IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 5.10.2009
CORAM:
THE HONOURABLE MR.JUSTICE P.JYOTHIMANI
W.P.No.30790 of 2008
B.V.Latha .. Petitioner
Vs.
1. The Director of Medical Education
Office of Directorate of Medical Education
Kilpauk, Chennai 600 010.
2. The State Level Community Certificate
Scrutiny Committee
St.George Fort, Chennai 600 009.
3. The Dean
Madurai Medical College
Madurai 20. .. Respondents
PRAYER: Petition under Article 226 of the Constitution of India for issue of a writ of Mandamus to direct respondents 1 and 3 to issue the Course Completion Certificate (p2) to the petitioner in respect of her completion of MBBS Course and CRRI Training during the period of 2002 to October, 2008 at the 3rd respondent Madurai Medical College.
For Petitioner : Mr.G.Nagarajan
For Respondents : Mr.G.Sankaran
Spl. Government Pleader (Education)
ORDER
The writ petitioner is stated to have born on 8.6.1985 at Chennai and she belonged to Kondakapu community, which is a Scheduled Tribe community. It is her case that her father also belongs to the same community and he is in Railway service. It is her further case that her father’s sister has also been given a community certificate by the competent authority to the effect that she belongs to Kondakapu community. The Personal Assistant to the Collector issued a community certificate on 29.9.1998 to the petitioner denoting her community as Kondakapu, based on which she applied for MBBS course in the year 2002. In the entrance examination she stood as No.2 among the Scheduled Tribe candidates. She was selected and also joined in the third respondent Madurai Medical College in the year 2002.
2. It is stated that in the routine course, the community certificate of the petitioner was sent for verification to the District Collector, Chennai. There was an enquiry conducted by the District Level Scrutiny Committee in which the father of the petitioner was directed to be present on 3.4.2003 and on enquiry, the certificate granted to the petitioner by the Personal Assistant to the Collector was cancelled on 11.6.2003 on the basis that he is not a competent person to issue certificate to a person belonging to Scheduled Tribe community. It was against the said order the petitioner filed an appeal on 11.7.2003 before the second respondent, namely the State Level Scrutiny Committee.
3. It is the case of the petitioner that the second respondent posted the appeal for hearing on 10.11.2003 and thereafter, there was no hearing conducted by the second respondent at all. In the meantime, the third respondent Madurai Medical College has suspended the petitioner from the College from 30.9.2003 on the ground that her community certificate has been cancelled. It was against the said order the petitioner has filed W.P.No.28190 of 2003 and this Court has granted an order of stay on 10.10.2003, which was made absolute on 9.7.2004.
4. The first respondent has issued a general circular on 19.12.2006 stating that in respect of the candidates relating to whom the community verification report has not been received from the competent authority their Course Completion Certificates should not be issued. After issuance of the said circular, the petitioner filed W.P.No.6297 of 2007 challenging the direction of the first respondent not to issue Course Completion Certificate in those cases in which the issue of Community Certificate is pending, on the basis that there was no fault on her part and that the appeal is pending before the first respondent. The said writ petition came to be disposed of on 21.2.2007 with various directions, including a direction to the second respondent to dispose of the appeal filed by the petitioner dated 11.7.2003 on or before 31.3.2007. Even thereafter, according to the petitioner the appeal has not been disposed of by the second respondent and she has also made another representation on 26.11.2008 and there was no reply.
5. In the meantime, the petitioner has completed her M.B.B.S. course, including CRRI training. She has also applied for admission to Post Graduation course. Since the respondents are refusing to issue Course Completion Certificate, this writ petition is filed for a direction against respondents 1 and 3 to issue the Course Completion Certificate to the petitioner in respect of her completion of MBBS Course and CRRI Training during the period of 2002 to October, 2008 at the 3rd respondent Madurai Medical College.
6. By G.O.(2D) No.108, Adi Dravidar and Tribal Welfare (CV-1) Department, dated 12.9.2007, the Government has now clarified that as far as the issuance of the community certificate to the Scheduled Tribe Community is concerned, the competent authority is the State Level Scrutiny Committee, namely the second respondent, before whom the appeal filed by the petitioner dated 11.7.2003 is pending.
7. On the facts and circumstances of the case, it is clear that the petitioner was admitted in the M.B.B.S. course in the year 2002 on the basis of the community certificate issued by the Personal Assistant to the Collector indicating her community as Kondakapu, a Scheduled Tribe and she completed her MBBS course, including CRRI training in the year 2008 itself by virtue of the direction of this Court. But, the only thing to be completed is the issuance of the Course Completion Certificate without which the petitioner cannot apply for Post Graduation.
8. It is relevant to note at this stage, as submitted by the learned counsel for the petitioner, that the appeal filed by the petitioner dated 11.7.2003 before the second respondent, being the competent authority as per G.O.(2D) No.108, Adi Dravidar and Tribal Welfare (CV-1) Department, dated 12.9.2007, has not been disposed of.
9. Mr.G.Sankaran, learned Special Government Pleader (Education) has brought to the notice of this Court that in one of the cases the First Bench of this Court in exactly similar circumstances (W.P.No.1884 of 2008, order dated 31.1.2008) relied upon the judgment of the Supreme Court in State of Maharashtra v. Milind, AIR 2001 SC 393 wherein the Supreme Court has held that after completion of the course by an individual even if it is found later that the communal status of the individual concerned is something different, it is not for the Court to interfere as the individual has already completed the course, and taking into consideration the undertaking by way of an affidavit given by the petitioner therein as well as his father that they will not claim any benefit under the Scheduled Tribe category, has issued a direction to the respondents therein to issue Course Completion Certificate and further directed the petitioner therein and his father to surrender their community certificates without prejudice to their right to obtain fresh caste certificates in accordance with law.
10. In another case, the learned Single Judge of this Court by order dated 9.7.2009 made in W.P.No.5251 of 2009 has held that the Course Completion Certificate can be directed to be issued subject to the condition that the petitioner will not claim any benefit from and out of the said community certificate for future education or employment and that any admission based on the Course Completion Certificate shall be subject to the final result in the proceedings before the competent authority.
11. Mr.G.Nagarajan, learned counsel for the petitioner submits that Course Completion Certificate may be directed to be issued subject to the final decision in the proceedings pending before the second respondent.
12. While disposing earlier writ petition in W.P.No.6297 of 2007, by order dated 21.2.2007, this Court has held that till the State Level Scrutiny Committee passes final order in the appeal filed by the petitioner, the petitioner should not be put to any hardship and that the third respondent shall permit the petitioner to continue the course and take part in the examination and to admit her in CRRI training. It was also stated that such continuation of course, the completion of training and issue of course completion certificate will be subject to the ultimate outcome of the order passed by the State Level Scrutiny Committee.
13. However, it is an admitted fact that the petitioner has completed her MBBS Course and CRRI training and the second respondent has not passed any order in the appeal dated 11.7.2003 preferred by the petitioner.
In such view of the matter, the writ petition is disposed of with a direction against the third respondent Madurai Medical College, Madurai to issue Course Completion Certificate to the petitioner in respect of MBBS Course and CRRI Training undergone by the petitioner in the third respondent College on production of the copy of this order. It is made clear that issuance of the said certificate shall be without prejudice to the right of the second respondent to pass appropriate order and subject to the result of the appeal filed by the petitioner dated 11.7.2003. It is also made clear that if the petitioner by using the Course Completion Certificate of MBBS course as well as the CRRI Training obtains any admission to Post Graduation Degree, the said admission also shall be subject to the final order to be passed in the appeal by the second respondent, which should be passed by the second respondent as per the earlier direction of this Court dated 21.2.2007 made in W.P.No.6297 of 2007. No costs. Consequently, M.P.Nos.1 of 2008 and 1 of 2009 are closed.
5.10.2009
Index : Yes
Internet : Yes
Note to Registry:
Issue order copy today
sasi
To:
1. The Director of Medical Education
Office of Directorate of Medical Education
Kilpauk, Chennai 600 010.
2. The State Level Community Certificate
Scrutiny Committee
St.George Fort, Chennai 600 009.
3. The Dean
Madurai Medical College
Madurai 20.
P.JYOTHIMANI,J.
[sasi]
W.P.No.30790 of 2008
5.10.2009