High Court Kerala High Court

Dr. Shashikumar Pillai vs State Of Kerala on 5 April, 2010

Kerala High Court
Dr. Shashikumar Pillai vs State Of Kerala on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1678 of 2010(H)


1. DR. SHASHIKUMAR PILLAI, S/O. LATE
                      ...  Petitioner
2. DR.KARUNAN KANNAPOYILIL, S/O. CHATHU,

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. COMMISSIONER FOR ENTRANCE EXAMINATIONS,

4. THE DIRECTOR OF HEALTH SERVICE,

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/04/2010

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                 -------------------------------------------
                W.P(C).Nos.1678, 2016, 2407,
                      3551 & 3609 OF 2010
                 -------------------------------------------
              Dated this the 5th day of April, 2010


                             JUDGMENT

1.These writ petitions are filed by in-service doctors holding

M.B.B.S. Degree and aspiring to join Post Graduation.

2.On the basis of the public requirement to provide higher

education for in-service candidates, the Government

earmarked certain quota as in-service quota for PG medical

education. Then, the question arose as to whether those

candidates have to appear for or succeed in the entrance

examination. There was a legislation placed making such

reservation. It was held that they need not undergo the

entrance examination.

3.When the aforesaid reservation and age relaxation was

subjected to challenge in W.P(C).2724/09, this Court held that

WPC.1678/10 & con cases.

2

the age relaxation was sustainable. However, the Government

were directed to consider whether such situation should

prevail for all times to come. The Government thereupon took

the view that the provision so made need not continue. This

decision came through the Prospectus Committee, affirmed by

the Government. This is under challenge.

4.The question whether the Prospectus Committee acted within

jurisdiction or not is not a matter in issue. The wisdom of the

Government and the Prospectus Committee in providing a

particular classification among candidates on need basis and

earmarking certain quota of seats for a particular category do

not amount to a communal reservation. The policy in that

regard is something that could be reviewed by the Government

even every year, having regard to the facts and circumstances.

The policy, unless shown to be totally irrational, would not be

touched by the visitorial jurisdiction of this Court in judicial

review.

WPC.1678/10 & con cases.

3

5.Faced with the aforesaid situation, it is pointed out that the

petitioners are those who would have got the benefit of the

earmarking of seats for those above 47 years of age and that,

on ground realities, time has not come to recall the proposal

for providing service quota benefits to such persons. Under

such circumstances, the petitioners confine their request to be

one for a direction to the Government and the Prospectus

Committee to provide an opportunity of hearing to them and to

re-consider whether the provision for such service quota

should be permitted to be available to get over the inequalities

that may otherwise survive in the light of the earmarking of

the quota.

Taking the aforesaid submission into considerations, these writ

petitions are ordered directing that the Government will

provide the petitioners an opportunity of hearing in relation to

the aforesaid matter. Let this be done within a period of one

month from the date of receipt of a copy of this judgment.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.05/04.