High Court Kerala High Court

Union Of India vs Dr. Manju C.S on 9 March, 2010

Kerala High Court
Union Of India vs Dr. Manju C.S on 9 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 626 of 2007()


1. UNION OF INDIA, REPRESENTED BY
                      ...  Petitioner
2. CENTRAL COUNCIL OF HOMOEOPATHY,

                        Vs



1. DR. MANJU C.S.,
                       ...       Respondent

2. DR. R.ASHA,

3. DR. MRIDULA GOPINATHAN,

4. DR. N.PADMASUGANYA,

5. DR. K.N.JAYANTHI,

6. DR. ASHAMOL K.N.,

7. DR. SINDHU VENUGOPAL,

8. DR. THRUSALA R.I.,

9. DR. NISHA A.N.,

10. DR. ANJU A. JOHN,

11. DR. SREEREKHA S.,

12. DR. SALEENA A.,

13. DR. LAKSHMI PRIYA T.,

14. DR. LIMA H.L.,

15. DR. LALI I.S.,

16. DR. SAJEEV V.,

17. DR. SHOPHY R. DAS,

18. DR. SMITHA K. MOHAN,

19. DR. PRADEEP KUMAR,

20. DR. ARIHARAN S.,

21. STATE OF KERALA, REPRESENTED BY

22. UNIVERSITY OF KERALA,

23. THE PRINCIPAL AND CONTROLLING OFFICER,

                For Petitioner  :SRI.AJITH KRISHNAN (CGSC)

                For Respondent  :SRI.NAVEEN.T.

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/03/2010

 O R D E R
         K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
                ----------------------------------------
                        W.A.No. 626 of 2007
                ----------------------------------------
                       Dated 9th March, 2010

                             JUDGMENT

Balakrishnan Nair, J.

Respondents 2 and 3 in the Writ Petition are the

appellants. They are respectively the Union of India and Central

Council of Homoeopathy. The brief facts of the case are the following.

The Syndicate of the Kerala University on 31.5.2003, as evident from

Ext.P1, decided to grant sanction for starting Post Graduate Courses in

Homoeopathy in the disciplines of “Practice of Medicine” and

“Homoeopathic Pharmacy” in Government Homoeopathic Medical

College, Thiruvananthapuram. It appears, a parallel decision was

taken by the Calicut University also to permit starting of P.G. Courses

in those subjects in the Government Homoeo Medical College at

Kozhikode. The Government by Ext.P2 order dated 14.2.2005

sanctioned starting of Homoeopathic Post Graduate Courses in

“Practice of Medicine” and “Homoeopathic Pharmacy” in the

Homoeopathic Medical Colleges at Thiruvananthapuram and

Kozhikode. The Government published Ext.P3 prospectus for

admission to three Homoeopathic M.D. Courses (without the above two

W.A.No.626/2007 2

courses), in the aforementioned two Medical Colleges, for the year

2004-2005. In view of Ext.P2, it was decided to start Post Graduate

Courses in “Practice of Medicine” and “Homoeopathic Pharmacy” also

in the said Colleges in the very same academic year 2004-2005. For

the said purpose, the rank list prepared for admission, pursuant to the

Entrance Examination, was extended up to 30.4.2005 and options

were called for from the candidates. Some of the writ petitioners

joined the aforementioned courses for which classes started on

2.5.2005, pursuant to the modification of Ext.P3, in the light of Ext.P2.

For the next year, that is 2005-2006, Ext.P4 prospectus was published

on 28.2.2005. The said prospectus contained the two newly sanctioned

Post Graduate Courses in Homoeopathic Medicine mentioned above in

the said colleges. Ext.P5 is the notification issued inviting applications

for the Entrance Examination. The courses for the academic year

2005-2006 started on 11.1.2002.

2. In the meantime, the Homoeopathy Central Council Act

was amended by Ext.P7 which was enforced with effect from

28.1.2003. The Central Government issued Ext.P6 communication to

the Colleges alerting them about the necessity to get previous sanction

from the Central Government for commencing PG Courses. After the

enforcement of Ext.P7, it was for the Principal to apply to the Central

Government for sanction by remitting a fee of Rs.2 lakhs per subject.

W.A.No.626/2007 3

In this case, same person was the Principal of both the Colleges at the

relevant time. He failed to apply in time. Thereafter, he moved for ex

post facto sanction before the Central Government. That was rejected

by Ext.P8. Thereafter, the Principal submitted Ext.P9 application on

28.8.2006, after complying with all the requisite formalities. While the

said application was pending, the Writ Petition was filed by the affected

students seeking appropriate reliefs.

3. The writ petitioners happened to opt for the

aforementioned two subjects for PG Courses only by sheer chance.

They never knew that the courses do not have approval of the Central

Government or affiliation to the University. Seeing the prospectus and

notification for Entrance Examination, they applied bona fide and based

on their option and marks secured, they happened to be allotted to the

said two courses for which sanction was not obtained from the Central

Government. In the above context, the Kerala Government did not

permit starting of PG Courses for the aforementioned two subjects

after the academic year 2005-2006. So, only two batches of students

happened to join the PG Courses in the aforementioned two subjects.

Now, we are told that they have already completed the courses. In

the above factual background, the learned Single Judge has issued

certain directions, on equitable grounds. Now, it is impossible to cure

any defect retrospectively and even if any defect is cured, the same

W.A.No.626/2007 4

cannot have any impact on the courses already held and completed.

We are told that the Kerala University had held the first year

examination for the students of Thiruvananthapuram Homoeo Medical

College and the results are yet to be published. As far as the Calicut

Homoeo Medical College is concerned, the second appellant has

already granted ex post facto sanction for the courses started in 2004-

2005 and 2005-2006. If that be so, we find no reason why the

second appellant should not give ex post facto sanction to the courses

started in the Thiruvananthapuram Homoeo Medical College during the

said two years. The learned counsel for the writ petitioners submitted

that, according to his instructions, the second appellant has already

taken a decision to grant ex post facto sanction for the courses in the

Thiruvananthapuram Homoeo Medical College also. If the second

appellant has not given sanction, it should give sanction, in view of its

decision concerning the Calicut Homoeo Medical College. Regarding

the first appellant, we notice that it is submitted by it before the

learned Single Judge as follows:

“Central Government counsel pointed out that there
may not be any objection for the Government of India
to approve Post Graduate courses in the two subjects
commenced by the two colleges in Kerala. In other
words, it has to be assumed that if applications were
submitted in time, Government would have granted its
approval.”

W.A.No.626/2007 5

The first appellant does not have a case that it did not make such a

submission before the learned Single Judge. If that be so, the appeal

at the instance of the first appellant against the judgment under

appeal is not maintainable. As noticed earlier, since the second

appellant has already given ex post facto sanction to the very same

courses in Calicut Homoeo Medical College, it cannot be allowed to

pursue this appeal.

In view of the above position, the Writ Appeal is dismissed.

K.BALAKRISHNAN NAIR
Judge

P.N.RAVINDRAN
Judge

TKS