic year
          2009-2010 are concerned, it is open to the Medical Council
          of India to decide their rights as it deems fit, in the
          circumstances of this case.."
3.2 As a result of the aforesaid, the MHRD, vide order dated 23.05.2013,
after recording the history of the case (which included its litigation history,
as well) declared that ACS Medical College, would be a constituent unit,
under the petitioner; albeit, as an off-campus centre, with effect from
01.04.2008, for the purposes of the UGC Act, 1956 (in short the UGC
Act), for conduct of academic courses / programmes              for only two
academic years i.e. 2008-2009 and 2009-2010, subject to usual terms and
conditions, as may be prescribed by the UGC, from time to time.
WP(C) 7855/2015                                                   Page 5 of 45
 3.3 This declaration was prefaced by the MHRD by indicating therein,
that it had exercised its powers under Section 3 of the UGC Act, and that,
it was being made in the interest of students, who had already been
admitted to the ACS Medical College for academic years 2008-2009 and
2009-2010.        The said declaration though, was issued subject to caveats
contained therein, which included, amongst others, the outcome of the
decision in Viplav Sharma‟s case and the compliance with MCI
regulations.

3.4 The fact that the MHRD had confined its declaration to only two
academic years, resulted in the petitioner being aggrieved, and
consequently, this aspect of the declaration was challenged by way of a
writ petition, being : WP(C) 674/2013. This writ petition was filed directly
in the Supreme Court.

3.5 The MCI, though vide communication dated 01.10.2013, rendered a
positive recommendation to the UOI, Ministry of Health and Family
Welfare (in short, the MHFW) qua recognition of 2008-2009 batch of
students, admitted to ACS Medical College.

3.6 However, in so far as the second batch of students (i.e. those who had
been admitted in the academic year 2009-2010), was concerned, the MCI
vide its earlier letter dated 12.09.2013, directed that those students be
discharged.

3.7 The petitioner being aggrieved, challenged the said decision by way
of fresh writ petitions, being: WP No.1959/1964/2928 of 2014. These writ
petitions were instituted in the Madras High Court.


WP(C) 7855/2015                                                 Page 6 of 45
 3.8 The single Judge of the Madras High Court, vide order dated
14.07.2014, allowed the writ petitions, and consequently, quashed the
MCI‟s communication dated 12.09.2013. A direction was issued to the
MCI to accord an opportunity of personal hearing to the petitioner, and
thereafter, pass appropriate orders, within a period of 30 days.

3.9. Once again the matter was carried in appeal, though, this time by the
MCI. The Division Bench, vide order dated 13.08.2014, confirmed the
learned single Judge‟s order dated 14.07.2014. However, while doing so,
the Division Bench observed that the "findings rendered by the single
Judge were not necessary". This observation was rendered in the context
that the relevance and applicability of MHRD‟s declaration dated
23.05.2013 and the earlier decision of the Division Bench, dated
15.04.2013, were matters which would require, according to the court, a
consideration by the MCI while reconsidering the matter on remand.

4.   Accordingly, the petitioner made a representation dated 26.08.2014 to
the MCI.

4.1 In close proximity to the aforesaid events, the petitioner‟s pending
challenge to the MHRD‟s declaration dated 23.05.2013 (whereby, it had
restricted its scope to only two academic years i.e. 2008-2009 and 2009-
2010, an aspect to which I have alluded to hereinabove), came up for
consideration before the Supreme Court on 15.09.2014.

4.2 The Supreme Court vide order dated 15.09.2014 disposed of the writ
petition (i.e. WP(C) 674/2013), filed in that behalf, with an observation



WP(C) 7855/2015                                                    Page 7 of 45
 that the petitioner should pursue its representation submitted to the MHRD
/ UOI.

4.3 Evidently, the MHRD, vide a notification dated 25.09.2014, issued
another declaratory order, broadly, to the effect that ACS Medical College
shall be a constituent unit under the ambit of the petitioner for conducting
academic courses / programmes from „2014- 2015 onwards‟ subject to
usual terms and conditions, as may be prescribed by the UGC, from time
to time.     As in the earlier declaration of 23.05.2013, caveats were
provided, inter alia, indicative of the fact that the decision was subject to
the decision in      Viplav Sharma‟s case, and was predicated on the
petitioner having in place requisite clearances from MCI under extant
regulations and applicable conditions.

4.4 The MCI, being aggrieved, by the decision of the Division Bench of
the Madras High Court dated 13.08.2014, carried the matter in appeal to
the Supreme Court.

4.5 The Supreme Court vide judgment dated 11.02.2015 passed in Civil
Appeal Nos.1757-1759/2015, disposed of, the matter, with a slew of
directions. These directions were issued keeping in mind the interest of
the students, who had been granted admittance to the ACS Medical
College, for the academic year 2009-2010. The Supreme Court observed,
in no uncertain terms, that the admissions were unauthorised but refrained
from visiting the students with what would have been otherwise the natural
consequence, which is, that the admissions would have to be set aside.
The directions issued by the Supreme Court are contained in paragraph 53
of the judgment. There are, in fact, six directions issued. The sum and

WP(C) 7855/2015                                                 Page 8 of 45
 substance of these directions, was that, the students admitted by the ACS
Medical College in the academic year 2009-2010 were directed to
undergo, once again, final examination under the aegis of the State Health
University, located outside the State of Tamil Nadu; preference in this
behalf was given though to the Rajiv Gandhi University of Health
Sciences, Bengaluru.

4.6 I am informed that the said direction as well as other directions issued
by the Supreme Court were complied with, by the petitioner.

4.7 In so far as the present case is concerned, direction no.5 issued vide
judgment dated 11.02.2015 is relevant, and therefore, for the sake of
convenience, is extracted hereafter :-

          "..(5). The MCI, the MH&FW, the UGC and the MHRD
          should take a joint inspection of the facilities in the College
          within a period of two months from today to ascertain and
          determine whether the College should be allowed to admit
          students in the academic year 2015-2016 and whether it
          provides necessary facilities as required by law and the
          regulations.."
4.8 It appears that in compliance with directions issued by the Supreme
Court, vide its judgment dated 11.02.2015, the MCI carried out an
assessment of physical and other teaching facilities to ascertain as to
whether recognition / approval ought to be granted to the ACS Medical
College. In addition, the MCI also sought to assess the standard of the
examination held by the Rajiv Gandhi University of Health Sciences,
Bengaluru, qua students of 2009-2010 batch.




WP(C) 7855/2015                                                  Page 9 of 45
 4.9 This assessment was evidently carried out by the MCI‟s assessors on
18th and 19th March, 2015.      The assessment report so generated was
considered at the meeting of its Executive Committee, held on 27.03.2015.
The resultant decision, which was taken by the Executive Committee of
the MCI, was as follows :-

        "...The Executive Committee of the Council considered the
        Council Assessors report (18th and 19th March, 2015) in
        compliance of order dated 11.02.2015 passed by the Hon‟ble
        Supreme Court in CA Nos.1757-1759/2015 (arising out of SLP
        (C) Nos.32770-32772 of 2014) and noted the following :-
        1. There are only 9 Major Surgical operations on day of
        assessment.
        2. Number of deliveries is less. On day of assessment, there
        was only 1 stillbirth and 1 Caesarean section.
        3. Cytopathology workload is only 7 on day of assessment.
        4. ICUs : There was only 1 patient in ICCU on day of
        assessment.
        5. Other deficiencies as pointed out in the assessment report.
        In view of the above, the Executive Committee of the Council
        decided to recommend to the Central Government not to
        recognize / approve ACS Medical College and Hospital,
        Chennai u/s. 11(2) of the IMC Act, 1956 and further decided
        that the Institute be asked to submit the compliance for
        rectification of the above deficiencies within 01 month for
        further consideration of the matter..."
5.   The MCI conveyed its recommendation to the Government of India,
MHFW, vide its communication dated 01.04.2015 which, in brief was, not
to recognize /approve the ACS Medical College under Section 11(2) of the
Indian Medical Council Act, 1956 (in short, the IMC Act).


WP(C) 7855/2015                                                 Page 10 of 45
 5.1 As would be noticed from the recommendations extracted above, the
Executive Committee of the MCI also gave an opportunity to the petitioner
to submit its compliance report i.e. carry out rectification of deficiencies
pointed out by it, albeit within a period of one month, for further
consideration of the matter.

5.2     It appears that apart from the assessment on 18th and 19th March
2015 carried out by the assessors of the MCI, a verification was carried out
by a Joint Inspection Team, comprising of the representatives of the
MHRD, UGC, MHFW and the MCI (hereafter collectively, as the „J.I.
Team‟), as well. This inspection was carried out on 10th and 11th April,
2015.

5.3 Consequent to the inspection carried out by the MCI assessors and J.I.
Team, the petitioner vide letter dated 11.04.2015 sought to bring to fore, the
fact that all infrastructure facilities were available, and that, the assessors of
the MCI, in their inspection carried out on 18 th and 19th March, 2015, had
reported that the deficiencies were minor in nature, and certainly, within
permissible limits.
5.4 Apart from the above, the petitioner shot of two other communications,
dated 27.04.2015 and 28.05.2015, both of which were addressed to the MCI.
While the first communication was the petitioner‟s response to the MCI‟s
report dated 01.04.2015 whereby, it had recommended to the GOI/ MHRD
that recognition /approval should not be given to the ACS Medical College,
the second communication, was a rejoinder to the inspection conducted by
the J.I. Team, on 10th and 11th April, 2015. Essentially, both communications
were in the nature of compliance reports.

WP(C) 7855/2015                                                    Page 11 of 45
 5.5   In addition to the above, the petitioner also made a representation dated
06.05.2015 to the UOI, pursuant to which,        it was accorded a personal
hearing on 29.05.2015, before a committee constituted for the said purpose.
5.6 The MCI, however, vide communication dated 11.05.2015, based on the
result of the inspection conducted by the J.I. Team on 10th and 11th April,
2015, informed the GOI/MHFW that its Executive Committee had reached a
decision that ACS Medical College should not be allowed to admit students
in the academic year 2015-2016 under Section 10A of the IMC Act, and that,
a further decision had been taken to apply clause 8(3)(1)(b) of the
Establishment of Medical College Regulation (Amendment) 2010 (Part-II)
dated 16.04.2010 (in short the „2010 Regulation‟). Besides this, MCI also
indicated that its Executive Committee had reached a decision to not
recommend recognition of the ACS Medical College (which was otherwise
under the remit of the petitioner), in terms of Section 11 (2) of the IMC Act.
The said communication, however, had a footnote which, reads as follows :-
        "...The committee also decided that the Institute be asked to
        submit the compliance for rectification of the above
        deficiencies within 01 month for further consideration to
        recognize ACS Medical College and Hospital, Chennai
        under the Dr. MGR Educational and Research Institute
        University u/s. 11(2) of the IMC Act, 1956..."
5.7 Based on the aforesaid recommendation, the GOI/MHFW issued a
communication dated 15.06.2015 to the Principal /Dean of the ACS Medical
College indicating therein that it had accepted the recommendation of the
Executive Committee of the MCI to the effect that it ought not to admit
students to the MBBS Course for the academic year 2015-2016. The ACS
Medical College was put to notice that any admission made for the said


WP(C) 7855/2015                                                 Page 12 of 45
 academic year would be treated as irregular and action would be initiated
accordingly, under the IMC Act and regulations framed, thereunder.
5.8 The MCI, however, vide communication dated 14.07.2015, informed
the Principal of the ACS Medical College that they had considered the
compliance report dated 28.05.2015 and pursuant thereto, it had come to the
conclusion that there was no satisfactory compliance with respect to point
nos.1(a) & (b), 5, 6, 10 and 17-7(i), 7(ii), 7(iii), 7(vii) and 7(ix). The MCI‟s
communication, however, as usual, ends with the note that the petitioner
could submit a detailed point-wise satisfactory compliance report; albeit
within 15 days of the date of dispatch of the said communication.
5.9. In response to the same, the petitioner despatched a letter dated
22.07.2015, setting out therein how it met the deficiencies pointed out in
the MCI‟s letter dated 14.07.2015.

6.   It appears the petitioner was not satisfied with the manner in which its
plea for renewal of permission was being dealt by the respondents and
therefore, it filed, once again, a petition under Article 32 of the
Constitution with the Supreme Court; the said petition was registered as:
WP(C) 457/2015.        This writ petition was, however, dismissed as
withdrawn by the Supreme Court, vide its order dated 24.07.2015 with
liberty to the petitioner to approach the High Court, by way of a petition
under Article 226 of the Constitution.

7.   It is, in this background, that the present writ petition was filed; which
was moved in the first instance on 18.08.2015. On the said date, notice
was issued in the petition.     Since then, pleadings in the matter stand
completed.

WP(C) 7855/2015                                                   Page 13 of 45
 SUBMISSIONS OF COUNSELS
8.    Arguments on behalf of the petitioner were advanced by Mr. Bhasin
while those on behalf of the MCI have been advanced by Mr. Vikas Singh,
Sr. Advocate. Union of India is represented by Mr. Ravinder Agarwal.
9.   Mr. Bhasin on behalf of the petitioner broadly articulated the
assertions made in the writ petition. It was Mr. Bhasin‟s contention that
the MCI was obliged in law to conduct a compliance inspection pursuant
to two compliance reports submitted by it dated 28.05.2015 and
22.07.2015. It was further contended by Mr. Bhasin that the stand taken
by the MCI and the UOI that since provisions of clause 8(3)(1)(b) of the
2010 Regulations had been invoked, it was not required to carry out
verification of assertions made in the compliance report, was contrary to
the provisions of Section 10A of the IMC Act and the law laid down by the
Supreme Court in Swami Devi Dayal Hospital and Dental College Vs.
Union of India, (2014) 13 SCC 506 and by way of judgment dated
20.08.2015, passed in WP(C) 705/14, titled : Royal Medical Trust (Regd.)
and Anr. Vs. Union of India and Anr.

9.1 It was also contended by Mr. Bhasin that clause 8(3)(1)(b) of 2010
Regulations was, in any event, not applicable to the instant case. The
learned counsel submitted that the permission sought by the petitioner to
admit 150 students in the academic year 2015-2016, would, in effect, if
granted, relate to the third batch of students as after 2008-2009 when the
first batch was admitted, and thereafter in the academic year 2009-2010
when the second batch was admitted, the ACS Medical College had not
carried out any admissions. According to Mr Bhasin, if at all, Regulation


WP(C) 7855/2015                                               Page 14 of 45
 8(3)(1)(a) would be applicable and not Regulation 8(3)(1)(b) as sought to
be contended by MCI

9.2 Mr. Bhasin further submitted that the very fact in the letters of
11.05.2015 and 14.07.2015 of the MCI, there is an exhortation to the effect
that the petitioner should seek compliance of the deficiencies highlighted
shows that the process of verification is on and has not been closed
contrary to the argument of the MCI‟s counsel in court. Mr.Bhasin in
support of his contentions, in addition to the judgments referred to above,
has relied upon the following judgments and orders :-

(i). Priyadarshini Dental College and Hospital Vs. Union of India,
(2011) 4 SCC 623
(ii). Judgment dated 01.07.2015, passed by the High Court of Madhya
Pradesh, in WP(C) 7521/2015, in the case titled : RKDF Medical College
Hospital and Research Centre Vs. UOI and Anr.
(iii). Order dated 08.09.2015, passed by the Supreme Court in SLP(C)
No.19513/2015, in the case titled : MCI Vs. RKDF Medical College
Hospital and Research Centre and Ors.
(iv). Judgment dated 05.08.2015, passed in WP(C) 6699/2015, in the case
titled : Career Institute of Medical Sciences and Hospitals and Anr. Vs.
UOI and Anr.
(v). Order dated 24.08.2018, passed by the Supreme Court in SLP(C)
Nos.23278-23279/2015, in the case titled : MCI Vs. Career Institute of
Medical Sciences and Hospital and Ors.
(vi). Order dated 02.07.2015 passed by the Supreme Court in SLP(C)
No.16556-16557/2015, in the case titled: Shree Chhatrapati Shivaji
Education Society and Anr. Vs. UOI and Anr.
(vii). Judgment dated 13.08.2015, passed in WP(C) No.7101/2015, in the
case titled : Medicity Institute of Medical Sciences (MIMS) and Anr. Vs.
UOI and Anr.

WP(C) 7855/2015                                                Page 15 of 45
 10. Mr. Singh, on the other hand, has said that the deficiencies pointed
out by the MCI, in the report dated 11.05.2015, in effect, are of such nature
that they cannot be cured in the short span of time, which is available to
the petitioner.   It is the learned counsel‟s submission that since the
petitioner‟s case falls within the ambit of Regulation 8(3)(1)(b), no further
opportunity can be given to the petitioner for rectification of deficiencies
pointed out in the report dated 11.05.2015.

10.1 In this behalf, Mr. Singh, laid stress on the findings noted in the
11.05.2015 report of the MCI which, inter alia, is indicative of the fact that
the deficiency qua faculty is 22% while deficiency qua residents is,
59.15%. Besides these two major deficiencies, it also highlights the fact
that bed occupancy is less than 70%. In other words, according to the
learned counsel since deficiency in teaching faculty and / or residents was,
more than 20%, and /or the bed occupancy was less than 70%, the ACS
Medical College could not be considered for renewal of permission qua the
academic year 2015-2016. In support of his submissions, the learned
senior counsel relied upon the judgment dated 28.05.2015, passed by a
Division Bench of this court in WP(C) 5041/2015, titled : Shree
Chhatrapati Shivaji Education Society and Anr. Vs. Union of India and
Anr. Besides this judgment, reliance is also placed by the MCI on the
following judgments and orders :-

(i). Order dated 10.08.2015, passed in SLP(C) No.22472/2014, titled :
Medical Council of India Vs. Subharti Medical College Meerut.

(ii). Judgment dated 31.08.2015, passed in Padamashree Dr. D.Y. Patil
Medical College Vs. Medical Council of India and Anr.

WP(C) 7855/2015                                                  Page 16 of 45
 (iii). Order dated 02.09.2015, passed in SLP (C) No.16258-59/2015, titled
Medical Council of India Vs. Akash Education and Development Trust
and Ors.

(iv). Order dated 02.09.2015, passed in SLP (C) 14880/2015, titled :
Medical Council of India Vs. AI Millat Foundation Trust and Ors.

(v). Order dated 03.09.2015, passed in SLP (C) NO.22472/2014, titled :
Medical Council of India Vs. Subharti Medical College, Meerut.

(vi). Judgment dated 03.09.2015, passed in Medical Council of India Vs.
Subharti Medical College Meerut.

(vii). Order dated 04.09.2015, passed in SLP (C) No.24081/2015, titled :
Medical Council of India Vs. Mala Reddy Institute of Medical Sciences
and Ors.

(viii). Judgment dated 01.09.2015, passed in the case titled : Kanachur
Islamic Education Trust (R) Vs. The Ministry of Health and Family
Welfare and Anr.

(ix). Orders dated 01.09.2015 and 02.09.2015, passed in the case titled:
Saraswati Medical College vs. Union of India and Anr.

REASONS
11. Having heard the learned counsel for the parties and perused the
record, according to me, what was emerged, is as follows :-
(i). The petitioner has been given permission to continue as a deemed
university vide notification dated 25.09.2014 issued by the MHRD from
"2014-2015 batch onwards".

WP(C) 7855/2015                                               Page 17 of 45
 (ii). The first batch of the students for the academic year 2008-2009 have
already passed out.

(iii). In respect of 150 students admitted to MBBS course in 2008-2009,
UOI / MHWF issued a notification dated 01.10.2013 whereby, the medical
qualification accorded to them by the ACS Medical College, under the
ambit of the petitioner, was recognized.

(iv). Pursuant to the judgment of the Supreme Court dated 11.02.2015,
rendered in CA No.1757-1759/2015, students admitted in the academic
year 2009-2010 have taken their exam, albeit under the aegis of Rajiv
Gandhi University Health Sciences, Bengaluru.

(v).    By virtue of the very same judgment dated 11.02.2015 of the
Supreme Court, two inspections were held. The first inspection was held
by the assessors of the MCI      on 18th and 19th March, 2015 while, the
second inspection was held by the J.I. Team on 10 th and 11th April, 2015.
In respect of the first inspection, a report dated 01.04.2015 was generated
whereas, in respect of the second inspection, report dated 11.05.2015 was
issued by the MCI.

(vi). There is a wide variation in the deficiencies found in the two reports,
dated 01.04.2015 and 11.05.2015. The petitioner has, admittedly, filed
compliance report with the MCI, dated 27.04.2015 and 28.05.2015
whereupon, the MCI has sent its response dated 14.07.2015.

(vii). All three reports dated 01.04.2015, 11.05.2015 and 14th July, 2015,
end with a note that the petitioner could approach the MCI, within the
stipulated time span, with necessary rectifications of the deficiencies

WP(C) 7855/2015                                                 Page 18 of 45
 pointed out. In respect of the first two reports, the time allotted for this
purpose is one (1) month whereas, in the third report, the petitioner has
been given 15 days time.

(viii) In MCI‟s letter dated    14.07.2015, it is noted that there is dis-
satisfaction with respect to the following points : 1(a) and (b), 5, 6, 10, 17-
7(i), 7(ii), 7(iii), 7(vii) and 7(ix). These unliquidated deficiencies emerge
from report dated 11.05.2015. The report dated 11.05.2015 was generated
pursuant to J.I. Team inspection, which was in turn, focussed on whether
or not renewal permission ought to be given to ACS Medical College for
academic year 2015-2016.

(ix) The petitioner, as required by the MCI, has submitted its compliance
report dated 22.07.2015 to the MCI.

(x). The MCI, since then, has not carried out, any compliance verification,
because of which the petitioner first approached the Supreme Court and
after having withdrawn its writ petition, as indicated above, approached
this court, in August 2015.

11.1 The aforesaid would show that not only was there a wide variation in
the reports submitted by the MCI dated 01.04.2015 and 11.05.2015, there
is also a narrowing of the number of deficiencies. This fact is evident on
perusal of communication issued 14.07.2015 issued by the MCI. As to
whether or not the deficiencies pointed out in the communication dated
14.07.2015, would result in denial of permission to the petitioner with
regard to its request to admit students to the academic year 2015-2016 is
concerned, can only be known after a compliance verification exercise is


WP(C) 7855/2015                                                   Page 19 of 45
 carried out, by the MCI. In that sense, the reliance by Mr. Singh, on the
deficiencies with regard to faculty and / or residents, as adverted to in the
report dated 11.05.2015, may not be appropriate till such time a
compliance verification is carried out. Furthermore, as indicated above, in
each of the three reports generated by the MCI, it has itself, called upon the
petitioner to submit a compliance report, within a given time span.

11.2 The argument of Mr. Singh, in this behalf, that leeway given to the
petitioner to submit its compliance report, is only for the purposes of
keeping the issue of recognition open, may not be wholly correct as, the
period within which these reports were required to be submitted, is
extremely short. As a matter of fact, in the last report dated 14.07.2015,
the MCI gave only 15 days time to the petitioner to submit a compliance
report. Even if, I were to accept, for the moment, the stand taken by the
MCI, in this behalf, what cannot be lost sight of, which is a point raised by
the petitioner, is that in the first year of admission, only non-clinical
subjects, such as, Anatomy, Physiology and Biochemistry are taught. The
students for 2008-2009 batch, have already passed out. The students for
the batch, 2009-2010 would have also gone through the first year course.
Concededly, UOI / MHFW          has recognized the degree issued by the
petitioner to the batch of students, who were admitted to 2008-2009
course. If, the stand taken by the MCI is accepted, the logical conclusion
one would reach is, that ACS Medical College did not even have the
wherewithal which includes infrastructural facilities, equipment, clinical
material and faculty to undertake even the first year MBBS course.




WP(C) 7855/2015                                                  Page 20 of 45
 11.3 Mr. Singh, in the course of his arguments, did convey that
augmentation of facilities is, an on-going process and therefore, till an
institution reaches the prescribed level, full recognition is kept in
abeyance. Therefore, one would gather from submissions made on behalf
of the MCI that the petitioner is not ripe as yet, for full recognition; though
I must indicate that the petitioner contests this position. However, would it
follow from the same that the ACS Medical College is not in a position to
admit students in the academic year 2015-2016? This aspect has a factual
connotation. It is not the case of the MCI before me, that there has been a
degradation of the infrastructural facilities which were available when the
first batch of students was admitted. In other words, ACS Medical College
would not be in a position to impart medical education and professional
skill of a level which should be available to a first year student. If that is
the position, then, the MCI has enough powers under the IMC Act to step
in and take corrective measures. It should in those circumstances perhaps
recommend that ACS Medical College should be closed down. However,
that is not the stand MCI before me. Understandably so, as the assets
created cannot perhaps be allowed to go waste.

11.4 The argument of Mr. Singh, based on the judgment of the Division
Bench, in the Shree Chhatrapati Shivaji's case, to my mind is untenable
for two reasons.         First, on facts, which is, that the impugned
communication issued by the MCI in that case did not make any provision
for submission of compliance report, by the concerned institution. At least,
that fact is not revealed on a reading of the judgement. Second, which is,
an aspect which touches upon the issue of law, is that, in Shree
Chhatrapati Shivaji‟s case, the judgment of the Supreme Court in the case
WP(C) 7855/2015                                                   Page 21 of 45
 of Swamy Devi Dayal was not brought to the notice of the Division Bench.
On the aspect of adherence to the principles of natural justice, the Supreme
Court made pertinent observations in paragraph 13 to 15. In sum, after
quoting precedents of its own court, which included the judgment in the
case of A.K. Kraipak Vs. Union of India, (1969) 12 SCC 262 and
Swadeshi Cotton Mills Vs. Union of India, (1981) 1 SCC 664, the
Supreme Court concluded that unless a statutory provision specifically or
by necessary implication, excludes the application of principles of natural
justice, it would generally be read into the provisions of the statute,
particularly when such an order results in adverse civil consequences for
the affected party. The court went on to state that even in the absence of a
specific provision of giving a hearing, hearing is required to be given in
such cases unless specifically excluded by a statutory provision. The court
applied the proviso to sub-section (4) to Section 10A of the IMC Act, to
the permissions for "renewal" as well by liberally construing the
provisions of the said Section. In the facts of the said case, the court
categorically stated that Section 10A required the concerned authorities (in
that case, the Dental Council of India and the Central Government) to
follow the principles of natural justice at two stages. In the first stage, the
principles of natural justice were required to be followed by the DCI upon
deficiencies being discovered while, examining the facilities in the
concerned institute, and thereafter, at the second stage, by the Central
Government before passing any adverse orders; being the final
administrative authority vested with powers to pass orders qua such like
permissions.



WP(C) 7855/2015                                                   Page 22 of 45
 11.5 In this context, reference may be had to the following paragraphs
obtaining in Swamy Devi Dayal‟s case of the judgment :-

          22. We, accordingly, sum up the legal position, touching
          upon the issue, on the interpretation of Section 10A(4) of the
          Act, as below:

          22.1 Section 10A applies to the cases of renewal of permission
          as well;

          22.2 It contemplates grant of opportunity of being heard at
          two stages. First stage would be at the level of DCI after the
          scheme is submitted to DCI under Sub-section (2) of Section
          10A of the Act. Once it is found by the DCI that all the
          parameters for granting permission are met, it recommends the
          grant of approval of the scheme to the Central Government. In
          case Scheme it is found to be deficient, Sub-section (3) (a) of
          Section 10A of the Act casts an obligation on the part of the
          DCI to give a reasonable opportunity for making a written
          representation and also to rectify the deficiencies, if any,
          specified by the DCI. Second stage of adherence to the
          principles of natural justice is provided at the level of Central
          Government at the time when it has to take final decision,
          after the receipt of the recommendation sent by the DCI. This
          requirement of hearing is stipulated in proviso to Sub-section
          (4) of Section 10A, in the event the Central Government is
          proposing to disapprove the scheme.

          22.3 The expression "opportunity of being heard" occurring in
          this proviso would mean that the material that goes against the
          applicant and is to be taken into consideration, is to be
          supplied to the applicant within an opportunity to make
          representation. For this purpose either the report of the DCI
          itself can be supplied or atleast the deficiencies pointed out in
          the report have to be communicated by the Central
          Government to the applicant with an opportunity to furnish its
          comments thereupon. At that stage while giving its reply, if


WP(C) 7855/2015                                                   Page 23 of 45
           the applicant claims personal hearing, such a personal hearing
          should also be accorded.

          23. As in the present case, since no such opportunity of being
          heard the requirement of proviso to Sub-section (4) of Section
          10A of the Act was not afforded to the Petitioner, the decision
          dated 30th March 2013 of the Central Government warrants to
          be set aside on this ground alone.

          24. Notwithstanding the aforesaid discussion clarifying the
          position in law on this aspect which goes in favour of the
          Petitioner, other circumstances appearing in this case desist us
          from giving the relief to the Petitioner that is claimed by it in
          so far academic session 2013-2014 is concerned. The effect of
          the aforesaid view taken by us would be to set aside the orders
          dated 30th March 2013 passed by the Central Government
          rejecting the request of renewal. However, from that it would
          not automatically follow that direction can be issued to the
          Central Government to accord such a permission. This Court
          could only remit the case to the Central Government to pass
          appropriate orders after giving hearing to the Petitioner.
          However, it is too late for the Central Government to re-
          examine the issue for the current academic session. Fact
          remains that as per the report of the DCI, there are
          deficiencies. Deficiencies are not limited to the number of
          minor and major surgeries which are required to be performed
          by a College for second renewal. The argument of the
          Petitioner that while calculating the number of surgeries, both
          PG and UG surgeries are to be taken into consideration was
          countered by Mr. Rakesh Khanna, learned ASG. This is,
          therefore, an aspect which the Central Government is
          supposed to examine. However, there are other deficiencies
          mentioned by the DCI also in its report.

          25. With respect to Oral Scheme the DCI found the
          following deficiencies:

          (i) Clinical training is not upto the mark.

          (ii) Back volumes are not available for last ten years.
WP(C) 7855/2015                                                     Page 24 of 45
           (vi) No. of cases operated in GA and LA are inadequate.

          26. As far as Ortho Scheme is concerned, the deficiencies
          noted in the report of DCI are as follows:

          (i) University affiliation letter dated 27.3.2013 from Pt. B.D.
          Sharma University states that the college does not comply for
          the removal of deficiencies.

          (ii) There is deficiency of number of journals.

          (iii) Irregular supply of journals.

          (iv) Back volumes are available only from 2011.

          (v) There is deficiency of clinical material.

          (vi) Inspectors have pointed out that the clinical material in the
          specialty and the OPB are not tallying.

          27. As per DCI report, deficiency in the Laboratory
          maintained by the Petitioner was also found in respect of the
          specialties of Oral scheme. It is stated by the DCI that the
          Dental Institutions are supposed to maintain the Library at two
          levels. One is called a Central Library which is mainly
          maintained by UG level and other is maintained by PG in each
          and every specialty department. The DCI inspected each
          specialty and report is submitted by the Inspector in respect of
          each specialty. The deficiency has been pointed out in respect
          of the specialty of Oral stream that the Petitioner does not
          have the back volumes of journals for the last 10 years. Thus,
          DCI reported that despite repeated inspections, the
          deficiencies have been found. In respect of Ortho scheme as
          well similar deficiencies are pointed out. Therefore, this Court
          cannot issue any mandamus straightaway and the Petitioner is
          required to give its satisfactory explanation qua the aforesaid
          deficiencies to the Central Government. However, the time
          has run out in so far current year is concerned. The session in
          respect of PG streams started on 15th July 2013. The necessary
          admissions have already been given to the students in different

WP(C) 7855/2015                                                    Page 25 of 45
           colleges. On remitting the matter, some time will have to be
          given to the Central Government as well for taking a fresh
          decision. If that is also taken into account, by the time
          decision is taken, the present academic session would have
          progressed significantly. This Court in number of cases
          highlighted the importance of the cut off date for starting of
          courses impressing upon that such deadline should not be
          extended. (See: Priya Gupta v. State of Chhattisgarh (2012) 7
          SCC 433 and Maa Vaishno Devi Mahila Mahavidyalaya v.
          State of U.P. (2013) 2 SCC 617)..."

11.6 Furthermore, in Shree Chhatrapati Shivaji‟s case, the Supreme Court
has admitted the special leave petition (SLP) vide order dated 02.07.2015.
This fact, I am bringing to fore as great emphasis was placed by the MCI‟s
counsel on the said judgment. The submission would have had weight, but
for what is noted hereafter especially with regard to the view of another
Division Bench, in a latter case. Continuing with the narrative, by the said
order (i.e. order dated 02.07.2015), the Supreme Court has further directed
the MCI to inspect the concerned college and submit the report, in a sealed
cover. Judgment of the Division Bench in Shree Chhatrapati Shivaji‟s
case, however, has not been stayed. Another Division Bench of this court,
as indicated above, in the case of Career Institute‟s case, distinguished the
Division Bench‟s judgment in Shree Chhatrapati Shivaji‟s case by noting
that the judgment of the Supreme Court in Swamy Devi Dayal‟s case was
not cited, before it. The observations in paragraph 20 of the judgment,
which reads as follows, being pertinent, are extracted hereinafter :-

        ".....20. Admittedly, the decision of the Supreme Court in
        Swami Devi Dayal Hospital and Dental College (supra) was
        not cited before the Division Bench and the above conclusion
        in Chhatrapati Shivaji (supra) was arrived at without taking

WP(C) 7855/2015                                                  Page 26 of 45
         note of the ratio laid down therein with regard to the
        adherence to the principles of natural justice under Section
        10A(4) of the Act in the event the Central Government
        proposes to disapprove the scheme. Though there was no
        reference to a provision similar to Regulation 8(3)(1) of the
        Regulations, having regard to the settled legal position that
        statutory Regulations cannot be in conflict with the provisions
        of the parent Act, it appears to us that the ratio laid down in
        Swami Devi Dayal Hospital and Dental College (supra)
        applies to all cases of rejection including rejection on
        application of proviso (a) to (d) of Regulation 8(3)(1)..."
                                                    (emphasis is mine)
11.7 The Division Bench thus, in Career Institute‟s case directed fresh
inspection for verification of compliance report.

11.8 Against the judgment in Career Institute, an SLP was filed, which
was, however, dismissed by the Supreme Court vide order dated
24.08.2015, passed in SLP No.23278-23279/2015. The Supreme Court, as
a matter of fact, while declining to entertain the SLP, granted three weeks
to MCI to comply with the interim directions of verification issued by the
Division Bench of this court.      I may only indicate that I have been
informed by the counsel for the MCI that the judgments in Chhatrapati
Shivaji and Career Institute have been referred to a larger bench. There
is, however, no stay on the operation of the judgment in Career Institute‟s
case.

11.9 Therefore, in the context of the ratio of the judgment delivered in
Swamy Devi Dayal‟s case, it cannot be argued that the principles of natural
justice need not read into clause 8(3)(1)(a) to (d). There is, in fact, no
express exclusion of either personal hearing or verification of the facts as


WP(C) 7855/2015                                                 Page 27 of 45
 articulated in the compliance report.       What clause 8(3)(1)(a) and (b)
provide for, is that, if the deficiency relating to teaching faculty and / or
residents, as also in respect of bed occupancy, is found to be beyond the
required standard, then, renewal permission cannot be considered, for that
particular academic year. It does not, to my mind, prevent the MCI from
examining the claims of institutions that the deficiencies, as reported, with
regard to availability of faculty, residents, or even bed occupancy, were not
accurate or have been removed/ liquidated since the time the inspection
took place.

12. I must, at this stage, deal with a submission raised on behalf of MCI
that once deficiencies with regard to teaching faculty and/or residents or
bed occupancy is found to be beyond the prescribed parameters, then no
compliance verification is required to be conducted. In this behalf, the
MCI, as indicated above, has sought to place reliance on 2010 regulation
and, in particular, regulation 8(3)(1)(b). For the sake of convenience, the
relevant part of the said regulation is extracted hereinafter:

          "....8 (3)(1). The permission to establish a medical college
          and admit students may be granted initially for a period of
          one year and may be renewed on yearly basis subject to
          verification of the achievements of annual targets. It shall be
          the responsibility of the person to apply to the Medical
          Council of India for purpose of renewal six months prior to
          the expiry of the initial permission. This process of renewal
          of permission will continue till such time the establishment
          of the medical college and expansion of the hospital facilities
          are completed and a formal recognition of the medical
          college is granted. Further admissions shall not be made at
          any stage unless the requirements of the Council are fulfilled.
          The Central Government may at any stage convey the

WP(C) 7855/2015                                                  Page 28 of 45
           deficiencies to the applicant and provide him an opportunity
          and time to rectify the deficiencies.
          PROVIDED that in respect of
          (a) Colleges in the stage upto II renewal (i.e. Admission of
          third batch):
          If it is observed during any regular inspection of the institute
          that the deficiency of teaching faculty and/or Residents is
          more than 30% and/or bed occupancy is < 60 %, such an
          institute will not be considered for renewal of permission in
          that Academic Year.
          (b) Colleges in the stage from III renewal (i.e. Admission of
          fourth batch) till recognition of the institute for award of
          M.B.B.S. degree:
          If it is observed during any regular inspection of the institute
          that the deficiency of teaching faculty and/or Residents is
          more than 20% and/or bed occupancy is < 70 %, such an
          institute will not be considered for renewal of permission in
          that Academic Year.
          (c) Colleges which are already recognized for award of
          M.B.B.S. degree and/or running Postgraduate Courses:
          If it is observed during any regular inspection of the institute
          that the deficiency of teaching faculty and/or Residents is
          more than 10% and/or bed occupancy is < 80 %, such an
          institute will not be considered for processing applications
          for postgraduate courses in that Academic Year and will be
          issued show cause notices as to why the recommendation for
          withdrawal of recognition of the courses run by that institute
          should not be made for Undergraduate and Postgraduate
          courses which are 16 recognized u/s 11(2) of the IMC Act,
          1956 along with direction of stoppage of admissions in
          permitted Postgraduate courses.
          (d) Colleges which are found to have employed teachers with
          faked / forged documents:


WP(C) 7855/2015                                                   Page 29 of 45
           If it is observed that any institute is found to have employed
          a teacher with faked / forged documents and have submitted
          the Declaration Form of such a teacher, such an institute will
          not be considered for renewal of permission / recognition for
          award of M.B.B.S. degree / processing the applications for
          postgraduate courses for two Academic Years - i.e. that
          Academic Year and the next Academic Year also. However,
          the office of the Council shall ensure that such inspections
          are not carried out at least 3 days before upto 3 days after
          important religious and festival holidays declared by the
          Central/State Govt.
          (2) The recognition so granted to an Undergraduate Course
          for award of MBBS degree shall be for a maximum period of
          5 years, upon which it shall have to be renewed.
          (3) The procedure for „Renewal‟ of recognition shall be same
          as applicable for the award of recognition.
          (4) Failure to seek timely renewal of recognition as required
          in sub-clause (a) supra shall invariably result in stoppage of
          admissions to the concerned Undergraduate Course of
          MBBS at the said institute......"
12.1 A close perusal of regulation 8(3)(1) would show that it contemplates
permission for grant of establishing a medical college, and for that
purpose, initially permission may be granted for one year and, thereafter, it
may be renewed on yearly basis subject to verification of the achievement
of the annual targets.

12.2 The person seeking such permission for renewal is required to apply
to the MCI, at least six months prior to the expiry of the initial permission.
The process of "renewal of permission" is required to continue till
establishment of the medical college and the expansion of hospital
facilities are completed and, a formal recognition is granted to the
concerned medical college.
WP(C) 7855/2015                                                  Page 30 of 45
 12.3 Admissions, however, by the medical college, at any stage, are
dependent on the fulfilment of requirements stipulated by MCI.

12.4 The Central Government, which is the final authority, vested with the
power to grant permissions, both for establishing a new college and for
issuance of renewal permissions, is empowered to convey deficiency to an
applicant "at any stage" and thereupon, provide such an applicant an
opportunity and time to rectify the deficiencies.

12.5 There are four provisos to the main regulation 8(3)(1). Provisos (a)
and (b) relate to undergraduate course in MBBS. Proviso (a), broadly,
provides that if upon, "regular inspection" of the concerned institute,
deficiency of teaching faculty and/or residence is more than 30% and/or
the bed occupancy is less than 60% then, such an, institute will not be
"considered" for renewal of permission in that academic year.

12.6 The said proviso, however, applies to colleges seeking renewal
permission upto the second renewal stage i.e. involved with admission of
the third batch. Similarly, proviso (b), which pertains to a college seeking
third renewal i.e. concerning admission of the fourth batch - provides that
if, upon "regular inspection" deficiency of the institute in relation to
teaching faculty and/or residents is more than 20% and/or bed occupancy
is less than 70%, such institute, will not be considered for renewal of
permission in that academic year. Proviso (c) applies to post-graduate
course, while proviso (d) applies to an institute which employs teachers by
taking recourse to fake or forged documents.




WP(C) 7855/2015                                                  Page 31 of 45
 12.7 A conjoint and harmonious reading of the regulation would show that
in the main part of regulation 8(3)(1), the Central Government is
empowered to convey the deficiencies to the applicant i.e. the concerned
institute/ college "at any stage", and that, thereafter, it is obliged to
provide opportunity to rectify the deficiencies.        Since, the Central
Government, does not have the necessary wherewithal it relies upon the
expertise of the assessors employed by the MCI.          The main part of
regulation 8(3)(1) also recognizes the fact that the grant of renewal of
permission is a process in continuum, which progresses till such time
formal recognition is granted to the concerned institute/ medical college.
The provisos kick-in only when on a regular inspection deficiencies of the
kind provided therein are found, if such deficiencies remain then, the
concerned institute/ medical college, cannot be considered for renewal of
permission in that particular academic year.

12.8 What does not follow though that the power of the Central
Government to convey deficiencies, and thereupon, to give an opportunity
for rectification of the same, is taken away. If, such an interpretation is
given to the provisos then, it will take away in entirety the power conferred
on the Central Government under the main provision. Under the frame
work so established both under the IMC Act and the Regulations, MCI is
only a delegatee of the power of recognition and / or renewal which
ultimately vests in the Central Government.          Furthermore, if,      the
interpretation as sought to be given by the MCI to proviso (a) and (b) of
regulation 8(3)(1) is given, it will be contrary to the provisions of Section
10A of the IMC Act, which itself contemplates grant of opportunity to the
concerned institute/ college at two stages; an aspect which I have already
WP(C) 7855/2015                                                 Page 32 of 45
 discussed hereinabove. The MCI, has cited several judgements to contend
to the contrary. However, some of these judgements either overlook the
principles set forth in Swamy Devi Dayal's case or, are those, which did
consider the ratio of the judgement in Swamy Devi Dayal's case in its
correct perspective and sought to distinguish it. The latter approach may
no longer, hold good, to my mind, in view of the judgement of a Bench of
three-Judges of the Supreme Court in Royal Medical Trust's case. The
relevant observations, whereby the Supreme Court in Royal Medical
Trust's case reiterated the view taken in Swamy Devi Dayal's case, are set
out hereinbelow to emphasise this aspect of the matter :

           ".... 24. The Scheme under Section 10A, with due regard to
           the factors referred to in sub-section (7), may contemplate
           putting in place necessary facilities at a later point of time.
           Paragraphs 7(b) and 8(3) of the Regulations also speak of
           defining and achieving annual targets respectively.
           Naturally, it needs to be assessed and verified whether such
           annual targets are achieved or not. The timely assessment is
           integral to the Scheme itself and the MCI and the Central
           Government are therefore obliged and required to conduct
           renewal inspections every year so as to ensure that the
           establishment of the Medical College and expansion of
           hospital facilities are completed in time and in accordance
           with the Scheme. In Swamy Devi Dayal it was observed
           that the provision requiring such opportunity being given to
           the applicant applies not only at the initial stage when
           permission for establishment of new College is under
           consideration but must apply even in cases of subsequent
           renewal of such permission. In our view, the ratio in
           Swamy Devi Dayal must apply as regards cases of renewal
           under the Act.

WP(C) 7855/2015                                                   Page 33 of 45
            25. As regards cases of renewal, it was laid down in
           Priyadarshini that the process of decision making for grant
           of fresh or initial permission for establishment of a new
           college is exhaustive and elaborate when compared to such
           decision making in regard to grant of renewal of permission
           for the four subsequent years. It was further stated that
           before grant of initial permission the aspects whether the
           institution would be in a position to offer the minimum
           standards of education in conformity with the Act and
           Regulations and whether the institution has adequate
           resources and whether the institution has provided or will be
           able to provide within the time limit specified in the Scheme
           all the required facilities and faculty are required to be
           considered and scrutinized very closely. On the other hand
           for the purposes of grant of renewal what is required to be
           considered is whether the prescribed faculty and
           infrastructure is available. Considering renewal cases on a
           parameter distinct and different from that relating to
           establishment of a new college for the first time, it was
           observed that the entire process of verification and
           inspection relating to renewal ought to be done well in time
           so that the existing colleges have adequate and reasonable
           time to set right the deficiencies or offer explanation to the
           deficiencies.

           26. In the light of the aforesaid facets namely that the
           Scheme under Section 10A may itself contemplate stage
           wise achievement of annual targets and the requirements of
           reasonable opportunity to be afforded not only at the initial
           stage but also in cases of subsequent renewal and further
           that the opportunity must be afforded at both the stages
           namely by the MCI as well as by the Central Government,
           the Schedule under the Regulations must accommodate and
           provide for adequate time limits to take care of such

WP(C) 7855/2015                                                  Page 34 of 45
            eventualities. The Schedule which was brought in force by
           way of an amendment dated 21.09.2012 unfortunately does
           not provide for such stage wise consideration. It simply
           gives four stages without indicating any time limits to
           ensure grant of such reasonable opportunity in case the
           decisions of disapproval are taken against the applicants. It
           also does not speak of any compliance verification. The
           pattern that emerges in the present cases is common and
           consistent in that the inspections were undertaken in and
           around April/May 2014 and the letters of disapproval were
           sent by the Central Government on or about 15th July,
           2014. Though the compliance was reported, no verification
           in that behalf was undertaken.

           27. The MCI and the Central Government have been vested
           with monitoring powers under Section 10A and the
           Regulations. It is expected of these authorities to discharge
           their functions well within the statutory confines as well as
           in conformity with the Schedule to the Regulations. If there
           is inaction on their part or non-observance of the time
           Schedule, it is bound to have adverse effect on all
           concerned. The affidavit filed on behalf of the Union of
           India shows that though the number of seats had risen,
           obviously because of permissions granted for establishment
           of new colleges, because of disapproval of renewal cases
           the resultant effect was net loss in terms of number of seats
           available for the academic year. It thus not only caused loss
           of opportunity to the students‟ community but at the same
           time caused loss to the society in terms of less number of
           doctors being available. The MCI and the Central
           Government must therefore show due diligence right from
           the day when the applications are received. The Schedule
           giving various stages and time limits must accommodate
           every possible eventuality and at the same time must

WP(C) 7855/2015                                                 Page 35 of 45
            comply with the requirements of observance of natural
           justice at various levels. In our view the Schedule must
           ideally take care of :

              (A) Initial assessment of the application at the first
              level should comprise of checking necessary
              requirements such as essentiality certificate, consent
              for affiliation and physical features like land and
              hospital requirement. If an applicant fails to fulfill
              these requirements, the application on the face of it,
              would be incomplete and be rejected. Those who fulfill
              the basic requirements would be considered at the next
              stage.

              (B) Inspection should then be conducted by the
              Inspectors of the MCI. By very nature such inspection
              must have an element of surprise. Therefore sufficient
              time of about three to four months ought to be given to
              the MCI to cause inspection at any time and such
              inspection should normally be undertaken latest by
              January. Surprise Inspection would ensure that the
              required facilities and infrastructure are always in
              place and not borrowed or put in temporarily.

              (C) Intimation of the result or outcome of the
              inspection would then be communicated. If the
              infrastructure and facilities are in order, the concerned
              Medical College should be given requisite
              permission/renewal. However if there are any
              deficiencies or shortcomings, the MCI must, after
              pointing out the deficiencies, grant to the college
              concerned sufficient time to report compliance.

              (D) If compliance is reported and the applicant states
              that the deficiencies stand removed, the MCI must
              cause compliance verification. It is possible that such
WP(C) 7855/2015                                                   Page 36 of 45
               compliance could be accepted even without actual
              physical verification but that assessment be left
              entirely to the discretion of the MCI and the Central
              Government. In cases where actual physical
              verification is required, the MCI and the Central
              Government must cause such verification before the
              deadline.

              (E) The result of such verification if positive in favour
              of the Medical College concerned, the applicant ought
              to be 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.
                                   (emphasis is mine)

12.9 As a matter of fact, a Division Bench of the Madhya Pradesh High
Court in RKDF Medical College's case has dealt with this very argument
raised by MCI. As indicated above, the Supreme Court, in a SLP filed by
MCI (SLP No. 19513/2015), in that case, has directed inspection of RKDF
Medical College and submission of the report in a sealed cover. There is, I
am told, no stay on the operation of the judgement of the Madhya Pradesh
High Court.

13. I may indicate that, at the fag end of the submissions, advanced on
behalf of the MCI, a compilation of following interim orders and
judgements was handed over to the court :-

        Order dated 10.08.2015, passed in SLP No. 22472/2014, titled:
        MCI vs Subharti Medical College Meerut; judgement dated
        31.08.2015, passed in SLP(C) NO. 15043/2015, titled:
        Padamsshree Dr. D.Y. Patil Medical College vs Medical
        Council of India & Anr; order dated 02.09.2015, passed in
        SLP(C) No. 16258-59/2015, titled: MCI vs Akash Education &

WP(C) 7855/2015                                                   Page 37 of 45
         Development Trust & Ors.; order dated 02.09.2015, passed in
        SLP No. 14880/2015, titled: MCI vs Al Millat Foundation
        Trust & Ors; judgement dated 03.09.2015 in MCI vs Subharti
        Medical College Meerut; order dated 04.09.2015, passed in
        SLP(C) No. 24081/2015, titled: MCI vs Mala Reddy Institute
        of Medical Sciences & Ors.; judgement dated 01.09.2015,
        passed in WP(C) No. 7128/2015, titled: Kanachur Islamic
        Education Trust vs Ministry of Health & Family Welfare &
        Anr.; orders dated 01.09.2015 & 02.09.2015, passed in WP(C)
        8385/2015, titled: Saraswati Medical College vs UOI & Anr.
13.1 To my mind, the benchmark is presently set by the judgment of
the Supreme Court in Royal Medical Trust case.             Therefore, an
elaborate discussion qua other judgments and / or orders is not required
except those which are discussed hereafter.

13.2 Amongst the judgement cited, one of the judgements relied upon is a
judgement of the Supreme Court in Padamshree Dr. D.Y. Patil Medical
College case.      This was a judgment which was delivered after the
judgment in Royal Medical Trust was pronounced.                A perusal of
paragraph 22 of the judgement of the Supreme Court in the said case,
establishes that the court has reiterated the principle set forth in the Royal
Medical Trust case. The SLP, in this case, was dismissed only on the
ground that the statutory time schedule was already over, and that, it would
not be appropriate to take a decision in that behalf in the current academic
year 2015-16.

13.3 This was a case where the petitioner-institute had made an application
for increase of intake of capacity for the MBBS course from 150 to 250,
for the academic year 2015-2016. The said application was made on
30.08.2014.       However, the application was not accompanied by an

WP(C) 7855/2015                                                  Page 38 of 45
 essentiality certificate. Since, the essentiality certificate was received from
the Government of Maharashtra, on 03.09.2014, it was submitted to the
Central Government only on 05.09.2014.             The Central Government
returned the application on the ground that the essentiality certificate and
the consent of affiliation was not submitted with the proposal dated
01.09.2014. As the last date for submitting duly completed application,
was 31.08.2014, the petitioner-institute was advised that it should submit a
fresh application for the succeeding academic year i.e. academic year
2016-2017.

13.4 The Single Judge, in a writ petition filed by the petitioner-institute,
granted relief, while the Division Bench reversed the decision on the
ground since the prescribed time was over, the application, could not be
considered for academic year 2015-2016.

13.5 Quite clearly, on facts, the judgement of the Supreme Court is
distinguishable, as no such plea is taken by MCI in this case.

13.6 The judgement of a Single Judge of this court, passed in Kanachur
Islamic Education Trust may also not help the cause of MCI as it
pertained to a challenge laid to rejection of an application for
establishment of a new medical college.         There was, therefore, quite
clearly, no discussion on the scope and ambit of regulation 8(3)(1)(a) and
(1)(b), which relates to renewal permissions granted by MCI.
Furthermore, in this case a SLP has been preferred by Kanachur Islamic
Education Trust, which is numbered as : SLP 2565/2015. Vide order dated
09.09.2015, the Supreme Court has issued notice in the SLP.


WP(C) 7855/2015                                                   Page 39 of 45
 13.7 Furthermore, the judgement of the Division Bench of this court in the
case of Career Institute of Medical College & Hospitals & ANr. Vs UOI
& Anr. , does not seem to have been brought to the notice of the learned
single Judge in Kanachur Islamic Education Trust case.

13.8 In so far as the judgement dated 20.08.2015, passed in WP(C) No.
594/2015, titled: Jamia Hamdard (Deemed) University vs Union of India,
is concerned, it clearly could not have dealt with the judgement of the
Supreme Court in Royal Medical Trust case, as it was pronounced on the
same date i.e. 20.08.2015. This aspect is referred to in paragraph 10 of the
judgement in the case of Kanachur Islamic Education Trust case.

14. On facts, the position which obtains in this case is as follows:

14.1 Pursuant to the judgement of the Supreme Court dated 11.02.2015,
MCI conducted, as indicated above, an inspection on 18th and 19th March,
2015, in respect of recognition/ approval of ACS Medical College. In
respect of the same, a compliance report was filed by ACS Medical
College on 27.04.2015. Concededly, the deficiencies pointed out in the
report dated 01.04.2015 were comparatively of a minor nature.

14.2 Pursuant to the JI team carrying out an inspection on 10th and 11th
April, 2015, a report dated 11.05.2015 was generated by MCI, which
according to MCI, pertained to ascertainment of the fact as to whether
requisite physical and teaching facility were in place in ACS Medical
college for grant of renewal permission in respect of academic year 2015-
2016. Pertinently, after noting the deficiencies, the MCI not only adverted
to regulation 8(3)(1)(b), but also, called upon the petitioner to submit a


WP(C) 7855/2015                                                 Page 40 of 45
 compliance report within one month to consider its "recognition" under
Section 11(2) of the IMC Act. This approach could not be understood as,
quite clearly, during the course of the argument the counsel for the MCI
took the stand that the inspection carried out on 18 th and 19th March, 2015,
which resulted in generation of report dated 01.04.2015 related to the
aspect of recognition, and that, the subsequent report dated 11.05.2015
related to whether or not renewal permission for academic year 2015-2016
ought to be granted to the petitioner.

14.3 Pursuant to the report of 11.05.2015, the petitioner filed its
compliance report dated 28.05.2015, which clearly addressed issues raised
in the recognition inspection (conducted on 18th and 19th March, 2015) as
also, those which were brought to fore in the joint inspection (conducted
on 10th and 11th April, 2015).

14.4 This communication was followed by a communication dated
29.05.2015 addressed to UOI/ MHFW, where opportunity for personal
hearing was sought. In response to the letter dated 28.05.2015, MCI issued
a response dated 14.07.2015, whereby it narrowed down the deficiencies to
the following points:

14.4 (i). Point No. 1(a) & (b), 5, 6, 10 & 17-7(i), 7(ii), 7(iii), 7(vii) & 7(ix).

14.5 It is not disputed before me that the outstanding deficiencies, which
are referred to in MCI‟s letter dated 14.07.2015, are those which are
contained in MCI‟s report dated 11.05.2015, which deals with purported
deficiencies found on joint inspection by the JI team for ascertainment as
to whether or not renewal permission for academic year 2015-2016 ought


WP(C) 7855/2015                                                      Page 41 of 45
 to be given to the petitioner.     Therefore, in these circumstances, the
argument advanced on behalf of MCI that the deficiencies pointed out in
the 11.05.2015 report related only to the aspect of recognition and that
even if they are liquidated, the petitioner‟s case for renewal of permission
for academic year 2015-2016 will not be considered, is not understood.
This is especially so as there are no two reports generated by MCI qua
deficiencies, which are attracted to recognition of ACS Medical College
and the other, which pertain to grant of renewal permission to the said
college for academic year 2015-2016.      Since, MCI itself granted fifteen
(15) days leeway for compliance, I cannot fathom as to how the MCI can
take a stand that it will not carry out a compliance verification as the
deficiencies found in the report dated 11.05.2015 are beyond the
parameters prescribed in regulation 8(3)(1)(b).

14.6 In the written submissions filed, an argument has been taken that the
deadline for the grant of renewal permission expired on 15th July of this
year. Pertinently, this was not an argument taken when arguments were
opened on behalf of the MCI. If this argument was available to the MCI, it
ought to have been raised as an preliminary objection. Be that as it may, in
my view, this argument is an argument which cannot be entertained, at this
stage, as the facts set out above would show that on 11.05.2015 a month‟s
time was granted to the petitioner to file a compliance report.           The
petitioner did the needful by filing a compliance report well within the
prescribed period; despite which no compliance verification has been
carried out. The MCI has, as indicated above, only generated a report
dated 14.07.2015.


WP(C) 7855/2015                                                 Page 42 of 45
 14.7 The decision of the Central Government dated 15.06.2015, which has
been impugned is based on the recommendation and the report of the MCI
dated 11.05.2015. Since, in my view, the failure on the part of the MCI to
carry out compliance verification is bad in law, the impugned decision of
the Central Government, will also stand vitiated.

14.8 There is no gainsaying that the MCI is the expert in the field, which
has the necessary wherewithal to report as to whether there are
compliances.      Institutions which do not come up to the prescribed
standards, undoubtedly, create a difficult situation which results in
professionals being turned-out, who are not equipped to deal with their
patients. As the record would show MCI and the Central Government has
enabled the setting up of the ACS Medical College by giving it the
necessary permissions as a result of which, one batch of students has
already passed out from the said institution. The MCI, therefore, needs to
take a position as to whether or not the deficiencies pointed out, are of
such egregious nature that ACS Medical College cannot undertake an
MBBS course for academic year 2015-2016 in accordance with the
prescribed standards. The fact that the deficiencies have got narrowed
down, to what is indicated in the 14.07.2015 communication of MCI would
demonstrate, at least, prima facie, that it is not a defunct institution. The
communication also indicates that it is not as if, it is an open and shut case
and therefore, no verification need be carried out. To my mind even in
such cases principle of natural justice cannot be cast away. Principles of
natural justice, as reiterated by this court, time and again, establish that a
person is required to be heard as often it emerges after hearing is accorded
to an aggrieved party, that what seemed like an open and shut case was,
WP(C) 7855/2015                                                  Page 43 of 45
 actually, a case which deserved relief. The observations by a Division
Bench of this court, vide judgment dated 19.12.2008, passed in WP(C)
6974/2008, titled: Moser Baer India Vs. Additional Commissioner of
Income Tax (of which, I was a Member) has cited with approval, the
observations of Megarry J. in John Vs. Rees, (1969) 2 All. ER 274, being
apposite are extracted hereinbelow :-

       "...In John vs Rees, (1969) 2 All. ER 274, Megarry J, best
       illustrates the point as to why it is important to give a personal
       hearing especially in such like matters. The relevant extract
       reads as follows:-

             "It may be that there are some who would decry the
             importance which the courts attach to the observance of
             the rules of natural justice. "When something is obvious,"
             they may say, "why force everybody to go through the
             tiresome waste of time involved in framing charges and
             giving an opportunity to be heard? The result is obvious
             from the start." Those who take this view do not, I think,
             do themselves justice. As everybody who has anything to
             do with the law well knows, the path of the law is strewn
             with examples of open and shut cases which, somehow,
             were of unanswerable charges which, in the end, were
             completely answered; of inexplicable conduct which was
             fully explained; of fixed and unalterable determinations
             that, by discussion, suffered a change. Nor are those with
             any knowledge of human nature who pause to think for a
             moment likely to underestimate the feelings of resentment
             of those who find that a decision against them has been
             made without their being afforded any opportunity to
             influence the course of events..."


WP(C) 7855/2015                                                  Page 44 of 45
 15. Therefore, having regard to the aforesaid factual and legal position,
obtaining in the present case, the following directions are issued:-

(i)   The impugned communication dated 11.05.2015 of the MCI and that
of the Central Government dated 15.06.2015, are set aside.

(ii) The MCI would carry out a compliance verification within one week
from today. The manner of carrying out verification is left to the discretion
of the MCI.

(iii) The report generated on the completion of the verification, and the
recommendation of MCI in that behalf, will be transmitted by it,
immediately thereafter, to the Central Government.

(iv) The Central Government, thereafter, in accordance with the
provisions of the IMC Act, will take appropriate decision in the matter on
the aspect of the petitioner‟s request for grant of permission to admit
students to the MBBS course (having a maximum intake of 150 seats) for
the academic year 2015-2016, qua its constituent i.e. ACS Medical
College, within three days.

15.1 These time lines are set as, I am informed, that the entire exercise
requires to be completed on or before 30.09.2015.

16. The petition and the pending application are disposed of, in the
aforesaid terms, leaving parties to bear their own costs.


                                            RAJIV SHAKDHER, J.

SEPTEMBER 17, 2015 yg/kk WP(C) 7855/2015 Page 45 of 45