Delhi High Court High Court

Sir Ganga Ram Trust Society vs Union Of India & Ors. on 28 April, 2011

Delhi High Court
Sir Ganga Ram Trust Society vs Union Of India & Ors. on 28 April, 2011
Author: S. Muralidhar
        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                 W.P. (C) 880/2009

                                        Reserved on: 16th March 2011
                                        Decision on: 28th April 2011

        SIR GANGA RAM TRUST SOCIETY              ..... Petitioner
                     Through: Mr. Maninder Singh, Senior
                              Advocate with Mr. Gaurav Sharma,
                              Advocate.

                        versus


        UNION OF INDIA & ORS.                              ..... Respondents
                      Through:          Mr. A.S. Chandhiok, ASG with
                                        Ms. Inderjeet Sidhu, Mr. Sandeep
                                        Bajaj, Ms. Riya Kaul and
                                        Ms. Neha Rastogi, Advocates.

        CORAM: JUSTICE S. MURALIDHAR

        1. Whether Reporters of local papers may be
            allowed to see the judgment?                          No
        2. To be referred to the Reporter or not?                 Yes
        3. Whether the judgment should be reported in Digest?      Yes

                                 JUDGMENT

28.04.2011

1. This is the second round of litigation involving the Petitioner‟s challenge

to a decision dated 16th March 2001 passed by the Directorate General of

Health Services (`DGHS‟) in the Ministry of Health and Family Welfare

(`MHFW‟), Government of India, Respondent No. 5 withdrawing the

customs duty exemption certificate (`CDEC‟) issued to the Petitioner for

availing the benefit of exemption from payment of customs duty and

W.P. (C) No. 880/2009 Page 1 of 23
additional duty of customs for importing/acquiring medical equipments for

treatment of patients at the Sir Ganga Ram Hospital („SGRH‟) in New

Delhi.

Background facts

2. The Petitioner Sir Ganga Ram Trust Society (GRTS) is registered under

the Societies Registration Act, 1860 and is running the SGRH, a charitable

institution, since 1954. According to the Petitioner, it does not have any

corpus fund and all the income and profit from the SGRH is invested for the

development of the SGRH. Further, the GRTS does not get any grant from

any authority.

3. It is stated that on 30th August 1977 the Directorate of Health Services

(`DHS‟) of the Delhi Administration [now the Government of the National

Capital Territory of Delhi (hereafter `the GNCTD‟)] certified SGRH to be a

charitable institution running a free out-patient department (`OPD‟) and

having 90 free beds. The certificate further stated that the medical facilities

were provided in the SGRH without distinction of caste, creed and religion.

This certificate was reiterated on 23rd March 1983. The DHS certified that

as per its records SGRH had 98 free beds and free OPD services, qualifying

the institution as a charitable one, for the purposes of claiming customs duty

exemption and grant-in-aid under the pattern of Government of India,

MHFW.

W.P. (C) No. 880/2009 Page 2 of 23

4. On 1st March 1988 the Ministry of Finance, Government of India issued

Notification No. 64 of 1988 granting customs duty exemption to hospitals

satisfying the eligibility criteria indicated therein in respect of equipment

imported for the treatment of patients. The categories of hospitals that could

avail exemption in terms of the said notification were:

(a) charitable hospitals; and

(b) hospitals that provide medical surgical or diagnostic treatment

(i) free on an average, to at least 40 per cent of all their outdoor

patients, and (ii) free to all indoor patients whose family income is

less than rupees five hundred per month, and keeping 10 per cent

of all the hospital beds reserved for such patients.

5. The Petitioner states that it applied for customs duty exemption for

several imported equipments stating that it is a charitable hospital. A sample

of the application submitted by the Petitioner has been enclosed with the

writ petition. In the said application, the details of all the patients treated

free for the years 1986, 1987 and 1988 was indicated. The Petitioner

obtained CDEC under the said Notification No. 64 of 1988 for several

equipments up to 1994 after which said notification stood withdrawn.

6. Following the decision of the Supreme Court in Mediwell Hospital &

Health Care Pvt. Ltd. v. Union of India (1997) 1 SCC 759 [hereafter `the

Mediwell Hospital case‟], certain information was sought by the DGHS
W.P. (C) No. 880/2009 Page 3 of 23
from the Petitioner Society on 12th May 2000 regarding (a) the date of

installation of the equipments (b) number and percentage of OPD patients

treated free and (c) number and percentage of indoor patients treated free

whose family income was less than Rs. 500 per month. It may be mentioned

here that in the Mediwell Hospital case, the Supreme Court had emphasized

that the objective of giving free treatment to at least 40 per cent of the

outdoor patients as well as free treatment to all the indoor patients

belonging to families with an income of less than Rs. 500/- per month had

to be achieved at all costs and that if the said obligation was not discharged

steps ought to be taken for realization of the customs duty from such of

those entities who had availed of the CDECs. The letter dated 12th May

2000 from the DGHS to the Petitioner sought information in respect of 44

equipments for which CDECs had been issued.

7. The Petitioner claimed that it was facing difficulty in locating the old

records as the information sought related to the number of OPD and indoor

patients treated free of cost in the SGRH up to 1999. On 31st August 2000

the Petitioner replied to the aforementioned letter dated 12th May 2000 in

which it stated that the Petitioner had been able to locate some of the

records. The Petitioner enclosed the details of equipments in respect of

which the CDEC benefit had been availed of as Annexure-I. The details of

the OPD as well as in-patients treated and those treated free at the SGRH

during the years 1985 to 1999 was enclosed as Annexure-II and the details
W.P. (C) No. 880/2009 Page 4 of 23
of beds speciality-wise and beds reserved for indoor patients pertaining to

families with income less than Rs. 500/- per month was enclosed as

Annexure-III. The Petitioner reiterated that the SGRH was a 500 bedded

charitable hospital and that it had reserved 100 beds out of the total 500

beds for treatment of poor patients.

8. It is stated that the DGHS carried out a surprise inspection on 17th/18th

January 2001. The Petitioner states that it was not at that stage given a copy

of the inspection report and that without affording it an opportunity of being

heard the DGHS passed an order dated 16th March 2001 withdrawing the

CDECs granted to the Petitioner. It was observed in the said order that the

information furnished by the Petitioner was not sufficient. The inspection

had revealed that the SGRH was running a paid OPD facility for which no

records had been kept. The investigations done in the paid OPD were much

more than the patients attending the General OPD. All patients attending the

General OPD had to pay Rs. 10/- as registration charges. Although the

consultation provided was free, the claim of SGRH that it had given free

treatment to 40% of its OPD patients was not correct. The admission

register as well as the case sheets did not mention income of the patients

and, therefore, it was not possible to verify whether the SGRH gave free

treatment to indoor patients whose income was less than Rs. 500/- per

month. No bed was earmarked for such patients. On the date of the visit, a

substantial number of patients admitted to such beds informed the
W.P. (C) No. 880/2009 Page 5 of 23
inspecting team that they had paid for the services earlier and were

transferred to the General Ward category due to their inability to pay.

Consequent upon the said inspection report the impugned order dated 16 th

March 2001 was passed whereby the CDECs issued to the Petitioner in

respect of 44 equipments stood withdrawn.

9. By a letter dated 25th May 2001 the Petitioner furnished to the DGHS the

statistical data from the records showing “(a) that all OPD patients and

more than 10% of its indoor patients were treated freely; (b) that in so far as

paid OPD was concerned, the hospital had only allotted rooms to the

consultants for their practice and the hospital charged nothing; and (c) that

the hospital had only one OPD and that was General OPD which was 100%

free”.

10. On 7th October 2002 the Petitioner again wrote to the DGHS requesting

that the decision dated 16th March 2001 withdrawing the CDECs be

reconsidered. However, by a letter dated 20th June 2003 the DGHS

maintained that it had treated the SGRH as a hospital falling under

paragraph 2 of Notification No. 64 of 1988, and that the Petitioner did not

fulfill the conditions stipulated therein. Consequently, the earlier decision

dated 16th March 2001 was reiterated by the subsequent letter dated 1 st

October 2003 of the DGHS.

W.P. (C) No. 880/2009 Page 6 of 23

11. Aggrieved by the above decisions, the Petitioner filed W.P. (C) 5303-04

of 2004 in this Court. Pursuant to the orders passed in the said writ petition,

two affidavits were filed by the Trustees of GRTS and by its Assistant

Secretary stating as follows:

a. The SGRH collected from its consultants the total number of
private patients treated by them. It also collected the number of
private patients who visited the hospital on a sample basis in order
to make a reasonable estimate of the total number of private
patients treated by the consultants.

b. The percentage of OPD patients treated free during 1988 to
2003 was as follows:

(i) 100% of the OPD patients were treated free, if the
General OPD patients of the hospital alone were
considered;

(ii) 73% to 85% of the OPD patients were treated free, if
the total number of OPD patients was taken as the
aggregate of (a) number of private patients as reported by
the consultants and (b) general OPD patients of the hospital.

(iii) 55% of the OPD patients were treated free, if the total
number of OPD patients was taken as the aggregate of (a)
number of private patients as collected by the hospital on
sample basis; and (b) general OPD patients of the hospital.

(iv) Similarly, more than 40% of the investigations were free
even after taking into account the number of investigations
W.P. (C) No. 880/2009 Page 7 of 23
done for private patients during the last six years i.e. 1998
to 2003, since the notification laid down as a requirement
on an average such free treatment.

(v) During 1988 to 2003, percentage of indoor patients
treated free was ranging between 17.5% to 20.38% as
against the requirement of only 10%.

(vi) During 1998 to 2003, percentage of indoor patients
transferred from paying wards to general ward was
negligible and was ranging between 0.42% to 0.67%.

12. In the affidavit filed by the trustees, it was sought to be explained that

GRTS had evolved a separate “Model” for achieving the twin purposes of

making available the best consultants/surgeons for all poor patients

attending free OPD and free indoor beds on daily basis. It is stated that this

Model has been implemented since 1976. The Petitioner states that there are

certain consultation cubicles where the private doctors work on a honorary

basis with the SGRH and grant consultation to private patients for certain

specified hours in the week. The patients visit the doctors in the rooms and

they are not patients of the SGRH. In return, the consultants give free

consultation in the General OPD. It is stated that through this method the

Petitioner ensured continuous availability of high standard medical

treatment/facilities to a large number of patients who were being treated

free at the SGRH. It is stated that when the MHFW desired to know the

W.P. (C) No. 880/2009 Page 8 of 23
proportion of the number of patients attending the free General OPD, on the

basis of calculation made for three days it was demonstrated that the

number of patients treated at the free General OPD was more than 55% of

the total number of patients. Ninety beds were also shown to be free beds.

13. On 10th August 2004 the Division Bench of this Court dismissed the

Petitioner‟s writ petition. It was inter alia held that the petition raised

disputed questions of fact which could not be examined in a writ petition.

Aggrieved by the above order, the Petitioner preferred an appeal being Civil

Appeal No. 7282-83 of 2005 which was disposed of by the Supreme Court

on 24th October 2007 by the following order:

“Prima facie, we were of the view that the Director General Health
Services (for short ‘DGHS’) had withdrawn/canceled the exemption
certificate given to the appellants from payment of customs duty
on import of medical instruments in terms of Notification No.
64/88-Cus. dated 1st March, 1988 in violation of the principles of
natural justice.

Mr. Amarendra Sharan, learned Additional Solicitor General, after
taking instructions, states that the impugned order of the High
Court as well as DGHS be set aside and the case be remitted back
to the DGHS to pass a fresh order in accordance with law after
affording due opportunity to the appellants to put forth their point
of view. That the appellants shall be supplied a copy of the
inspection report carried out on 17th & 18th January, 2001.

W.P. (C) No. 880/2009 Page 9 of 23

In view of the statement made by the learned Additional Solicitor
General, these appeals are allowed; impugned orders of the High
Court and DGHS are set aside and the case is remitted back to the
DGHS to pass a fresh order in accordance with law after affording
due opportunity to the appellants to put forth their case. All
contentions are left open.”

14. Thereafter on 6th December 2007 a fresh notice was issued to the

Petitioner by the DGHS asking it to explain why the CDECs issued should

not be withdrawn. On 20th December 2007 a letter was written to the DGHS

by the Petitioner asking for a copy of the inspection report dated 17 th/18th

January 2001. After the receipt of the copy of the report the Petitioner

submitted a detailed reply on 26th March 2008. It was submitted that the

SGRH should be considered to be a charitable hospital under para (1) of the

Table appended to the Notification 64/88. Alternatively, it was submitted

that the SGRH in any event complied with the requirements of para (2) for

availing of the customs duty exemption.

15. By the impugned order dated 28th August 2008 the DGHS reiterated its

earlier order dated 16th March 2001. It was inter alia observed that the

CDEC Committee had considered the request of the Petitioner to re-

categorise the SGRH as a charitable hospital but did not agree with this

request since this was made after a gap of 16 years after availing of the

CDEC and further since the Petitioner Society had not been certified as a

W.P. (C) No. 880/2009 Page 10 of 23
charitable organization by the MHFW. A reference was also made to the

decision dated 31st October 2007 of the Supreme Court in Civil Appeal

Nos. 7284 of 2005 and 5054 of 2007 [Jaslok Hospital & Research Centre

v. Union of India and Keki Byram Grant v. Union of India respectively,

2007 (12) SCALE 714] declining a similar request. The impugned order

further stated that the SGRH had not provided any fresh information to

substantiate its claim of having fulfilled the terms and conditions of the

Notification No. 64 of 1988 dated 1st March 1988.

Submissions of counsel

16. Mr. Maninder Singh, learned Senior counsel appearing for the Petitioner

submitted that the impugned order failed to consider the materials placed

before the DGHS by the Petitioner and, therefore, the decision was vitiated

in law. At the outset, it was submitted that the matter should not again be

remanded to the DGHS for a fresh decision since the DGHS appears to

have made up its mind to reject the Petitioner‟s representations. Reliance

was placed on the judgments in K.I. Shephard v. Union of India (1987) 4

SCC 431 and H.L. Trehan v. Hindustan Petroleum Corporation Ltd.

(1989) 1 SCC 764 to the effect that the post-decisional opportunity of

hearing does not in such circumstances subserve the purpose of ensuring

observance of the principles of natural justice.

17. It is next submitted that the DGHS failed to appreciate that the SGRH
W.P. (C) No. 880/2009 Page 11 of 23
has only one OPD and every patient who comes to the OPD is treated free.

The SGRH provides cubicles/consultation rooms to enable doctors to attend

to their private patients for which they charge consultation fee directly from

such patients. The SGRH itself does not receive any payment from such

patients. The model adopted by the SGRH satisfies the objective of

providing free treatment both to the OPD as well as indoor patients as

mandated by the Notification No. 64 of 1988 dated 1st March 1988.

18. It is submitted that SGRH‟s claim to be a charitable hospital was not

made for the first time as erroneously observed in the impugned order.

Reliance is placed on the certificates issued in 1977 and in 1983 by the

DGHS certifying that SGRH was in fact a charitable hospital. In addition, a

reference was made to a document of the DGHS which itself confirmed that

for the years up to 1992 free treatment had been given to more than 40%

OPD patients and a substantial number of indoor patients. The information

provided by the Petitioner along with its letter dated 31 st August 2000 was

also referred to. It is submitted that the Committee chaired by Justice A. S.

Qureshi that was constituted to review the existing free treatment facilities

extended by charitable and other hospitals who had been allotted land on

concessional terms/rates by the Government observed that the SGRH was a

charitable hospital. Reference was also made to an order of the Income-tax

Appellate Tribunal (ITAT) upholding the claim of the SGRH to be a

charitable hospital. Mr. Maninder Singh submitted that although the land on
W.P. (C) No. 880/2009 Page 12 of 23
which the SGRH stood, did not fall in the category of land allotted on

concessional rates, the observations of the aforesaid Committee were

relevant for the purposes of the present case. It was submitted that in any

event Notification No. 64 of 1988 stood withdrawn with effect from 1 st

March 1994, and there was no need to report compliance with the

conditionalities attached to the import of the equipments for any period

thereafter. Reliance is placed on the decision of this Court in R.G. Stone

Urological Research Institute v. Union of India 173 (2010) DLT 385.

19. Appearing for the Respondents, it is submitted by Ms. Inderjeet Sidhu,

learned Advocate, that the impugned order dated 28th August 2008

confirming the earlier decision dated 16th March 2001 was passed after

giving a personal hearing to the Petitioner and after considering its reply

dated 26th March 2008. SGRH did not give any fresh information to

substantiate its claim of having fulfilled the post-import obligations.

Secondly, it is submitted that the SGRH cannot be permitted to seek change

of categorization from para (1) to para (2) of the Table to the Notification

No. 64 of 1988. It is pointed out that even the application submitted by the

SGRH for obtaining the CDECs categorized SGRH under para (2) of the

Table. The undertaking/declaration that the SGRH would fulfil the post-

import condition also showed it to be falling in para (2). Likewise the

proforma invoices categorized the SGRH as falling in para (2) of the Table

to the notification. Thirdly, it is submitted that the certificates dated 30th
W.P. (C) No. 880/2009 Page 13 of 23
August 1977 and 23rd March 1983 issued by the Delhi Administration that

the SGRH was a charitable hospital were not acceptable since a certificate

in that regard had to be issued by the MHFW. The figures relied upon by

the Petitioner in the representation dated 31st August 2000 were not

supported by any evidence to suggest that more than 40% of the OPD

patients in SGRH were being given free treatment. Admittedly the SGRH

also did not maintain any admission register or case sheets of patients

treated free of cost. It is alleged that the Petitioner deliberately concealed

the records of the paid OPD. The Petitioner‟s claim that the private doctors

were charging consultation fee directly from the patients and that SGRH

was not involved in the receipt of payment by the private doctors was

contrary to the stand taken in an earlier representation dated 25th May 2001

wherein the Petitioner claimed that the Consultant doctors contributed 33%

of their income for the development of the hospital. It is pointed out that the

inspection carried out on 17th/18th January 2001 showed that despite running

a paid OPD no records have been kept and even the patients attending the

General OPD have to pay Rs. 10/- as registration charges. Although the

consultation was provided free, the Petitioner‟s claim that the SGRH had

treated more than 40% of its OPD patients free, was not correct. The

admission register as well as the case sheets did not mention the income of

the patients and, therefore, it was not possible to verify whether the SGRH

treated free all its OPD patients. The claim that 100 General Ward beds

were free beds, was not found to be true since no bed was found to be
W.P. (C) No. 880/2009 Page 14 of 23
earmarked for the patients whose income was less than Rs. 500/- per month.

It was submitted that the withdrawal of Notification No. 64 of 1988 with

effect from 1st March 1994 would not affect the liability of the Petitioner

from fulfilling the post-import conditions. As regards the decision of this

Court in R.G. Stone Urological Research Institute v. Union of India

(supra), it is stated that it is pending in appeal before the Division Bench.

Reliance is placed on Jaslok Hospital & Research Centre v. Union of

India (supra); Medical Relief Society of South Kanara, Manipal,

Dakshina Kannada v. Union of India 1999 (111) ELT 327 (Kar); Shah

Diagnostic Institute Pvt. Ltd. v. Union of India 2008 (222) ELT 12 (Bom);

Commissioner of Customs (Import) v. Jagdish Cancer & Research Center

AIR 2001 SC 3161 and Social Jurists, A Lawyers Group v. Govt. of NCT

of Delhi 140 (2007) DLT 698 (DB).

Is SGRH a charitable hospital?

20. Notification No. 64 of 1988 talks broadly of two categories of hospitals

which are eligible for customs duty exemption in relation to imported

equipments to be used in such hospitals. The first is a charitable hospital

which is covered by para 1 of the Table appended to the said Notification.

In relation to such hospitals, the conditions specified in para 2 would not

apply.

21. There are several documents placed on record which substantiate the
W.P. (C) No. 880/2009 Page 15 of 23
claim of the Petitioner that SGRH is a charitable hospital. The certificates

dated 30th August 1977 and 23rd March 1983 issued by the Delhi

Administration certifying that SGRH is a charitable hospital cannot be

overlooked merely on the ground that there is no certification to that effect

by the MHFW. A certification by the Delhi Administration would

obviously be on the same parameters as evolved by the MHFW. Although

Para 1 of the Table appended to Notification No. 64 of 1988 adverts to the

certification by the MHFW of a charitable hospital, such certification by the

Delhi Administration is not prohibited and should be accepted as long as the

criteria for such certification is not shown to be different from that adopted

by the MHFW.

22. The application filed by the Petitioner for obtaining the CDECs, a copy

of which has been placed as Annexure P-6, states in column 2: “hospital is

run by a charitable trust and is recognized as a charitable hospital by Delhi

Administration.” The mere fact that the Petitioner gave particulars which

would be relevant for exemption under para 2 of the Table appended to the

Notification No. 64 of 1988 will not, in the opinion of this Court, act as an

estoppel to prevent it from claiming the benefit of para 1 of the said Table.

It is not possible to accept the plea that since the Petitioner did not claim

this earlier, it would be precluded from doing so at a later point in time.

What requires to be seen is whether in fact the Petitioner‟s claim to be a

charitable hospital is sustainable or not.

W.P. (C) No. 880/2009 Page 16 of 23

23. It must be recalled that the enquiry into whether the hospitals that had

imported equipments in terms of Notification No. 64 of 1988 had fulfilled

the post-import obligations commenced long after the Notification itself

was withdrawn. The inquiry was conducted only on account of certain

directions issued by this Court in a public interest litigation that such

enquiry commenced. Consequently, many hospitals that had imported such

equipments were required to produce records from 1985 onwards. Some of

them might have preserved those records. But many may not have. This

inevitably led to litigation with the Respondents insisting on the hospitals

producing proof of having satisfied the post-import obligations. In the

circumstances, if at the stage of producing such proof any hospital claims

that it should have been treated even to begin with as a charitable hospital

such plea ought to be examined by the Respondents and not brushed aside

only on the ground that such a plea was not raised earlier.

24. The order dated 8th February 1984 of the ITAT in respect of the

Petitioner for the assessment year 1979-80 is, in the context of the present

case, relevant. It sets out the figures of free services rendered to the patients

of the SGRH during the years 1976-77 and 1981-82. The order of the ITAT

relied on a certificate issued by the DHS that SGRH was “a charitable

hospital running a free out patients department and maintaining free beds”.

The ITAT proceeded to observe:

“It is no doubt true that the hospital also had a number of paying
W.P. (C) No. 880/2009 Page 17 of 23
beds and it charged the patients who could afford but that fact by
itself would not render the income of the hospital as not exempt
u/s 10(22-A). Having regard to the predominant object of the
society and the restrictions placed in clause 10 of its memorandum
and articles of association which has been reproduced above, we
do not find anything inconsistent with the claim made by the
assessee that the hospital was being run as a public charity on a
philanthropic basis. According to us a charity would not be any
the less charity just because it runs certain beds in its hospital or
nursing home on payment. After all a charity cannot and does not
survive on voluntary contribution or subscription alone. In order
that it could better provide medical facilities and in order that it
could achieve in a better and larger manner the advancement of
medical relief, if it charged fees from patients who could afford, it
would not lose (sic `loose’) its character of working in a
philanthropic manner. In other words, if the assessee hospital was,
in order that it became financially viable, supported to an extent
by the fees charged from patients it did not, according to us ceased
to be a philanthropic institution engaged in advancement of
medical relief. While determining whether an institution is
philanthropic or not, three questions that may be asked are:

                i)      Is it run for unselfish motives?
                ii)     Is it for public in general?
                iii)    Is it for general good?

Since, we find that the answers to these three questions are in the
affirmative and since we also find that the profit motive stood
completely eliminated in the case of the assessee as per clause 10 of
its memorandum and articles of association, we would hold that the
assessee society was running a hospital solely for philanthropic
purposes and not for purposes of profit.”

W.P. (C) No. 880/2009 Page 18 of 23

25. Then there is an enquiry report of the Committee headed by Justice A.S.

Qureshi. The terms of reference of the said Committee were as follows:

“a) To review the existing free treatment facilities extended by the

Charitable and other Hospitals who have been allotted land on

concessional terms/rates by the Government.

b) to suggest suitable policy guidelines for free treatment

facilities for needy and deserving patients uniformly in the

beneficiary institutions in particular to specify the diagnostic,

treatment, lodging, surgery, medicines and other facilities that

will be given free or partially free.

c) To suggest a proper referral system for the optimum

utilisation of free treatment by deserving and needy patients.

d) To suggest a suitable enforcement and monitoring mechanism

for the above including a legal framework.”

26. The Committee observed that very few of the hospitals in Delhi were

providing free medical services. It observed “but now very few of them are

genuinely charitable or social service institutions, such as Sir Ganga Ram

Hospital, Batra Hospital, etc.” It further observed that “some charitable

hospitals provide good free treatment facilities for needy and deserving

patients, such as Sir Ganga Ram Hospital, Batra Hospital etc.” At this point

in time several years after the import of the equipments and several years

after the Notification No. 64 of 1988 has ceased to exist, to brush aside the

W.P. (C) No. 880/2009 Page 19 of 23
claim of the Petitioner that it should be treated as a charitable hospital,

would not be justified. Consequently, this Court is of the view that the

claim of the Petitioner to be treated as a charitable hospital for the purposes

of Notification No. 64 of 1988 ought to be accepted by the Respondents.

Does the Petitioner satisfy the requirement of Para (2)?

27. The alternative plea of the Petitioner that it satisfies the requirement of

para 2 of the Table appended to Notification No. 64 of 1988 is examined

next.

28. The scope of enquiry is whether during the time Notification No. 64 of

1988 was in force, i.e., 1st March 1988 till 1st April 1994, the post-import

obligations were fulfilled by the Petitioner. The inspection undertaken of

the SGRH on 17th/18th January 2001 refers to data after 1995. It does not

advert to data submitted by the Petitioner for the period during which the

Notification No. 64 of 1988 was in force. Given the fact that the data

pertained to patients receiving OPD treatment in the past and those who had

received in-patient treatment up to 1st March 1994, there were no means to

verify these details in 2001. Much less would it have been possible to verify

those details in 2008. The question really revolves around the veracity of

the figures furnished by the Petitioner along with its reply dated 31st August

2000. Those figures cover the period from 1985-89. This is reiterated in a

letter dated 25th May 2001 after the Respondent DGHS withdrew the
W.P. (C) No. 880/2009 Page 20 of 23
CDECs by its letter dated 16th March 2001.

29. As regards the contemporaneous record of the number of OPD patients

treated free, the letter dated 21st July 1992 from the Delhi Administration to

the DHS forwarding the application from the SGRH for customs duty

exemption in regard to six different equipments is instructive. The said

forwarding letter certifies as under:

“2. The institution provided free OPD to all patients reporting in
OPD. Year-wise figures are as follows:

                        1987      :      2,02,361

                        1988      :      2,13,875

                        1989      :      2,26,797

3. Indoor treatment facilities are provided free of cost to all
families with income of less than Rs. 500/- per month. For this
purpose 49 beds reserved, out of total 498 beds which is not less
than 10% of total bed strength of the hospital/institution.”

30. The above letter was placed on record before this Court by the DGHS

itself. It is not clear whether there was any correspondence between the

Delhi Administration and the DGHS in that behalf. The DGHS obviously

accepted the certification by the DHS. Considering that this is a letter of 21 st

July 1992 and relates to the figures of 1987 to 1989, there is no reason why

the DGHS should disbelieve it.

W.P. (C) No. 880/2009 Page 21 of 23

31. The impugned order passed by the Respondents reiterating the earlier

order dated 16th March 2001 does not advert to the detailed representation

made on 26th March 2008 by SGRH. The affidavit of the trustees filed in

the earlier writ petition being W.P. (C) 5303-04 of 2004 pursuant to an

order dated 12th April 2004, the relevant portions of which have been

extracted hereinbefore, have also not been discussed in the impugned order.

It was necessary for the Respondents to have considered whether the Model

of free treatment provided in the OPD and to indoor patients by the SGRH

served the object and spirit of the Notification No. 64 of 1988. The

Respondents were also required to account for the fact that an examination

of the compliance of the conditionalities in para 2 of the Table was being

undertaken long after the Notification No. 64 of 1988 had ceased to be

operative.

32. This Court is satisfied upon an examination of the said affidavit of the

trustees that there was substantial compliance with the spirit and objective

of Notification No. 64 of 1988 by SGRH during the period that the said

Notification was in force. Therefore, the Petitioner should be held to have

satisfied the requirements of para 2 of the Table appended to Notification

No. 64 of 1988.

Conclusion

33. Consequently, the impugned order dated 28th August 2008 passed by the
W.P. (C) No. 880/2009 Page 22 of 23
DGHS, reiterating the earlier decision dated 16th March 2001 withdrawing

the CDECs issued to the Petitioner is hereby set aside.

34. The writ petition is allowed in the above terms, but in the

circumstances, with no order as to costs.

S. MURALIDHAR, J
APRIL 28, 2011
akg

W.P. (C) No. 880/2009 Page 23 of 23