/2022 INSC 0279/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 2912  OF 2022 [Arising out of Special Leave Petition (Civil) No.26855 of 2018] DENTAL COUNCIL OF INDIA  ...APPELLANT(S) VERSUS BIYANI SHIKSHAN SAMITI & ANR.     ...RESPONDENT(S) JUDGMENT B.R. GAVAI, J. 1. Leave granted.  2. The   present   appeal   challenges   the   judgment   and   order   of the   Division   Bench   of   the   High   Court   of   Judicature   for Rajasthan,   Bench   at   Jaipur,   dated   24 th   April,   2018,   passed   in D.B. Civil Writ Petition No. 3260 of 2017, thereby  allowing  the writ   petition   filed   on   behalf   of   the   respondent   No.1­Biyani 1 Shikshan   Samiti   (hereinafter   referred   to   as   “the   respondent No.1”) and striking down the Notification dated 21 st   May, 2012 (hereinafter   referred   to   as   “the   impugned   Notification”),   vide which   the   appellant­Dental   Council   of   India   (hereinafter referred to as “the Council”), had substituted Regulation 6(2)(h) of   the   Dental   Council   of   India   (Establishment   of   New   Dental Colleges,   Opening   of   New   or   Higher   Course   of   Studies   or Training and Increase of Admission Capacity in Dental Colleges) Regulations, 2006 (hereinafter referred to as “the Regulations”), on   the   ground   of   the   same   being   inconsistent   with   the provisions   of   the   Dentists   Act,   1948   (hereinafter   referred   to   as “the said Act”) and also being  violative of Articles 14 and 19(1) (g) of the Constitution of India.   3. The facts in the present case are not in dispute.  4. The respondent No. 1 had submitted an application to the Government   of   India   for   grant   of   permission   for   establishment of   dental   college   from   academic   year   2012­2013   on   24 th 2 September, 2011.  This was after the Letter of Intent was issued by   the   State   Government   on   23 rd   September,   2011.     The respondent No. 2 – Union of India, through Secretary, Ministry of   Health   and   Family   Welfare   (Dental   Education   Section) [hereinafter   referred   to   as   “the   respondent   No.2”),   noticed certain deficiencies in the proposal of the respondent No.1 and vide its letter dated 7 th   October, 2011, required the respondent No.1 to cure the said deficiencies.   5. After exchange of certain communications, on 6 th  January, 2012,   the   respondent   No.2,   returned   the   application   of   the respondent  No.1  along   with  demand  draft  of Rs.6 lakh,  on  the ground that deficiencies pointed out were not cured prior to 31 st December, 2011, i.e., the last date for curing the deficiencies.   6. In   the   meantime,   the   Government   of   Rajasthan   issued Essentiality Certificate to the respondent No.1 on 11 th  January, 2012.   However,   on   17 th   February,   2012,   the   respondent   No.2 declined   to   reconsider   the   application/request   of   the 3 respondent   No.1,   on   the   grounds   stated   in   its   earlier   letter, dated   6 th   January,   2012.       As   such,   the   request   of   the respondent No.1 for  reconsideration  of its proposal  came to be rejected by the respondent No.2, vide its communication dated 17 th  February, 2012.   7. In  the meantime, vide the  impugned Notification, existing Regulation   6(2)(h)   of   the   Regulations   was   substituted   by amended   Regulation   6(2)(h)   on   21 st   May,   2012.     Respondent No.1   again   submitted   its   fresh   application   on   28 th   September, 2012 for academic year 2013­2014.  The same was returned by the   respondent   No.2  vide its  order  dated  31 st   December,  2012, on   the   ground   that   the   proposal/application   was   not   in compliance   with   the   amended   Regulation   6(2)(h)   of   the Regulations.     On   23 rd   January,   2013,   the   respondent   No.1 thereafter wrote a letter to the respondent No.2, stating therein that   since   Essentiality   Certificate   was   issued   to   it   on   11 th January, 2012, the impugned Notification was not applicable to 4 it and requested for reconsideration of its application under the unamended   Regulation   6(2)(h)   of   the   Regulations.     The respondent No.2 rejected the application of the respondent No.1 vide its order dated 5 th  March, 2013.   8. The   respondent   No.1   challenged   the   order   passed   by   the respondent No.2 rejecting the request for reconsideration of its application before the learned single judge of the High Court of Judicature for Rajasthan, Bench at Jaipur, by way of S.B. Civil Writ   Petition   No.15090   of   2016.     The   respondent   No.1   further sought a direction to reconsider the application submitted by it on   24 th   September,   2011   for   establishment   of   a   new   dental college   for   academic   session   2017­2018.     The   learned   single judge   of   the   High   Court,   vide   judgment   and   order   dated   3 rd November,   2016,   finding   no   merit   in   the   writ   petition, dismissed the same. The respondent No.1 thereafter filed a writ petition before the Division Bench being D.B. Civil Writ Petition No.   3260   of   2017,   challenging   the   impugned   Notification 5 amending   Regulation   6(2)(h)   of   the   Regulations.     The respondent   No.1   also   sought   a   prayer   for   direction   to   the respondent   No.2,   for   reconsidering   its   application,   dated   28 th September, 2012, for establishment of a new Dental College for academic   session   2018­2019   and   for   subsequent   academic sessions. By the impugned judgment and order dated 24 th  April, 2018,   the   Division   Bench   of   the   High   Court   allowed   the   said writ   petition   by   striking   down   the   impugned   Notification   and directed   the   respondent   No.   2   to   reconsider   the   case   of   the respondent   No.1   in   the   light   of   the   observations   made   in   the impugned   judgment   and   order.     Being   aggrieved   thereby,   the present appeal has been preferred by the Council.  9. We   have   heard   Shri   Gaurav   Sharma,   learned   counsel appearing   on   behalf   of   the   Council,   Ms.   Aishwarya   Bhati, learned Additional Solicitor General (“ASG” for short) appearing on   behalf   of   the   respondent   No.2   and   Ms.   Shobha   Gupta, learned counsel appearing on behalf of the respondent No.1. 6 10. Shri Gaurav Sharma, learned counsel, would submit that the   Division   Bench   of   the   High   Court   has   grossly   erred   in allowing   the   writ   petition.     He   submits   that   the   Council   is   an expert statutory  body duly constituted under  the said Act.   He submits   that   the   said   Act   empowers   the   Council   to   make Regulations   for   various   aspects   concerned   with   Dental Education,   including   prescribing   requirement   of   minimum standards.     He   submits   that   the   Council,   after   examining various   aspects,   had   found   it   necessary   to   amend   Regulation 6(2)(h)   of   the   Regulations.     He   submits   that   this   was   done   for providing   better   teaching   facilities   to   the   students   and   for improving   the   standards   of   education.     He   submits   that   the Division Bench has grossly erred in holding that it was beyond the   powers   of   the   Council   to   make   delegated   legislation.     He submits   that,   in   any   case,   the   finding   of   the   High   Court   that the impugned Notification was violative of Articles 14 and 19(1) (g) of the Constitution of India, is totally erroneous.   7 11. Ms.   Aishwarya   Bhati,   learned   ASG   also   supports   the submission   made   on   behalf   of   the   Council.     Relying   on   the judgment of this Court in the case of   Dental Council of India vs.   Subharti   K.K.B.   Charitable   Trust   and   Another 1 ,   she submits  that  the   High  Court  ought   not   to  have  interfered  with the impugned Notification, since the Regulations were made by the   expert   body   in   accordance   with   the   provisions   of   the   said Act.   12. Ms.   Shobha   Gupta,   learned   counsel   appearing   on   behalf of the respondent No.1, on the contrary, would submit that the High Court has rightly quashed the impugned Notification. She submits that the impugned Notification has no nexus with the object sought to be achieved.  She submits that there is a huge shortage of Dentists in the country and therefore, the object of the   legislation   should   be   to   encourage   establishment   of   more Dental Colleges rather than providing a requirement which will 1 (2001) 5 SCC 486 8 restrict   the   number   of   new   Dental   Colleges.     On   facts,   she submits   that   there   is   no   medical   college   within   the   vicinity   of 100 kms. from the place at which the respondent No.1 proposes to start a new Dental College.   She submits that the impugned Notification,   therefore,   violates   the   fundamental   rights   of   the students   to   take   dental   education   as   well   as   the   fundamental right   of   the   respondent   No.1   to   establish   an   educational institution under Article 19(1)(g) of the Constitution of India.   13. For   considering   the   rival   submissions,   it   will   be appropriate   to   refer   to   certain   provisions   of   the   said   Act. Section   3   of   the   said   Act   requires   the   Central   Government   to constitute   a   Council   consisting   of   members   named   therein. Section   10   of   the   said   Act   deals   with   recognition   of   dental qualifications.     Section   10A   of   the   said   Act   deals   with permission for establishment of new dental college, new courses of   study,   etc.     Sub­section   (1)   of   Section   10A   of   the   said   Act puts   restriction   on   the   establishment   of   an   authority   or 9 institution for a course of study or training which would enable a   student   of   such   course   or   training   to   qualify   himself   for   the grant   of   recognized   dental   qualification;   it   also   imposes   a restriction   on   opening   a   new   or   higher   course   of   study   or training,   or   increase   the   admission   capacity   in   any   course   of study or training, including a post­graduate course of study or training.     It   is   provided   that   no   person   can   establish   an authority   or   institution   for   dental   education   and   that   no authority   or   institution   can   open   a   new   or   higher   course   of study or training, including a post­graduate course of study or training,   or   increase   its   admission   capacity   without   the   prior permission   of   the  Central  Government.     Sub­sections   (2)  to   (4) of   Section   10A   of   the   said   Act   deal   with   the   procedure   to   be followed for making an application for permission to start a new or   higher   course   of   study   or   training   or   increase   of   intake capacity  in any  course of  study  or  training.   Sub­section  (5) of Section   10A   of   the   said   Act   is   a   deeming   provision,   which 10 provides   that   if   the   Central   Government   fails   to   pass   an   order on the scheme/application submitted by the applicant within a period   of   one   year   from   the   date   of   submitting   the scheme/application, such scheme/application shall be deemed to  have been  approved by  the Central Government  in the form in which it was submitted.  It also provides that the permission of the Central Government required under sub­section (1) shall also be deemed to have been granted. Sub­section (6) of Section 10A of the said Act provides for extension of the period provided in sub­section (5) by entitling an applicant for the extension of the   period   for   furnishing   the   particulars   called   for   by   the Council or by the Central Government.   14. It   will   be  apposite   to   reproduce  sub­section   (7)   of  Section 10A of the said Act, since the same fell for consideration before the   Division   Bench   of   the   High   Court   while   allowing   the   writ petition.  It reads thus:  11   “ 10A.   Permission   for  establishment   of new   dental   college,   new   courses   of study, etc .—(1) ………………………… (2)……………………………………………… xxx (7)   The   Council,   while   making   its recommendations   under   clause   ( b )   of sub­section   (3)   and   the   Central Government,   while   passing   an   order either   approving   or   disapproving   the scheme under  sub­section (4), shall have due   regard   to   the   following   factors, namely:— ( a )   whether   the   proposed   authority or   institution   for   grant   of recognised   dental   qualification   or the   existing   authority   or institution seeking  to open a new or   higher   course   of   study   or training, would be in a position to offer   the   minimum   standards   of dental   education   in   conformity with   the   requirements   referred   to in   Section   16­A   and   the regulations   made   under   sub­ section (1) of Section 20; ( b )   whether   the   person   seeking   to establish   an   authority   or institution   or   the   existing authority or institution seeking to open   a   new   or   higher   course   of study   or   training   or   to   increase 12 its   admission   capacity   has adequate resources; ( c )   whether   necessary   facilities   in respect   of   staff,   equipment, accommodation,   training   and other   facilities   to   ensure   proper functioning   of   the   authority   or institution 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   authority   or institution   or   course   of   study   or training   or   as   a   result   of   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 authority   or   institution   or   course of   study   or   training   by   persons having   the   recognised   dental qualifications; 13 ( f )   the   requirement   of   manpower   in the   field   of   practice   of   dentistry; and ( g )   any   other   factors   as   may   be prescribed.” 15. It   could   thus   be   seen   that   the   Council,   while   making   its recommendations   and   the   Central   Government,   while   passing an order, are required to take into consideration various factors as   are   enumerated   in   clauses   (a)   to   (g)   of   sub­section   (7)   of Section 10A of the said Act.   16. Section 20 of the said Act empowers the Council, with the approval   of   the   Central   Government,   to   make   Regulations.     It will be apposite to refer to the relevant part of Section 20 of the said Act, which reads thus: “ 20. Power to make regulations.­ (1) The Council   may,   with   the   approval   of   the Central   Government,   by   notification   in the Official Gazette, make regulations not inconsistent   with   the   provisions   of   this Act   to   carry   out   the   purposes   of   this Chapter. 14 (2) In   particular   and   without   prejudice to   the   generality   of   the   foregoing   power such regulations may­ (a) …………………………………………… (b) …………………………………………… xxx xxx xxx (fb) prescribe   any   other   factors   under clause   (g)   of   sub­section   (7)   of section 10A” 17. It   could   thus   be   seen   from   the   conjoint   reading   of   clause (g)   of   sub­section   (7)   of   Section   10A   and   clause   (fb)   of   sub­ section (2) of Section 20 of the said Act that the Council is also empowered to take into consideration any other factors as may be   prescribed   and   also   entitled   to   make   Regulations   for prescribing  any  other  factor  under  clause (g) of  sub­section  (7) of Section 10A.   18. It   will   also   be   relevant   to   refer   to   the   provision   of Regulation   6(2)(h)   as   it   existed   prior   to   the   impugned Notification   and   the   amended   provision   after   the   impugned Notification was given effect to.  They read thus: 15 “ Regulation   6(2)(h)   prior   to   impugned Notification dated 21    st     May, 2012 6 .  Eligibility and qualifying criteria .­  (1) ………………………………………….. (2)   The   organizations   under   sub­ regulation   (1)   shall   qualify   to   apply   for permission to establish a dental college if the following conditions are fulfilled:­  (a) ………………………………………….. (b)  ………………………………………….. xxx (h) the   applicant   owns   and   manages   a General   Hospital   of   not   less   than   100 beds   as   per   Annexure   I   with   necessary infrastructure   facilities   including teaching   pre­clinical,   para­clinical   and allied   medical   sciences   in   the   campus   of the proposed dental college,  or the   proposed   dental   college   is   located   in the   proximity   of   a   Government   Medical College   or   a   Medical   College   recognised by   the   Medical   Council   of   India   and   an undertaking of the said Medical College to the   effect   that   it   would   facilitate   training to   the   students   of   the   proposed   dental college   in   the   subjects   of   Medicine, 16 Surgery   and   Allied   Medical   Sciences   has been obtained,  or where   no   Medical   College   is   available   in the   proximity   of   the   proposed   dental college,   the   proposed   dental   college   gets itself   tied   up   at   least   for   5   years   with   a Government   General   Hospital   having   a provision of at least 100 beds and located within   a   radius   of   10   K.M.   of   the proposed   dental   college   and   the   tie­up   is extendable  till  it  has  its  own  100  bedded hospital   in   the   same   premises.   In   such cases,   the   applicant   shall   produce evidence   that   necessary   infrastructure facilities   including   teaching   pre­clinical, para­clinical   and   allied   medical   sciences are owned by the proposed dental college itself;  Regulation   6(2)(h)   after   the   impugned Notification dated 21    st     May, 2012 6 .  Eligibility and qualifying criteria .­  (1) ………………………………………….. (2)   The   organizations   under   sub­ regulation   (1)   shall   qualify   to   apply   for permission to establish a dental college if the following conditions are fulfilled:­  (a) ………………………………………….. 17 (b)  ………………………………………….. xxx (h) the applicant shall attach its proposed dental college with a Government/Private Medical   College   approved/recognised   by the   Medical   Council   of   India   which   is located at the distance of 10 kms. by road from   the   proposed   dental   college   and produce   evidence   of   the   said   Medical College   to   the   effect   that   it   would facilitate   training   to   the   students   of   the proposed   dental   college   as   per syllabus/course curriculum prescribed in respective   undergraduate   and   post graduate   dental   course   regulations   as amended from time to time:­  Provided   that   not   more   than   one   dental college shall be attached with the medical college.”  19. It   could   thus   be   seen   that   the   change   that   has   been brought by the impugned Notification is that, though under the unamended   Regulation   6(2)(h),   an   applicant   was   entitled   to apply   if   he/she/it   owned   and   managed   a   General   Hospital   of not   less   than   100   beds;   by   the   impugned   Notification,   it   has been   made   mandatory   that   the   applicant   has   to   attach   its 18 proposed   Dental   College   with   the   Government/Private   Medical College,   approved/recognized   by   the   Medical   Council   of   India, which is located at a distance of 10 kilometers by road from the proposed   Dental   College.     The   distance   of   10   kilometers   has now been increased to 30 kilometers, vide amendment dated 5 th July, 2017.   20.   The Division Bench of the High Court vide the impugned judgment and order dated 24 th  April, 2018, has allowed the writ petition   and   quashed   the   impugned   Notification   on   three grounds, viz.,  (i) that  it  is  violative  of  Article  19(1)(g)  of  the   Constitution of India;  (ii) that it is beyond the scope of the powers of the Council to   make   delegated   legislation   as   provided   under   sub­ section (7) of Section 10A of the said Act; and  (iii) that   it   is   violative   of   Article   14   of   the   Constitution   of India,   inasmuch   as   the   Dental   Colleges   established 19 prior   to   impugned   Notification   would   be   permitted   to run   without   attachment   with   Medical   Colleges, whereas,   the   Dental   Colleges   established   after   the impugned   Notification   will   be   compelled   to   have   such an attachment with the Medical Colleges.     21. We find that the learned judges of the Division Bench have erred on all counts.   22. It  will  be relevant  to  refer  to  the   following  observations  of this   Court   in   the   case   of   Indian   Express   Newspapers (Bombay)   Private   Ltd.   and   others   vs.   Union   of   India   and others 2 . “ 75.   A piece of subordinate legislation does not carry   the   same   degree   of   immunity   which   is enjoyed   by   a   statute   passed   by   a   competent Legislature.   Subordinate   legislation   may   be questioned   on   any   of   the   grounds   on   which plenary legislation is questioned. In addition it may   also   be   questioned   on   the   ground   that   it does not conform to the statute under which it 2 (1985) 1 SCC 641 20 is   made.   It   may   further   be   questioned   on   the ground   that   it   is   contrary   to   some   other statute.   That   is   because   subordinate legislation   must   yield   to   plenary   legislation.   It may   also   be   questioned   on   the   ground   that   it is   unreasonable,   unreasonable   not   in   the sense of not being reasonable, but in the sense that it is manifestly arbitrary.”  23. It   could   thus   be   seen   that   this   Court   has   held   that   the s ubordinate   legislation   may   be   questioned   on   any   of   the grounds   on   which   plenary   legislation   is   questioned.     In addition, it  may  also  be questioned on the  ground that  it does not   conform   to   the   statute   under   which   it   is   made.   It   may further be questioned on the ground that it is contrary to some other statute.  Though it may also be questioned on the ground of   unreasonableness,   such   unreasonableness  should   not  be  in the   sense   of   not   being   reasonable,   but   should   be   in   the   sense that it is manifestly arbitrary.   24. It has further been held by this Court in the said case  that for   challenging   the   subordinate   legislation   on   the   ground   of 21 arbitrariness, it can only be done when it is found that it is not in conformity with the statute or that it offends Article 14 of the Constitution.     It   has   further   been   held   that   it   cannot   be   done merely on the ground that it is not reasonable or that it has not taken   into   account   relevant   circumstances   which   the   Court considers relevant.  25. The judgment of this Court in the case of  Indian Express Newspapers   (Bombay)   Private   Ltd.   (supra)  has  been   followed by   a   three­judge   Bench   of   this   Court   in   the   case   of   Khoday Distilleries   Ltd.   and   others   vs.   State   of   Karnataka   and others 3 .     It   will   be   apposite   to   refer   to   the   following observations of this Court in the said case:  “ 13.   It   is   next   submitted   before   us   that the   amended   Rules   are   arbitrary, unreasonable and cause undue hardship and,   therefore,   violate   Article   14   of   the Constitution.   Although   the   protection   of Article   19(1)( g )   may   not   be   available   to the   appellants,   the   rules   must, undoubtedly, satisfy the test of Article 14, 3 (1996) 10 SCC 304 22 which   is   a   guarantee   against   arbitrary action.   However,   one   must   bear   in   mind that what is being challenged here under Article   14   is   not   executive   action   but delegated   legislation.   The   tests   of arbitrary   action   which   apply   to   executive actions   do   not   necessarily   apply   to delegated   legislation.   In   order   that delegated legislation can be struck down, such   legislation   must   be   manifestly arbitrary;   a   law   which   could   not   be reasonably   expected   to   emanate   from   an authority   delegated   with   the   law­making power.   In   the   case   of   Indian   Express Newspapers   (Bombay)   (P)   Ltd.   v.   Union   of India   [(1985) 1 SCC 641 : 1985 SCC (Tax) 121   :  (1985)  2   SCR   287]   (SCR   at   p.  243) this   Court   said   that   a   piece   of subordinate legislation does not carry the same   degree   of   immunity   which   is enjoyed   by   a   statute   passed   by   a competent   legislature.   A   subordinate legislation   may   be   questioned   under Article   14   on   the   ground   that   it   is unreasonable;   “unreasonable   not   in   the sense of not being  reasonable, but in the sense   that   it   is   manifestly   arbitrary”. Drawing a comparison between the law in England   and   in   India,   the   Court   further observed   that   in   England   the   Judges would   say,   “Parliament   never   intended the   authority   to   make   such   Rules;   they are   unreasonable   and   ultra   vires”.   In India,   arbitrariness   is   not   a   separate 23 ground   since   it   will   come   within   the embargo of Article 14 of the Constitution. But   subordinate   legislation   must   be   so arbitrary that it could not be said to be in conformity   with   the   statute   or   that   it offends Article 14 of the Constitution.” 26. In   the   case   of   State   of   T.N.   and   another   vs.   P. Krishnamurthy   and   others 4   after   considering   the   law   laid down   by   this   Court   earlier   in   the   cases   of   Indian   Express Newspapers   (Bombay)   Private   Ltd.   (supra),   Supreme   Court Employees’   Welfare   Association.   vs.   Union   of   India   and another 5 ,   Shri   Sitaram   Sugar   Company   Limited   and another vs. Union of India and others 6 ,  St. Johns Teachers Training   Institute   vs.   Regional   Director,   National   Council for   Teacher   Education   and   another 7 ,   Rameshchandra Kachardas   Porwal   and   others   vs.   State   of   Maharashtra 4 (2006) 4 SCC 517 5 (1989) 4 SCC 187 6 (1990) 3 SCC 223 7 (2003) 3 SCC 321 24 and   others   8 ,   Union   of   India   and   another   vs.   Cynamide India   Ltd.   and   another 9   and   State   of   Haryana   vs.   Ram Kishan   and   others 10 ,   this   Court   has   laid   down   certain grounds,   on   which   the   subordinate   legislation   can   be challenged, which are as under:  “ Whether   the   rule   is   valid   in   its entirety? 15.   There is a presumption in favour of constitutionality   or   validity   of   a subordinate legislation and the burden is upon him who attacks it to show that it is invalid.   It   is   also   well   recognised   that   a subordinate legislation can be challenged under any of the following grounds: ( a ) Lack of legislative competence  to make the subordinate legislation. ( b )   Violation   of   fundamental   rights guaranteed   under   the   Constitution   of India. ( c )   Violation   of   any   provision   of   the Constitution of India. ( d ) Failure to conform to the statute under   which   it   is   made   or   exceeding the limits of authority conferred by the enabling Act. 8 (1981) 2 SCC 722 9 (1987) 2 SCC 720 10 (1988) 3 SCC 416 25 ( e )   Repugnancy   to   the   laws   of   the land, that is, any enactment. ( f )   Manifest   arbitrariness/ unreasonableness   (to   an   extent   where the   court   might   well   say   that   the legislature   never   intended   to   give authority to make such rules).” 27. In   the   light   of   these   guiding   principles,   we   will   have   to examine the correctness of the findings of the learned judges of the Division Bench in the impugned judgment and order.   28. One   of   the   grounds   on   which   the   impugned   Notification has been struck down is that it is beyond the scope of powers of the   Council   under   Section   10A(7)(d)   of   the   said   Act.     The Division   Bench   of   the   High   Court   has   relied   on   clause   (d)   of sub­section   (7)   of   Section   10A   of   the   said   Act   to   come   to   a conclusion that clause (d) refers to adequate hospital facilities, having   regard   to   the   number   of   students   likely   to   attend   the institution.     It   has   held   that   a   requirement   of   hospital   was already   fulfilled   in   the   pre­amended   Regulation   6(2)(h)   of   the Regulations. It has further held that clause (d) does not refer to 26 Medical   College.     It   was   therefore   held   that   the   impugned Notification   requiring   the   Dental   Colleges   to   be   attached   with the Government/Private Medical College was beyond the scope of sub­section (7) of Section 10A of the said Act and, therefore, inconsistent with the said Act.   29. We   find   that   the   Division   Bench   has   failed   to   take   into consideration clause (g) of sub­section (7) of Section 10A of the said Act.  It is to be noted that whereas clauses (a) to (f) of sub­ section   (7)   of   Section   10A   of   the   said   Act   deal   with   various factors,   clause   (g)   thereof,   which   can   be   said   to   be   a   residual clause, enables the Council to take into consideration also any other factor as may be prescribed.   30. We further find that the Division Bench of the High Court has   also   failed   to   take   into   consideration   clause   (fb)   of   sub­ section (2) of Section 20 of the said Act.   A conjoint reading  of these   provisions   would   reveal   that   the   Council   is   also empowered   to   take   into   consideration   any   other   factor   as   may 27 be prescribed and also to make a Regulation with regard to any other factor under clause (g) of sub­section (7) of Section 10A of the   said   Act.     It   could   thus   be   seen   that   it   is   within   the competence of the Council to make Regulations prescribing any other   conditions,   which   are   otherwise   not   found   in   clauses   (a) to   (f)   of   sub­section   (7)   of   Section   10A   of   the   said   Act. Challenge to the same would be permissible only on the ground of   manifest   arbitrariness.     It   is   also   equally   settled   that   the presumption is always with regard to the validity of a provision. The burden is on the party who challenges the validity of such provision.     We   find   that   the   respondent   No.1   has   failed   to discharge   the   burden   to   show   that   the   impugned   Notification suffers from manifest arbitrariness.       31. Secondly, the Division Bench of the High Court found the impugned   Notification   dated   21 st   May,   2012   to   be   violative   of Article   14   of   the   Constitution,   on   the   ground   that   the   Dental Colleges   established   prior   to   impugned   Notification   would   not 28 be required to be attached with the Medical Colleges, whereas, the   Dental   Colleges,   established   after   the   impugned Notification,   will   be   compelled   to   be   attached   to   such   Medical Colleges.     We   are   of   the   considered   view   that   the   Colleges established prior to the impugned Notification and the Colleges established/to   be   established   after   the   impugned   Notification would form two separate classes.  The differential treatment for different   classes   would   not   be   hit   by   Article   14   of   the Constitution   of   India.   The   only   requirement   would   be,   as   to whether   such   a   classification   has   a   nexus   with   the   object sought   to   be   achieved   by   the   Act.     For   the   reasons   given hereinafter, we find that the factors taken into consideration by the   Council,   while   amending   Regulation   6(2)(h)   of   the Regulations are relevant factors.  The factors have a nexus with the   object   sought   to   be   achieved.     It   has   been   submitted   on behalf   of   the   Council   that   the   existing   recognized   Medical College already has a facility to impart education to about 500­ 29 700   students.   Such   Medical   Colleges   have   a   full­fledged teaching   faculty.     Such   a   faculty   would   enable   providing   a proper   education   to   the   students   of   the   Dental   colleges   on various   aspects   of   pre­clinical,   para­clinical   and   allied medicine,   etc.     The   Council   has   also   taken   into   consideration the   fact  that  the  General  Hospitals  having  bed­capacity  of  100 beds   or   more   do   not   have   experts   on   full­time   basis.     They usually engage the services of consultant doctors, who visit the Hospital for a very limited period.   The Council has also taken into   consideration   the   fact   that   the   private   hospitals   do   not have   adequate   clinical   facilities   and/or   clinical   material   and therefore,   it   is   unlikely   that   they   will   be   able   to   impart education  and  training   to   students.    It   has  been   submitted  on behalf of the Council that the amended Regulation 6(2)(h) of the Regulations   was   brought   into   effect   so   that   it   would   facilitate training to the students of the proposed Dental Colleges as per the   syllabus/course   curriculum   prescribed.     It,   therefore, 30 cannot   be   said   that   the   Council   has   taken   into   consideration the factors, which are not relevant or germane for  the purpose to be achieved.  The object to be achieved is to provide adequate teaching   and   training   facilities   to   the   students.     If   in   the wisdom   of   the   expert   body,   this   can   be   done   by   attaching   a Dental College to the already existing Medical College, it cannot be faulted with.   32. The reason given for not permitting more than one Dental College to be attached to the existing recognized Medical College is   that   if   one   Dental   College   is   permitted   to   be   attached   to   a recognized   Medical   College,   which   is   already   having   500­750 students   in   different   semesters   of   their   5­year   MBBS   course, the   additional  students  of   the   Dental   College   may  very   well   be absorbed   in   the   facilities   that   are   already   available   in   the recognized  Medical  College.     However,  if  more  than  one  Dental College is permitted to be attached, it will lead to overcrowding of students in the Medical College.  31 33. We are, therefore, of the considered view that the amended Regulation   cannot   be   said   to   be   one,   which   is   manifestly arbitrary, so as to permit the Court to interfere with it.   On the contrary,   we   find   that   the   amended   Regulation   6(2)(h)   has   a direct   nexus   with   the   object   to   be   achieved,   i.e.,   providing adequate teaching and training facilities to the students.   34. It will be apposite to refer to the following observations of the   Division   Bench   of   the   High   Court   in   the   impugned judgment:  “We   fail   to   understand   as   to   how   the earlier   provisions,   in   any   manner,   were not   sufficient   for   the   object   sought   to   be achieved.     A   careful   reading   of   the unamended   Regulation   6(2)(h)   shows requirement   of   attachment   with   General Hospital   owned   and   managed   by   the applicant   in   the   campus   of   the   proposed Dental College.  It was with infrastructure facilities   including   teaching   pre­clinical, para­clinical and allied medical sciences. If we talk about practical training, it would  be  more  in   the  hospital,  therefore, the   unamended   provision   of   Regulation 32 6(2)(h) provided both i.e. attachment with General   Hospital   or   with   a   Medical College   with   required   facilities   of teaching.” 35. In   this   respect,   we   would   gainfully   refer   to   the   following observations   of   this   Court   in   the   case   of   Maharashtra   State Board of Secondary and Higher Secondary Education and another vs. Paritosh Bhupeshkumar Sheth and others 11 : “ 14.   …..   whether   a   rule   or   regulation   or other type of statutory instrument — is in excess   of   the   power   of   subordinate legislation   conferred   on   the   delegate   has to   be   determined   with   reference   only   to the   specific   provisions   contained   in   the relevant   statute   conferring   the   power   to make   the   rule,   regulation,   etc.   and   also the  object and purpose of  the Act  as can be   gathered   from   the   various   provisions of   the   enactment.   It   would   be   wholly wrong for the Court to substitute its own opinion   for   that   of   the   Legislature   or   its delegate   as   to   what   principle   or   policy would   best   serve   the   objects   and purposes   of   the   Act   and   to   sit   in judgment   over   the   wisdom   and effectiveness   or   otherwise   of   the   policy 11 (1984) 4 SCC 27 33 laid down by  the regulation­making  body and declare a regulation to be ultra vires merely on the ground that, in the view of the   Court,   the   impugned   provisions   will not   help   to   serve   the   object   and   purpose of the Act. So long as the body entrusted with   the   task   of   framing   the   rules   or regulations   acts   within   the   scope   of   the authority   conferred   on   it,   in   the   sense that   the   rules   or   regulations   made   by   it have a rational nexus with the object and purpose   of   the   statute,   the   court   should not   concern   itself   with   the   wisdom   or efficaciousness   of   such   rules   or regulations.” 36. This Court in unequivocal terms has held that it  would be wholly   wrong   for   the   Court   to   substitute   its   own   opinion   for that   of   the   Legislature   or   its   delegate   as   to   what   principle   or policy would best serve the objects and purposes of the Act.   It has   been   held   that   it   is   not   permissible   for   the   Court   to   sit   in judgment over the wisdom and effectiveness or otherwise of the policy   laid   down   by   the   regulation­making   body   and   declare   a regulation   to   be   ultra   vires   merely   on   the   ground   that,   in   the 34 view   of   the   Court,   the   impugned   provisions   will   not   help   to serve the object and purpose of the Act.  37. We   find   that   the   observations   quoted   herein   above   of   the Division   Bench   of   the   High   Court   are   totally   contrary   to   the view   expressed   by   this   Court   in   the   case   of   Maharashtra State   Board   of   Secondary   and   Higher   Secondary Education and another  (supra).   38. The   Division   Bench   of   the   High   Court   has   erred   in substituting   its   wisdom   with   that   of   the   rule­making   body, which is an expert body.  In this respect, it will also be apposite to   refer   to   the   observations   of   this   Court   in   the   case   of   All India Council for Technical Education vs. Surinder Kumar Dhawan   and   others 12 .     After   considering   various   judgments on the issue, this Court observed thus: “ 16.   The  courts  are  neither  equipped nor have   the   academic   or   technical 12 (2009) 11 SCC 726 35 background   to   substitute   themselves   in place   of   statutory   professional   technical bodies   and   take   decisions   in   academic matters   involving   standards   and   quality of technical education. If the courts start entertaining   petitions   from   individual institutions or students to permit courses of   their   choice,   either   for   their convenience or to alleviate hardship or to provide   better   opportunities,   or   because they   think   that   one   course   is   equal   to another,   without   realising   the repercussions   on   the   field   of   technical education in general, it will lead to chaos in   education   and   deterioration   in standards of education. 17.   The role of statutory expert bodies on education   and   the   role   of   courts   are   well defined   by   a   simple   rule.   If   it   is   a question of educational policy or an issue involving   academic   matter,   the   courts keep their hands off.” 39. We   are,   therefore,   of   the   considered   view   that   it   was   not permissible   for   the   Division   Bench   of   the   High   Court   to   enter into an area of experts and hold that the unamended provisions ought to have been preferred over the amended provisions.   36 40. That   leaves   us   with   the   finding   of   the   Division   Bench   of the   High   Court   that   the   amended   Regulation   is   violative   of Article   19(1)(g)   of   the   Constitution.   Reliance   in   this   respect   is placed   on   the   Eleven­Judge   Constitution   Bench   judgment   of this   Court   in   the   case   of   T.M.A.   Pai   Foundation   and   others vs.   State  of Karnataka  and  others 13 .   In this  respect, it will be relevant to refer to the following observations of the   Eleven ­ Judge Constitution Bench of this Court in the said case: “54.   The right to establish an educational institution   can   be   regulated;   but   such regulatory measures must, in general, be to   ensure   the   maintenance   of   proper academic   standards,   atmosphere   and infrastructure   (including   qualified   staff) and   the   prevention   of   maladministration by   those   in   charge   of   management.   The fixing   of   a   rigid   fee   structure,   dictating the   formation   and   composition   of   a governing   body,   compulsory   nomination of   teachers   and   staff   for   appointment   or nominating   students   for   admissions would be unacceptable restrictions.” 13 (2002) 8 SCC 481 37 41. It   can   thus   clearly   be   seen   that   the   Constitution   Bench itself   has   held   that   the   right   to   establish   an   educational institution   can   be   regulated.     However,   such   regulatory measures   must,   in   general,   be   to   ensure   the   maintenance   of proper academic standards, atmosphere and infrastructure and the prevention of maladministration.  42. The impugned Notification, undoubtedly, is made in order to   ensure   the   maintenance   of   proper   academic   standards   and infrastructure   and   as   such,   the   judgment   of   the   Constitution Bench of this Court in the case of  T.M.A. Pai Foundation and others   (supra),   rather   than   supporting   the   case   of   the respondent No.1, would support the case of the Council.   43. We   further   find   that   the   impugned   judgment   of   the Division Bench of the  High Court is also not sustainable on the ground of judicial propriety.   The respondent No.1 had already filed   a   writ   petition   being   S.B.   Civil   Writ   Petition   No.   15090   of 2016, challenging the action of the Council and the respondent 38 No.2   in   returning   the   application   of   the   respondent   No.1   for grant of recognition to new Dental College and for a direction to reconsider   its   application   submitted   on   24 th   September,   2011. The said writ petition was filed in the year 2016.   The said writ petition  was   dismissed  by   the  learned  single  judge  of   the  High Court   by   the   judgment   and   order   dated   3 rd   November,   2016. After the said writ petition was rejected on 3 rd  November, 2016, the   respondent   No.1   filed   the   present   writ   petition   being   D.B. Civil Writ Petition No.3260 of 2017 before the Division Bench of the   High   Court   on   1 st   March,   2017.     In   the   said   writ   petition, the   prayer   was   for   challenging   the   validity   of   the   impugned Notification and for a direction to reconsider the proposal of the respondent   No.1.     The   impugned   Notification   could   have   very well been challenged in the earlier writ petition, which was filed in   the   year   2016   before   the   learned   single   judge   of   the   High Court.     However,   having   failed   in   that   writ   petition   before   the learned   single   judge,   the   respondent   No.1   filed   another   writ 39 petition   before   the   Division   Bench   of   the   High   Court.     Though one   of   the   prayers   challenges   the   validity   of   the   impugned Notification,   another   prayer   claims   for   reconsideration   of   its proposal.     The   said   prayer   has   been   granted   by   the   Division Bench   of   the   High   Court   by   its   impugned   judgment   and   order dated 24 th  April, 2018.  It could thus be seen that the prayer for reconsideration   of   the   proposal   submitted   by   the   respondent No.1, which was already rejected by the learned single judge of the   High   Court   vide   order   dated   3 rd   November,   2016   in   S.B. Civil   Writ   Petition   No.15090   of   2016,   has  been   renewed  in   the fresh   writ   petition   filed   in   the   year   2017   and   granted   by   the Division Bench of the High Court.   44. We, therefore, find that on the ground of judicial propriety also   the   Division   Bench   of   the   High   Court   ought   not   to   have entertained   the   writ   petition   for   a   prayer,   which   already   stood rejected.   In   that   view   of   the   matter,   the   impugned   judgment 40 and order dated 24 th   April, 2018 passed by the Division Bench of the High Court is not sustainable.  45. In   the   result,   the   appeal   is   allowed.     The   impugned judgment   and   order   dated   24 th   April,   2018   passed   by   the Division Bench of the High Court is quashed and set aside.  The D.B. Civil Writ Petition No.3260 of 2017 filed by the respondent No.1   before   the   Division   Bench   of   the   High   Court   stands dismissed.  No order as to costs. 46. Pending application(s), if any, shall stand disposed of.  …..….......................J. [L. NAGESWARA RAO] …….........................J.        [B.R. GAVAI] NEW DELHI; APRIL 12, 2022 41