High Court Kerala High Court

Anisha.A.Bashir vs The State Of Kerala on 10 April, 2007

Kerala High Court
Anisha.A.Bashir vs The State Of Kerala on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16675 of 2006(I)


1. ANISHA.A.BASHIR, D/O.V.S.BASHIR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. THE COMMISSIONER OF ENTRANCE EXAMINATION

4. THE DIRECTOR OF HEALTH SERVICES,

5. THE PRINCIPAL,

6. BINDU, LECTURER IN OPTHALMOLOGY,

                For Petitioner  :SRI.C.P.MOHAMMED NIAS

                For Respondent  :SRI.R.RAMADAS

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/04/2007

 O R D E R
                  J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                  -------------------------------------

                           W.P.(C)No.16675 OF 2006

                  -------------------------------------

                            Dated 10th April, 2007



                                     JUDGMENT

Koshy,J
.

Petitioner filed this writ petition to quash Ext.P2

order issued by the Government wherein it is stated that the

reverted seat to the State quota from All India quota shall be

filled up as per the norms for the State quota. In other

words, in the reverted seat also a reservation as applicable

to the State quota will be applicable. From the year 1988,

25% of the total Post Graduate Medical Courses in the State

were allocated for All India quota. The above percentage was

increased to 50% in 2005. The Hon’ble Supreme Court directed

that if those seats were not filled up due to absence of

candidates, that also should be reverted to the State quota.

In Amit Gupta v. Union of India ((2005) 12 SCC 613), it was

held as follows:

“The States are permitted to fill up

the seats reverted to them on account of

seats of all India quota having fallen

vacant on the selected candidates having

not joined the courses.”

Accordingly, this year 115 seats in the P.G Degree courses and

76 seats in P.G. Diploma courses were set apart for All India

W.P.(C)No.16675/2006 2

quota and 40 P.G. Degree seats and 33 P.G. Diploma seats in

the All India quota were reverted back to State quota. In

the prospectus for admission to the P.G course, no

specific norms were mentioned regarding the admission to

reverted seats. Therefore, it is the contention of the

petitioner that then those seats can be filled up only from

merits. Various decisions of the Supreme Court like Mohan

Bir Singh Chawla v. Punjab University ((1997) 2 SCC 171),

Preeti Srivastava (Dr) v. State of M.P. ((1999) 7 SCC 120)

etc. were cited to show that in the Post Graduate Courses

reservation should be restricted. In Kerala State, in the

State quota there is reservation to the service candidates.

According to the Government Pleader, such a course is

adopted for attracting more persons to the service in rural

areas, teaching profession etc. Experienced service

candidates while writing Entrance Examination with fresh

graduates may not obtain the same high ranks. But, they

also have to get the minimum marks and reservation to

service candidates is also a policy matter. The direction

of the Supreme Court is that 50% seats will be reverted to

the State quota. When 50% seats are reverted to the State

quota, automatically, the norms applicable to the admission

to the students in the State quota will prevail. While

filling up the reverted seats, the same norms for State

W.P.(C)No.16675/2006 3

quota will have to be applicable and Government is bound to

adopt that method. By Ext.P2 no specific change is made

out. Such a course was not adopted by the Government

earlier as number of seats reverted were very few. Now,

number of reverted seats are many.

2. As a matter of fact, it is submitted by the

Government Pleader that out of the reverted seats for P.G.

Degree course, three seats were allotted to M.S.

Ophthalmology. Out of the three seats, two were given to

merit quota. Only one was given to in-service candidate on

the basis of allotment of seats in State quota. On the

facts also we see that no interference is required.

The writ petition is dismissed.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks