/2022 INSC 0274/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 2892  OF 2022 [Arising out of SLP(C) No. 4618 of 2021] CENTRAL COUNCIL FOR INDIAN  MEDICINE        ...APPELLANT(S) VERSUS KARNATAKA AYURVEDA MEDICAL  COLLEGE AND OTHERS    ...RESPONDENT(S) WITH CIVIL APPEAL NO. 2895   OF 2022 [Arising out of SLP(C) No. 4447 of 2021] CIVIL APPEAL NO.  2894  OF 2022 [Arising out of SLP(C) No. 3742 of 2021] CIVIL APPEAL NO. 2893  OF 2022 [Arising out of SLP(C) No. 4346 of 2021] CIVIL APPEAL NO.  2897  OF 2022 [Arising out of SLP(C) No. 20181 of 2021] CIVIL APPEAL NO. 2896   OF 2022 [Arising out of SLP(C) No. 20453 of 2021] J U D G M E N T B.R. GAVAI, J. 1. Leave granted in all the Special Leave Petitions.  1 2. The present appeals challenge the following: (i) judgment dated 21 st  December 2020 passed by the   Division   Bench   of   the   High   Court   of Karnataka   in   Writ   Appeal   Nos.   541   of   2020 (EDN­REG)   and   542   of   2020   (EDN­REG), thereby dismissing the writ appeals filed by the present   appellant­Central   Council   for   Indian Medicine,  which  was  in  turn   filed,  challenging the   order   dated   24 th   September   2020   passed by   the   learned   Single   Judge   in   Writ   Petition No.50772   of   2018   (EDN­REG­P),   thereby allowing   the   writ   petition   filed   by   the respondent   No.1   herein­Karnataka   Ayurveda Medical College; and (ii) judgment   dated   24 th   September   2020   passed by the learned Single Judge of the High Court of   Karnataka   in   Writ   Petition   Nos.   50828   of 2018   (EDN­EX)   thereby   allowing   the   writ petition filed by the petitioner therein and Writ 2 Petition   No.50772   of   2018   (EDN­REG­P), thereby   allowing   the   writ   petition   filed   by   the respondent   No.1   herein­Karnataka   Ayurveda Medical College. 3. For   the   sake   of   convenience,   we   refer   to   the   facts   as   are found in civil appeal arising out of SLP(C) No.4618 of 2021. 4. The respondent No.1 herein had applied to the respondent No.4­State   Government,   respondent   No.3­Rajiv   Gandhi University   of   Health   Sciences   and   the   appellant   herein   for permission to start Post­Graduate course for the academic year 2014­15.     The   appellant   granted   permission   to   start   five   new Post   Graduate   Ayurvedic   disciplines   with   five   seats   each   in accordance   with   the   then   prevalent   Indian   Medicine   Central Council (Post­Graduate Ayurveda Education) Regulations, 2012 (hereinafter   referred   to   as   “2012   Regulations”).     These   2012 Regulations   came   to   be   superseded   by   the   Indian   Medicine Central   Council   (Post­Graduate   Ayurveda   Education) Regulations,   2016   (hereinafter   referred   to   as   “2016 Regulations”). 3 5. As   per   2016   Regulations,   it   was   a   requirement   that   an institution   should   possess   a   Central   Research   Laboratory   and an   Animal   House.     The   2016   Regulations   provided   that   the Animal   House   could   be   either   owned   by   the   institution   or   it could   be   in   collaboration   with   any   other   institution. Accordingly,   the   respondent   No.1   collaborated   with   Sri Dharmasthala   Manjunatheshwara   College   of   Ayurveda,   Udupi, which   permitted   respondent   No.1   the   usage   of   Animal   House set up by it.   As such, the appellant and the respondent No.2­ Union   of   India,   continued   permission   to   respondent   No.1   for the academic years 2016­17 and 2017­18.   The Union of India directed the appellant to inspect the facilities available with the respondent   No.1   in   accordance   with   the   relevant   Regulations and   submit   its   recommendations   and   the   inspection   report   to it.   This was to be done by  the  end of March 2018 so  that the matter  pertaining  to grant  of permission for  the academic year 2018­19   could   be   considered   before   the   start   of   the   next academic  year.    The  appellant   inspected   the  facilities  available with   the   respondent   No.1   on   2 nd   February   2018   and   again   on 4 23 rd ­24 th   May   2018.     On   the   basis   of   the   said   inspection,   the Union   of   India   issued   a   notice   dated   3 rd   August   2018,   which was received by respondent No.1 on 16 th  August 2018.  Vide the said   notice   dated   3 rd   August   2018,   certain   deficiencies   were pointed   out.   The   respondent   No.1   was   given   an   opportunity   of hearing   on   24 th   August   2018   before   the   designated   Hearing Committee.     After   the   hearing,   the   Union   of   India,   vide   order dated   5 th   September   2018,   rejected   the   permission   to respondent   No.1   to   admit   students   to   the   Post   Graduate courses   for   the   academic   year   2018­19   on   the   ground   of   non­ availability   of   Central   Research   Laboratory   and   Animal   House. However,   vide   the   said   order   dated   5 th   September   2018,   the Union of India granted permission to respondent No.1 to admit students   to   Under   Graduate   (BAMS)   Course   with   an   intake   of 50   seats   for   the   academic   year   2018­19   subject   to   it   fulfilling the deficiencies mentioned therein by 31 st  December 2018. 6. The   respondent   No.1   therefore   filed   a   writ   petition   being Writ   Petition   No.   50772   of   2018   (EDN­REG­P)   before   the learned Single Judge of the High Court of Karnataka. It is to be 5 noted   that   in   the   interregnum,   the   Union   of   India   granted permission   to   the   respondent   No.1   to   admit   students   for   the Post   Graduate   Course   for   the   academic   year   2019­20.     The learned Single Judge, relying   on  the  judgments of  the  Division Bench of the High Court of Karnataka in the cases of  Bahubali Vidyapeeths JV Mandal Gramin Ayurvedic Medical College v.   Union   of   India   and   Others 1   and   Central   Council   of Indian Medicine v. Union of India and Others 2 , wherein the Division Bench held that if the permission was granted for the subsequent   years,   the   benefit   should   enure   in   respect   of   the previous   year   also,   allowed   the   said   writ   petition.     The   same was   carried   in   an   appeal   by   the   present   appellant   before   the Division   Bench   of   the   High   Court   of   Karnataka,   which   was dismissed   vide   the   impugned   judgment.     Hence,   the   appellant approached this Court by way of the present appeals. 7. This   Court,   while   issuing   notice   in   the   present   matter, recorded   the   statement   of   Smt.   Aishwarya   Bhati,   learned Additional   Solicitor   General   (for   short   “ASG”),   appearing   on 1 Writ Petition No. 107076/2018 (EDN­ADM) dated 01.07.2019 2 Writ Appeal No. 736/2011 6 behalf   of   the   appellant   that   the   students   who   have   been granted   admission   in   the   respondent   No.1   college   for   the   Post Graduate Ayurveda courses for the academic year 2018­19, will not   be   disturbed.     The   learned   ASG,   however,   requested   that the question of law arising in these matters needs consideration by this Court.  As such, by the said order dated 19 th  April 2021, this Court issued notice. 8. We   have   heard   Smt.   Aishwarya   Bhati,   learned   ASG appearing   on   behalf   of   the   appellant,   Smt.   Madhavi   Divan, learned ASG appearing on behalf of the Union of India and Shri Chinmay   Deshpande,   learned   counsel   appearing   on   behalf   of respondent No.1. 9. Smt. Bhati submitted that the said 2016 Regulations were made   by   the   appellant   in   exercise   of   the   powers   conferred   by clause  (j)  of  Section   36  of  the   Indian  Medicine  Central  Council Act,   1970   (hereinafter   referred   to   as   the   “said   Act”)   with   the previous   sanction   of   the   Central   Government.     She   submitted that   the   2016   Regulations   prescribe   the   requirements   of minimum   standard   for   grant   of   permission.     The   learned   ASG 7 submitted   that   unless   the   institution   applying   possess   the required   minimum   standards,   it   would   not   be   entitled   for permission.     It   is   submitted   that   the   minimum   standards,   as required, are to be fulfilled for the particular academic year and in the event, such minimum standards are not fulfilled for  the relevant academic year, the institution would not be entitled for permission.     The   learned   ASG   submitted   that   merely   because for   the   subsequent   academic   year,   the   requirements   were fulfilled, it cannot efface the deficiencies that were found in the previous academic year.  It is therefore submitted that the view taken by the High Court of Karnataka, that if the permission is granted   for   a   subsequent   academic   year,   it   would   also   be available  for   the  previous  year  and   such   an  institute  would  be entitled   for   permission   even   for   the   earlier   year   in   which   the deficiencies   were   found   to   have   existed,   does   not   lay   down   a correct   proposition   of   law.     She   submitted   that   though   a judgment   of   this   Court   in   the   case   of   Ayurved   Shastra   Seva Mandal   and   Another   v.   Union   of   India   and   Others 3 ,   was pointed out to the learned Single Judge and the Division Bench 3 (2013) 16 SCC 696 8 of   the   High   Court   of   Karnataka,   they   have   failed   to   apply   the law laid down in that judgment and as such, the judgment and order   of   the   Division   Bench   and   the   Single   Judge   are   liable   to be set aside. 10. Smt. Divan, learned ASG appearing on behalf of the Union of India, also supported the submissions made on behalf of the present appellant. 11. Shri   Deshpande,   learned   counsel   appearing   on   behalf   of respondent   No.1,   on   the   contrary,   submitted   that   the   view taken by the Division Bench of the High Court of Karnataka is taken   on   the   basis   of   its   earlier   judgment   and   as   such,   no interference is warranted in the present appeal. 12. For appreciating the rival submission, it will be necessary to   refer   to   the   background   in   which   the   said   Act   came   to   be enacted.     The  Union   of   India,   after   noticing   that   the   minimum standards for admission, duration of courses of training, details of curricula and syllabi of studies and the title of the degree or diploma,   vary   from   State   to   State   and   even   from   institution   to institution   in   the   same   State,   had   appointed   various 9 Committees to consider problems relating to the Indian system of   medicine   and   Homoeopathy.     The   said   Committees   had recommended that a  statutory   Central  Council, on the  lines  of the   Medical   Council   of   India   for   modern   system   of   medicine, was a pre­requisite for the proper development of these systems of   medicine.     It   was   noticed   that   though   some   States   have constituted State Boards or Councils, either by legislation or by executive orders for the purpose of registration of practitioners in the various systems of Indian Medicine and Homoeopathy as well   as   recognition   of   qualifications,   there   was,   however,   no central legislation for the regulation of practice or for minimum standards   of   training   and   conduct   of   examinations   in   these systems of medicine on  an all­India basis.   It was also noticed that   in   the   absence   of   such   legislation,   there   was   no   effective control   over   the   large   number   of   unregistered   practitioners   in these systems.     In June 1966, the Central Council of Health, in its   13 th   meeting,   while   discussing   the   policy   on   Ayurvedic education,   has   recommended   the   setting   up   of   a   Central Council   for   Indian   systems   of   Medicine   to   lay   down   and 10 regulate   standards   of   education   and   examinations, qualifications   and   practice   in   these   systems.   In   this background, the said Act came to be enacted on 21 st  December 1970. 13. As   per   the   provisions   of   Section   3   of   the   said   Act,   the Central Government was required to constitute, for the purpose of   the   said   Act,   a   Central   Council   consisting   of   the   Members specified   therein.   Chapter   IIA   of   the   said   Act   deals   with “Permission for new Medical College, Course, etc.”.   The earlier Chapter   IIA   of   the   said   Act   came   to   be   substituted   by   new Chapter   IIA   containing   Sections   13A   to   13C   by   the   Indian Medicine Central Council (Amendment) Act, 2003 (Act No. 58 of 2003).   It will be relevant to refer to Sections 13A to 13C of the said Act, which read thus: “ 13A.   Permission   for   establishment   of   new medical   college,   new   course   of   study,   etc . —(1) Notwithstanding   anything   contained   in   this   Act   or any other law for the time being in force,— ( a )   no   person   shall   establish   a   medical college; or ( b ) no medical college shall— 11 ( i )   open   a   new   or   higher   course   of study   or   training,   including   a   post­ graduate course of study or training, which   would   enable   a   student   of such   course   or   training   to   qualify himself   for   the   award   of   any recognised medical qualification; or ( ii )   increase   its   admission   capacity in   any   course   of   study   or   training including   a   postgraduate   course   of study or training,  except   with   the   previous   permission   of   the   Central Government   obtained   in   accordance   with   the provisions of this section. Explanation   1 .—For   the   purposes   of   this   section, “person”   includes   any   University   or   a   trust,   but does not include the Central Government. Explanation   2 .—For   the   purposes   of   this   section, “admission   capacity”,   in   relation   to   any   course   of study or training, including post­graduate course of study   or   training,   in   a   medical   college,   means   the maximum   number   of   students   as   may   be   fixed   by the Central Government from time to time for being admitted to such course or training. (2)   Every   person   or   medical   college   shall,   for   the purpose   of   obtaining   permission   under   sub­section (1), submit to  the  Central  Government a  scheme  in accordance   with   the   provisions   of   sub­section   (3) and the Central Government shall refer the scheme to the Central Council for its recommendations. (3)   The   scheme   referred   to   in   sub­section   (2),   shall be   in   such   form   and   contain   such   particulars   and be preferred in such manner and accompanied with such fee, as may be prescribed. 12 (4)   On   receipt   of   a   scheme   from   the   Central Government   under   sub­section   (2),   the   Central Council   may   obtain   such   other   particulars   as   may be considered necessary by it from the person or the medical college concerned, and thereafter, it may,— ( a ) if the scheme is defective and does not contain   necessary   particulars,   give   a reasonable   opportunity   to   the   person   or medical   college   concerned   for   making   a written   representation   and   it   shall   be open to such person or medical college to rectify the defects, if any, specified by the Central Council; ( b ) consider the scheme, having regard to the   factors   referred   to   in   sub­section   (8) and submit it to the Central Government together   with   its   recommendations thereon within a period not exceeding six months   from   the   date   of   receipt   of   the reference from the Central Government. (5)   The   Central   Government   may,   after   considering the   scheme   and   recommendations   of   the   Central Council   under   sub­section   (4)   and   after   obtaining, where   necessary,   such   other   particulars   as   may   be considered   necessary   by   it   from   the   person   or medical college concerned and having  regard to the factors referred to in sub­section (8), either approve the   scheme   with   such   conditions,   if   any,   as   it   may consider   necessary   or   disapprove   the   scheme   and any   such  approval   shall  constitute   as  a  permission under sub­section (1): Provided   that   no   scheme   shall   be   disapproved   by the   Central   Government   except   after   giving   the person   or   medical   college   concerned   a   reasonable opportunity of being heard: 13 Provided   further   that   nothing   in   this   sub­section shall   prevent   any   person   or   medical   college   whose scheme   has   not   been   approved   by   the   Central Government   to   submit   a   fresh   scheme   and   the provisions   of   this   section   shall   apply   to   such scheme   as   if   such   scheme   had   been   submitted   for the first time under sub­section (2). (6) Where, within a period of one year from the date of   submission   of   the   scheme   to   the   Central Government   under   sub­section   (2),   no   order   is communicated   by   the   Central   Government   to   the person   or   medical   college   submitting   the   scheme, such   scheme   shall   be   deemed   to   have   been approved by the Central Government in the form in which   it   was   submitted,   and,   accordingly,   the permission   of   the   Central   Government   required under  sub­section   (1)  shall   also   be   deemed  to   have been granted. (7)   In   computing   the   time­limit   specified   in   sub­ section (6), the time taken by the person or medical college   concerned   submitting   the   scheme,   in furnishing  any  particulars  called  for   by  the  Central Council,   or   by   the   Central   Government,   shall   be excluded. (8)   The   Central   Council   while   making   its recommendations under clause ( b ) of sub­section (4) and   the   Central   Government   while   passing   an order,   either   approving   or   disapproving   the   scheme under   sub­section   (5),   shall   have   due   regard   to  the following factors, namely:— ( a )   whether   the   proposed   medical   college or  the  existing  medical  college  seeking  to open   a   new   or   higher   course   of   study   or training,   would   be   in   a   position   to   offer the   minimum   standards   of   medical 14 education   as   prescribed   by   the   Central Council under Section 22; ( b )   whether   the   person   seeking   to establish a medical college or the existing medical  college  seeking  to  open   a  new  or higher   course   of   study   or   training   or   to increase   its   admission   capacity   has adequate financial resources; ( c )   whether   necessary   facilities   in   respect of   staff,   equipment,   accommodation, training,   hospital   or   other   facilities   to ensure   proper   functioning   of   the   medical college   or   conducting   the   new   course   of study   or   training   or   accommodating   the increased   admission   capacity   have   been provided or would be provided within the time­limit specified in the scheme; ( d )   whether   adequate   hospital   facilities, having   regard   to   the   number   of   students likely   to   attend   such   medical   college   or course   of   study   or   training   or   the increased   admission   capacity   have   been provided or would be provided within the time­limit specified in the scheme; ( e )   whether   any   arrangement   has   been made   or   programme   drawn   to   impart proper   training   to   students   likely   to attend such medical college or the course of   study   or   training   by   persons   having recognised medical qualifications; ( f )   the   requirement   of   manpower   in   the field of practice of Indian medicine in the college; ( g )   any   other   factors   as   may   be prescribed. 15 (9)   Where   the   Central   Government   passes   an   order either   approving   or   disapproving   a   scheme   under this   section,   a   copy   of   the   order   shall   be communicated   to   the   person   or   medical   college concerned. 13B. Non­recognition of medical qualifications in certain   cases . —(1)   Where   any   medical   college   is established   without   the   previous   permission   of   the Central   Government   in   accordance   with   the provisions   of   Section   13­A,   medical   qualification granted to any student of such medical college shall not   be   deemed   to   be   a   recognised   medical qualification for the purposes of this Act. (2) Where any medical college opens a new or higher course of study or training including a postgraduate course   of   study   or   training   without   the   previous permission   of   the   Central   Government   in accordance   with   the   provisions   of   Section   13­A, medical qualification granted to any student of such medical   college   on   the   basis   of   such   study   or training   shall   not   be   deemed   to   be   a   recognised medical qualification for the purposes of this Act. (3)   Where   any   medical   college   increases   its admission   capacity   in   any   course   of   study   or training   without   the   previous   permission   of   the Central   Government   in   accordance   with   the provisions   of   Section   13­A,   medical   qualification granted   to   any   student   of   such   medical   college   on the   basis   of   the   increase   in   its   admission   capacity shall   not   be   deemed   to   be   a   recognised   medical qualification for the purposes of this Act. 13C.   Time   for   seeking   permission   for   certain existing   medical   colleges . —(1)   If   any   person   has established a medical college or any medical college has   opened   a   new   or   higher   course   of   study   or training   or   increased   the   admission   capacity   on   or 16 before   the   commencement   of   the   Indian   Medicine Central   Council   (Amendment)   Act,   2003,   such person or medical college, as the case may be, shall seek,   within   a   period   of   three   years   from   the   said commencement,   permission   of   the   Central Government   in   accordance   with   the   provisions   of Section 13­A. (2) If any person or medical college, as the case may be,   fails   to   seek   permission   under   sub­section   (1), the provisions of Section 13­B shall apply, so far as may be, as if permission of the Central Government under Section 13­A has been refused.” 14. The   perusal   of   sub­section   (1)   of   Section   13A   of   the   said Act, which is a non­obstante clause, would show that no person is   entitled   to   establish   a   medical   college   except   with   the previous   permission   of   the   Central   Government   obtained   in accordance   with   the   provisions   of   the   said   Section.     Similarly, no medical college can open a new or higher course of study or training,   including   a   post­graduate   course   or   training,   which would   enable   a   student   of   such   course   or   training   to   qualify himself   for   the   award   of   any   recognized   medical   qualification without   the   previous   permission   of   the   Central   Government. Likewise, there is also a prohibition for  the medical colleges to increase   its   admission   capacity   in   any   course   of   study   or 17 training,   including  a  post­graduate   course  of   study   or   training except with the previous permission of the Central Government obtained in accordance with the provisions of the said Section. Explanation   1   to   the   said   Section   clarifies   that   the   “person” stated therein includes any  University  or  a trust, but does not include   the   Central   Government.     Explanation   2   to   the   said Section   clarifies   that   the   “admission   capacity”   means   the maximum   number   of   students   as   may   be   fixed   by   the   Central Government   from   time   to   time   for   being   admitted   to   such course or training. 15. Sub­section (2) of Section 13A of the said Act provides that a   person   or   a   medical   college,   who   desires   to   seek   permission as   provided   under   sub­section   (1)   of   Section   13A   of   the   said Act,   shall   submit   a   scheme   to   the   Central   Government   in accordance with the provisions of sub­section (3) of Section 13A of the said Act.  It further provides that the Central Government shall   refer   the   scheme   to   the   Central   Council   for   its recommendations.   18 16. Sub­section (3) of Section 13A of the said Act provides that the scheme shall be in such form and contain such particulars and   be   preferred   in   such   manner   and   accompanied   with   such fee, as may be prescribed.   17. Sub­section (4) of Section 13A of the said Act provides that on   receipt   of   a   scheme   from   the   Central   Government   under sub­section   (2)   of   Section   13A   of   the   said   Act,   the   Central Council   may   obtain   such   other   particulars   as   may   be considered   necessary   by   it   from   the   person   or   the   medical college   concerned.     It   further   provides   that   if   the   scheme   is defective   and   does   not   contain   necessary   particulars,   it   shall give   a   reasonable   opportunity   to   the   person   or   medical   college concerned   for   making   a   written   representation.     It   further provides that it shall be open to such person or medical college to rectify the defects, if any, specified by the Central Council.  It also   requires   the   Central   Council   to   consider   the   scheme   with regard   to   the   factors   referred   to   in   sub­section   (8)   of   Section 13A   of   the   said   Act   and   submit   the   same   to   the   Central Government together with its recommendations thereon within 19 a   period   not   exceeding   six   months   from   the   date   of   receipt   of the reference from the Central Government. 18. It   can   be   seen   from   perusal   of   sub­section   (5)   of   Section 13A   of   the   said   Act,   that   the   Central   Government   may,   after considering   the   scheme   and   recommendations   of   the   Central Council   under   sub­section   (4)   of   Section   13A   of   the   said   Act and after obtaining, where necessary, such other particulars as may   be  considered   necessary   by   it  from   the   person   or   medical college concerned and having regard to the factors referred to in sub­section   (8)   of   Section   13A   of   the   said   Act,   either   approve the   scheme   with   such   conditions,   if   any,   as   it   may   consider necessary   or   disapprove   the   scheme.     It   further   provides   that any such approval shall constitute as a permission under sub­ section   (1)   of   Section   13A   of   the   said   Act.     The   first   proviso   to sub­section  (5)  of  Section  13A  of  the  said  Act  provides  that   no scheme   shall   be   disapproved   by   the   Central   Government, without   giving   the   person   or   medical   college   concerned,   a reasonable   opportunity   of   being   heard.     The   second   proviso   to sub­section  (5)   of   Section   13A   of   the   said   Act   also   enables   the 20 person   or   medical   college,   whose   scheme   has   not   been approved   by   the   Central   Government,   to   submit   a   fresh scheme.     It   further   provides   that   the   provisions   of   the   said Section shall apply to such scheme as if such scheme had been submitted for the first time under sub­section (2) of Section 13A of the said Act. 19. Sub­section  (6)  of Section  13A  of the said Act,  which  is a deeming   provision,   provides   that   if   no   order   is   communicated by   the   Central   Government   to   the   person   or   medical   college submitting   the   scheme,   within   a   period   of   one   year   from   the date   of   submission   of   the   scheme,   such   a   scheme   shall   be deemed   to   have   been   approved   by   the   Central   Government   in the form in which it was submitted.  It further provides that the permission   of   the   Central   Government   required   under   sub­ section  (1) of  Section 13A of the said Act shall also  be deemed to have been granted.   20. Sub­section (7) of Section 13A of the said Act provides that in   computing   the   time­limit   specified   in   sub­section   (6)   of Section   13A   of   the   said   Act,   the   time   taken   by   the   person   or 21 medical college concerned submitting the scheme, in furnishing any   particulars   called   for   by   the   Central   Council,   or   by   the Central Government, shall be excluded. 21. The   perusal   of   sub­section   (8)   of   Section   13A   of   the   said Act   would   show   that   the   Central   Council   while   making   its recommendations under clause (b) of sub­section (4) of Section 13A of the said Act and the Central Government while passing an   order,   either   approving   or   disapproving   the   scheme   under sub­section   (5)   of   Section   13A   of   the   said   Act,   shall   have   due regard   to   the   factors   mentioned   therein.     Various   factors   have been mentioned in clauses (a) to (g) including as to whether the proposed medical college or the existing medical college seeking to open a new or higher course of study or training, would be in a position to offer the minimum standards of medical education as   prescribed   by   the   Central   Council   under   Section   22   of   the said Act.   It could be seen that clauses (a) to (f) of sub­section (8) of Section 13A of the said Act relate to specific factors to be taken   into   consideration,   whereas   clause   (g)   thereof   is   a residuary   clause,   which   permits   the   Central   Council   and   the 22 Central   Government   to   take   into   consideration   any   other factors that may be prescribed. 22. Sub­section (9) of Section 13A of the said Act provides that where   the   Central   Government   passes   an   order   either approving   or   disapproving   a   scheme   under   the   said   Section,   a copy   of   the   order   shall   be   communicated   to   the   person   or medical college concerned.   23. At this stage, it will also be relevant to refer to Section 22 of the said Act, which reads thus: “ 22.   Minimum   standards   of   education   in   Indian medicine . —(1)   The   Central   Council   may   prescribe the   minimum   standards   of   education   in   Indian medicine,   required   for   granting   recognised   medical qualifications   by   Universities,   Boards   or   medical institutions in India. (2)   Copies   of   the   draft   regulations   and   of   all subsequent amendments thereof shall be furnished by the Central Council to all State Governments and the   Central   Council   shall,   before   submitting   the regulations   or   any   amendment   thereof,   as   the   case may   be,   to   the   Central   Government   for   sanction, take   into   consideration   the   comments   of   any   State Government   received   within   three   months   from   the furnishing of the copies as aforesaid. (3)   Each   of   the   Committees   referred   to   in   clauses ( a ),   ( b )   and   ( c )   of   sub­section   (1)   of   Section   9   shall, from   time  to  time,  report  to  the   Central  Council  on the  efficacy  of  the  regulations  and  may   recommend 23 to the Central Council such amendments thereof as it may think fit.” 24. It   can   thus   be   seen   that   under   sub­section   (1)   of   Section 22   of   the   said   Act,   the   Central   Council   is   entitled   to   prescribe the   minimum   standards   of   education   in   Indian   medicine, required   for   granting   recognized   medical   qualifications   by Universities,   Boards   or   medical   institutions   in   India.     Sub­ section   (2)   of   Section   22   of   the   said   Act   would   reveal   that   the copies   of   the   draft   regulations   and   of   all   subsequent amendments thereof shall be furnished by the Central Council to   all   State   Governments.     It   further   provides   that   before submitting   the   regulations   or   any   amendment   thereof,   to   the Central   Government   for   sanction,   the   Central   Council   shall take into consideration the comments of any State Government received within three months from the furnishing of the copies as   aforesaid.     Sub­section   (3)   of   Section   22   of   the   said   Act provides that each of the  Committees referred to  in  clauses (a) to (c) of sub­section (1) of Section 9 of the said Act, shall, from time to time, report to the Central Council on the efficacy of the 24 regulations   and   may   recommend   to   the   Central   Council   such amendments thereof as it may think fit. 25. Section   36   of   the   said   Act   empowers   the   Central   Council “to make regulations” to carry out the purposes of the said Act, which reads thus: “ 36. Power to make regulations . — (1) The Central Council   may,   with   the   previous   sanction   of   the Central   Government,   by   notification   in   the   Official Gazette, make regulations generally to carry out the purposes   of   this   Act,   and,   without   prejudice   to   the generality   of   this   power,   such   regulations   may provide for— (a) ….…….. (b) ………… (c) ………… (d) ………… (e) ………… (f) ………… (g) ……....... (ga) ……….. ( gb )   any   other   factor   under   clause   ( g )   of sub­section (8) of Section 13­A;  ( h )   the   appointment,   powers,   duties   and procedure of inspectors and visitors; ( i ) the courses and period of study and of practical   training   to   be   undertaken,   the subjects   of   examination   and   the standards   of   proficiency   therein   to   be 25 obtained,   in   any   University,   Board   or medical   institutions   for   grant   of recognised medical qualifications; ( j )   the   standards   of   staff,   equipment, accommodation,   training   and   other facilities   for   education   in   Indian medicine; (k) ……….. (l) ………… (m) ………. (n) ……….. (o) ……….. (p) ……….. (2)   The   Central   Government   shall   cause   every regulation   made   under   this   Act   to   be   laid,   as   soon as   may   be   after   it   is   made,   before   each   House   of Parliament,   while   it   is   in   session,   for   a   total   period of   thirty   days   which   may   be   comprised   in   one session   or   in   two   or   more   successive   sessions,   and if,   before   the   expiry   of   the   session   immediately following   the   session   or   the   successive   sessions aforesaid,   both   Houses   agree   in   making   any modification in the regulation or both Houses agree that   the   regulation   should   not   be   made,   the regulation   shall   thereafter   have   effect   only   in   such modified form or be of no effect, as the case may be; so,   however,   not   any   such   modification   or annulment shall be without prejudice to the validity of anything previously done under that regulation.” 26. It can be seen that such regulations are to be made by the Central   Council   with   the   previous   sanction   of   the   Central 26 Government. Clause (gb) of sub­section (1) of Section 36 of the said   Act   enables   the   Central   Council   to   make  regulations  with regard to any other factor as provided under Clause (g) of sub­ section   (8)   of   Section   13A   of   the   said   Act.     Clause   (i)   of   sub­ section   (1)   of   Section   36   of   the   said   Act   enables   the   Central Council   to   make   regulations   providing   for   the   courses   and period of study  and  of  practical training  to  be undertaken, the subjects   of   examination   and   the   standards   of   proficiency therein etc.  It can further be seen from the perusal of Clause (j) of sub­section (1) of Section 36 of the said Act that the Central Council, with the previous sanction of the Central Government, is entitled to make regulations prescribing for the standards of staff, equipments, accommodation, training  and other  facilities for education in Indian medicine. Sub­section (2) of Section 36 of the said Act requires the Central Government to cause every regulation made under the said Act to be laid, as soon as after it   is   made,   before   each   House   of   Parliament.     It   reserves   the power   of   both   the   Houses   of   Parliament   to   make   any modification in the regulations.   27 27. It   could   thus   clearly   be   seen   that   Section   13A   read   with Sections   22   and   36(1)(j)   of   the   said   Act   provides   a   complete scheme for  establishment  of medical  college, opening  a  new or higher   course   of   study   or   training,   including   a   post­graduate course   of   study   or   training,   and  also   increasing   the  admission capacity.     From   the   perusal   of   the   scheme   of   the   aforesaid provisions,   it   is   clear   that   no   person   is   entitled   to   establish   a medical   college   except   with   the   previous   permission   of   the Central Government.    Similarly, no medical college can open a new   or   higher   course   of   study   or   training,   including   a   post­ graduate   course   of   study   or   training   without   the   previous sanction   of   the   Central   Government.     Likewise,   no   medical college   can   increase   its   admission   capacity   in   any   course   of study or training, including a post­graduate course of study or training.   Sub­sections (2) to (5) of Section 13A of the said Act prescribe   a   detailed   procedure   for   submitting   a   scheme   and consideration   thereof   by   the   Central   Council   and   the   Central Government.   It also provides for in­built safeguards inasmuch as   the   principles   of   natural   justice   are   provided   at   two   stages, 28 one  before  the   Central   Council   and  another   before  the   Central Government.     The   second   proviso   to   sub­section   (5)   of   Section 13A   of   the   said   Act   also   enables   a   person   or   medical   college whose   scheme   has   not   been   approved   by   the   Central Government, to again submit a fresh scheme, which is required to be considered as if the same is made for the first time under sub­section  (2) of  Section  13A of  the  said  Act.   Sub­section  (6) of   Section   13A   of   the   said   Act   provides   that   when   no   order   is communicated   within   a   period   of   one   year   from   the   date   of submission   of   the   scheme,   by   a   deeming   provision,   such scheme   shall   stand   approved   and   it   will   be   deemed   that   the permission   of   the   Central   Government   as   required   under   sub­ section   (1)   of   Section   13A   of   the   said   Act   has   been   granted. Sub­section   (7)   of   Section   13A   of   the   said   Act   provides   for exclusion   of   the   period   for   the   time   taken   by   the   person   or medical   college   concerned   to   furnish   any   particulars   called   by the   Central   Council,   or   by   the   Central   Government.     Sub­ section (8) of Section 13A of the said Act provides the factors to be  taken   into  consideration.     Sub­section   (9)  of   Section   13A  of 29 the   said   Act   provides   for   the   communication   of   the   order approving or disapproving the scheme, to the person or medical college concerned. 28. The statutory scheme is thus clear that no medical college can open a new or higher course of study or training, including a post­graduate course, except with the previous permission of the   Central   Government.     Prior   to   such   a   permission   being granted, the procedure as prescribed under Section 13A has to be followed. 29. The  legislative  intent  is  further  clarified  by  the   provisions made in Section 13B of the said Act.  Sub­section (1) of Section 13B  of the said Act  provides that  where  any  medical  college  is established   without   the   previous   permission   of   the   Central Government in accordance with the provisions of Section 13A of the   said   Act,   medical   qualification   granted   to   any   student   of such   medical   college   shall   not   be   deemed   to   be   a   recognized medical qualification for the purposes of the said Act.  Likewise, sub­section   (2)   of   Section   13B   of   the   said   Act   provides   that w here   any   medical   college   opens   a   new   or   higher   course   of 30 study   or   training   including   a   post­graduate  course   of   study  or training   without   the   previous   permission   of   the   Central Government in accordance with the provisions of Section 13A of the   said   Act,   medical   qualification   granted   to   any   student   of such   medical   college   on   the   basis   of   such   study   or   training shall not be deemed to be a recognised medical qualification for the   purposes   of   the   said   Act.   Likewise,   sub­section   (3)   of Section   13B   of   the   said   Act   provides   that   w here   any   medical college increases its admission capacity in any course of study or   training   without   the   previous   permission   of   the   Central Government in accordance with the provisions of Section 13A of the   said   Act,   medical   qualification   granted   to   any   student   of such   medical   college   on   the   basis   of   the   increase   in   its admission   capacity   shall   not   be   deemed   to   be   a   recognised medical qualification for the purposes of the said Act. 30. It   could   further   be   seen   that   the   legislature   itself   has taken   care   of   a   situation,   where   any   person   has   established   a medical   college   or   any   medical   college   has   opened   a   new   or higher   course   of   study   or   training,   or   increased   the   admission 31 capacity   prior   to   the   commencement   of   the   Indian   Medicine Central   Council   (Amendment)   Act,   2003.   It   has   provided   that such person or medical college, as the case may be, shall seek, within   a   period   of   three   years   from   the   said   commencement, permission   of   the   Central   Government   in   accordance   with   the provisions of Section 13A of the said Act.  31. The   impugned   judgment   of   the   Division   Bench   and   the Single Judge of the High Court of Karnataka, so also the other judgments of the High Court of Karnataka, which are relied on by   the   Division   Bench,   do   not   take   into   consideration   the scheme of Section 13A of the said Act.   32. It  could   further   be  relevant   to   notice   Regulation   3(1)(a)  of the 2016 Regulations, which reads thus: “ 3.  Requirements of Minimum Standard to grant of permission­ (1)(a)   The   Ayurveda   colleges   established   under Section   13A   and   existing   under   Section   13C   of   the Act   and   their   attached   hospitals   shall   fulfill   the requirements   of   minimum   standard   for infrastructure   and   teaching   and   training   facilities referred to in the Regulations 4 to 11 up to the 31 st December of every year for consideration of grant of permissions   for   undertaking   admissions   in   the coming academic session.”  32 33. It could thus clearly be seen, that Regulation 3(1)(a) of the 2016   Regulations   specifically   provides   that   the   Ayurveda colleges   established   under   Section   13A   and   existing   under Section   13C   of   the   said   Act   and   their   attached   hospitals   shall fulfill the requirements of minimum standard for infrastructure and   teaching   and   training   facilities   referred   to   in   the Regulations   4   to   11   up   to   31 st   December   of   every   year   for consideration   of   grant   of   permissions   for   undertaking admissions   in   the   coming   academic   session.     It   is   thus   clear that   in   order   to   be   eligible   for   grant   of   permission   for undertaking   admissions   in   a   particular   academic   session,   the institution   must   fulfill   the   requirements   of   minimum   standard as   on   31 st   December   of   the   earlier   year.     For   example,   if   the institution   is   seeking   grant   of   permission   for   undertaking admissions   for   the   academic   session   2022­23,   it   must   have fulfilled   the   requirements   of   minimum   standard   as   on   31 st December 2021.  It could thus be seen that the finding that the permission granted for a subsequent academic year would also enure   to   the   benefit   of   earlier   academic   year   though   the   said 33 institution was not fulfilling  the criteria of minimum standard, is totally erroneous. 34. We further find that the High Court has also erred in not correctly applying the law laid down by this Court in the case of Ayurved Shastra Seva Mandal   (supra).   In the said case, the petitioner   Ayurved   Shastra   Seva   Mandal   had   approached   the Bombay   High   Court   being   aggrieved   by   the   refusal   by   the Government   of   India   to   grant   permission   to   the   colleges   to admit   students   for   the   academic   year   2011­12.   Such permission   was   refused   on   account   of   various   deficiencies relating   to   infrastructure   and   teaching   staff,   which   had   not been   rectified   and   brought   into   line   with   the   minimum standard norms. 35. It is further to be noted that in paragraph (10) of the said judgment,   this   Court   had   specifically   observed   that   the petitioner   therein   tried   to   impress   upon   that   the   deficiencies had   already   been   removed   and   that   is   why   permission   was specifically given for the admission of students for the academic year 2012­13.   It was therefore urged that there was no reason 34 for  withholding  the  permission  for  the  academic year  2011­12. This Court specifically noticed that a large number of students had   applied   for   admission   for   the   academic   year   2011­12   and that too with the leave of this Court.  However, this Court found that   the   privilege   granted   to   the   candidates   could   not   be transformed into a right to be admitted in the course for which they had applied.  While dismissing the petition and refusing to interfere   with   the   judgment   of   the   High   Court,   this   Court observed thus: “ 17.   It   is   not   for   us   to   judge   as   to   whether   a particular   institution   fulfilled   the   necessary   criteria for being eligible to conduct classes in the discipline concerned   or   not.   That   is   for   the   experts   to   judge and   according   to   the   experts   the   institutions   were not geared to conduct classes in respect of the year 2011–2012.   It   is   also   impractical   to   consider   the proposal of the colleges of providing extra classes to the   new   entrants   to   bring   them   up   to   the   level   of those   who   have   completed   the   major   part   of   the course   for   the   first   year.   We   are   not,   therefore, inclined   to   interfere   with   the   orders   of   the   High Court impugned in these special leave petitions and the same are, accordingly, dismissed.” 36. It   can   be   seen   from   the   conjoint   reading   of   various paragraphs of the said judgment that the contention that since the   deficiencies   stood   already   removed   and   the   permission 35 granted   for   the   academic   year   2012­13,   the   said   permission should   also   be   construed   as   having   been   granted   for   the academic year 2011­12, was not accepted by this Court. 37. We   are   at   pains   to   say   that   though   the   judgment   in   the case of  Ayurved Shastra Seva Mandal  (supra) was specifically relied on by the appellant herein, the learned Single Judge and the Division Bench of the High Court of Karnataka have chosen to   rely   on   the   earlier   judgments   of   the   Division   Bench   of   the same High Court rather than a judgment of this Court.   38. It   will   further   be   relevant   to   note   that   this   Court   in   the case   of   Ayurved   Shastra   Seva   Mandal   (supra)   has   also referred   to   the   amended   provisions   of   the   said   Act.     It   will   be relevant   to   refer   to   paragraphs   (5)   to   (9)   of   the   said   judgment, which read thus: “ 5.   As far as medical institutions are concerned, the procedure   relating   to   the   recognition   of   medical colleges   as   well   as   admission   therein   was   governed by   the   Indian   Medicine   Central   Council   Act,   1970 (hereinafter   referred   to   as   “the   1970   Act”),   which was amended in 2003, to incorporate Sections 13­A, 13­B   and   13­C,   which   provided   the   procedure   for establishing   new   colleges   and   making   provision   for seeking prior permission of the Central Government 36 in   respect   of   the   same.   The   amendment   also attempted   to   bring   in   reforms   in   the   existing colleges   by   making   it   mandatory   for   them   to   seek permission   from   the   Central   Government   within   a period of three years from their establishment. 6.   Having   regard   to   the   said   amendments,   the Central   Council   of   Indian   Medicine,   with   the previous   sanction   of   the   Central   Government, framed   Regulations,   in   exercise   of   the   powers conferred   on   it   by   Section   36   of   the   1970   Act.   The said  Regulations  were  named  as  the  Establishment of   New   Medical   College,   Opening   of   New   or   Higher Course   of   Study   or   Training   and   Increase   of Admission   Capacity   by   a   Medical   College Regulations,   2003   (hereinafter   referred   to   as   “the 2003   Regulations”).   Regulation   6(1)( e )   of   the   2003 Regulations provides for applications to be made by a   medical   college   owning   and   managing   a   hospital in   Indian   medicine   containing   not   less   than   100 beds with necessary facilities and infrastructure. 7.   The   Central   Council   of   Indian   Medicine   further framed   Regulations   in   2006   called   as   the   Indian Medicine   Central   Council   (Permission   to   Existing Medical   Colleges)   Regulations,   2006   (hereinafter referred   to   as   “the   2006   Regulations”).   Regulation 5(1)( d )   of   the   2006   Regulations   provides   that   the applicant   College   would   have   to   be   owning   and managing   a   minimum   of   100   beds   for undergraduate   courses   and   150   beds   for postgraduate courses, which conforms to the norms relating   to   minimum   bed   strength   and   bed occupancy   for   in­patients   and   the   number   of   out­ patients. 8.   When   the   2003   Amendment   was   effected   to   the 1970 Act, three years' time was given to the existing colleges   to   remove   the   deficiencies.   The   2006 37 Regulations   provided   a   further   period   of   two   years to   remove   the   deficiencies   and   even   relaxed   the minimum   standards   in   that   regard.   Even   after   the expiry   of   two   years,   the   colleges   were   given   further opportunities   to   remove   the   shortcomings   by granting   them   conditional   permission   for   their students  for   the   academic  years   2008–2009,   2009– 2010   and   2010–2011.   It   is   only   obvious   that   the minimum   standards   were   insisted   upon   by   the Council   to   ensure   that   the   colleges   achieved   the minimum standards gradually. 9.   It   may   be   noted   that   there   was   little   or   no response   from   the   institutions   concerned   in   regard to   removal   of   the   deficiencies   in   their   respective institutions   and   it   is   only   when   the   notices   were given   to   shut   down   the   institutions   that   they   woke up   from   their   slumber   and   approached   the   courts for   relief.   In   many   of   these   cases,   permission   was given by the courts to the institutions concerned to accept admission forms, but they were directed not to pass any orders thereupon till the decision of this Court in these special leave petitions.” 39. We are, therefore, of the considered view that the learned Single   Judge   as   well   as   the   Division   Bench   have   grossly   erred in   not   taking   into   consideration   the   scheme   of   the   said   Act   so also   the   judgment   of   this   Court   in   the   case   of   Ayurved Shastra Seva Mandal  (supra). 38 40. In   the   result,   the   appeals   are   allowed.     The   common judgment and order dated 21 st  December 2020, delivered by the Division   Bench   of   the   High   Court   of   Karnataka   in   Writ   Appeal No.   542   of   2020   (EDN­REG)   and   Writ   Appeal   No.541   of   2020 (EDN­REG), and the judgment and order dated 24 th   September 2020 passed by the Single Judge in Writ Petition No. 50772 of 2018 (EDN­REG­P) and Writ Petition No. 50828 of 2018 (EDN­ EX) are quashed  and set  aside.   The writ petitions filed by the original writ petitioners in the High Court are dismissed.   41. Pending   application(s),   if   any,   shall   stand   disposed   of   in the above terms.  No order as to costs.  ……..….......................J. [L. NAGESWARA RAO] …….........................J. [B.R. GAVAI] NEW DELHI; APRIL 11, 2022. 39