Madras High Court
The Trained Nurses Association Of India vs The State Of Tamil Nadu Rep. By Its on 30 August, 2013
Author: M.Jaichandren
Bench: M.Jaichandren
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 30-8-2013 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.3559 of 2012 and M.P.No.1 of 2013 The Trained Nurses Association of India Rep. By its Secretary General Sheila Seda L17 Florance Nightingale Lane Green Park, New Delhi 110 016. (Reg No.199/1919) .. Petitioner. Versus 1. The State of Tamil Nadu rep. By its Secretary to Government, Health and Family Welfare Department Fort St. George, Chennai-600 009. 2. The Indian Nursing Council Rep. By its President Kotala Road, Temple Lane, New Delhi 110 002. 3. The Tamil Nadu Nurses and Midwives Council No.140, Santhome High Road, Chennai-600 004. 4. Dr.M.G.R.University Rep. By its Registrar, No.69, Anna Salai, Guindy, Chennai 600 032. .. Respondents. Prayer: Petition filed seeking for a Writ of Mandamus to forebear the 4th respondent from conducting the Nursing Courses on par with B.Sc. Degree courses under Allied Health Sciences Regulations, Diploma courses under Allied Health Sciences Regulations for the purpose of conferring the B.Sc. Nursing Degree and Diploma without the recognition of the respondents 1 to 3. For Petitioner : Mr.P.Subramanian For Respondents : Mr.R.Ravichandran Additional Government Pleader (R1) Mr.A.R.Nixon (R2 & R3) Mr.P.H.Arvind Pandian Additional Advocate General Assisted by Mr.Anand David (R4) O R D E R
Heard the learned counsel appearing for the petitioner, as well as the learned counsels appearing on behalf of the respondents.
2. This writ petition has been filed praying that this court may be pleased to issue a Writ of Mandamus forbearing the fourth respondent from conducting the Nursing Courses, on par with the B.Sc. Degree Courses and the Diploma Courses, under the Allied Health Sciences Regulations, for the purpose of conferring the B.Sc. Nursing Degrees and the Diploma Certificates, without obtaining the necessary recognition from the second and the third respondent Councils.
3. It has been stated that the petitioner Association has been registered, under the Societies Registration Act, 1860, bearing Registration No.199/1919. The petitioner Association has been formed for the purpose of espousing the cause of the qualified and registered nurses, who are at various places in India. Further, the petitioner Association has been striving for ensuring high quality and standards in Nursing Education.
4. It has been further stated that the Nursing Education in Tamil Nadu is governed by the provisions of the Tamil Nadu Nurses and Midwives Act, 1926, and the Indian Nursing Council Act, 1947. It has been further stated that the Tamil Nadu Nurses and Midwives Act, 1926, provides for the constitution of "Madras Nurses and Midwives Council", for regulating and for the conferring the necessary qualifications and for recognizing the qualifications. Similarly, Section 10 of the Indian Nursing Council Act, 1947, provides for the recognition of the qualifications, provided under the schedules annexed to the Act. Section 11 of the Indian Nursing Council Act, 1947, relates to the effect of the recognition. Section 12A(1) of the Tamil Nadu Nurses and Midwives Act, 1926, provides for the prohibition of unauthorized conferment. The said provisions found in the Tamil Nadu Nurses and Midwives Act, 1926 and the Indian Nursing Council Act, 1947, make it clear that a qualification granted by an appropriate authority could be a recognized qualification, for the purposes of the said Acts. If any degree is conferred relating to the field of Nursing Education it would not be a recognized qualification, in the absence of the recognition being granted under the relevant provisions of the said Acts.
5. It has been stated that the following courses have been recognized by the Indian Nursing Council and the Government of Tamil Nadu.
1) Auxiliary Nursing and Midwife (ANM) Courses.
2) General Nursing and Midwifes (GNM)
3) B.Sc. Nursing (Basic)
4) Post Basic B.Sc. Nursing
5) M.Sc. (Nursing)
6) M.Phil
7) Ph.D
8) Post Basic Specialty Diploma Course
6. The recognized Diploma Programmes are as follows:
1) Post Basic Diploma in Oncology Nursing
2) Post Basic Diploma n Nurse Practitioner in Midwifery.
3) Post Basic Diploma in Neonatal Nursin
4) Post Basic Diploma in Psychiatric/Mental Health Nursing
5) Post Basic Diploma in Emergency and Disaster Nursing
6) Post Basic Diploma in Critical Care Nursing.
7) Post Basic Diploma in Cardio-Thoracic Nursing.
8) Post Basic Diploma in Orthopedic & Rehabilitation Nursing
9) Post Basic Diploma in Neuro Science Nursing.
10) Post Basic Diploma in operation room Nursing.
While so, the fourth respondent University has commenced the following courses, without the necessary approval and the recognition from the State government and the Indian Nursing Council, as contemplated under the relevant provisions of the Indian Nursing Council Act, 1947, and the Tamil Nadu Nurses and Midwives Act, 1926.
1. B.Sc. Accident and Emergency case Technology
2. B.Sc. Physician Assistant
3. B.Sc. Critical case Technology
4. B.Sc. Cardiac Technology The said courses have been commenced under the guise of B.Sc. degree courses
7. It has been further stated that the syllabus and the academic portions of the courses offered by the fourth respondent University are substantially similar to the syllabus prescribed for the recognized and approved courses in the field of Nursing Education. It has been further stated that the course contents of the Diploma Programmes conducted by the fourth respondent University, under the guise of Allied Health Sciences Regulations, are only a duplication of the existing programmes approved by the Indian Nursing Council. The unrecognized courses are being encouraged by the fourth respondent University, in spite of the fact that the requisite qualification for the Diploma course is only 35% of marks in the 10th standard. While the minimum qualification prescribed for the existing recognized Diploma Courses is 50% in the 10th standard. The encouragement given by the fourth respondent University for the conducting of the courses, which are similar in nature to the recognized courses already in existence, would give rise to untrained and incompetent persons entering the field of nursing. Such a situation would result in disastrous consequences to the society at large and it would be detrimental to the interests of the patients who may need some help in nursing care. In spite of the various representations submitted by the petitioner Association, to the authorities concerned, including the respondents herein, no serious steps have been taken to curb the menace. In such circumstances, the petitioner has been constrained to file the present writ petition, before this Court, under Article 226 of the Constitution of India.
8. The learned counsel appearing on behalf of the petitioner had relied on the decision of the Supreme Court, in State of West Bengal Vs. The Committee for Protection of Democratic Rights, 2010 (2) CTC 84, to substantiate his contention that the provisions of the Dr.M.G.R. Medical University Chennai Act, 1987, cannot extinguish or abrogate the fundamental rights vested in a person or an entity. Any law that may abrogate such rights would be violative of the Basic Structure Doctrine enunciated by the Supreme court.
9. The learned counsel appearing on behalf of respondents 2 and 3 had submitted that the courses recognized by the fourth respondent University would not fall under the schedules annexed to the Indian Nursing Council Act, 1947, and therefore, the courses cannot be recognized under the relevant provisions of the Indian Nursing Council Act, 1947, and the Tamil Nadu Nurses and Midwives Act, 1926. While so, it is not open to the fourth respondent University to award Degrees or Diploma Certificates to the candidates who had completed the courses offered by the fourth respondent University. The fourth respondent University ought to have obtained the necessary recognition, as per the provisions of Section 10 of the Indian Nursing Council Act, 1947. In fact, the Provisions of Section 14 of the said Act confers the powers on the Indian Nursing Council to withdraw the recognition, even if it had been granted by the Council, at an earlier point of time. Section 11 of the said Act provides that a recognized qualification would be sufficient for the enrollment of a candidate, as a nurse or as a midwife, for establishing their practice in any part of India. Section 13 of the Act provides for the appointment of Inspectors in order to conduct inspections to provide for uniform standards of training and for the fixing of the course content. While so, the fourth respondent University, without obtaining the necessary recognition from the Indian Nursing Council, has been conferring B.Sc. Nursing Degrees and Diploma Certificates, without having the authority to do so. If the fourth respondent University is permitted to continue its practice of granting Degrees and Diplomas, for unrecognized courses, it would lead to severe dilution of the standards of nursing care in the country, and untrained and incompetent persons would be permitted to provide nursing care to the sick and the suffering patients, without possessing the necessary qualifications in nursing care. It would also result in unhealthy competition in the field of nursing care. Therefore, this Court may be pleased to allow the writ petition, by prohibiting the fourth respondent University from awarding degrees and from granting diploma certificates to the candidates, who had completed allied nursing courses, which are not recognized, as per the relevant provisions of law.
10. The learned counsel appearing on behalf of respondents 2 and 3 had stated that the preamble of the Indian Nursing Council Act, 1947, states that it is expedient to constitute an Indian Nursing Council, in order to establish a uniform standard of training for nurses, midwives and health visitors. He had also submitted that the writ petition filed by the petitioner Association is maintainable in view of the fact that the said Association would be represented by one of its members in the Council constituted by the Central Government, under the provisions of the Indian Nursing Council Act, 1947. He had also pointed out that Section 10(1) of the said Act provides that the qualifications included in Part I of the schedule shall be recognized qualifications and the qualifications included in part II of the schedule shall be recognized higher qualifications. Thus, it is clear that the fourth respondent University ought to be restrained from granting Degrees and Diploma Certificates to unqualified and untrained candidates, who would be performing the duties relating to nursing care, as that of the members of the petitioner Association. He had also submitted that the act of the fourth respondent University would be contrary to medical ethics
11. The learned counsel appearing on behalf of the respondents 2 and 3 had relied on the following decisions in support of his contentions and in order to state that the writ petition filed by the petitioner, to establish the rights of the members of the petitioner Association, is not maintainable in law.
11.1. In Coimbatore District Wholesale All Vegetables Merchants' Association Vs. Coimbatore City Municipal Corporation re. by its Commissioner, Coimbatore and others, 2012 (1) CWC 878, this court had held that Article 226 of the Constitution of India can be invoked only by a person who is aggrieved, except in a case in which the petitioner had prayed for the issuance of a Writ of Quo Warranto. However, if a person shows to the court that his right is likely to be adversely affected by the impugned action, which is based on statutory provisions, the writ petition filed by such a person cannot be rejected on the ground that he does not have the locus standi to maintain the same.
11.2. In Association of Management of Private Colleges Vs. All India Council for Technical Education and others, 2013-3-L.W. 545, it has been held that a writ petition filed by an association is maintainable.
12. Mr.P.H.Arvind Pandian, Additional Advocate General, appearing on behalf of the fourth respondent had submitted that the courses recognized by the fourth respondent University are not substantially similar to the courses which had been recognized by respondents 2 and 3, as per the provisions of the Indian Nursing Council Act, 1947, and the Tamil Nadu Nurses and Midwives Act, 1926. Therefore, there is no necessity to obtain the recognition, as per Section 10 of the Indian Nursing Council Act, 1947. Further, the candidates, who are granted the Degrees and the Diploma Certificates, would not be handling the patients, directly. Such candidates are being trained in certain nursing skills and in providing certain allied health services, to aid the nurses in doing their duties in nursing care. There is no competition between the category of candidates who are doing their regular nursing courses and the category of candidates who are granted degrees and diploma certificates, by the fourth respondent University.
13. The learned Additional Advocate General has also submitted that those persons who had obtained the B.Sc. degree and the Diploma Certificates, from the fourth respondent University, would not be handling the patients, directly. In fact, they would only be aiding the nurses who are fully qualified in nursing care, having obtained full-fledged degrees, like the members of the petitioner association. Therefore, the claims made on behalf of the petitioner association that untrained and unqualified candidates, who are given the degrees and the diploma certificates, by the fourth respondent university, and that they would be carrying on the duties of the members of the petitioner Association, cannot be sustained. He had also submitted that there are clear provisions in the Tamil Nadu Dr.M.G.R Medical University Chennai Act, 1987, empowering the university to institute Degrees, Diplomas and other academic distinctions. Section 4 of the Act prescribes the objects of the University. Section 5 of the Act enumerates the powers of the University. It includes the power to hold examinations and to confer Degrees, Diplomas and other academic distinctions on any person, who had pursued an approved course of study or training in a college or a University laboratory or an approved institution.
14. It has also been submitted that the candidates who obtained such Degrees and Diploma Certificates would be persons who would assist the trained nurses in a hospital or in other such places by performing general services, like making beds, giving baths and recording the vital signs of the patients. Therefore, it would not be open to the petitioner Association to state that such candidates would be performing the same duties and functions like the members of the petitioner Association. Even though some of the portions found in the syllabus of the nursing courses, completed by the members of the petitioner Association, may be overlapping with the subjects which are taught to the candidates who would be given the Degrees and the Diploma certificates, by the fourth respondent University, it cannot be said that the regular nursing courses and the courses prescribed for the nurses aids are the same in their substance and contents. Therefore, the claims made on behalf of the petitioner Association are devoid of merits.
15. The learned counsel had stated that the petitioner Association is not entitled to file a writ petition, under Article 226 of the Constitution of India, to claim that some of its fundamental rights have been infringed. In fact, even the members of the petitioner Association cannot be held to be aggrieved parties. No harm or injury could be said to have been caused by the granting of the degrees and the Diploma Certificates to those who had undergone certain basic training in nursing care, in order to aid the qualified nurses, who had undergone the full-fledged nursing courses. Thus, it could be seen that there could be no competition between those who had completed their regular nursing course and those who had completed such basic training in certain allied health sciences. Therefore, the present writ petition filed by the petitioner Association is not maintainable and it is also liable to be dismissed on the ground that it is devoid of merits.
16. The learned counsel had relied on the following decisions in support of his contentions:
In Mahinder Kumar Vs. Union of India, 1995 (1) SCC 85, it has been held that a writ petition filed by an association is not maintainable, as it has no fundamental right which could be protected by the courts of law. In T.N.Outdoor Advertising Association and another Vs. Union of India and others, AIR 2003 Madras 240, it has been held that an association is not a citizen, as defined under Article 19 of the Constitution of India. Therefore, the writ petitions filed by the associations, partnership firms, business concerns and companies, on the basis of violation of fundamental rights, are not maintainable. In Cable Operators' Association of Tamizhagam Vs. The Commissioner of Police/Authorized Officer, 2011 (4) CTC 369, a person shall have no locus standi to file a writ petition if he is not personally affected by the impugned act. Further, he cannot be said to be an aggrieved person, if his fundamental rights have not been invaded or when no imminent danger exists for the invasion of such rights.
17. In view of the submissions made by the learned counsels appearing on behalf of the petitioner, as well as the respondents, and on a perusal of the records available, it is clear that the members of the petitioner Association cannot be said to be aggrieved by the act of the fourth respondent in granting certain Degrees and Diploma Certificates to those candidates who had completed certain courses prescribed by the University. Such courses prescribed by the fourth respondent University are not full-fledged nursing courses, as admitted by the respondents. Even though certain subjects found in the regular nursing courses and in the courses approved by the fourth respondent university may be similar in nature, it cannot be said that the Degrees and the Diploma Certificates granted by the fourth respondent University, in respect of the courses relating to nurses aids, are equivalent to the regular nursing courses completed by the members of the petitioner association.
18. It has been stated, categorically, by the fourth respondent University that the candidates obtaining the degrees and the diploma certificates, from the fourth respondent University, will not be regular nurses like the members of the petitioner Association. They would only function as aides to the regular nurses in the performance of their regular duties. It is also noted that there are certain clear advantages for those candidates, who have completed their courses which had been recognized by the second and the third respondent Councils, as contemplated under the relevant provisions of the Indian Nursing Council Act, 1947, and the Tamil Nadu Nurses and Midwives Act, 1926
19. It is the contention of the learned counsel appearing on behalf of the fourth respondent University that Section 10 of the Indian Nursing Council Act talks about recognition of certain courses relating to nursing care. However, the said section has not used the word `shall' to indicate that it is mandatory in nature. Therefore, there is no statutory obligation on the part of the fourth respondent University to issue the Degrees and Diploma Certificates, relating to the courses which are having some relationship to the various aspects of nursing care. In such circumstances, it cannot be said that the Degrees and the Diploma Certificates granted by the fourth respondent University are nursing courses, which are found in the schedules annexed to the said Act.
20. It is also noted, from the averments made in the counter affidavit filed on behalf of the fourth respondent University, that the courses for which Degrees and Diploma certificates are being issued by the fourth respondent University are not akin to the nursing courses, said to have been completed by the members of the petitioner Association. As such, it is clear that the petitioner Association cannot be said to be an aggrieved entity for maintaining the present writ petition. In such circumstances this court is of the considered view that the present writ petition, filed by the petitioner Association, is not maintainable and therefore, it is liable to be dismissed. Hence, it is dismissed. Consequently, connected miscellaneous petition is closed.
Index:Yes/No -8-2013 Internet:Yes/No csh To
1. The Tamilnadu Dr.MGR Medical University, Rep. By its Registrar, No.69, Anna Salai, Guindy, Chennai-600 032.
2. The Christian Medical College Vellore, Rep. By its Director, Ida Scudder Road, Vellore-632 004.
3. MMM College of Health Sciences (A Unit of Madras Medical Mission), No.9, Block No:11, Kannadasan Salai, Mogappair East, Chennai-600 037.
M.JAICHANDREN,J.
csh Writ Petition No.3559 of 2012
-8-2013