Supreme Court of India

Mridula Avasthi & Ors. Etc vs University Of Delhi & Ors on 27 April, 1988

Supreme Court of India
Mridula Avasthi & Ors. Etc vs University Of Delhi & Ors on 27 April, 1988
Equivalent citations: 1988 SCR (3) 762, 1988 SCC (2) 572
Author: M Rangnath
Bench: Misra Rangnath
           PETITIONER:
MRIDULA AVASTHI & ORS. ETC.

	Vs.

RESPONDENT:
UNIVERSITY OF DELHI & ORS.

DATE OF JUDGMENT27/04/1988

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
DUTT, M.M. (J)

CITATION:
 1988 SCR  (3) 762	  1988 SCC  (2) 572
 JT 1988 (2)   220	  1988 SCALE  (1)813


ACT:
     Professional  Colleges-Medical  Colleges-Post  Graduate
Medical courses Admission to-Delhi University adopting three
year P.G. degree and two year diploma courses from 1988-As a
transitory  measure   old  system  continued  for  the	1988
academic session  only-Candidates with one year housemanship
made ineligible-Common	selection list	for both seniors and
freshers-Validity of-Directions issued.



HEADNOTE:
     Pursuant to  the directions of the Supreme Court in Dr.
Dinesh	Kumar	&  Ors	v.  Motilal  Nehru  Medical  College
Allahabad, &  Ors. [1987]  4 SCC 459 regarding uniformity in
post-graduate  medical	 education,  respondent	  No.  1-the
University of Delhi, decided to adopt the three years course
for the	 post-graduate degree and a two years course for the
diploma commencing from the academic session of 1988.
     However,  with   a	 view	to  mitigating	hardship  to
candidates/students who	 had already completed the house job
and had	 become entitled to undergo the post-graduate course
in two	years, as  a transitory	 provision, the	 respondent-
University decided to continue the practice prevailing prior
to 1988	 for a	year. It  evolved a  scheme whereunder,	 the
number of  seats for  the post-graduate	 course and  diploma
course available  in the previous year for a student who had
completed one  year's housemanship were left untouched. As a
transitional provision,	 the University	 agreed to  fix	 75%
quota, for  the 1988  session only.  As per  a Note  in	 the
scheme, candidates  who had  done house job/Junior Residency
for period  of one year were not eligible for admission to 3
years post-graduate degree and 2 years post-graduate diploma
course.
     The  prospectus,	however,   prescribed	one   common
selection test for both the categories.
     A set  of writ  petitions were  filed before  the	High
Court challenging the scheme of the University mainly on the
basis that  when there	was one selection test, merit should
prevail and  classification in	the manner  indicated by the
scheme was bad. The High Court made an interim
763
order  requiring   the	University  to	have  the  selection
completed on  the basis	 of merit  adjudged  in	 the  common
selection test.
     Disposing	of   the  Writ	 Petitions  and	 some  cases
transferred from the High Court,
^
     HELD: The	seniors who  have already  done	 one  year's
housemanship and  freshers  belong  to	two  categories	 and
cannot be  said	 to  be	 equal.	 The  question	of  test  of
comparative merit  would not  have arisen  if the University
had not	 prescribed a  common selection	 test for  these two
categories. If	the merit  list of  the	 selection  test  is
followed, more	seniors are  entitled to  admission and	 the
scheme of reservation would not work. [765F-G]
     While selection  in the  higher course should be on the
basis of  merit in  the peculiar  facts and circumstances of
this case,  purely confined  to a  transitory  measure,	 the
situation has to be handled not by first principles but by a
somewhat informed  pragmatic adhocism especially because the
situation would not reoccur. [766D]
     The impasse  created on  account  of  rival  claims  by
freshers and seniors has to have a rough and ready solution-
yet not	 arbitrary  and	 as  acceptable	 and  satisfying  as
possible. [766F]
     With a  view to  providing some more seats for seniors,
the respondent	University should  create one  seat in every
speciality. Thus, 21 additional seats will be available over
and above  the seats  fixed by	the University	representing
75%. From  the reserved	 seats made  for  the  freshers,  21
seats, being one from every speciality, should be taken away
and made  available to	the seniors.  Thus, 42	seats in all
will be	 available for	the  seniors  in  the  Post-Graduate
course to  be filled  up on  the basis	of inter  se  merit,
keeping the senior group apart. [766G-H; 767A-B]
     The  Central   Government	should	make  the  necessary
provisions for funds. The Indian Medical Council may provide
the necessary  accommodation by	 relaxing the  requirements.
[767D]
     Dr. Dinesh	 Kumar v. Motilal Nehru College, Allahabad &
Ors., [1987] 4 SCC 459, referred to.



JUDGMENT:

CIVIL ORIGINAL JURISDICTION: Writ Petition (Civil) NO.
194 of 1988. etc etc.
764
(Under Article 32 of the Constitution of India).
D.D. Thakur, T.S. Krishnamurthi Iyer, Rajesh Mitra, Ms.
Santosh Kalra, H.K. Puri, R.L. Roshan, S.S. Sabharwal, S.K.
Sabharwal, and M.K.D. Namboodiri for the Petitioners.

P.P. Rao, S.N. Kacker, G. Rath, Mrs. A. Mathur, A.
Mariarputham, C.M. Nayyar, D.S. Narula, Kailash Vasudev,
Mrs. Uma Jain and P.K. Mehta for the Respondents.

The following Order of the Court was delivered:
O R D E R
The writ application under Article 32 and the
transferred writ petitions from the Delhi High Court relate
to selection of medical graduates for undertaking post
graduate study for the year 1988 under the Delhi University.
In Dr. Dinesh Kumar v. Motilal Nehru College, Allahabad &
Ors.,
this Court emphasised the desirability of post
graduate education in the Medical Faculty as far as possible
to have uniformity throughout the country. It, therefore,
commended to the educational institutions which followed the
system of one year house job followed by two years’ post-
graduate course to switch over to the pattern of a three
year post-graduate course with house job in the first year.
On September 25, 1987, in the very same matter, when the
Court made an order reported in 1987 4 SCC 459, it was
pointed out that in some States the post graduate course is
for a term of two years with one year housemanship while in
the other States it is a full term of three years. This
Court, therefore, directed with a view to bringing about
uniformity on the basis of the principle accepted in the
earlier decision that for admission beginning from 1993,
there would be only one pattern, namely, a three year
integrated course without any separate housemanship. The
University of Delhi decided to adopt the three year course
for the post-graduate degree and a two year course for the
diploma commencing from the academic Session of 1988. With a
view to mitigating hardship to candidates/students who had
already completed the house job and had become entitled to
undergo the postgraduate course in two years, as a
transitory provision, the University decided to continue the
practice prevailing prior to 1988 for a year. The University
evolved a scheme where under the number of seats for the
post-graduate course and diploma course available in the
previous year for a student who had completed one year’s
housemanship were left untouched. The number of such seats
are 198 for the degree course
765
and 111 for the diploma course. Out of these 25% being
placed at the disposal of the Government of India to be
filled-up on all India selection basis, the exact number
available to be filled-up by the University worked out to
149 and 84 respectively. As a transitional provision
intended for the 1988 Session only the University agreed to
fix 75% quota (representing 139 seats in the three-year
degree course and 66 seats in the two-year diploma course).
The following was specified a part of the Scheme:

“Important Note
Candidates who have done house job/junior
Residency for a period of one year are not
eligible for admission to 3 years Post-Graduate
Degree and 2 years PostGraduate Diploma Course.”

The prospectus, however, prescribed one common selection
test.

A set of writ petitions were filed before the Delhi
High Court challenging the scheme of the University mainly
on the basis that when there was one selection test, merit
should prevail and classification in the manner indicated by
the scheme was bad. Reliance was placed before the High
Court on observations of this Court that for post graduate
degree the test of excellence should prevail and the level
of high proficiency should be maintained. The High Court
made an interim order requiring the University to have the
selection completed on the basis of merit adjudged in the
common selection test.

This is a dispute essentially between the University
and the freshers who have not done housemanship on one side
and the seniors who have already completed housemanship for
one year on the other. There can be no dispute that the
seniors and the freshers belong to two separate categories
and cannot be said to be equals. If the University had not
prescribed a common selection test for these two categories,
the question of test of comparative merit would not have
arisen. If that had not been done perhaps the High Court
would not have made its direction and the difficulty which
has arisen would not have cropped up.

The classification of freshers and those who have
completed a year’s housemanship, though a perceptible one,
loses its importance in view of the traditional situation
that in the system prevailing prior to
766
1987, both the groups were treated as qualified for
appearing at the selection test for post graduate study. We
are told by learned members at the Bar that after transitory
Note extracted above disappears in the coming year, the old
practice shall again revive. This is an unfortunate
situation. There being no limit to participation in the
selection test for post-graduate study candidates who become
unsuccessful year after year, in the absence of any limit,
keep on taking chances. This certainly is not a desirable
feature and should be looked into by the appropriate
authorities quickly.

If the merit list of the selection examination is
followed, more of seniors are entitled to admission and the
scheme of reservation would not work. As we have already
pointed out in the name of what counsel calls convenience
(and how inconvenient it was is not known), the Delhi
University made an initial mistake of having a common
selection test for two categories of candidates. While we
reiterate the view expressed by this Court on more than one
occasion that selection in the higher courses should be on
the basis of merit, in the peculiar facts and circumstances
arising in this case purely confined to a transitory
measure, the situation has to be handled not by first
principles but by a somewhat informed pragmatic adhocism.
This has to be so because the situation would not reoccur.
Again the initial mistake of the Delhi University had
brought some amount of confusion and it has mounted up
following the intervention by the High Court. The time
available is too short as under the Scheme intended to apply
to the whole country the course has to begin on the 2nd of
May, 1988.

In this background we are of the view that the impasse
created on account of the rival claims advanced by the
freshers and the seniors has to have a rough and ready
solution-yet not arbitrary and as acceptable and satisfying
as possible. We find that the two-year degree course
speciality-wise has 149 seats while the three-year degree
course has 139 seats. For convenience we extract the
particulars made available at page 4 of the Bulletine of
Information. It may be pointed out that there are 1003
candidates as against total 270 vacancies (degree and
diploma courses together) for the seniors; and there are 331
candidates as against 205 vacancies for the two courses for
the freshers. With a view to providing some more seats for
seniors we suggested to Mr. Rao appearing for the University
that the number of seats may be increased and he has on
instructions agreed, provided the Union of India provides
funds and the Medical Council agrees to accommodate. There
are 21 specialities as indicated above. We direct that the
University shall create one seat in every speciality and
thus 21 additional seats will
767
be available over and above the 149 seats fixed by the
University representing the 75% quota. To this enhanced
number of seats the 25% reservation of All India Selection
shall not apply. From the reserved seats made for the
freshers, 21 seats being one from every speciality shall be
taken away and made available to the seniors. Thus 42 seats
in all will be available for the seniors in the Post-
Graduate course to be filled up on the basis of inter se
merit keeping the senior group apart.

The creation of the 21 seats will involve additional
funds to be provided by the Union of India. It will also
require approval of the Medical Council of India and there
will perhaps also be necessity for permitting the variation
of guide-student ratio. Since it is for one year and there
would be no scope for recurrence and this has arisen in
peculiar circumstances explained above, we direct the
Government of India to take our order made without hearing
it with a sense of understanding and make the necessary
provisions. We also suggest to the Indian Medical Council to
provide the necessary accommodation by relaxing the
requirements. These may be done quickly so that the time
schedule may not be affected.

N.P.V.				 Petitions disposed of.
768