PETITIONER:
DR. MRS. SHEELA ASHOK PATWARDHAN
	Vs.
RESPONDENT:
DEAN, DR. V.M. MEDICAL COLLEGE, SOLAPUR, & ORS.
DATE OF JUDGMENT24/11/1988
BENCH:
DUTT, M.M. (J)
BENCH:
DUTT, M.M. (J)
NATRAJAN, S. (J)
CITATION:
 1989 AIR  382		  1988 SCR  Supl. (3) 959
 1989 SCC  (3) 362	  JT 1988 (4)	513
 1988 SCALE  (2)1460
ACT:
     Professional Colleges--Rules regulating appointment  of
Housemen and House-Surgeons at the hospitals attached to the
Govt. Medical Colleges in State of Maharashtra--Rule  X(2)--
M.D.  Course--Admission to Eligibility of M.B.B.S.  graduate
from A.P. State.
HEADNOTE:
     Rule  X(2) of the Rules regulating the appointments  of
Housemen and House-Surgeons at the hospitals attached to the
Government  Medical  Colleges in the  State  of	 Maharashtra
provides  that	the Government	may  sanction  supernumerary
posts to allow spouses of Government servants on transfer to
undertake  studies, if standing high in merit, from  another
college.
     The  appellant married to a Government Medical  Officer
working	 in  the State of Maharashtra  after  having  passed
M.B.B.S. examination and completing one year internship from
a  college situated in the State of Andhra Pradesh.  On	 her
application,  the Government of Maharashtra in	exercise  of
its power under rule X(2) created a Housepost in  Obstetrics
and  Gynaecology  w.e.f.  July	l5.  1986  specifically	 and
categorically  stating that the supernumerary Housepost	 was
created	 to  enable  the appellant  to	complete  her  post-
graduate  studies  at  Dr. V.M.	 Medical  College,  Solapur,
respondent  No.	 2. The appellant joined the  Housepost	 and
duly completed the same. However, she was refused  admission
in  the M.D. Course by respondent  No.2 inasmuch as she	 was
not even issued an application form.
     Being aggrieved, she filed a writ petition in the	High
Court  challenging  the	 legality  of  the  action  of	 the
respondent  refusing to admit her in the said  post-graduate
M.D.  Course.  The High Court dismissed	 the  writ  petition
holding,  inter alia, that no inference could be drawn	that
everybody  who completed the house-job was entitled  to	 get
admission  to the post-graduate cousre ipso facto  and	that
granting  of registration for house-job would not amount  to
admission to the post-graduate course in a Medical  College.
Hence this appeal by special leave.
       Allowing the appeal,
						  PG NO 959
						  PG NO 960
     HELD:  (l)	 All the seats in the  post-graduate  degree
course	for Obstetrics and Gynaecology are not reserved	 for
the  candidates	 passing the M.B.B.S. examination  from	 the
said  Dr.  V.M.	 Medical College. It is	 not  disputed	that
certain percentage of seats are reserved for the students of
the  College.  But, no application form was  issued  to	 the
appellant and accordingly, the question of not admitting the
appellant  on  the  ground of  institutional  preference  or
institutional reservation of seats does not arise. [964F-G]
     (2) The State of Maharashtra is entitled to  refuse  to
admit any student passing the M.B.B.S. examination from	 any
Medical College in the State of Andhra Pradesh as that State
has  not  reciprocated in the matter of admission  to  post-
graduate  degree courses in Medical Colleges of that  State.
[964G-H]
     (3)  The  State of Maharashtra  after  considering	 all
facts  and  circumstances including the high  merit  of	 the
appellant specifically created a supernumerary Housepost for
the  appellant. After creating the  supernumerary  Housepost
specifically for the appellant so as to enable her to become
eligible   for	 the  post  graduate  degree   course,	 the
respondents are not at all justified in refusing her even an
application  form  and	in  not	 considering  her  case	 for
admission  in the post-graduate degree course on the  ground
of  failure of reciprocity by the Andhra Pradesh  State.  It
was, therefore, unreasonable and unjust for the	 respondents
to  refuse admission to the appellant on a ground  which  is
not  at	 all tenable in the facts and circumstances  of	 the
cases. [965C-F]
     (4) Normally the Supreme Court does ot interfere in the
matter	 of   admission	 of  students  in   an	 educational
institution. Even if it interferes. it generally directs the
authorities concerned to consider the question of  admission
in accordance with the rules of the institution. But, in the
peculiar  facts and circumstances of the case,	particularly
the  fact  that the appellant had to lose two years  of	 her
academic  career for no fault of hers, it is  directed	that
the  respondents shall issue to her an application form	 for
admission in the post-graduate M.D. Course in Obstetrics and
Gynaecology and that alter the submission of the application
form and compliance with other formalities by the appellant,
she  shall  be	admitted  in  the  post-graduate  course  in
Obstetrics  and	 Gynaecology in Dr.  V.M.  Medical  College,
Solapur, in the 1989 session, provided she is not  otherwise
unfit. [966B-D]
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 4128 of
1988.
	PG NO 961
From the	Judgment and Order dated 3.8.1988 of	the
Bombay High Court in W.P. NO. 28 of 1987.
 V.N. Ganpule and Mukul Mudgal for the Appellant.
A.S. Bhasme, B.R. Agarwala and Mrs. Sushma Manchanda
for the Respondents.
 The Judgment of the Court was delivered by
DUTT, J. Special leave granted. Heard learned Counsel
for both the parties.
 The appeal is directed against the judgment of	the
Bombay High Court whereby the High Court dismissed the	writ
petition of the appellant challenging, inter alia,	the
legality of the action of the respondents refusing to admit
the appellant in the post-graduate M.D. Course in Obstetrics
and Gynaecology for the 1987 session.
 The appellant passed the MBBS examination from	the
Kakatiya Medical College under the University of Kakatiya.
Warangal, in the State of Andhra Pradesh. She obtained	72%,
66.63%	and 67.5% marks in the first, second and third	MBBS
examinations. She was awarded Governor’s Gold Medal by	the
State of Andhra Pradesh for her consistent high merit at the
MBBS examinations. In August, 1985, she completed her	one
year internship.
 She married one Dr. Ashok Patwardhan, a Government
Medical Officer working in the State of Maharashtra. He	was
transferred to Solapur in January, 1985. The appellant	had
to come to Solapur in October, 1985 and since then she	has
been residing there with her husband.
 After coming to Solapur, she intended to prosecute	her
studies	in the post-graduate M.D.	Degree	Course	in
Obstetrics and	Gynaecology in Dr. V.H. Medical College,
Solapur, under the Shivaji University, the respondent No. 2.
Rules X(2) and (3) of the Rules regulating the	appointments
of Housemen and House-Surgeons at the hospital attached to
the Government Medical Colleges in the State of Maharashtra,
hereinafter referred to as ‘the Rules’. provide as follows:
“X…………………………………………….
………………………………………………
PG NO 962
Government have from time to time sanctioned supernu-
merary posts–
(1)…………………………………………….
…………………
 (2) to allow spouses of Government servants on transfer
to	undertake studies, if standing high in merit (which
means not less than 55% at first attempt in the subject)
from another college;
 (3) to allow students of other colleges in	Maharashtra
to compete on merit for posts so as to conduct post-graduate
course for which facilities are not existant or very meagre
in their own college. These supernumerary posts should be
awarded	after fullest consideration of these principles in
the above order and on merit and it is not incumbent to fill
all of them or to reserve them ………………………..
It is	understood that granting of registration does	not
absolve a candidate from competing on merit and if he cannot
earn post on merit, his registration would lapse for failure
to compete housemanship requirements ……………….”
 The	appellant made an application to the Government of
Maharashtra praying for the creation of a Housepost in
Obstetrics and Gynaecology under rule X(2) so as to enable
her to do post-graduate studies in Dr. V.M. Medical College,
Solapur. As she fulfilled and requirements of	rule X(2),
namely,	that she is the wife of a Government	servant on
transfer and that she stood high in merit securing more than
55% marks in	Obstetrics and	Gynaecology in her	MBBS
examination, the Dean of	the College	specifically
recommended her case for the creation of such a
supernumerary Housepost. While the application of	the
appellant was	under	consideration,	the appellant	was
selected for a Housepost in Surgery in the said College. She
joined	the Housepost	in Surgery in	January, ]986	and
completed the	same in July, 1986. But, in order to be
eligible for	post-graduate studies	in Obstetrics	and
Gynaecology, she was to join another Housepost in Obstetrics
and Gynaecology.
 On	July 2, 1986, the Government	of Maharashtra in
exercise of its power under rule X(2) created a Housepost in
Obstetrics and Gynaecology with effect from July 15,	1986
specifically	and categorically stating	that	the
PG NO 963
supernumerary Housepost was created to enable the appellant
to complete her post-graduate studies at Dr. V.M. Medical
College, Solapur. The Government resolution dated July 2,
1986 is extracted below:
 “Government hereby grants permission for	creation of
one supernumerary non-stipendary post of Houseman	with
effect	from 15.7.1986 for a period of six months at	Dr.
Vaishampayan Memorial Medical College, Solapur, to enable
Dr. Mrs. S.A.	Patwardhan to complete	her Post Graduate
Course in the subject of Gynaecology and Obstetrics.
 Mrs. Patwardhan should join the said post within 10
days from 15.7.1986. In the event of her not	joining	the
said post will be treated as abolished.
 By	order	and in the name of	the Governor	of
Maharashtra.
Sd/-
	J.P. Budhwant
Deputy Secretary
Govt. of Maharashtra”
 The Dean of the College called upon the appellant to
join the Housepost and not	to quit the same before
completing the term	inasmuch as the Housepost	was
specifically created to enable the appellant to complete her
post-graduate studies at Dr. V.M. Medical College, Solapur.
The appellant joined the Housepost and duly completed	the
same. The Dean of the College issued an advertisement
inviting applications for the post-graduate seats in various
disciplines for January, 1987 batch. The appellant made an
application praying for the issuance of an application	form
for the M.D. Course in Obstetrics and Gynaecology, but no
such form was issued to her. In other words, the appellant
was refused admission in the M.D. Course at Dr. V.M. Medical
College, Solapur.
 Being aggrieved by the action of the Dean of	the
College, the appellant filed a writ petition in the Bombay
High Court. The High Court, as stated already, dismissed the
writ petition holding, inter alia, that no inference could
be drawn that everybody who completed	the house-job	was
entitled to get admission to the post-graduate course	ipso
PG NO 964
facto and that granting of registration for house-job would
not amount to admission to the post-graduate course in a
Medical College. Hence this appeal.
 There can	be no doubt that there is no	question of
automatic admission in the post-graduate course, simply
because one has completed the house-job or housemanship. It
is not the case of the appellant that as she completed	the
housemanship,	she has acquired a right of automatic
admission to the post-graduate degree course in the	said
College. Her complaint is that she was not even given an
application form for the post-graduate degree	course.	The
College	authorities or the University did	not at	all
consider her case for admission. The High Court has	not
considered this aspect of the appellant’s case.
 It	is contended by the learned Counsel appearing on
behalf	of the respondents that in view of the provision in
the Rules giving institutional preference in the matter of
admission, the appellant could not be admitted. The other
ground	that has been urged on behalf of the respondents is
that as the appellant passed the MBBS examination from	the
Kakatiya University in the State of Andhra Pradesh and as
there is failure on the part of the State of Andhra Pradesh
to reciprocate	with regard to reservation of	25% of	the
total number of seats in the matter of admission to post-
graduate degree course in Medical Science, the	respondents
were justified in refusing admission to the appellant.
 So far as the first contention is concerned, we do	not
think that there is any merit in the same. All the seats in
the post-graduate degree course in Obstetrics	and
Gynaecology are not reserved for the candidates passing	the
MBBS examination from the said Dr. V.M. Medical College,
Solapur. It is not disputed that certain percentage of seats
are reserved for the students of the College. But, no
application form was issued to the appellant	and,
accordingly, the question of not admitting the appellant on
the ground of institutional preference or institutional
reservation of	seats does not arise. In our opinion,	the
first ground founded on institutional preference seems to be
a mere plea. The real ground for refusal to issue even an
application form for	admission to the appellant is	the
failure	of reciprocity on the part of the State of Andhra
Pradesh. The State of Maharashtra, in our	opinion, is
entitled to refuse to admit any student passing the	MBBS
examination from any Medical College in the State of Andhra
Pradesh, as that State has not reciprocated in the matter of
admission to	post-graduate degree courses	in Medical
Colleges of that State. But, in the facts and circumstances
PG NO 965
of the	present case,	the respondents are	not at	all
justified in refusing	to admit the	appellant in	the
postgraduate degree course. The most glaring fact in	this
respect	is that on	the prayer of	the appellant a
supernumerary Housepost was created so as to	enable	the
appellant to become eligible for the post-graduate degree
course. It is not the case of the respondents that they were
not aware of the fact that the appellant had passed her MBBS
examination from a Medical College in the State of Andhra
Pradesh. Indeed, it has been categorically averred by	the
appellant that	in her application for the creation of a
supernumerary Housepost, she disclosed all facts including
the fact of her passing the MBBS examination from the	said
Medical College in the State of Andhra Pradesh. The State of
Maharashtra after considering all facts and circumstances
including the	high merit of	the appellant	specifically
created	a supernumerary Housepost for the appellant. After
the appellant had completed her house-job and	applied	for
the issuance of an application form for the post-graduate
degree	course, she was refused an	application form,
presumably on	the ground that she had passed her	MBBS
examination from a Medical College in the State of Andhra
Pradesh. In our opinion, the appellant could be refused at
the very outset, that is to	say, her application	for
creation of a supernumerary Housepost could be turned	down
on the ground of failure to observe reciprocity by the State
of Andhra Pradesh. But, after creating the supernumerary
Housepost specifically for the appellant so as to enable her
to become eligible for the post-graduate degree course	the
respondents, in our opinion, are not at all justified in
refusing her even an application form and in not considering
her case for admission to post-graduate degree	course, on
the ground of failure of reciprocity by the Andhra Pradesh
State. We fail to understand how the College authorities and
the Government	could	take this attitude so	far as	the
appellant is concerned. In our opinion, it was	unreasonable
and unjust for the respondents to refuse admission to	the
appellant on a ground which is not at all tenable in	the
facts and circumstances of the case.
 It	is not disputed that the appellant has all	the
requisite qualifications for admission in the post-graduate
degree	course.	She applied to admission in	the session
commencing from January, 1987, but she was not admitted. The
1988 sessions has also passed, as the appellant had to	file
a writ petition before the High Court of Bombay which, as
noticed	already, was	dismissed by the High	Court.	The
appellant prays that	she may be admitted in the post-
graduate course in Dr. V.M. Medical College in the	1989
session.
	PG NO 966
The facts stated above reveal that the appellant	has
been harassed to a great extent. She was misled by the	fact
of the creation of a supernumerary Housepost for her by	the
State of Maharashtra. She has already lost two years of	her
academic career. Normally, this Court does not interfere in
the matter of	admission of students	in an	educational
institution. Even if it interferes, it generally directs the
authorities concerned to consider the question of admission
in accordance with the rules of the institution. But, in the
peculiar facts and	circumstances	of the case,
particularly the fact that the appellant had	to lose	two
years of her academic career for no fault of hers, we direct
the respondens	to issue to her an application form	for
admission in the post-graduate M.D. Course in Obstetrics and
Gynaecology and we	further direct that	after the
submission of the application form and compliance with other
formalities by the appellant, she shall be admitted in	the
post-graduate course in Obstetrics and Gynaecology in	Dr.
V.M. Medical College, Solapur, in the 1989 session, provided
she is not otherwise unfit. The learned Counsel appearing on
behalf of the Indian Medical Council also supports the	case
of the appellant for her admission in the 1989 session.
 The judgment of the High Court is set aside and	the
appeal	is allowed. There will, however, be no order as to
costs.
M.L.A. Appeal allowed.