% DR.RANJI'I'HA
IN THE I-KGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE :31ST DAY OF AUGUSf1*~%2(§Li'd"' ~
BEFORE__ '
THE HON'BLE MRJUSTICE A;NA;\_TD
w.P.Nos.80383~8o3f83oF:0
W.P.NO,4Q439,0'F'AZOUSAEEDNI L
AND: 1 " .
W.P.NO.404.2O (3? 20_Q_8{EDN)
W.P.NOS.E3'Of§';843--:§§:Q_385_«(5£?:g20__1VOA-- kk
Q
1. DR.SELA.3H:£aEKHA ., ' -
D/O.V.VEDAVI{JRT§-IY.ACHAR1
Age:?.3 4' AA »- V .
occ: 1"'.3T"1'EA-R STUDENT OF M.D..
_ ; R/o.A.V.'s. AYURVEDA MAHAVEDYALAYA
__":~P;_C%--C.UM--RES--EARCH CENTRE.
. S/0. SHIVAJI AGLAVE
"'44.Age.;23-YEARS
o<:cA;_1s'r YEAR STUDENT OF M.D..
.. R/(}.A.V.S AYURVEDA MAI-IAVIDYALAYA
~ V "Re-cUM--R"1<:sIa:ARcH CENTRE.
' BIJAPUR.
D / O.R.N.KAR
Age:23 YEARS
OCC: 1ST YEAR STUDENT OF M.D..
R/O.A.V.S. AYURVEDA MAHAVEDYALAYA
P.G--CUM~RESEARCI-I CENTRE.
' Sf "vBIJAP,UR--586 101..
_ "TIIIS WP FILED UNDER ARTICLES 226 & 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE ORDER
"ET 1/6.1.10, ISSUED BY THE RESPONDENT No.2.
‘ BEARING NO.R.17011/42/2009~EP DIRECTING THE 4TH
BIJAPUR.
… PETITIONERS
{By Sri: AMEET KUMAR DESHPANDE, ADV., }
AND
I. THE GOVT.OF INDIA, .-
REP: BY UNDER SECRETARY} -I ._
DEPT. OF HEALTH 3: FAMILY WEI:.FARE’–{AYUSH}’:’~-A A
INDIAN RED CROSS SOCIETY BLDG, ” «. ~
1, RED CROSS ROAD,
NEW DELHI.
THROUGH ITS REGiST’I;IAIg,:’;–.
4TH “T” BLOCK, ” A ‘
JAYANAGAR’, . _ –
2. RAJIV GANDHI UN;IVERS’ITy’,OE_VIIEALTH SCIENCES
3. CENT’RAL_;-C’QUN*CIL”C)F INI_:ImI°.-I MEDICINE
61/65. ‘I~NSIT:T:ITIO’IeAL AREA,
I
NE;W–_DELH£e’1.»10{)5’8, I A
4. A.V.SAMITI-HS _
AYURV EDA 1\z1AI~IAVI}3YALAYA
4§THROUGH.I’£S PRINCIPAL
I. ” *V}__DYA_NAGAR; ….. I x
BAGALKOT ROAD.
RESPONDENTS
[By”SI’i. R ADV., FOR R1
. VEERESH B. PATIL .ADV.. FOR R2 & 3
“ASHOK S. KINAGI, ADV., FOR R4]
RESPONDENT TO D1SCHARGE THE PETITIONERS FROM
THE 4TH RESPONDENT COLLEGE, THE ORIGINAL IS AT
ANNEXURE~B.
31.
32.
” _34.~-‘…
GURU NILAYA
BANASHANKARI COLONY, BRAHAMPUR.
GULBARGA — 550003
MR. MEHAN MAHMADADIL 2′ ‘f
S/O MEMAN MAHAMADHANIF GAFURBHAI. ” A u 55 .;.
AGED ABOUT 20 YEARS.
R/O HIMATNAGAR. SHIFA CLINIC
HASAN NAGAR.
HIMAT NAGAR 383001, ‘
GUJARAT.
MR. MENAN MOHAMADHABIB
S /O MEMAN FAKIRMOHAMAD GULAMNABI
AGED ABOUT 20 YEARS,-~—– _ ~
MEMON COLONY,,_ 5 ‘
BEHIND MEMON MASJID__ A;
POLOGROUND, ” 5 ‘
HIMATANASAR 383001» ; _ _ V_
MR. SAOHORA I-IABIBBHAI
GULAMNABI
AGED AB;QUT’:_20 YEARS, _
R;(O.–.AT.&’ RfO.S’T:.PO.SHTNA
TQ: KHEDBRAHMA ”
DIST:
_ STATE “GI_j..’;ARAT’T_
NLACHfiAR”‘AZHAR RAFIQBHAL
S/’O RAFIQBHAI ALIMOHAMAD.
0″ ” ‘AGED. ABOUT 20 YEARS.
TR/O”f~!13AuG’ ~ F RAFIQ”. R – 45
VJOSHEPURA ~ JND.
GUJARAT
MRSSHIVAPUTRA JANGAMASHETTY
/O SHIVAPRASAD G. JANGAMASHETTY.
0′ ‘- -‘AGED ABOUT 20 YEARS.
36.
R/O PLOT NO. 148, “SHZVADHYANI BUILDING”.
GACHINAKATTI COLONY.
BIJAPUR
MISS. ANITA NAGANATH
D / O NAGANATE-1 SANGAPPA WAGDALE.
AGED ABOUT 20 YEARS.
C /O MAHANDRAKAR NZVAS
é
37.
38.
39.
.40.’
_ ‘AOED »ABO’_UT 28 YEARS.
44.
10
VIDYASHRI COLONY,
SHIVAPUR ROAD, AT & POST:HULSOOR,
TQ: BASAVAKALYAN. DIST:BIDAR
MISS AISHWARYA RANI.
D/O CHANDRAKANT SIDRAMAYYA MATH A O
AGED ABOUT 20 YEARS.
RED SON TAILORS MAJN ROAD.
BASAVAKALYAN, BIDAR.
MISS. SRAJANA ASKI ‘ ‘
D /O BHARMAPPA NINGAPPA. ASK}
AGED ABOUT 20 YEARS, –.
R/O “MINI i . ” A A
MAIGUR COLONY,
GIRISH NAGAR.
JAMKHAND1′
MISS
D_1.O…AYU_B, P;BDU.L
AGED ABQUT20 YEARS,
K[=T.LBARGE;’ ‘U-LH.AsTw NAGAR.
13YAGE.HALLV1’RjOAD.._ ”
AT &”‘P0sT:A2§A.a;KOT_;Ew
_DIsT:sO1,APUR.
DE. AHMAD sAvA1\UR
; ._1″DR._
AG-ED’ ABOUT 27 YEARS.
DR: T/TNOD
‘ , _ “AGED ABOUT 26 YEARS.
DR. MANSOOR KOTTAYAL
AGED ABOUT 29 YEARS.
DR, RAJSHEKHAR M. NEERALAGI
AGED ABOUT 28 YEARS.
ALL RESIDENT OP’ P.G.HOSTEL.
A.V.S. AYURVEDA MAHAVIDYALAYA
E
11
VIDYANAGAR.
BAGALKOT ROAD.
BIJAPUR 586 1 01
PETITIONERS
(By SI’i.: AMEET KUMAR DESHPANDE, ADV.. I
THE GOVERNMENT OF INDIA. r M ‘
MINISTRY OF HEALTH & FAMILY ”
DEPARTMENT OF AYURVEDAL; Z J ” _
YOGA & NATURCPATIDA _ P
UNANI SIDDHA & HOM0.EOPATHY,V _
THROUGH THE UNDER SECRETARY —
y…_.I
THE GOVERNMENTGF INDIA,
IRCS BUILDING» ‘ .. ‘ ‘
RED CROSS ROAD. A . _
NEW DEL VII0o0{I”‘ ”
2. THE CENTRAL C!3UI*ICIL”OF INDIAN MEDICINE
[C.,-C-a&J_.M)}, ‘RE’I?RESENTED.Ey. ITS SECRETARY.
1\fO.61465;v..INSTITUTI,_C)NAI. AREA.
NEW DELHI 11j’0058A_ ”
3. TIIE STATE OE KARNATAKA
I EYITS PRINC1PAL.. HEALTH SECRETARY
– & FAIVETLY WELFARE DEPARTMENT,
» , IvI.S.B.UILD1NGS.
~ E_”‘V:D:~1ANAVEEDHI,
IBANCIALQIQE-560001.
4. A.V.S-. AYURVEDA MAHAVIDYALAYA
VIDYANAGAR.
I , _ BAGALKOT ROAD.
_ “-«BIJAPUR 586101
‘ REPRESENTED BY ITS PRINCIPAL
DR.(sMT.)A.s.JALAGERI
RESPCNDENTS
[By Sri RSSIDDAPURKAR. ADV.. FOR R1 81 2
M.KUZ\/IAR, AGA FOR R3)
12
THIS WZP. Is FILED UNDER ARTICLE 226 3: 227 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASI-I THE
OFFICIAL MEMORANDUM DATED 19.8.2008 ISSUED BY
THE RESPONDENT No.4 TO THE PETITIONERS VIDE
REF.NO.208/2008-09, THE ORIGINAL ORDERS ARE FILED
ATANNEXURES-B. *
THESE WRIT PE’I’I’I’IONS COMING ON
THIS DAY, THE COURT MADE THE FOLLOWINC$i4 V *- A
These petitions are taken iipylfor
having regard to the facts are
considered together facts and
circumstances. T he firstand petitions
is filed by “these petitions is
filed by third of these writ
petitions, -students belonging to an
integrated’–tcou:’se challenged the rejection of
affifiatiorl for lL’l”1€’,.VD8Vv.’C8.'(‘:1.(3I1’liC year 2008-2009. But. since
s1g’bseqnently”**.the affiliation has been granted with
‘effect, the petitioners would have not any
further Vgfieyance and therefore the petition is disposed
as the affiliation for the year under challenge was
‘ A .. up granted retrospectively.
2
13
2. insofar as, the first and second of these
petitions are concerned, it is a chailenge with respect to
refusal of affiliation on the basis of a
Central Council of Indian Medicine, -..
adverse report as regards the
infrastructure available at7th__e inst,it”ution.'””insgfarll as.
the said challenge is the islvlfipending
before the Union of If Union of India
which is required to” decision as
regards the for affiliation. In
this and Regulations are
for a mechanism of
exarninationand inspection of the institutions governed
_Act”and__.Ru1es, it would be out of place for
take upon itself the adjudication of
disputed of fact. However, in the light of the
lx_al1egatio’nsl made by the petitioners, it is open for the
spetitioner institution to substantiate its contention for
consideration by the Union of India, insofar as alleged
adverse report of the Central Council of Indian Medicine
is concerned, which is now placed before the Union of
India for its ultimate decision. In other words, the
61′?’
14
petitioners shall substantiate its contention that there
are no deficiencies existing insofar as, the institution is
concerned and that there has been compliance in
making good any deficiency that has been
the council and the Union of India
address the measures adoptedfbly”the_institt1tior1:7to”‘.
make good any deficiency and upsn:”verif3rir1’g’tl1e
of the petitioners, shall ultirriately take ~a’de’cisionHVas to
whether the affiliation iwoulclllhbe to the petitioner
institution or not.
3. Thge’wri,t:ipétitionsj a.re”7the1’efore disposed of with
liberty to supplement the
submissions cf India when the Inspection
report of (:entiVfalAC:o’u’ncil of Indian Medicine is taken
pup consideratioi’i”and the same shall be disposed of
,in_aceo;~;1a;:ce, with law. However, it is made clear that
in the of the students community, namely the
dd”‘~.__V”*»petitionei*s in the first of these petitions, who have now
A completed the first year of their course, who are about
I take examination for the second year, shall be
permitted to take the examination and even the results
3
15
could be announced. however, the result shall be
subject to the result of the consideration by the Union
of India, insofar as the affiliation of the V.
concerned.
With these observations, the petitions’
disposed of. There shail be as the ” it
announcement of the re’suit.*-fthe tdfirstflyear is
concerned. as the annonnee:rf1’e’nt__A’of resuit for the
final year shal1’be;’ subjeot’ ‘
Sdii
Tutdqe
Vrnns/–