Supreme Court of India

Buddhist Mission Dental … vs Bhupesh Khurana & Ors on 13 February, 2009

Supreme Court of India
Buddhist Mission Dental … vs Bhupesh Khurana & Ors on 13 February, 2009
Author: D Bhandari
Bench: Dalveer Bhandari, Harjit Singh Bedi
                                                          REPORTABLE



             IN THE SUPREME COURT OF INDIA

              CIVIL APPELATE JURISDICTION

               CIVIL APPEAL NO.1135 of 2001



Buddhist Mission Dental

College & Hospital                            ..... Appellant

            Versus

Bhupesh Khurana & Others                     ..... Respondents




                       JUDGMENT

Dalveer Bhandari, J.

1. This appeal is directed against the judgment dated

29.9.2000 passed by the National Consumer Disputes

Redressal Commission, New Delhi (for short `the Commission’)

in Original Petition No. 168 of 1994.

2

2. Eleven complaints were filed before the Commission

against the appellant herein, viz. Buddhist Mission Dental

College and Hospital through its Secretary Shri R.A.

Vatsayayan.

3. The appellant published an advertisement in the

Hindustan Times, an English national daily, on 25.7.1993

inviting applications for admission in the Degree Course of

Bachelor of Dental Surgery (for short, BDS). In the said

advertisement, it was specifically highlighted that the

appellant college is a premier dental college of Bihar

established and managed by the Vishwa Buddha Parishad

under Article 30 of the Constitution of India. It was also

mentioned right under the name of the appellant’s college that

the said institution is “The Buddhist Mission Dental College

and Hospital” under Magadh University, Bodh Gaya and

Dental Council of India, New Delhi, Siddharth Nagar, New

Bailey Road, Patna. The said advertisement is reproduced as

under:

3

“THE BUDDHIST MISSION DENTAL COLLEGE &
HOSPITAL”

(Under Magadh University, Bodh Gaya, and Dental
Council of India, New Delhi, Siddharth Nagar, New
Bailey Road, Patna-801305)

A premier Dental College of Bihar, established
and managed by VISHWA BUDDHA PARISHAD,
under Article 30(1) of the Constitution of India,
fulfilling all the criterion and conditions of Dental
Council of India.

ADMISSION NOTICE FOR BDS COURSE 1993-94

Applications are invited for admission in 1st year
(B.D.S.) Course.

Eligibility:- S.S.C. Or Equivalent degree with a
minimum 50% marks (40% in case of reserved
candidates) in Physics, Chemistry, Biology Group.

Application form and prospectus can be had
from the office on payment of Rs.100/- (or Rs.110/-
by DD in the name of the college if requested by
post).

Last date for submission of application is
30.08.1993. Separate hostel facility for boys and
girls in the campus, preference to Buddhist and
other minority candidates.

NO CAPITATION FEE

(R.S. Vatsyayan)
Secretary”

4

4. The complainants, respondents herein, who have all

passed 12th standard examination with Physics, Chemistry

and Biology and have secured good marks and were in search

of brighter career prospects, believing the facts incorporated in

the advertisement of the appellant to be true, applied for

admission to the appellant’s college in the academic session

1992-93. In the complaint, it was stated that in the

advertisement it was specifically mentioned “No Capitation

Fee”. This obviously gave the impression that no capitation

fee would be charged from the students. But in fact, at the

time of admission, Rs.1,00,000/- was taken in cash from each

of the respondents and despite repeated requests made by the

respondents, no receipt for the amount paid by them was

given. When the respondents insisted upon the receipts of the

said amount paid, they were threatened that if they persisted

on the demand of getting the receipts, their admission would

be cancelled. It is further alleged in the complaint that the

respondents had paid a substantial amount under various

heads viz., admission fee, tuition fee, development charges,

charges of consumables, house-in-practicals, sports,

magazines, library etc.
5

5. The respondents also started attending classes after

joining the appellant college. The respondents after several

months came to know that the claim made by the appellant to

the respondents in the advertisement as well as in the

prospectus was false, because the appellant college was

neither affiliated to the Magadh University nor it was

recognized by the Dental Council of India.

6. In the complaint, the respondents also mentioned that

they were informed by the appellant that the college is well

equipped with library, laboratories, anatomy museum,

medical appliances and instruments, hostel accommodation

duly furnished and well qualified teaching staff. But, in fact,

there was no regular qualified staff, no anatomy museum,

library had hardly any relevant books, laboratory was ill-

equipped, as most of the necessary instruments/equipments

were either not available and those which were available were

very few in number and were grossly inadequate for the

students who were admitted in each session.
6

7. The respondents had spent a huge amount for admission

and, moreover, they were also given all sorts of assurances

that soon everything would be made available to the students

and all facilities would be provided immediately after getting

the affiliation by the Magadh University and recognition by the

Dental Council of India. The respondents also alleged that

usually in the aforesaid course of four years, at the end of

each year, the examination is supposed to be conducted, but

the appellant did not conduct any examination at all by the

end of 1994 and there was no hope of examination being

conducted in the near future.

8. It was also alleged that no efforts had been made. There

was no development in connection with the affiliation or

recognition of the appellant college and no efforts were being

made to improve the standard of the said institution by

appointing regular teaching staff with proper qualification,

providing sufficient number of relevant books in the library

and for providing other facilities to the students for which all

sort of assurances were made to them.

7

9. The respondents were deeply frustrated because their

entire academic career was ruined. Therefore, they preferred

claim petitions before the Commission. The Commission by its

order dated 29.9.2000 found merit and substance in the

complaints filed by the respondents and categorically held

that there was insufficiency of services on the part of the

appellant and that the respondents were legitimately entitled

to the claims made in the petition.

10. The Commission directed the appellant to refund the

admission expenses paid at the time of admission along with

interest at the rate of 12% per annum from the date of receipt

of the amount till the date of payment and also Rs.20,000/- to

each of the respondents by way of compensation for the

expenses defrayed on purchase of books, mess expenses,

hostel expenses for two years and for the loss of two valuable

academic years. Since there was no receipt of capitation

fee/donation paid by the respondents, the Commission inter

alia did not grant any relief to the respondents in that regard.

However, the Commission directed that the appellant shall

pay Rs.10,000/- by way of costs of the petition.
8

11. The appellant, aggrieved by the impugned order of the

Commission dated 29.9.2000, preferred this appeal under

Section 33 of the Consumer Protection Act, 1986 read with

Order XX-F of the Supreme Court Rules, 1966.

12. This Court admitted the appeal and issued notice and

directed vide order dated 23.2.2001 that “there shall be

interim stay of the operation of the judgment/order under

challenge subject to the condition that the appellant deposits

the sum as directed therein with the National Commission

within four weeks”.

13. The respondents filed cross objection and prayed that

the appellant be directed to – (a) allow this cross objection and

direct the appellant to pay Rs.1,00,000/- which was charged

as capitation fee, with interest, at the rate of 15% from the

date of admission till the date of payment; (b) direct the

appellant to pay Rs.1,25,000/- as compensation instead of

Rs.20,000/- only; and (c) direct the appellant to pay cost for

the present proceedings.

9

14. We have heard the learned counsel for the parties at

length. The learned counsel appearing for the respondents

brought to our notice that the appellant had not complied with

the order passed by this Court on 23.2.2001. After hearing

learned counsel for the parties, this Court passed the

following order dated 26.11.2008:

“The National Consumer Disputes Redressal
Commission, New Delhi in the impugned order,
directed respondent Nos. 1 to 4 to refund the
admission expenses paid by the complainants at
the time of admission with interest calculated at the
rate of 12% p.a. from the date of receipt of the
amount till date of payment and also Rs.20,000/- to
each of the complainants by way of compensation
for the expenses defrayed on purchase of books,
mess expenses, hostel expenses for two years and
for the loss of two valuable academic years.

This Court while admitting appeal on
23.2.2001 directed that there shall be interim stay
of the operation of the judgment/order under
challenge subject to the condition that the appellant
deposits the sum as directed therein with the
National Commission within four weeks.

It is not disputed by learned counsel
appearing for the appellant that neither the interest
nor the payment of Rs.20,000/- each has been
deposited or paid to the complainants despite clear
orders of the Commission.

According to the complainants, the appellant
is clearly in breach of the order of this Court.
Learned counsel appearing for the appellant fairly
submitted that the interest amount and the
payment of Rs.20,000/- each to the complainants
10

by way of compensation would be deposited before
the National Commission within one week from
today.

In view of this undertaking, we are not taking
any action against the appellants (who were
respondent nos. 1 to 4 before the National
Commission). Let this amount be deposited within
one week from today before the National
Commission. It is made clear that the interest
amount would be paid from the date of receipt of
the amount till the date of payment (as directed by
the Commission).

List this matter again on 3.12.2008 as part-
heard.

The parties are permitted to file written
submissions by Monday, i.e. 1st December, 2008.”

15. When the matter again came up on 3.12.2008, learned

counsel appearing for the appellant fairly submitted that

despite his clear advice to the appellant to comply with the

order passed by this Court on 26.11.2008, the same has not

been complied with. The respondents prayed that the

contempt notices be issued to the appellant. At that stage, we

deemed it appropriate to hear the appeal and pass the final

order.

11

16. It was submitted that the appellant started this college

and wanted to impart high quality education in right earnest

and immediately after establishing the college wrote a letter on

23.6.1989 to the Dental Council of India informing it about

the establishment of the appellant’s college and sought

approval for it. It was also mentioned that the Union Ministry

of Health and Family Welfare also wrote to the Dental Council

of India vide its letter dated 5.9.1991 recommending

inspection of the college as a part of process of seeking

approval. It was also mentioned that the Officer on Special

Duty, Governor Secretariat, Bihar wrote to the Vice Chancellor

of Magadh University for taking immediate action in respect of

grant of affiliation. It was also mentioned that the appellant

had made efforts to get approval from the Dental Council of

India and affiliation from the Magadh University, but the

desired affiliation and approval were not received.

17. The learned counsel for the appellant argued that in

unmistakable terms it was mentioned that “the academic

syllabus of the college meets the standard as per the Dental

Council of India Rules and as prescribed by the faculty of
12

Dental Science, Magadh University, Bodh Gaya, Bihar to

which this institution seeks affiliation for award of Bachelor of

Dental Science (BDS) degree.” It was submitted that if the

prospectus is read as a whole it conveyed the information in

no uncertain terms that the infrastructure available with the

appellant institution and the integral reading of the

prospectus did not even remotely indicate that the information

concerning the approval of the Dental Council of India and

affiliation with the Magadh University was tried to be

conveyed.

18. It was submitted that the appellant’s Institute was

anxious to hold the examination. The management of the

appellant institute was deeply concerned about their

handicapped in respect of holding examination as the

students including respondent nos.1 to 12 were being

deprived from appearing in the examination even after

receiving high quality education. It is also mentioned by the

appellant that they made all efforts to get the recognition and

affiliation.

13

19. The appellant again tried to canvass that the appellant’s

institute is an industry and the service rendered by the

appellant institute amounts to deficiency in service within the

meaning of section 2(1)(g) of the Consumer Protection Act.

Apart from this, the allegation of unfair trade practice within

the meaning of section 2(1)(r) of the Act against the appellant

are without any merit.

20. The respondents also filed cross objections in this court

stating that the respondents had paid donation/capitation fee

of Rs.1 lakh in cash at the time of admission. The appellant

institute did not issue any receipt of donation/capitation fee

despite repeated requests.

21. Mr. Bhupesh Khurana, respondent no.1, filed an affidavit

before the National Commission in which it was clearly

mentioned that on the demand of the appellant institute, the

parents of the complaintants/respondents paid capitation

fee/donation of Rs.1 lakh per student to the institute for

which no receipt was issued despite insistence.
14

22. The appellant also mentioned that it has made huge

investment and they have legitimate expectation that

affiliation and recognition would be granted to them by the

Magadh University and the Dental Council of India.

23. The respondent in the cross objections denied the claim

of the appellant and submitted that there was no regular

qualified teaching staff. There was no anatomy museum,

library had no relevant book, laboratory was ill-equipped as

most of he necessary instruments/equipments were either not

available and those which were available were very few in

numbers and were not sufficient for the students who were

admitted in each session.

24. The respondents also submitted that they had spent

huge amount for admissions and were given all sorts of

assurances that soon everything would be made available to

the students and all facilities would be provided immediately

after getting the affiliation by the Magadh University and

recognition by the Dental Council of India.
15

25. The respondents also complained that in the course of

four years, at the end of each year the examination must be

held but no examination was held till the end of 1994 and

there was no hope of examination being held in the near

future because the appellant did not get either affiliation or

recognition. The respondents also mentioned in the cross

objection that charges of hostel/private accommodation were

nearly Rs.15000/-, mess charges more than Rs.500/- per

month and miscellaneous expenses including pocket money

for two years were around Rs.10000/- to Rs.15000/-. Apart

from that, each student had spent more than Rs.6000/- to

Rs.7000/- as traveling expenses and around Rs.8000/- to

Rs.10000/- on books. Thus, it is obvious that actual

expenses of each student were more than Rs.60000/- to

70000/-.

26. The respondents claimed that the Commission failed to

appreciate that at the time of admission, each student had

paid a sum of Rs.1,00,000/- as donation/capitation fee. Each

student has lost two academic years by taking admission in
16

this institute which was neither recognized nor affiliated. The

entire educational career of the respondents has been ruined.

27. The learned counsel for the appellant reiterated the

submissions made before the Commission. The appellant

submitted that it was its earnest desire to impart high quality

education and it has spent enormous amount on

infrastructure and despite their best efforts they have not

been able to get affiliation from the Magadh University or the

recognition from the Dental Council of India. The appellant

also submitted that looking to the infrastructure available, the

Magadh University must grant affiliation and the Dental

Council of India must grant recognition.

28. The appellant submitted that imparting education

cannot amount to trade and, therefore, the Consumer Forum

lacks jurisdiction to deal with the complaint filed by the

respondent and the reliance placed in the case of Bangalore

Water Supply and Sewerage Board v. A. Rajappa &

Others AIR 1978 SC 548 was not correct.

17

29. The respondents alleged that they have been misled by

the advertisement published in “The Hindustan Times” dated

25.07.1993 inviting application for admission in the four years

degree course of BDS. In the said advertisement, it was

clearly mentioned that Buddhist Mission Dental College and

Hospital is a premier Dental College of Bihar established and

managed by Vishwa Buddha Parishad under Article 30 of the

Constitution of India. It was also mentioned right under the

name of the College that the said institution is “The Buddhist

Mission Dental College and Hospital” under Magadh

University, Bodh Gaya and Dental Council of India. Because

of this misleading advertisement, the students were misled

and after paying huge capitation fee took admission in the

appellant institute. The said advertisement was repeated in

the next academic year. The respondents made serious

grievance that because of misleading advertisement, their

academic career has been totally ruined. They have lost their

two valuable academic years and huge amount of money

which their parents had paid with great difficult.

30. We have considered the rival contentions of the parties.
18

31. This is an admitted position that the appellant institute

is neither affiliated with the Magadh University nor recognized

by the Dental Council of India. In absence of affiliation by the

Magadh University and recognized by the Dental Council of

India, the appellant institute could not have started

admissions in the four years degree course of BDS. The

Commission after hearing the learned counsel for the parties

rightly came to the conclusion as under:

“To our mind, the contention is unfounded.
Reading the advertisement and prospectus as a whole,
there is no manner of doubt that the impression given
was that the College was affiliated with the Magadh
University and was recognized by the Dental Council of
India. If the College has not been affiliated and
recognized, there was no occasion in admitting the
students and wasting their valuable academic years.
Moreover, the opposite parties have been admitting the
students right from the year 1991-92 upto the year 1995
on this representation that the College was affiliated and
recognized by the Dental Council of India. It cannot be
denied that without affiliation to the Magadh University
and recognition granted by the V, the so-called dental
degree of BDS is just a useless piece of paper. The
representation given in the advertisement that the
College was under Magadh University and by the Dental
Council of India could be taken by a common person to
mean that the college had been given recognition by the
Dental Council of India and was affiliated to the Magadh
University.”

19

32. The Commission also held that this Court in Bangalore

Water Supply and Sewerage Board (supra) held as under:

[para 118 at page 583]:-

“…In the case of the University or an
educational institution, the nature of the activity is,
ex hypothesi, education which is a service to the
community. Ergo, the University is an industry…”

The Commission further held as under:

“Imparting of education by an educational
institution for consideration falls within the ambit of
`service’ as defined in the Consumer Protection Act.
Fees are paid for services to be rendered by way of
imparting education by the educational institutions.
If there is no rendering of service, question of
payment of fee would not arise. The complainants
had hired the services of the respondent for
consideration so they are consumers as defined in
the Consumer Protection Act.”

33. The Commission rightly came to the conclusion that this

was a case of total misrepresentation on behalf of the institute

which tantamounts to unfair trade practice. The respondents

were admitted to the BDS Course for receiving education for

consideration by the appellant college which was neither

affiliated nor recognized for imparting education. This clearly

falls within the purview of deficiency as defined in the
20

Consumer Protection Act, which defines the `deficiency’ as

under:

“`Deficiency’ means any fault, imperfection,
shortcoming or inadequacy in the quality, nature
and manner of performance which is required to be
maintained by or under any law for the time being
in force or has been undertaken to be performed by
a person in pursuance of a contract or otherwise in
relation to any service.”

34. Therefore, the Commission rightly held that there was

deficiency in service on the part of the institute and the

claimants respondents are entitled to claim the relief as

prayed in the plaint. The appeal filed by the appellant is

devoid of any merit and deserves to be dismissed.

35. As far as the cross objections filed by the respondents

are concerned, we are of the opinion that the appellant

institute by giving totally misleading and false advertisement

clearly misled the respondents that the institute is affiliated by

the Magadh University and recognized by the Dental Council

of India. The respondents have lost their two valuable

academic years which would have tremendous impact on their

future career. Though the respondents have clearly stated in
21

the affidavit that they had paid capitation fee/donation of Rs.

one lakh each and despite repeated requests, receipts were

not given, which fact has been denied by the appellant. In

view of the disputed question of fact, it is difficult for us to give

any specific finding allowing the contention of the respondents

and to give direction to refund this amount with interest to

them. However, we strongly feel that the appellant institute

has played with the career of the students and virtually ruined

their career and the respondents have lost two valuable

academic years.

36. In our considered view, on consideration of the totality of

the facts and circumstances of the case and in the interest of

justice, we deem it appropriate to pass the following

directions:

(i) The respondents (complainants) would be entitled

to the compensation as directed by the National Consumer

Disputes Redressal Commission. In case the amount has

been deposited, the respondents would be entitled to withdraw

the same.

22

(ii) We further direct the appellant institute to

additionally pay compensation of Rs. one lakh to each of the

respondents (complainants).

(iii) We also direct the appellant institute to pay cost of

litigation which is quantified at Rs. one lakh to each of the

respondents (complainants).

(iv) The appellant institute is directed to pay the amount

of compensation and costs within a period of two months.

37. The appeal filed by the appellant is accordingly

dismissed with costs and the cross-objections filed by the

respondents are allowed with costs in terms indicated in the

preceding paragraphs.

38. Consequently, the appeal and cross objections stand

disposed of.

……………………………J.

(Dalveer Bhandari)

……………………………J.

(Harjit Singh Bedi)
New Delhi;

February 13, 2009.

23