/2022 INSC 0807/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE/ORIGINAL JURISDICTION  CIVIL APPEAL NO. 6681 OF 2022 [Arising out of Special Leave Petition (Civil) No.19671 of 2021] PHARMACY COUNCIL OF INDIA     ...APPELLANT(S)   VERSUS RAJEEV COLLEGE OF PHARMACY  AND ORS.  ...RESPONDENT(S) WITH  CIVIL APPEAL NOS. 6682­6683 OF 2022 [Arising out of Special Leave Petition (Civil) Nos.1387­1388 of 2022] WRIT PETITION (CIVIL) NO.564 OF 2022 WRIT PETITION (CIVIL) NO.565 OF 2022  CIVIL APPEAL NOS. 6684­6685 OF 2022 [Arising out of Special Leave Petition (Civil) Nos.14295­ 14296 of 2021] CIVIL APPEAL NO. 6686 OF 2022 [Arising out of Special Leave Petition (Civil) No.1050 of 2022] 1 CIVIL APPEAL NO. 6687 OF 2022 [Arising out of Special Leave Petition (Civil) No.1887 of 2022] CIVIL APPEAL NO. 6688 OF 2022 [Arising out of Special Leave Petition (Civil) No.2570 of 2022] CIVIL APPEAL NO. 6690 OF 2022 [Arising out of Special Leave Petition (Civil) No.4862 of 2022] CIVIL APPEAL NO. 6689 OF 2022 [Arising out of Special Leave Petition (Civil) No.5673 of 2022] WRIT PETITION (CIVIL) NO.406 OF 2022 CIVIL APPEAL NO. 6691 OF 2022 [Arising out of Special Leave Petition (Civil) No.13792 of 2022] WRIT PETITION (CIVIL) NO.563 OF 2022 JUDGMENT B.R. GAVAI, J. 1. Leave granted in all the Special Leave Petitions .   2 2. The   appeals   filed   by   the   Pharmacy   Council   of   India (hereinafter   referred   to   as   “PCI”)   mainly   challenge   the   (i) judgments   dated   9 th   November   2021,   passed   by   the   Division Bench   of   the   High   Court   of   Karnataka   at   Bengaluru   in   Writ Appeal   No.   746­748   of   2020;   (ii)   judgment   dated   7 th   March 2022, passed by the learned Single Judge of the High Court of Delhi at New Delhi  in Writ Petition  (Civil) No.175 of 2021; and (iii)   judgment   dated   22 nd   April   2022,   passed   by   the   learned Single   Judge   of   the   High   Court   of   Chhattisgarh   at   Bilaspur   in Writ   Petition   (Civil)   No.3766   of   2021.     Several   interim   orders passed   by   these   Courts   during   the   pendency   of   these   matters are also subject to challenge in some of the appeals.   They are also being disposed of by the present judgment.     3. By   the   said   judgments   and   orders,   the   aforesaid   three High Courts of Karnataka, Delhi and Chhattisgarh had allowed the   writ   petitions   filed   by   the   respondents­institutions,   which were,   in   turn,   filed   challenging   the Resolutions/communications   of   the   appellant­PCI   dated   17 th 3 July   2019   and   9 th   September   2019   and   dismissed   the   Writ Appeals   filed   by   the   PCI.     Vide   Resolution/Communication dated   17 th   July   2019,   the   appellant­PCI   had   resolved   to   put   a moratorium   on   the   opening   of   new   pharmacy   colleges   for running   Diploma   as   well   as   Degree   courses  in   pharmacy   for   a period   of   five   years   beginning   from   the   Academic   Year   2020­ 2021.     Vide   Resolution/communication   dated   9 th   September 2019,   the   aforesaid   moratorium   was   modified,   thereby exempting   its   application   to   (i)   Government   Institutions;   (ii) Institutions   in   North   Eastern   region;   and   (iii)   States/Union Territories  where the  number  of  institutions  offering   D. Pharm and   B.   Pharm   courses   (both   combined)   is   less   than   50. Additionally, vide the said Resolution/communication dated 9 th September 2019, the institutions which had applied for opening colleges   offering   D.Pharm   and/or   B.   Pharm   courses   for   2019­ 2020   academic   session   were   allowed   to   apply   for   conducting diploma   as   well   as   degree   courses   in   Academic   Session   2020­ 2021 and existing approved pharmacy institutions were allowed 4 to   increase   the   intake   capacity   as   per   PCI   norms   and/or   to start additional pharmacy course(s).  4. The writ petitions filed by the Institutions before the three High Courts challenged the validity of the said moratorium and also prayed for a direction to be issued to the appellant­PCI to grant   approval   for   opening   new   pharmacy   institutions imparting   pharmacy   courses   for   the   ensuing   academic   year   of 2022­2023  on  the  basis  of inspection conducted by  the  PCI  in February 2020 and to not insist  on fresh applications from the institutions   pursuant   to   the   PCI’s   circular   of   3 rd   July   2022, which   was   issued   in   compliance   of   the   interim   order   of   this Court   dated   31 st   May   2022   passed   in   Special   Leave   Petition (Civil) No.4862 of 2022. 5. We   have   heard   Shri   Maninder   Singh,   learned   Senior Counsel   appearing   on   behalf   of   the   appellant­PCI   and   Shri Rakesh   Dwivedi   and   Shri   Vinay   Navare,   learned   Senior Counsel,   Shri   Amit   Pai,   Shri   Sanjay   Sharawat,   Shri   Siddharth 5 R.   Gupta,   and   Shri   Shivam   Singh,   learned   counsel   appearing on behalf of their respective respondent(s).  6. Shri   Maninder   Singh,   learned   Senior   Counsel   would submit   that   the   High   Courts   have   totally   erred   in   interfering with   the   Resolution   dated   17 th   July   2019   passed   by   the appellant­PCI.   He submits that the perusal of the preamble of the   Pharmacy   Act,   1948   (hereinafter   referred   to   as   “the   said Act”)   read   with   Sections   3,   10   and   12   thereof   would   clearly reveal   that   the   appellant­PCI   has   a   power   to   regulate   in   the field   of   pharmacy   education.     He   submits   that   the   power   to regulate would also include a power to put a moratorium for a certain   period.     The   learned   Senior   Counsel   submits   that perusal   of   Section   3   of   the   said   Act   would   reveal   that   the Central   Council   of   the   PCI   consists   of   experts   from   various fields   including   teachers   in   the   subject   concerning   pharmacy, elected by the University Grants Commission (“UGC” for short), persons   possessing   a   degree   or   diploma   in   and   practicing pharmacy   or   pharmaceutical   chemistry,   nominated   by   the 6 Central Government; a representative of the Medical Council of India; representatives of States elected from the members of the State   Council,   so   also   a   member   to   represent   each   State nominated by the State Government, who shall be a registered pharmacist.     He,   therefore,   submits   that   the   Body,   which consists of so many experts from various fields, is a Body which is   competent   to   take   decisions   in   the   best   interests   of   the pharmacy education.   7. Shri   Maninder   Singh,   learned   Senior   Counsel   submits that   the   decision   was   taken   by   the   appellant­PCI   after   a   sub­ committee   of   experts   was   appointed   to   study   the   issue.     It   is submitted   that   after   the   sub­committee   recommended moratorium   in   view   of   mushrooming   growth   of   pharmacy colleges,   the   Central   Council   of   the   appellant­PCI,   after   taking into   consideration   all   these   aspects,   recommended   a moratorium.  He submits that this was done in order to prevent a   situation   which   would   lead   to   uncontrolled   growth   of pharmacy   colleges,   resultantly   producing   many   pharmacists, 7 who will be without any employment.  It is submitted that these factors   have   not   been   taken   into   consideration   by   the   High Courts in the impugned judgments.   8. Shri Maninder Singh further submitted that the perusal of the   Communication   of   the   Government   of   India,   Ministry   of Health   &   Family   Welfare   dated   22 nd   April   2022   would   reveal that  the  Central  Government  was  consulted  as required under Section 10 of the said Act.   9. Shri Maninder  Singh  further   submitted that  the power  to regulate would also  include  a power  to  prohibit.     He relies  on the   judgments   of   this   Court   in   the   case   of   Madhya   Bharat Cotton   Association   Ltd.   vs.   Union   of   India   and   another 1 and   in   the   case   of   Star   India   Private   Limited   vs. Department   of   Industrial   Policy   and   Promotion   and others 2   in this regard.   1 AIR 1954 SC 634 2 (2019) 2 SCC 104 8 10. Shri Maninder Singh would further submit that a Division Bench   of   the   Bombay   High   Court,   Aurangabad   Bench,   in   a batch   of   writ   petitions   being   Writ   Petition   No.   4919   of   2020 ( Sayali   Charitable   Trust’s   College   of   Pharmacy   vs .   The Pharmacy Council of India, decided on 6 th  November 2020 ) along with connected matters   has upheld the moratorium.   He submits that,  however, the  said judgment  of the Bombay  High Court has not  been  considered by  all the three High  Courts of Karnataka, Delhi and Chhattisgarh.    11. Shri   Maninder   Singh   submits   that,   having   regard   to   the scheme of the said Act and the purpose sought to be achieved therein, it will have to be held that it is not only the jurisdiction of   the   PCI,   but   its   duty   and   responsibility   to   impose   a moratorium so as to prevent mushrooming growth of pharmacy colleges   in   the   country.     Learned   Senior   Counsel   further submits   that   the   power   to   impose   such   regulations   has   been upheld   by   this   Court   in   the   case   of   Jawaharlal   Nehru Technological   University   Registrar   vs.   Sangam   Laxmi   Bai 9 Vidyapeet   and   others 3 .     He   submits   that   the   facts   in   the present   case   and   the   facts   in   the   case   of   Jawaharlal   Nehru Technological   University   Registrar   (supra)   are   totally identical.     It is, therefore, submitted that the view taken by all the three High Courts is liable to be set aside and it is required to   be   held   that   the   moratorium   imposed,   being   in   the   larger public interest, is legal and valid.   12. Shri Maninder Singh relies on the judgment of this Court in   the   case   of   Jigya   Yadav   (Minor)   (Through Guardian/Father   Hari   Singh)   vs.   Central   Board   of Secondary   Education   and   others 4   in   support   of   his submission   that   the   moratorium   could   also   be   imposed   by   a resolution   of   the   appellant­PCI   and   it   would   be   a   law   as   per Article 13 of the Constitution of India.  13. Per contra, Shri Rakesh Dwivedi, learned Senior Counsel, submitted   that   it  is  the  fundamental   right   of   the   respondent   – 3 (2019) 17 SCC 729 4 (2021) 7 SCC 535 10 Institutions   to   establish   educational   institutions   under   Article 19(1)(g)   of the Constitution of India.  He relies on the judgments of   this   Court   in   the   cases   of   T.M.A.   Pai   Foundation   and others   vs.   State   of   Karnataka   and   others 5 ,   Islamic Academy of Education and another   vs. State of Karnataka and   others 6 ,   and   P.A.   Inamdar   and   others   vs.   State   of Maharashtra and others 7   in that regard .   14. Shri  Rakesh  Dwivedi  submits  that   there  is   no   doubt   that reasonable   restrictions   could   be   imposed   on   the   fundamental rights.   However, the burden lies on the State to establish that the   restrictions   so   imposed   are   reasonable   and   have   a   nexus with the object to be achieved.   He submits that the appellant­ PCI   has   totally   failed   to   discharge   the   said   burden.     It   is submitted   that   the   restriction,   which   is   in   the   nature   of absolute   prohibition,   is   totally   unreasonable,   arbitrary   and 5 (2002) 8 SCC 481 [Para 18 to 25] 6 (2003) 6 SCC 697 [Para 120] 7 (2005) 6 SCC 537 [Para 92] 11 discriminatory.     It   is   submitted   that   it   has   no   nexus   with   the object to be achieved.   15. Shri   Rakesh   Dwivedi   further   submits   that   the   impugned communications of the appellant­PCI are arbitrary.  To buttress his   submission   that   the   impugned   communications   of   the appellant­PCI   are   arbitrary,   Shri   Rakesh   Dwivedi   submitted that the appellant­PCI itself has exempted Government Colleges from the moratorium imposed, which has in effect added about 34000 seats in the field of pharmacy.   He further submits that the   impugned   communication   exempts   the   North   Eastern region   from   its   operation.     As   such,   the   power   has   been exercised in a manifestly arbitrary manner.  It is submitted that the only  justification given is that if there is no moratorium, it will lead to unemployment.  He submits that if such a ground is to   be   accepted,   then   all   the   colleges   imparting   education   in different   areas   like   Medicine,   Law,   Engineering,   Technology, etc. will have to be banned.  12 16. Shri   Rakesh   Dwivedi   further   submitted   that,   unless   the power   to   ban   is   specifically   provided   in   the   statute,   such   a power   cannot   be   exercised.     In   any   case,   he   submitted   that   if such   a   power   was   to   be   exercised,   the   same   could   have   been exercised   only   by   framing   a   Regulation   in   accordance   with Section 10 of the said Act.   He further submitted that for such a Regulation to be valid, the following four factors are required to be complied with: (i) The   copies   of   the   draft   Regulations   should   be furnished   by   the   Central   Council   to   all   the   State Governments and before the Central Council submits the   Education   Regulations   to   the   Central Government for approval, the comments of the State Governments are to be invited and considered; (ii) That   such   Regulations   must   have   approval   of   the Central Government; 13 (iii) In   view   of   Section   10(4),   such   Regulations   will   have to be published in the Official Gazette; (iv) In   view   of   sub­section   (4)   of   Section   18   of   the   said Act,   such   Regulations   have   to   be   laid   before   each House of Parliament. 17. Shri Vinay Navare, learned Senior Counsel submitted that the   perusal   of   Section   3   of   the   said   Act   would   reveal   that   the Central   Council   of   the   appellant­PCI   consists   essentially   of persons who are connected with the practice of Pharmacy.   He submits   that   the   moratorium   is   imposed   with   a   mala   fide intention by those persons who are already connected with the profession of Pharmacy so as to create a monopoly in the field. He submits that if the composition of the Central Council of the appellant­PCI   under   the   said   Act   is   compared   with   the composition   of   the   Council   under   the   All   India   Council   for Technical   Education   Act,   1987   (hereinafter   referred   to   as “AICTE Act”), it would reveal that the Council under the AICTE 14 Act   has   a   wider   spectrum.     It   also   consists   of   the   persons   not connected with Technical Education.   18. Shri   Navare   further   submitted   that   the   powers   under Section 10 of the AICTE Act are much wider than the powers of the Central Council under Section 10 of the said Act.   19. Shri   Navare   further   submitted   that   the   Resolution   which is   sent   to   the   State   Government   is   only   for   the   purpose   of intimation   and,   therefore,   there   is   no   sufficient   compliance   of requirement under Section 10(3) of the said Act.   20. Relying on the judgment of this Court in the case of   V.T. Khanzode   and   others   vs.   Reserve   Bank   of   India   and another 8 , Shri Navare submits that since the appellant­PCI is a statutory   body,   its   powers   would   be   circumscribed   by   the statutory   provisions.     He   submitted   that   since   the   power   to impose prohibition is not provided under the said Act, such an exercise is wholly impermissible in law.   8 (1982) 2 SCC 7 15 21. He   further   submits   that   there   can   be   no   restrictions   on fundamental   rights   except   by   a   valid   law   enacted   by   the legislature.       In   this   respect,   he   relies   on   the   judgment   of   this Court   in   the   case   of   Modern   School   vs.   Union   of   India   and others 9 .  22. Shri   Navare   further   submits   that   the   words   used   in   sub­ section   (1)   of   Section   10   of   the   said   Act   are   “subject   to   the approval   of   the   Central   Government”.   He,   therefore,   submits that   unless   there   is   an   approval   of   the   Central   Government with regard to the moratorium, the same would not be valid in law.     He   relies   on   the   judgments   of   this   Court   in   the   cases   of Padubidri   Damodar   Shenoy   vs.   Indian   Airlines   Limited and   another 10 ,   and   Vijay   S.   Sathaye   vs.   Indian   Airlines Limited and others 11    in support of this proposition.   23. Shri   Amit   Pai,   learned   counsel   also   submitted   that   the impugned communications are totally beyond the powers of the 9 (2004) 5 SCC 583 10 (2009) 10 SCC 514 11 (2013) 10 SCC 253 16 appellant­PCI   and,   as   such,   no   interference   is   warranted   with the impugned judgments and orders of the High Courts.  24. Shri   Sanjay Sharawat ,   learned counsel submitted that the decision   to   impose   moratorium   has   been   taken   by   the appellant­PCI   without   conducting   any   survey.     No   material   is placed   on   record   in   support   of   its   decision.     He   submits   that the   decision   to   impose   moratorium   is   wholly   arbitrary.     He further   submits   that   the   appellant­PCI   has   acted   in   an arbitrary   manner.     On   one   hand,   it   has   imposed   ban   and   on the   other   hand   it   has   granted   permission   to   about   2500 institutions to start pharmacy courses.  As such, it has acted in a totally arbitrary and discriminatory manner.  25. Shri   Siddharth   Gupta,   learned   counsel,   submitted   that the   impugned   communications   are   totally   discriminatory   in nature and tend to create a monopoly in respect of the existing colleges   inasmuch   as   they   have   been   permitted   to   expand   the number of existing seats.  He further submits that the cap of 50 colleges   imposed   for   all   the   States   is   totally   arbitrary.     He 17 submits   that   the   cap   for   a   highly   populated   State   like   Uttar Pradesh and for a small State like Goa is the same.  He submits that in the State of Chhattisgarh, 7 colleges have been granted permission   on   the   ground   that   they   were   in   the   pipeline .     As such, there is no consistency in the policy of the appellant­PCI. He   relies   on   the   judgments   of   this   Court   in   the   case   of   Index Medical College, Hospital and Research Centre vs. State of Madhya Pradesh and others 12  in support of his submission.  26. Relying   on   the   judgment   of   this   Court   in   the   case   of Modern Dental College and Research Centre and others vs. State   of   Madhya   Pradesh   and   others 13 ,   he   submits   that unless   the   impugned   restriction   satisfies   the   test   of proportionality of restrictions, the same would not be tenable in law.     He   submits   that   it   will   be   necessary   to   find   out   as   to whether the limitation on constitutional rights is for a purpose which is reasonable and necessary in a democratic society.  He submits   that   applying   the   said   test,   the   impugned 12 2021 SCC OnLine SC 318 13 (2016) 7 SCC 353 18 communication   which   imposed   a   total   ban   for   a   period   of   five years does not stand the proportionality test.   27. Shri   Shivam   Singh ,   learned   counsel   submitted   that   the decision­making   process   is   totally   vitiated.     He   submits   that taking   into   consideration   the   pandemic   situation,   the Authorities   ought   to   have   considered   that   there   is   a   need   to have   a   larger   number   of   Pharmacy   colleges.     However,   this aspect has been totally ignored by the appellant­PCI.   28. All   the   three   High   Courts,   i.e.,   Karnataka,   Delhi   and Chhattisgarh,   while   allowing   the   writ   petitions   filed   by   the respondent­institutions   and   quashing   and   setting   aside   the Resolutions/communications   of   the   Central   Council   of   the appellant­PCI, have, in a nutshell, held thus: (i) That the right to establish educational institutions is a   fundamental   right   guaranteed   under   Article   19(1) (g) of the Constitution of India; 19 (ii) That   there   can   be   reasonable   restrictions   on   such   a right.     However,   such   a   restriction   can   be   imposed only by law enacted by the competent legislature; (iii) The   Resolution/communication   dated   17 th   July 2019, vide which the moratorium was imposed is an executive   instruction   and   could  not   be   construed  as a law and, therefore, the moratorium imposed by an executive instruction is not sustainable in law.   29. Apart   from   that,   the   learned   Single   Judge   of   the Karnataka   High   Court   has   further   found   that   the   petitioners before the High Court were entitled to establish colleges on the principles   of   promissory   estoppel   and   legitimate   expectation. The  learned  Single  Judge  of  the  Karnataka  High  Court  as  well as  the  learned  Single Judge  of  the  Delhi  High  Court  have  also held   that   the   Resolution   of   the   appellant­PCI   was   violative   of Article   14   of   the   Constitution   of   India   inasmuch   as   the government   institutions   and   the   institutions   in   the   North Eastern   region   were   exempted   from   the   applicability   of   the 20 moratorium.  It was found that such an act was discriminatory. It   was   further   found   that   the   cap   of   50   Pharma   institutes   per State   was   also   arbitrary   inasmuch   as   the   appellant­PCI   does not   take   into   consideration   the   fact   that   the   population   of   the States varies from State to State and, as such, there could not have been a uniform formula of capping 50 pharmacy institutes for every State.   30. Undisputedly,   the   Central   Council   of   the   appellant­PCI vide   its   Resolution/communication   dated   17 th   July   2019   has resolved as under: “ RESOLUTION Taking   into   consideration   the   availability of   sufficient   qualified   pharmacist workforce,   the   House   unanimously resolved   to   put   a   moratorium   on   the opening   of   new   pharmacy   colleges   for running   Diploma   as   well   as   Degree course   in   pharmacy   for   a   period   of   five years   beginning   from   the   academic   year 2020­2021.     This   moratorium   shall   not be applicable in the North Eastern region of   the   country   where   there   is   a   shortage of pharmacy colleges.” 21 31. It   can   thus   be   seen   that   vide   the   said   Resolution,   the Central Council resolved to put a moratorium on the opening of new   pharmacy   colleges   for   running   Diploma   as   well   as   Degree course in pharmacy for a period of five years beginning from the academic year 2020­2021.  The said Resolution dated 17 th  July 2019 was modified in the 107 th   meeting of the Central Council of   the   appellant­PCI   held   on   5 th   and   6 th   August   2019.     The relevant part of the modified Resolution reads thus:  “1252.4 In   view   of   it,   it   was unanimously   decided   that moratorium   on   the   opening   of new   pharmacy   colleges   for running   Diploma   as   well   as Degree course in  pharmacy  for a period of five years beginning from   the   academic   year   2020­ 2021   will   be   subject   to following conditions­ a) The   moratorium   will   not apply   to   the   Government institutions. b) The   moratorium   will   not apply   to   the   institutions in North Eastern region. c) The   moratorium   will   not apply to the States/Union 22 Territories   where   the number   of   D.   Pharm   and B.   Pharm   institutions (both   combined)   is   less than 50.  d) The   institutions   which had   applied   for   opening D.   Pharm   and/or   B. Pharm   colleges   for   2019­ 20   academic   session either to the PCI or to the AICTE   and   the   proposal was   rejected   or   not inspected   due   to   some reason or the other will be allowed to apply for 2020­ 21   academic   session   and this   relaxations   is   given only   for   one   year   i.e.   for 2020­21   academic session only. e) Existing   approved pharmacy institutions will be   allowed   to   apply   for increase   in   intake capacity as per PCI norms and/or  to start additional pharmacy course(s).” 32. It   is   thus   clear,   and   in   all   fairness,   not   even   disputed   by the   appellant­PCI,   that   the   moratorium   was   issued   by   the Central   Council   of   the   appellant­PCI   in   its   executive   powers 23 and not by framing any regulation, as provided under Sections 10 and 18 of the said Act.   33. The moot question, therefore, that requires consideration, is   as   to   whether   the   moratorium,   as   imposed   by   the   Central Council   of   the   appellant­PCI,   could   have   been   imposed   by   the said   Resolution,   which   is   in   the   nature   of   an   executive instruction of the Central Council. 34. It  will  be relevant  to  refer  to  the   following  observations  of the  Constitution  Bench,  consisting   of 11 Judges,  of this  Court in the case of  T.M.A. Pai Foundation  (supra) :   “ 18.   With regard to the establishment of educational   institutions,   three   articles   of the   Constitution   come   into   play.   Article 19(1)( g )   gives   the   right   to   all   the   citizens to   practise   any   profession   or   to   carry   on any   occupation,   trade   or   business;   this right   is   subject   to   restrictions   that   may be   placed   under   Article   19(6).   Article   26 gives   the   right   to   every   religious denomination   to   establish   and   maintain an   institution   for   religious   purposes, which   would   include   an   educational institution. Article 19(1)( g ) and Article 26, therefore, confer rights on all citizens and 24 religious   denominations   to   establish   and maintain educational institutions….” 35. It could  thus  clearly  be seen that  the Constitution  Bench of this Court in the aforesaid case, in unequivocal terms, holds that in view of Article 19(1)(g) and Article 26 of the Constitution of India, all citizens and religious denominations are conferred with a right to establish and maintain educational institutions. 36. Another   Constitution   Bench,   consisting   of   five   Judges,   of this   Court   in   the   case   of   Islamic   Academy   of   Education (supra)  has held thus:  “ 120 .   So   far   as   institutions   imparting professional   education   are   concerned, having regard to the public interest, they are   bound   to   maintain   excellence   in   the standard   of   education.   To   that   extent, there cannot be any compromise and the State   would   be   entitled   to   impose restrictions and make regulations both in terms  of  Article  19(1)( g )  and  Article  30  of the   Constitution   of   India.   The   width   of the   rights   and   limitations   thereof   of unaided   institutions   whether   run   by   a majority   or   a   minority   must   conform   to the   maintenance   of   excellence.   With   a 25 view   to   achieve   the   said   goal, indisputably,   the   regulations   can   be made by the State. 121 . The   right   to   administer   does   not amount to the right to maladminister and the   right   is   not   free   from   regulation.   The regulatory   measures   are   necessary   for ensuring   orderly,   efficient   and   sound administration.   The   regulatory   measures can   be   laid   down   by   the   State   in   the administration of minority institutions.” 37. It   could   thus   be   seen   that   the   Constitution   Bench   in Islamic   Academy   of   Education   (supra)   holds   that   the   State would   be   entitled   to   impose   restrictions   and   make   regulations both   in   terms   of   Article   19(1)( g )   and   Article   30   of   the Constitution of India for maintaining excellence in the standard of   education.     It   has   been   held   that   regulatory   measures   are necessary   for   ensuring   orderly,   efficient   and   sound administration.  38. Thereafter   the   Constitution   Bench,   consisting   of   Seven Judges,   of   this   Court   in   the   case   of   P.A.   Inamdar   (supra) , observed thus: 26 “ 92.   As   an   occupation,   right   to   impart education   is   a   fundamental   right   under Article   19(1)( g )   and,   therefore,   subject   to control   by   clause   (6)   of   Article   19.   This right   is   available   to   all   citizens   without drawing   a   distinction   between   minority and   non­minority.   Such   a   right   is, generally   speaking,   subject   to   the   laws imposing   reasonable   restrictions   in   the interest   of   the   general   public.   In particular,   laws   may   be   enacted   on   the following   subjects:   ( i )   the   professional   or technical   qualifications   necessary   for practising   any   profession   or   carrying   on any  occupation, trade or business; ( ii ) the carrying   on   by   the   State,   or   by   a corporation   owned   or   controlled   by   the State   of   any   trade,   business,   industry   or service whether to the exclusion, complete or   partial   of  citizens   or  otherwise.   Care  is taken of minorities, religious or linguistic, by   protecting   their   right   to   establish   and administer   educational   institutions   of their   choice   under   Article   30.   To   some extent, what may be permissible by way of restriction under Article 19(6) may fall foul of   Article   30.   This   is   the   additional protection   which   Article   30(1)   grants   to the minorities.” 39. It  could  thus  be  seen   that  the   Constitution  Bench  of  this Court   in   P.A.   Inamdar   (supra)   has   again   reiterated   that   the 27 right   to   impart   education   is   a   fundamental   right   under   Article 19(1)( g ) and, therefore, subject to control by clause (6) of Article 19.     It   has   been   held   that   such   a   right   is   subject   to   the   laws imposing   reasonable   restrictions   in   the   interest   of   the   general public.   It has further been held that the laws may be enacted for   prescribing   the   professional   or   technical   qualifications necessary   for   practising   any   profession   or   carrying   on   any occupation, trade or business.   The laws could also be enacted for   the   purposes   of   the   carrying   on   by   the   State,   or   by   a corporation   owned   or   controlled   by   the   State   of   any   trade, business,   industry   or   service   whether   to   the   exclusion, complete or partial of citizens or otherwise.  40. In   the   case   of   Modern   Dental   College   and   Research Centre   (supra) ,   the   Constitution   Bench,   consisting   of   Five Judges, of this Court held that though private unaided minority and   non­minority   institutions   have   a   right   to   establish educational institutions, in order to balance the public interest, the State is also empowered to frame Regulations in the interest 28 of   general   public.     This   Court   held   that,   while   considering   the scope of reasonable restrictions which are sought to be brought in,   in   the   interest   of   the   general   public,   the   exercise   that   is required to be undertaken is the balancing of the fundamental rights   to   carry   on   a   trade   or   occupation   on   one   hand   and   the restrictions   so   imposed   on   the   other   hand.     This   Court   held that it was necessary to find out as to whether the restrictions so imposed were proportional or not.   41. It is thus clear that though there is a fundamental right to establish   educational   institutions,   the   same   can   be   subject   to reasonable   restrictions,   which   are   found   necessary   in   the general public interest.   However, the question that requires to be   answered   is   as   to   whether   the   same   can   be   done   by executive instructions or not.   42. The question is directly answered by this Court in the case of   State   of   Bihar   and   others   vs.   Project   Uchcha   Vidya, 29 Sikshak   Sangh   and   others 14   in   paragraph   69,   which   reads thus: “ 69.   The right to manage an institution is also   a   right   to   property.   In   view   of   a decision of an eleven­Judge Bench of this Court in   T.M.A. Pai Foundation   v.   State of Karnataka   [(2002)   8   SCC   481] establishment   and   management   of   an educational   institution   has   been   held   to be   a   part   of   fundamental   right   being   a right   of   occupation   as   envisaged   under Article   19(1)( g )   of   the   Constitution.   A citizen cannot be deprived of the said right   except   in   accordance   with   law. The   requirement   of   law   for   the purpose   of   clause   (6)   of   Article   19   of the   Constitution   can   by   no   stretch   of imagination   be   achieved   by   issuing   a circular   or   a   policy   decision   in   terms of   Article   162   of   the   Constitution   or otherwise. Such a law, it is trite, must be one enacted by the legislature .” [emphasis supplied] 43. It   could   thus   be   seen   that   this   Court   has   categorically held that a  citizen cannot be deprived of the said right except in accordance   with   law.   It   has   further   been   held   that   the requirement of law for the purpose of clause (6) of Article 19 of 14 (2006) 2 SCC 545 30 the   Constitution   can   by   no   stretch   of   imagination   be   achieved by issuing a circular or a policy decision in terms of Article 162 of   the   Constitution   or   otherwise.   It   has   been   held   that   such   a law must be one enacted by the legislature. 44. Shri   Maninder   Singh,   learned   Senior   Counsel,   relied   on the   judgment   of   this   Court   in   the   case   of   Jawaharlal   Nehru Technological University Registrar (supra)   to submit   that in the   said   case   also,   a   moratorium   which   was   imposed   by   the State   of   Telangana   was   found   to   be   valid   since   it   was   done   to control mushrooming growth of educational institutions.  45. A   perusal   of   the   judgment   of   this   Court   in   the   case   of Jawaharlal   Nehru   Technological   University   Registrar (supra)   would   reveal   that   this   Court   found   that   Section   20   of the Telangana Education Act, 1982 specifically empowered the State to issue such a direction imposing a moratorium. No such provision   can   be   found   in   the   said   Act,   which   would   empower 31 such   a   restriction   to   be   imposed   by   the   Resolution   of   the Central Council.   46. It will also be relevant to refer to the following observation of   the   Constitution   Bench,   consisting   of   five   Judges,   of   this Court in the case of  State of M.P. vs. Thakur Bharat Singh 15 :   “Viewed   in   the   light   of   these   facts   the observations   relied   upon   do   not   support the   contention   that   the   State   or   its officers   may   in   exercise   of   executive authority   infringe   the   rights   of   the citizens merely because the Legislature of the   State   has   the   power   to   legislate   in regard   to   the   subject   on   which   the executive order is issued.” 47. It   is   thus   clear   that   the   Constitution   Bench   of   this   Court holds that the   State or its officers cannot exercise its executive authority   to   infringe   the   rights   of   the   citizens   merely   because the Legislature of the State has the power to legislate in regard to the subject on which the executive order is issued. 48. It   could   thus   be   seen   that   the   Constitution   Bench   holds that   even   an   Executive   cannot   do   something   to   infringe   the 15 (1967) 2 SCR 454 32 rights   of   the   citizens   by   an   executive   action,   though   the   State Legislature   has   legislative   competence   to   legislate   on   the subject.  49. Shri   Maninder   Singh,   learned   Senior   Counsel   appearing on   behalf   of   the   appellant­PCI,   relies   on   the   judgment   of   this Court   in   the   case   of   Jigya   Yadav   (Minor)   (Through Guardian/Father   Hari   Singh)   vs.   Central   Board   of Secondary   Education   and   others   (supra)   in   support   of   his contention   that   since   the   Central   Council   of   the   appellant­PCI is   a   public   authority   and   discharges   public   functions,   the Resolution   resolved  by  it  would  partake  the  character  of   a  law within the meaning of Article 13 of the Constitution of India.  It may   be   noted   that   in   the   case   of   Jigya   Yadav   (Minor) (Through   Guardian/Father   Hari   Singh)   vs.   Central   Board of  Secondary   Education   and   others   (supra) , this  Court  was considering   the   powers   of   the   Central   Board   of   Secondary Education   (“CBSE”   for   short),   which   is   a   society   registered 33 under the Societies Registration Act, 1860.  CBSE is not a body incorporated   under   any   statutory   provisions.     However,   the Central   Council   of   the   appellant­PCI   is   a   statutory   body constituted under the said Act.   50. It will be relevant to refer to the observations of this Court in   the   case   of   Shrimati   Hira   Devi   and   others   vs.   District Board, Shahjahanpur 16 , which reads thus:   “The   defendants   were   a   Board   created by statute and were invested with powers which   of   necessity   had   to   be   found within   the   four   corners   of   the   statute itself.  51. It   will   also   be   relevant   to   refer   to   paragraph   18   of   the judgment   of   this   Court   in   the   case   of   V.T.   Khanzode   (supra) , which is as follows: “ 18.   In   support   of   this   submission, reliance   is   placed   by   the   learned   counsel on the statement of law contained in para 1326   and   1333   (pp.   775   and   779) 16 (1952) SCR 1122 34 of   Halsbury's   Laws   of   England ,   4th   Edn. In para 1326 it is stated that: “Corporations   may   be   either statutory   or   non­statutory,   and   a fundamental distinction exists between the   powers   and   liabilities   of   the   two classes.   Statutory   corporations   have such rights and can do such acts only as   are   authorised   directly  or   indirectly by   the   statutes   creating   them;   non­ statutory   corporations,   speaking generally,   can   do   everything   that   an ordinary   individual   can   do   unless restricted   directly   or   indirectly   by statute.” Para 1333 says that: “The powers of a corporation created by   statute   are   limited   and circumscribed   by   the   statutes   which regulate it, and extend no further than is   expressly   stated   therein,   or   is necessarily   and   properly   required   for carrying   into   effect   the   purposes   of   its incorporation,   or   may   be   fairly regarded   as   incidental   to,   or consequential   upon,   those   things which   the   legislature   has   authorised. What the statute does not expressly or impliedly authorise is to be taken to be prohibited.” There   is   no   doubt   that   a   statutory corporation   can   do   only   such   acts   as are authorised by the statute creating it   and   that,   the   powers   of   such   a corporation   cannot   extend   beyond 35 what the statute provides expressly or by   necessary   implication.   If   an   act   is neither   expressly   nor   impliedly authorised   by   the   statute   which creates   the   corporation,   it   must   be taken   to   be   prohibited.   This   cannot, however,   produce   the   result   for   which Shri Nariman contends. His contention is not that the Central Board has  no power to frame staff regulations but that it must do   so   under   Section   58(1)   only.   On   that argument,   it   is   material   to   note   that Section   58(1)   is   in   the   nature   of   an enabling   provision   under   which   the Central Board “may” make regulations in order  to  provide for   all matters  for  which it   is   necessary   or   convenient   to   make provision   for   the   purpose   of   giving   effect to   the   provisions   of   the   Act.   This provision   does   not   justify   the   argument that   staff   regulations   must   be   framed under   it   or   not   at   all.   The   substance   of the   matter   is   that   the   Central   Board   has the power to frame regulations relating to the   conditions   of   service   of   the   Bank's staff. If it has that power, it may exercise it either in accordance with Section 58(1) or  by  acting  appropriately in the exercise of its general power of administration and superintendence.” [emphasis supplied] 36 52. It   could   thus   be   seen   that   this   Court   has   approved paragraph   1326   and   1333   (pp.   775   and   779)   of   Halsbury's Laws   of   England ,   4th   Edition,   to   the   effect   that   a   statutory corporation   can   do   only   such   acts   as   are   authorised   by   the statute   creating   it   and   that   the   powers   of   such   a   corporation cannot extend beyond what the statute provides expressly or by necessary implication.  Though in the said case, this Court held that   the   said   principle   is   not   applicable   inasmuch   as   the Central   Board   has   the   power   to   frame   regulations   relating   to the   conditions   of   service   of   the   Bank's   staff,   the   said   principle will indeed be applicable to the case at hand. 53. Shri   Maninder   Singh,   learned   Senior   Counsel,   further submitted that the preamble of the said Act itself used the word “regulate”   and   the   word   “regulate”   would   include   within   its ambit  the  power   to  “prohibit”.  Strong  reliance is placed on  the judgment   of   this   Court   in   the   case   of   Star   India   Private Limited   (supra) .     However,   it   is   to   be   noted   that   in   the   said case,   certain   clauses   of   the   Telecommunication   (Broadcasting 37 and   Cable)   Services   Interconnection   (Addressable   Systems) Regulations, 2017 notified on 3­3­2017, made under Section 36 of the Telecom Regulatory Authority of India Act, 1997, together with the Telecommunication (Broadcasting and Cable) Services (Eighth)   (Addressable   Systems)   Tariff   Order,   2017   notified   on the same date were  under challenge .   In the   present   case, what is   being   sought   to   be   done   was   done   by   a   Resolution   of   the Central Council of the appellant­PCI and not by any Regulation framed   under   the   provisions   of   the   said   Act.     As   such,   the judgment   of   this   Court   in   the   case   of   Star   India   Private Limited   (supra)   is   not   applicable   to   the   facts   of   the   present case.   54. Shri Maninder Singh further relied on the judgment of the Division Bench of the Bombay High Court,   Aurangabad Bench, in   Sayali   Charitable   Trust’s   College   of   Pharmacy   (supra) . However,   since   we   have   h eld   that   the   right   to   establish   an educational   institution   is   a   fundamental   right   under   Article 19(1)(g) of the Constitution of India and reasonable restrictions 38 on   such   a   right   can   be   imposed   only   by   a   law   and   not   by   an execution   instruction,   we   are   of   the   view   that   the   Division Bench   of   the   Bombay   High   Court,   Aurangabad   Bench,   in   the said case does not lay down the correct position of law.   In our view,   the   view   taken   by   the   High   Courts   of   Karnataka,   Delhi and Chhattisgarh lays down the correct position of law.   55. Since we have held that the Resolutions/communications dated   17 th   July   2019   and   9 th   September   2019   of   the   Central Council   of   the   appellant­PCI,   which   are   in   the   nature   of executive   instructions,   could   not   impose   restrictions   on   the fundamental   right   to   establish   educational   institutions   under Article   19(1)(g)   of   the   Constitution   of   India,   we   do   not   find   it necessary   to   consider   the   submissions   advanced   on   other issues.     We   find   that   the   Resolutions/communications   dated 17 th   July  2019 and   9 th   September  2019  of  the  Central  Council of the appellant­PCI are liable to be struck down on this short ground.   39 56. Before parting, we may observe that there could indeed be a   necessity   to   impose   certain   restrictions   so   as   to   prevent mushrooming   growth   of   pharmacy   colleges.     Such   restrictions may   be   in   the   larger   general   public   interest.     However,   if   that has   to   be   done,   it   has   to   be   done   strictly   in   accordance   with law.  If and when such restrictions are imposed by an Authority competent   to   do   so,   the   validity   of   the   same   can   always   be scrutinized   on   the   touchstone   of   law.     We,   therefore,   refrain from considering the rival submissions made on that behalf.    57. It   is   further   to   be   noted   that   the   applications   seeking approval for D. Pharm and B. Pharm courses are required to be accompanied   by   a   “No   Objection   Certificate”   (“NOC”)   from   the State Government and consent of affiliation from the affiliating bodies.     While scrutinizing such applications, the Council can always   take   into   consideration   various   factors   before   deciding to   allow   or   reject   such   applications.     Merely   because   an institution   has   a   right   to   establish   an   educational   institution does not mean that such an application has to be allowed.  In a 40 particular   area,   if   there   are   more   than   sufficient   number   of institutions   already   existing,   the   Central   Council   can   always take   into   consideration   as   to   whether   it   is   necessary   or   not   to increase the number of institutions in such an area.   However, a   blanket   prohibition   on   the   establishment   of   pharmacy colleges cannot be imposed by an executive resolution.   58. In the result, the appeals filed by the Pharmacy Council of India  are  dismissed.    However, in   the  facts  and  circumstances of the case, there shall be no order as to costs.    59. The   writ   petitions   filed   by   the   institutions   shall   stand disposed of in terms of the above.  60. Pending application(s), if any, shall also stand disposed of. CIVIL APPEAL ARISING OUT OF SPECIAL LEAVE PETITION (CIVIL)   NO.1887   OF   2022   [SHAHEED   TEG   BAHADUR COLLEGE   OF   PHARMACY   VS.   PHARMACY   COUNCIL   OF INDIA] 61. The   appeal   filed   by   Shaheed   Teg   Bahadur   College   of Pharmacy   challenges   the   order   dated   23 rd   December   2021 41 passed by  the  learned Single Judge of  the  High  Court of Delhi at   New   Delhi   in   CM   Application   No.   41337   of   2021   in   Writ Petition (Civil) No.175 of 2021. 62. In view of the judgment passed by this Court today in Civil Appeal  arising  out  of   Special  Leave  Petition   (Civil)  No.19671  of 2021   and   connected   matters,   this   appeal   has   been   rendered infructuous   and   is   disposed   of   as   such.     However,   there   shall be   no   order   as   to   costs.     Pending   application(s),   if   any,   shall stand disposed of.   …….........................J.        [B.R. GAVAI] ………………….…….........................J.        [PAMIDIGHANTAM SRI NARASIMHA] NEW DELHI; SEPTEMBER 15, 2022. 42