High Court Kerala High Court

Dr.Manoj Kumar G vs The Kerala Public Service … on 12 June, 2009

Kerala High Court
Dr.Manoj Kumar G vs The Kerala Public Service … on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13728 of 2008(H)


1. DR.MANOJ KUMAR G.,
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. STATE OF EKRALA, REPRESENTED BY THE

3. THE DIRECTOR OF MEDICAL EDUCATION,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/06/2009

 O R D E R
                              S. SIRI JAGAN, J.
                  -------------------------------------------------
                       W.P.(C)No. 13728 OF 2008
                  -------------------------------------------------
                  Dated this the 12th day of June, 2009


                                  JUDGMENT

The petitioner is a graduate in medicine which degree was

obtained from the Rostov State Medical University in Russia. He

completed his one year internship in Kerala. He also underwent the

screening test conducted by the Medical Board of Examinations

successfully for students who studied abroad. Consequently his

qualification is accepted as equivalent to MBBS degree issued by the

Kerala University. Pursuant to notification invited by the PSC, the

petitioner applied for the selection to the post of Assistant Surgeon in

the Health Service Department of Kerala. However, he found that his

rank No. is 1880 in Ext.P1 rank list prepared by the PSC which

contained only a total No.1913 candidates. According to the

petitioner, since the ranking is based on the aggregate of marks

obtained in the qualifying examination and the interview, the

petitioner should have found a higher rank in so far as going by

Exts.P1 and P2 petitioner should have secured at least 60% marks in

the qualifying examination which has not been taken into account for

WPC : 13728/08
-:2:-

award of rank. According to the petitioner, those from University in

India who had secured only 50 to 55 % in the qualifying examination

had secured much higher rank than the petitioner. Petitioner

therefore seeks the following reliefs:

“i. to issue a writ of mandamus or other writ or order
directing the respondents to call for the records connected with the

case and re-issue the Rank List without excluding any of the marks

secured by the petitioner in his qualifying Degree examination and

assign appropriate position in the Rank List.

ii. to issue a declaration that the petitioner cannot be

discriminated in the matter of selection to the post of Assistant

Surgeon for the reason of his having completed his medical

education from a Russian University and his Rank cannot be

brought down in the Rank List after excluding certain marks

secured by him in his qualifying examination.”

2. A counter affidavit has been filed by the PSC in which it is

admitted that the criterion for selection is by adding percentage of

marks secured in the final MBBS (Part I and Part II) to the interview

marks out of 20. According to them, this method has been upheld by

a Division Bench of this Court in WA No.356/08. It is further

submitted that when it was found that mark list of certain candidates

who obtained MBBS degree from the Universities in the erstwhile

USSR and other East European countries are substantially different

WPC : 13728/08
-:3:-

from those awarded by Indian Universities, they approached the

Medical Council of India for standardisation of the marks. A Sub

Committee of the Medical Council of India examined the issue in

detail. Thereafter they recommended that where grades only are

given by foreign Universities, the grading as satisfactory should be

considered as 50% marks, when it is good it should be considered as

55%, and, when it is excellent it should be considered as 60% marks.

The petitioner, as is evident from Ext.P1, has been given grades for

each subject ranging from satisfactory to excellent. Accordingly, the

petitioner’s grade in the subjects for Part I and Part II of final year

MBBS examination were converted into marks as per

recommendations of the Medical Council of India and he has been

included in the rank list on the basis of those marks. According to

the PSC, there is nothing wrong in the procedure adopted by the

PSC and that was the only way by which ranking could have been

done.

3. The counsel for the petitioner would point out that the very

same University which awarded the degree had in Ext.P2 certificate

opined that the conversion of the grading into marks could be 60 to

69 for satisfactory, 70 to 84 for good and 85 to 100 for excellent.

WPC : 13728/08
-:4:-

Learned counsel for the petitioner therefore contends that, the marks

should have been awarded to the petitioner based on that criterion

and not the criterion suggested by the Medical Council of India.

4. I am of opinion that, first of all Ext.P2 is not reliable at all.

No candidate in any of the Universities in Kerala or India would get

even 70% marks for the MBBS degree. In Ext.P2, for excellent, up to

100 marks have been prescribed. Even for satisfactory up to 69% is

prescribed which cannot be taken as a yardstick for conversion of the

grades into marks at all. Even otherwise, Ext.P2 is only an opinion of

that University. Insofar as the Medical Council of India, which is the

ultimate statutory body in the matter of medical education in India,

has after comparing the standards of medical education in USSR and

in India prescribed the particular criterion to convert the grades into

marks. There is nothing arbitrary or discriminatory in the PSC

adopting that criterion. In that view, I do not find any merit in the

contentions of the petitioner and accordingly, the writ petition is

dismissed.

S. SIRI JAGAN, JUDGE
ttb

WPC : 13728/08
-:5:-