IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
                                     CASE NO.: CWP No.11732 of 2008
                                     DATE OF DECISION: July 11, 2008
SAURABH DHAMIJA                                           ...PETITIONER
                                VERSUS
PHARMACY COUNCIL OF INDIA AND OTHERS.
                                                      ...RESPONDENTS
CORAM: HON’BLE MR. JUSTICE ASHUTOSH MOHUNTA.
HON’BLE MS. JUSTICE NIRMALJIT KAUR.
PRESENT: MR. TRIBHAWAN SINGLA, ADVOCATE
ASHUTOSH MOHUNTA, J.(ORAL)
The petitioners who have passed the Senior Secondary School
Examination with Physics, Chemistry and Biology, conducted by National
Open School, New Delhi, have prayed for admission in the Diploma in
Pharmacy and for quashing of Orders Annexures P-6 and P-7 vide which
they were held to be ineligible to take admission in the Diploma in
Pharmacy.
Similar controversy came up for consideration in CWP
No.11427 of 2008 and this Court has held that the students who have passed
their Senior Secondary School Examination with Physics, Chemistry and
Biology, conducted by National Open School, New Delhi, would not be
 CWP No.11732 of 2008 -2-
eligible for admission in the D-pharma Course.
In view of the above, this writ petition is dismissed in the
same terms as CWP No.11427 of 2008, decided on 07-07-2008.
                                             (ASHUTOSH MOHUNTA)
                                                   JUDGE
July 11, 2008                                  (NIRMALJIT KAUR)
gurpreet                                            JUDGE