Supreme Court of India

P.K. Goel And Ors vs U.P. Medical Council And Ors on 15 May, 1992

Supreme Court of India
P.K. Goel And Ors vs U.P. Medical Council And Ors on 15 May, 1992
Equivalent citations: 1992 AIR 1475, 1992 SCR (3) 363
Author: N Kasliwal
Bench: Kasliwal, N.M. (J)
           PETITIONER:
P.K. GOEL AND ORS.

	Vs.

RESPONDENT:
U.P. MEDICAL COUNCIL AND ORS.

DATE OF JUDGMENT15/05/1992

BENCH:
KASLIWAL, N.M. (J)
BENCH:
KASLIWAL, N.M. (J)
SHARMA, L.M. (J)

CITATION:
 1992 AIR 1475		  1992 SCR  (3) 363
 1992 SCC  (3) 232	  JT 1992 (3)	508
 1992 SCALE  (1)1120


ACT:
     Education-Admission   to  Professional   Colleges-Post-
Graduate   Medical  Courses-Combined  Entrance	 Examination
conducted-Clause  G(ii)	 of  guidelines	 issued	 by  Lucknow
University-Merit   list	  prepared   college-wise   out	  of
institutional  candidates-Combined merit list not  prepared-
Whether	 discriminatory and violative of Article 14  of	 the
Constitution.
     Constitution of India, 1950:
     Article   14-Post-Graduate	  Medical   Courses-Combined
entrance examination conducted-Merit list prepared  college-
wise-Combined merit list not prepared-Whether discriminatory
and violative of.



HEADNOTE:
     A combined Entrance Examination was held for  admission
to  all	 the seven Medical Colleges in the  State  of  Uttar
Pradesh.  However,  the seats were filled as  per  admission
rules on the basis of a merit list prepared for each Medical
College	 out  of  the  institutional  candidates  from	that
College.   This	 has been done as per clause  G(ii)  of	 the
guidelines issued by the Lucknow University.
     The  petitioners, who appeared in the combined  Entrace
Examination have challenged in the present Writ Petition the
validity  of the rule as being discriminatory and  violative
of  Article 14 of the Constitution of India.   According  to
the petitioners, in view of the directions of this Court  in
Dr.  Dinesh Kumar & Ors. v. Motilal Nehru  Medical  Collage,
Allahabad & Ors., AIR 1986 SC 1877, in almost all the States
in  India, 75% seats for Post-Graduate Medical Courses	were
being  filled  up by holding one common	 examination  and  a
combined merit list prepared for all the Medical Colleges in
the State and that in the State of Uttar Pradesh alone	such
a  combined  merit  list  has  not  been  prepared   despite
conducting a common examination.
     Allowing the Writ Petition, this Court,
						       364
     HELD:  1.	Rule (G)(ii) laying down the  provision	 for
preparing  a  merit  list  for	each  college  out  of	 the
institutional  candidates of that college, is  struck  down.
The  State  Government is directed to  make  admissions	 for
Post-Graduate  Medical	Courses	 in all	 the  seven  Medical
Colleges  on the basis of a combined merit list.  The  State
Government  shall  issue a Notification in this	 regard	 and
publish	 the  same immediately in one Hindi and one  English
newspaper having wide circulation in the State as well as by
putting	 the  same  on the notice board	 of  all  the  seven
Medical Colleges.  It would state that the admissions  shall
be  made in Post-Graduate Medical Courses on the basis of  a
combined  merit list for the entire State and allow all	 the
eligible  candidates  to  mention  their  fresh	 choice	  of
specialities in the Post-Graduate Courses within 10 days  of
such  publication  in  the  newspaper  and  thereafter	make
selection on the basis of combined merit list for the  whole
State.	In case any candidate  does not submit his choice of
speciality  within  the aforesaid time, the  choice  already
given by him shall be taken into consideration in his  case.
[370 E-G]
     2.	 This  Court  had already struck down  the  rule  of
college-wise institutional preference as being violative  of
Article	 14 of the Constitution and all the States in  India
are  following the rule of one combined merit list  for	 the
whole State except the State of Uttar Pradesh.	The  Medical
Council of India also took the stand that one combined merit
list  should  be prepared when the  entrace  examination  is
conducted by one University for all the Medical Colleges  in
the  State.  There in no question of claiming and  right  by
the  candidates	 on  the ground of having  appeared  in	 the
examination   on  the  basis  of  the  impugned	  guidelines
mentioned   in	the  information  brochure  issued  by	 the
University,  as no admissions in the present case have	been
made  so far in any of the colleges.  No admission could  be
allowed	 on the basis of a rule which is  clearly  arbitrary
and   discriminatory  and  has	already	 been  declared	  as
violative of Article 14 of the Constitution. [367 H; 368  A-
D]
     Dr.  Dinesh  Kumar	 & Ors.	 v.  Motilal  Nehru  Medical
College,  Allahabad  &	Ors., AIR 1986	SC  1877;  State  of
Rajasthan  & Anr. v. Dr. Ashok Kumar Gupta & Ors., [1989]  1
SCC  93; Municipal Corporation of Greater Bombay &  Ors.  v.
Thukral Anjali Deokumar & Ors., [1989] 2 SCC 249, relied on.
     3.	 There cannot be any right vested in the  candidates
in seeking admission in a particular college.  Merit as	 the
basis for selection in the
						       365
speciality  in a Post-Graduate course cannot  be  sacrificed
against convenience. [368 H]
     4.	 In the case of a combined merit list for the  whole
State of Uttar Pradesh, the candidates having secured a high
position in merit would also be entitled to get specialities
of  their choice in Medical Colleges of Lucknow	 and  Kanpur
even  though they might have passed their MBBS	Course	from
Medical Colleges other than Lucknow and Kanpur. [370 C-D]



JUDGMENT:

ORIGINAL JURISDICTION : Writ Petition (C) No.964 of
1991.

(Under Article 32 of the Constitution of India).
Gobind Mukhoty, D.K. Garg and R.C. Kaushik (NP), for
the Petitioners.

A.S. Nambiar, R.B. Misra, L.R. Singh, S.K. Agnihotri,
J.R. Das, D.K. Sinha, G. Prabhakar, Smt. Shanta Vasudevan,
P.K. Manohar G.K. Bansal, B.B. Singh and T.T. Kunikannan for
the Respondents.

Ms. Kamini Jaiswal and Pramod Swarup for the
Interveners.

The Judgment of the Court was delivered by
KASLIWAL, J. By this petition under Article 32 of the
Constitution challenge has been made to the guidelines
issued by the University of Lucknow for the Post-Graduate
Medical Entrance Examination held on 12.1.1992 providing for
a merit list for each college out of the institutional
candidates of that college. There are seven medical
colleges in the State of Uttar Pradesh at Lucknow, Kanpur,
Agra, Allahabad, Meerut, Jhansi and Gorakhpur. A combined
entrace examination for admission in Post-Graduate Medical
Courses for all the seven medical colleges has been held by
the University of Lucknow. Though, a combined entrance
examination was conducted for all the seven medical
colleges, the seats are filled according to the admission
rules on the basis of a merit list prepared for each college
out of the institutional candidates of that college. The
clause (G)(ii) under challenge reads as under:-
“Based on the marks obtained at the competitive
entrance examination and the candidates choice of
the course a merit list shall be prepared for each
college out of the institutional candidates of that
college.”

366

The information brochure issued by the University
defines ‘Institutional candidate’ and ‘Institutional seats’
as under:-

“Institutional candidate’ shall mean a student who
has obtained M.B.B.S./M.D.S. degree of that
University/Institution.

‘Institutional seats’ shall mean 75% of total seats
available for post graduate degree diploma courses
in an Institution after excluding 25% seats to be
filled by the All India Competition called the “All
India MD/MS/Diploma/MDS Entrance Examination.”
The petitioners who had appeared in the above Entrance
Examination have challenged the above rule on the ground of
discrimination and violation of Article 14 of the
Constitution. The case of the petitioners is that in
pursuance to the directions of this Hon’ble Court in Dr.
Dinesh Kumar & Ors. v. Motilal Nehru Medical College,
Allahabad & Ors. AIR
1986 SC 1877, 25% of the total number
of seats for Post-Graduate Courses are filled up on the
basis of All India Entrace Examination and the remaining 75%
by holding a State level Entrance Examination. In almost
all the States in India the 75% seats for Post-Graduate
Medical Courses are filled up by holding one common State
level examination and a combined merit list is prepared for
all the medical colleges in the State. According to the
petitioners the above rule is followed in almost all the
States including the States of Orissa, Rajasthan,
Maharashtra, Karnatake and Punjab and Haryana. It is only
the State of Uttar Pradesh which is admitting students for
Post-Graduate Medical Courses on the basis of a merit list
prepared for each college out of the institutional
candidates of that college. Thus, the State of Uttar
Pradesh is not preparing a combined merit list for the whole
State inspite of the examination being conducted by the same
Lucknow University.

It is not necessary for us to labour on the point in
issue inasmuch as the point stands concluded by the
following decisions of this Court in State of Rajasthan &
Anr. v. Dr. Ashok Kumar Gupta & Ors.,
[1989] 1 SCC 93 and in
Municipal Corporation of Greater Bombay & Ors. v. Thukral
Anjali Deokumar & Ors.,
[1989] 2 SCC 249. In Dr. Ashok
Kumar Gupta’s case, a benefit to the extent of 5% in total
marks was given by way of collegewise institutional
preference in Rajasthan and the same was struck down by this
Court on the ground of being unreasonable and arbitrary and
violative of

367.
Article 14 of the Constitution. In Municipal Corporation of
Greater Bombay & Ors. v. Thukral Anjali Deokumar & Ors.

(supra) the question was regarding admission to Post-
Graduate Degree/Diploma Courses in medical colleges run by
Municipal Corporation and state Government. Collegewise
institutional preference was given under Rule 4(A) of Rules
for admissions framed by Bombay Municipal Corporation and
Rule 5 framed under resolution for admission of Maharashtra
Government.

This Court held as under:

“There is not intelligible differentia for the
Classification by way of collegewise institutional
preference as provided by the impugned rules
distinguishing the preferred candidates in respect
of each college from those excluded from such
classification. But such classification or
collegewise institutional preference, merit has
been sacrificed, far less it has been preferred.
When the university is the same for all these
colleges, the syllabus, the standard of examination
and even the examiners are the same, any preference
to candidates to the post-graduate degree course of
the same university, except in order of merit, will
exclude merit to a great extent affecting the
standard of educational institutions. In such
circumstances, collegewise institutional preference
cannot be supported and, it has already been
noticed that this Court has not approved of such
preference at all.”

We have heard learned Counsel for the State of Uttar
Pradesh as well as Counsel appearing for the interveners.
None of the Counsel were able to put forth any argument on
merits to distinguish the above-mentioned decisions of this
Court. The only argument made is that the candidates who
have appeared in the examination for this year under the
scheme of the rules under challenge have acquired a right
and it would be inequitable to strike the aforesaid rule and
to make the selection on the basis of a combined merit list
for the whole State. We find no force in the above
contention. As already mentioned above this Court in State
of Rajasthan & Anr. v. Dr. Ashok Kumar Gupta & Ors.
decided
on October 11, 1988 and in Municipal Corporation of Greater
Bombay & Ors. v. Thukral Anjali Deokumar & Ors.
decided on
March 7, 1989 had already struck down the rule of
collegewise institutional preference as being violative of
Article
368
14 of the Constitution and all the States in India are
following the rule of one combined merit list for the whole
State except the State of Uttar Pradesh. We had also issued
notice to the Medical Council of India and Learned Counsel
appearing for the Medical Council of India also took the
stand that one combined merit list should be prepared when
the entrance examination is conducted by one University for
all the medical colleges in the State. There is no question
of claiming any right by the candidates on the ground of
having appeared in the examination on the basis of the
impugned guidelines mentioned in the information brochure
issued by the University, as no admissions in the present
case have been made so far in any of the colleges. This
writ petition had been filed prior to the declaration of the
results and after hearing Counsel for the parties we had
granted stay of admissions in the entire State of Uttar
Pradesh for Post-Graduate Courses. If we allow
classification on collegewise institutional preference, it
would be in violation of the law already declared by this
Court. It would also result into great injustice to large
number of candidates who are not before us but are bound to
be affected if combined merit list is not prepared for the
entire State as a whole. We find no valid ground or
justification to allow any admissions on the basis of a rule
which is clearly arbitrary and discriminatory and has
already been declared as violative of Article 14 of the
Constitution.

An application has been submitted on behalf of Dr.
Rajat Shekhar, Dr. Rakesh Yadav and Dr. Reena Aggarwal for
impleading them as parties in this case. Looking to the
urgency of the matter and the nature of the issues involved,
we do not find any ground or justification to allow the
applicants to be impleaded as parties in the case. However,
we have already permitted the interveners to file their
submissions in writing and as such we are examining the
written submissions of the applicants also.

The objections raised by the interveners are totally
baseless and without any foundation. It may be noted that
in the reply submitted by the State of Uttar Pradesh it has
been stated that a total of 316 candidates have qualified
against 540 seats. Thus, it is clear that all the
candidates including the interveners will get admission for
Post-graduate Courses in one college or the other. There
cannot be any vested right in seeking admission in a
particular college. Merit as the basis for selection in the
speciality in a Post-Graduate course cannot be sacrificed
against convenience. The applicant/interveners have
submitted that the brochure clearly mentioned that
369
the competitive entrance examination was held on the basis
of a merit list for each college out of the institutional
candidates of that college. It has been submitted that a
student who appears in a competitive examination for
admission to a particular institution is aware of the likely
competition he is to face in his home institution. Had the
applicants been aware that it was an open competitive
examination for the whole State and a combined merit list of
the entire seats, the effort put in by the students would be
commensurate to the competition they are likely to face. We
cannot comprehend an argument like the one made above that a
candidate while appearing in an examination for selection on
the basis of merit will adopt different standards of
preparation and effort if they would have known that merit
would be determined on the basis of a combined merit list
for the whole State instead of merit collegewise. Every
student is expected and in fact puts all his efforts and
energies in securing the best position on merit in every
competitive examination. It has been further submitted that
changing or setting the clock back at this stage would
result in severe disappointment amongst a large number of
successful candidates and that the students would be
disturbed from their hearths and homes where they are
settled for the last so many years and are not mentally
prepared to be shifted from the said atmosphere. We find no
force in the submission. In the present case we are
concerned with admission to Post-Graduate courses in the
medical colleges where the eligible candidates are those who
have already passed MBBS examination and have completed
compulsory rotatory internship. Thus, it is not a course in
which any young or teenagers are seeking admissions but on
the other hand it is a course where candidates who are
already mature in age and have already qualified as doctors
are seeking admission and such candidates cannot take a
ground that they would be disturbed from their hearths and
homes and were not mentally prepared to be shifted from the
said atmosphere. If a candidate is prepared to come from
Lucknow and Allahabad to Jhansi and Gorakhpur why not the
candidates of Jhansi and Gorakhpur go to other medical
colleges in the same State of Uttar Pradesh. Even after
obtaining Post-Graduate degrees the candidates should be
well prepared for being posted anywhere in the State of
Uttar Pradesh, and even may have to go outside their own
State for the betterment of their career. We cannot be
oblivious to the situation that if the rule of merit on the
basis of institutional preference is applied, a candidate
having secured a very high position in merit in the combined
merit list for the whole State of Uttar Pradesh may
370
be deprived of getting a speciality of his choice even
though be might be prepared to go in another medical college
in the same State of Uttar Pradesh.

It has also been submitted by the
applicants/interveners that the students having passed their
MBBS courses from Gorakhpur, Jhansi and Agra were put to
greater hardship and less privileges in comparison to
Lucknow and Kanpur where there were more facilities like the
special cardiac lab, neurology lab, cat scan facility, echo
cardiography or facilities for advanced surgery and
microscopic surgery. We fail to understand as to how the
facility ground can at all be to the disadvantage of a
meritorious student having passed his MBBS course from
Gorakhpur, Jhansi or Agra. In the case of a combined merit
list for the whole State of Uttar Pradesh, the Candidates
having secured a high position in merit would also be
entitled to get specialities of their choice in medical
colleges of Lucknow and Kanpur even though they might have
passed their MBBS course from medical colleges other than
Lucknow and Kanpur.

In the result, we allow this writ petition and strike
down the impugned Rule (G)(ii) laying down the provision for
preparing a merit list for each college out of the
institutional candidates of that college. We direct the
State Government to make admissions for Post-Graduate
Medical Courses in all the seven medical colleges on the
basis of a combined merit list. The State Government shall
issue a Notification in this regard and publish the same in
one Hindi and one English newspaper immediately having wide
circulation in the State of Uttar Pradesh as well as by
putting the same on the notice board of all the seven
medical colleges. It would state that the admissions shall
be made in Post-Graduate Medical Courses on the basis of a
combined merit list for the entire State of Uttar Pradesh
and allow all the eligible candidates to mention their fresh
choice of specialities in the Post-Graduate Courses within
10 days of such publication in the newspaper and thereafter
make selection on the basis of combined merit list for the
whole State. In case any candidate does not submit his
choice of speciality within the aforesaid time, the choice
already given by him shall be taken into consideration in
his case. No order as to costs.

G.N.					    Petition allowed.
						       371