Judgements

Need To Conduct A Third Counselling For All India Medical/Dental … on 13 August, 2007

Lok Sabha Debates
Need To Conduct A Third Counselling For All India Medical/Dental … on 13 August, 2007


>

Title: Need to conduct a third counselling for All India Medical/Dental Admissions & include additional seats created under Rule 10A of M.C.I.

 

DR. K.S. MANOJ (ALLEPPEY): Sir, the second counselling for the admission to MBBS/Dental Course through All India Quota has started on 27th July, 2007.  Most of the State Governments have started the first round of counselling.

            In Kerala, the counselling dates were up to July 23rd and joining date was August 2nd.  The Supreme Court in the case: writ petition (civil) 306 of 2004; date 12.1.2005 had specifically stated that State counselling should be over at least one week before the second round of Central counselling.  Resultant vacancies can be intimated to the DGHS by the available one-week time.  Since the State counselling were over only by August 3rd, the new vacancies cannot be included during the second Central counselling.  It is denial of natural justice to those candidates in the Central List.  Since all the vacancies are arising after August 5th, those who are participating in the second counselling will not be able to get the Colleges of their choice.  Even though 2.5 lakh students have participated in the AIIPM Examination, only less than 700 will be getting admission through Central counselling.

            During the year 2004, 2005 and 2006, more than 400 seats were not allotted to the Central candidates.  So, it is only natural justice that a third counselling during middle of August (after the first round of State counselling is over) must be undertaken.  Then only the vacancies arising out of vacating the seats by Central candidates for State quote can be allotted to the Central List candidates.  I also request you to include the 15 per cent of the additional seats created under MCI 10-A rule in various Government Medical Colleges as stipulated by the same Supreme Court directive.

            So, I request the hon. Minister of Health and Family Welfare to take necessary steps to conduct another round of counselling since the initial counselling have not been completed in some States like Kerala and the vacancy position will be available only after the end of the second counselling.

                                                                                                                                   

 

… (Interruptions)

MR. SPEAKER: Shri Sunil Khan.

                              Shri Ramjilal Suman.

                              Shri Rasheed Masood.

                              Shri Ram Kripal Yadav.

 

… (Interruptions)

MR. SPEAKER:  You may lay it on the Table of the House.

… (Interruptions)