High Court Kerala High Court

Arunkrishnan.T.P vs State Of Kerala Represented By … on 11 March, 2009

Kerala High Court
Arunkrishnan.T.P vs State Of Kerala Represented By … on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36528 of 2008(W)


1. ARUNKRISHNAN.T.P, AGED,24 YEARS,
                      ...  Petitioner
2. DEEPESH.D.M, AGED, 24 YEARS,
3. REENA.V, AGED 24 YEARS,W/O.DR.JERALD
4. ANISHA.K.S, AGED, 24 YEARS,
5. SRUTHI.V.M, AGED 23 YEARS,
6. RUMSHEED.N, AGED 24 YEARS,S/O.AHMED KOYA
7. VIGEESH.N, AGED,25 YEARS,
8. SHAHUL HAMEED.T, AGED 25 YEARS,
9. ANJU UNNIKRISHNAN, AGED 25 YEARS,

                        Vs



1. STATE OF KERALA REPRESENTED BY PRINCIPAL
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO GOVERNMENT,

3. THE COMMISSIONER FOR ENTRANCE

4. THKE PRINCIPAL & CONTROLLING OFFICER,

                For Petitioner  :SRI.P.T.DINESH

                For Respondent  :SRI.SUNNY MATHEW

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/03/2009

 O R D E R
                                                                                        (C.R.)

                 P.R. RAMACHANDRA MENON, J.
              ........................................................................
                   W.P. (C) No. 36528 OF 2008
                                               &
                      W.P.(C)No. 36529 of 2008
             .........................................................................
                      Dated this the 11th March, 2009



                                J U D G M E N T

The challenge in both these Writ Petitions is with regard to

the fixation of the last date for completing the Internship as on

‘31.10.2008’ in Ext.P1 prospectus issued by the fourth

respondent with regard to the admission to the Post Graduate

Course of M.D.(Homoeo) offered in the Government

Homoeopathic Medical Colleges at Thiruvananthapuram and

Kozhikode. The petitioners in W.P.(C) No. 36528 of 2008 have

completed their Degree Course-B.H.M.S. in the Government

Homoeopathic Medical College, Kozhikode under the Calicut

University; whereas the petitioners in the other case have

completed the similar course in different institutions such as Dr.

Padiar Memorial Homoeopathic Medical College, Chottanikkara

and Athurasramam N.S.S. Homoeopathic Medical College,

Kottayam, both under the M.G. University. All the above

petitioners secured admission to the B.H.M.S. Course in the year

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

2

‘2002’ based on the ‘common entrance test’ conducted by the

third respondent and the allotment to the different colleges

under different Universities was of course on the basis of the

merit and option exercised by such candidates.

2. As evident from Ext. P12 produced in W.P(C) 36528 of

2008, the date of starting of the B.H.M.S.- 2002 batch in the

Government Homoeopathic Medical College was on 17.09.2002,

the date of the first year examination of the above batch was on

16.06.2004 and the dates of promotion to the second year,

third year and to the fourth year B.H.M.S. were 04.10.2004,

04.10.2005 and 04.10.2006 respectively. It is also evident from

Ext.P12 that the final year examination was conducted on

04.10.2007 and the final year result was published on

27.11.2007. After coming out successful in the final year

examination, the petitioners obtained their provisional degree

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

3

certificate, on the basis of which they secured provisional

registration from the Travancore-Cochin Council of Homoeopathic

Medicines, which is a pre-requisite for commencement of

‘Internship’, and it was actually started on 06.12.2007 as shown

in Ext.P12. The Internship was completed on 05.12.2008 . On

the basis of such credentials, the petitioners are seeking

admission for the Post Graduate Course in M.D. (Homoeo) as

stated herein before.

3. With regard to the petitioners in W.P(C) 36529 of 2008,

similar statistics are available from Exts. P11 and P12 issued by

the concerned Medical Colleges . As borne by Ext.P11 issued by

Dr. Padiar Memorial Homoeopathic Medical College, the

Internship for 2002-08 batch was commenced only on

18.01.2008 and the normal duration of One Year Internship as

per the norms of the Central Council of Homoeopathy was to be

over only on 17.01.2009. As stated therein, the final year

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

4

B.H.M.S. Class was completed only on 09.07.2007; the result of

the final year examination was published on 11.01.2008 and

the date of provisional registration given by the Medical Council

was on 15.01.2008, thus enabling the students to have

commenced their Internship on 18.01.2008 and in turn

completed the Internship on 17.01.2009. In the case of the

other Medical College ( viz., Athurasramam N.S.S.Medical

College, Kottayam), the position reflected from Ext.P12 is that

the 4th year B.H.M.S.Course was completed on 13.07.2007; the

date of publication of the final year result was on 08.01.2008;

the date of commencement of Internship was on 19.01.2008,

which was over on 18.01.2009

4. As per the relevant rules/norms fixed by the 4th

respondent/the Principal who issued Ext.P1 prospectus, the

students who are undergoing Internship are also eligible to

attend the written test/selection process. Accordingly, the

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

5

petitioners had also submitted their applications for admission to

the Post Graduate Degree course in M.D. (Homoeo). But there

is a stipulation in Ext. P1 prospectus issued on 07.11.2008 that

only such students who completed their Internship on or before

31.10.2008 alone would be eligible for admission subject to the

condition that they should produce the Medical Council

Registration Certificate at the time of admission. By virtue of

above stipulation, the petitioners were never permitted to take

part in the written test, which made them to approach this court

by filing the above Writ Petitions contending that the said

stipulation fixing the last date for completing the internship as

31.10.2008 does not have any sanctity or nexus with any of the

objectives to be achieved in selection.

5. Referring to the various documents produced and the

tabulation given in the Writ Petitions with regard to the different

courses and prescription of the last date for completion of

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

6

Internship, the learned counsel for the petitioners submits that

in almost all the cases, the date of completion of Internship is

specified to be a date much after the date of written test and

more closer to the date of the centralised admission procedure,

( the interview). Unlike this, in the instant case, the last date

for completion of Internship is stated as 31.10.2008, that too in

the prospectus published much after the said date, ie. on

07.11.2008. The learned counsel for the petitioners asserts that

the proceedings pursued by the 4th respondent are quite arbitrary

and unsustainable, intending to extend undue favours to the

students of the Kerala University, in so far as the present

Controller of Examinations happened to be the Principal of the

Thiruvananthapuram Homoeopathic Medical College. It is

contended that no discrimination is possible, since the students

of the Kerala University also belonged to the same batch as in

the case of the petitioners and who had secured admission to the

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

7

Degree Course (B.H.M.S) by virtue of the Common Entrance Test

conducted in the year 2002, though they completed the

Internship on 27.10.2008.

6. The above Writ Petitions were admitted by this court on

15.12.2008 and an interim order was granted permitting the

petitioners to participate in the entrance examination for the

Post Graduate Course for the year 2008-09, which was scheduled

to be held on 10.01.2009, notwithstanding the stipulation that

they had to complete the Internship on or before 31.10.2008.

Based on the said interim order, the petitioners took part in the

examination and only the petitioners 1, 2, 4 and 6 in W.P.(C)

36528 of 2008 and the petitioners 6, 7, 10, 12 and 14 in the

other Writ Petition could come out successful. Such successful

candidates filed an Interlocutory Application before this court

for permitting them to participate in the further process of

selection, i.e., in the Centralised Admission Procedure to be held

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

8

in the due course. When the matter came up for consideration

before this court, considering the request of the respondents for

further time to file counter affidavit, a further period of two

weeks was granted as per the interim order dated 20.02.2009,

simultaneously staying the allotment and admission to the Post

Graduate Course of M.D. (Homoeo) for a period of two weeks,

which was subsequently extended by ten days as per the order

dated 03.03.2009.

7. The 4th respondent/controlling officer has filed a

counter affidavit sustaining the stand in fixing the cut off date

for completing the Internship as 31.10.2008. A reply affidavit

along with some additional document (Ext.P18) has been filed by

the petitioners rebutting the averments in the counter affidavit.

The case projected by the 4th respondent in the counter affidavit

is that fixation of the cut off date as 31.10.2008 was never to

extend any undue favours to the students of the Kerala

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

9

University, as alleged by the petitioners but that 31st of October

was being fixed as the cut off date, right from the year 2006 to

ensure that all the Universities in the State of Kerala conducted

the examinations on time and thus in the larger interest of the

student community as a whole so as to make them eligible to

pursue their further career. It is asserted in paragraph No.3 of

the counter affidavit that inclusion of the above criterion was to

make admissions to the Post Graduate courses in a more

prompt, systamatic and regularised manner in the subsequent

years and that similar cut off dates have been prescribed with

respect to other Post Graduate Courses as well. The counter

affidavit is obviously silent as to the practice and procedure

which was followed till 2006 and no special sanctity is offered

with regard to fixation of the cut off date as “31st of October”

from the year 2006.

8. It is stated in paragraph No.5 of the counter affidavit

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

10

that the entrance examinations for M.D. Course (Homoeo) in

2006 and 2007 were conducted on 11.11.2006 and 22.12.2007

respectively and that the students from all the Universities in

Kerala had written the entrance examination and no complaints

had arisen regarding the cut off date at that time. The learned

counsel for the petitioners contends that the fourth respondent

has taken a somersault in the very next sentence where it has

been conceded that in the year 2006, the students of the

Calicut University who became qualified on 28.12.2006 were

unable to write the P.G. Entrance Examination and that in the

year 2007 those who became qualified on 26.12.2007 also could

not write the same. This shows that there is absolutely no

consistency in the case put forth by the 4th respondent, submits

the learned counsel.

9. Learned Senior Government Pleader submits that there

is no contradiction or inconsistency with regard to the stand

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

11

taken by the respondents and what was intended was

participation of the eligible students who satisfied the

requirement of Internship prior to the cut off date . But then the

question becomes relevant as to the position/rule which was

actually in existence just prior to 2006, which is left unanswered

and obscure, making the concerned students ineligible to appear

for the P.G. Entrance Examination when the cut off date was

admittedly brought in stipulating the same as 31st October from

the year 2006 onwards. As stated already, the only explanation

offered by the 4th respondent for fixing the cut off date as 31st

October, (as stated again in paragraph Nos.8 and 10 of the

counter affidavit), is that it was to compel the Universities to

adhere to the time schedule in conducting the examinations and

to protect the larger interest of the students appearing for the

P.G. Entrance Examination in Homoeopathy.

10. Obviously, the dispute in these cases is not with

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

12

regard to the power of the concerned respondents to prescribe

cut off date for completion of Internship, but is rather with

regard to the reckoning of the cut off date as ‘31.10.2008’;

when the 4th respondent who issued the prospectus on

07.11.2008 showing the cut off date as 31.10.2008 was well

aware that all the students of 2002-08 batch had secured

admission in the different Medical Colleges in Kerala on the basis

of the Common Entrance Test and on the basis of their

merit/option. There is absolutely no case for the concerned

respondent that there was any fault or lapse on the part of the

students in completing the course/examination/Internship.

Equally or more so is the position, when no specific case or

instance is pointed out as to any delay on the part of any of the

concerned College or University in conducting the examinations

or Internship on time. When the 4th respondent asserts that

prescription of the cut off date as 31.10.2008 was with the

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

13

specific intention to persuade or compel the Universities to

complete the course and examinations, followed by internship on

time, absolutely no answer has been given to the question as to

whether there was any failure on the part of any of the

Universities in this regard. In any view of the matter, as stated

above, no fault or lapse on the part of the petitioners/students is

pointed out by the 4th respondent.

11. It is not known, how any blame can be put on the

shoulders of the petitioner, so as to keep them away from the

field of selection with regard to the admission for P.G. Course

(M.D.-Homoeo); simultaneously confining the zone of

consideration to a very small group of students who belong to

the Kerala University and who were fortunate to have their

Internship completed on 27.10.2008, i.e., just four days prior to

the cut off date fixed by the fourth respondent . In other words,

the students, who have completed their course in different

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

14

colleges under the different Universities in Kerala; despite the

fact that they were selected and allotted to such

Institutions/Universities on the basis of the Common Entrance

Test and selection procedure pursued by the

Government/Departmental authorities, ( who, hence are liable to

be treated on an equal platform), have quite unfortunately been

classified in an unreasonable manner, though may not be

wilful, which has resulted in very adverse consequences in so far

as the rights and interests of the affected persons are

concerned.

12. The additional respondents 6 to 10 in W.P.(C)

No.365289 of 2008 and 5 to 9 in the other Writ Petition who got

impleaded themselves contend that they (belonging to the

Kerala University) having completed the Internship on

27.10.2008, alone are eligible to be considered for selection to

the P.G. Course in view of the specific mandate in Ext.P1

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

15

prospectus. The said additional respondents further contend

that the claim of the petitioners herein is not liable to be

entertained, particularly since the stipulation contained in Ext.P1

prospectus cannot be varied or modified in any manner. The

learned counsel for the petitioners submits that impleadment of

the above respondents was objected right at the beginning and

even otherwise, they cannot be heard to say that they have got

any vested right to have the zone of consideration confined to

themselves, excluding all others; especially when no candidate is

having any vested right to get admission on the basis of the

prospectus, as made clear by this court in the decision in Relly

Susan Mathew vs. The Controller of Entrance

Examinations and others [1997(2) ILR (Kerala) 489]

(paragraph 15).

13. It is relevant to note that some of the petitioners

anticipating the adverse circumstances, had filed Ext.P8 and P8

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

16

(a) representations dated 20.08.2008 before the 4th respondent

i.e., even much prior to coming into existence of Ext. P1

prospectus itself, seeking to make proper remedial measures:

lest their rights and interests should be affected in an adverse

manner, when compared with the similar rights of other students

who secured admission to the 2002-08 batch B.H.M.S., on the

basis of the Common Entrance Test and who were allotted to

different Institutions under different Universities. Nothing has

been stated in the counter affidavit filed by the 4th respondent as

to the manner in which Exts.P8 and P8(a) representations were

dealt with and at any rate, it cannot be said that the 4th

respondent was not aware of the adverse consequences that

would be resulted. Quite strangely, the 4th respondent chose to

publish Ext.P1 prospectus on 07.11.2008 stipulating a cut off

date as ‘31.10.2008’. Again some other petitioners/students

filed Ext. P9 representation before the Government seeking to

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

17

intervene on war footing in view of apprehended adverse

consequences to be followed. Clauses 25 and 26 of Ext.P1

prospectus which are relevant as to the power of the Government

to intervene, are extracted below :

Clause 25:

“Notwithstanding anything contained in the

prospectus the Government may at any time,

on their own volition or otherwise after calling

for the records of the case, revise any orders

passed by a subordinate authority.

Clause 26:

           "The      prospectus      is    subject       to

           modification/addition/deletion  as   may      be

           deemed necessary by the Government."




14. From the above, it is explicitly clear that the

Government had at no point of time on their volition or

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

18

otherwise, after calling for the records, had revised any orders

passed by a subordinate authority and further that the

prospectus was subjected to modification/addition/deletion as

might be deemed necessary by the Government. The callous

inaction on the part of the Government/Departmental authorities

even to consider the matter despite the adverse circumstances

pointed out vide Ext.P8, 8(a) and P9 representations cannot but

be deprecated. This is more so, when the third respondent

pursuant to the representations preferred by some of the

petitioners had instructed vide Ext. P10 reply dated 29.11.2008

that they had to approach the 4th respondent -the Principal and

Controlling Officer, Govt. Homoeopathic Medical College,

Thiruvananthapuram or the Government for redressal of their

grievances. The fact remains that the grievance projected by

the petitioners, as above, before the 4th respondent and the

Government was unfortunately left to have had a natural death.

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

19

15. It is pertinent to note from Ext. P15 (which is the full

text of Ext.P1 prospectus) that only a total number of ’15’ seats

are available for the M.D. (Homoeo) under General Merit, which

are to be filled up from the ‘most eligible candidates’, who

participated in the process of selection . As pointed out already,

there is absolutely no rhyme or reason in eliminating a group of

students like the petitioners herein who belong to the common

pool who secured admission to the B.H.M.S. Course (2002-2008

batch) on the basis of the Common Entrance Test as in the case

of the additional respondents herein and there is no rationale in

denying their chances to compete in the admission test for the

P.G.course [M.D. (Homoeo) ] for the year 2008-09 when no lapse

or fault is attributable to them. As it stands so, the more crucial

questions to be considered are:

(i) whether there is any justification in fixing

the cut off date as 31.10.2008 for completion

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

20

of Internship in the instant case;

(ii) whether any substantial loss will be caused

to the Government or the departmental

authorities, if the grievance of the petitioners is

redressed and

(iii) whether any prejudice will be caused to any

other candidate/student or the

Government/department if the claim of the

petitioners is considered and they are allowed

to take part in the process of selection.

16. The above vital aspects are seen unanswered in the

counter affidavit filed by the 4th respondent and no explanation

is offered by the learned Senior Government Pleader in this

regard, particularly when no reason is stated for not invoking the

power of the Government as provided under clause 25 and 26 of

Ext.P1 Prospectus which was admittedly issued on 07.11.2008,

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

21

i.e., after the cut off date notified. It is quite evident from

Ext.P18 (with regard to the Calicut University) produced by the

petitioners (after obtaining a copy from the concerned

authorities invoking the power under the Right to Information

Act, 2005), that all examinations were conducted by the

Universities on time and that there was absolutely no fault or

lapse on the part of the students in getting the conduct of

examinations delayed in any manner . Similarly Ext.P19 issued

in respect of Dr. Padiar Memorial Homoeopathic Medical College

under the M.G. University also shows that the first, second, third

and fourth year B.H.M.S. Examinations of 2002-08 batch were

conducted according to the schedule of the University and that

they had not been adjourned or postponed for any reason

whatsoever. This being the position, the petitioners have got

every right to compete in the selection process for admission to

the Post Graduate Course [M.D. (Homoeo)] notified by the fourth

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

22

respondent under Ext.P1 Prospectus and also under Ext. P2

issued by the third respondent, notwithstanding the cut off date

for completion of Internship as 31.10.2008. This is more so,

when the purpose of completion of Internship before

commencement of the Centralised Admission Procedure is taken

care of by Clause 4 of Ext.P1 prospectus itself.

17. It is worthwhile to go through the chronology of

events/hurdles which are to be crossed by persons like the

petitioners in connection with the admission in question. After

completing the final year examination and on coming out

successful, the students have to obtain provisional certificate

from the University. Thereafter, they have to obtain provisional

registration from the Travancore-Cochin Council of Homoeopathic

Medicines , which is a pre-requisite for enabling them to undergo

Internship conducted in the concerned college. After completion

of Internship, the students have to approach the Travancore-

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

23

Cochin Council of Homoeopathic Medicines again, from where

permanent registration like Ext.P14 series in W.P.(C) No. 36528

of 2008 and Ext. P15 in W.P.(C) 36529 of 2008 are to be

obtained. it is the said certificate that is to be produced at the

time of admission, as contemplated in Clause 4(a) of Ext.P1

Prospectus. Since the final registration certificate was given by

the Council only after completing the Internship as stated above,

which in turn has been produced at the time of examination as

stipulated in Clause 4(a) of the Prospectus, stipulation of the cut

off date for completion of Internship as 31.10.2008 cannot be

said to have any significance, particularly when such stipulation

is stated as for compelling the Universities to conduct the

examinations without any delay/ on time.

18. In the above facts and circumstances, this Court

hereby declares that the respondents are bound to finalise the

process of selection to the Post Graduate Course [M.D.(Homoeo)]

W.P. (C) No. 36528 OF 2008
&
W.P.(C)No. 36529 of 2008

24

considering the petitioners as well, who have come out

successful in the written test held on 10.01.2009 pursuant to the

interim order passed by this court, notwithstanding the cut off

date for completing the Internship mentioned as ‘31.10.2008’

and the rank list shall be published accordingly, based on the

relative merits of all such candidates concerned and the

admission shall be completed on the basis of their ranks as

aforesaid, accommodating the best eligible candidates on the

basis of their merit, of course, subject to the rules of reservation

to the extent as applicable.

Both the Writ Petitions are allowed as above. No cost.

P.R. RAMACHANDRA MENON,
JUDGE.

lk