High Court Punjab-Haryana High Court

Pinky Nagpal vs Medical Council Of India And … on 26 July, 2011

Punjab-Haryana High Court
Pinky Nagpal vs Medical Council Of India And … on 26 July, 2011
CWP No. 15454 of 2009                                    1

IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH

                                      CWP No. 15454 of 2009
                                      Date of decision July 26, 2011



Pinky Nagpal

                                                         .......   Appellant
                                Versus


Medical Council of India and another

                                                         ........Respondents

CORAM:             HON'BLE MR. JUSTICE K. KANNAN


Present:-          Mr. Ankit Goel, Advocate for
                   Mr. Govind Goel, Advocate
                   for the petitioner.

                   Mr. IPS Doabia, Advocate
                   for respondent No.1.

                   Mr. S. S. Behl, Advocate
                   for respondent No.2.

                         ****

1. Whether reporters of local papers may be allowed
to see the judgment ? No

2. To be referred to the reporters or not? No

3. Whether the judgment should be reported in the
digest?No

K. Kannan, J (oral).

1. The petitioner seeks for quashing of the order

passed by the Medical Council rejecting her plea for permanent registration

in respect of a medical degree from a Foreign University and who had

taken a qualifying screening test, on return to India. It is admitted that the

petitioner had qualified in the screening test and in order to practice it was

essential that the person had obtained a certificate of practice issued by

the Medical Council of India.

2. Along with the application for registration, the

petitioner appears to have produced a mark sheet alleged to have been
CWP No. 15454 of 2009 2

issued by the Punjab School Education Board (PSEB) that gave details of

various marks in School Board Examination in several subjects, including

the marks secured in Physics as 60. The Medical Council had sent the

document for verification with PSEB and it appears that they had been

informed that the said certificate had not been issued by PSEB at all. The

petitioner had subsequently applied and given a duplicate certificate from

PSEB that showed the marks in its certificate as 50 in Physics. To a query

from the Assistant Secretary of Medical Council of India, the PSEB had

clarified that all the particulars issued in the “duplicate detail mark card”

were correct as per records.

3. The request for permanent registration is rejected

on account of the fact that the original application given by the petitioner as

well as the mark sheet said to have been issued by PSEB made reference

to the marks in Physics as 50 which were not true and admittedly not true

by reference to the details given in the duplicate mark sheet issued by

PSEB. There is no point in hiding the fact that the petitioner had at some

point of time relied on a document which was not genuine and she had

herself given wrong details in her application. The issue is whether a

permanent registration must be denied only because that the petitioner had

previously relied on a certificate which was found to be not genuine.

Learned counsel appearing for the Medical Council argues that the

petitioner had relied on a forged document and therefore she shall not be

favoured with permanent registration. The counsel also refers to a decision

of the Delhi High Court in Sanjay Kumar Porwal Vs. UOI and another in

CWP No. 5822 of 2007 dated 10.8.2007. The Delhi High Court was

considering a case of forged mark sheet that made it appear as though the

petitioner had secured 50% marks and it turned out that it was not correct

and that a criminal case had also been registered and the case was

pending. The Court therefore said that it was not willing to make a
CWP No. 15454 of 2009 3

favourable intervention in favour of the petitioner. I shall find no use to

apply this judgment for a claim by the petitioner, since there cannot be any

disqualification for a person who has secured pass marks. If it has to be

rejected only on the ground that petitioner had earlier relied on a document

which is not genuine, I do not think it is appropriate to punish a person at all

times. If the petitioner had secured 50 marks in Physics and affirmed as

correct by PSEB. I still not find that there is a reason to take a high moral

ground to deny to the petitioner a permanent registration when she was

otherwise not disqualified. There need be no prevarication of whether it

was 60 or 50 marks in Physics, since the petitioner now admits that it was

50 and she places a reliance only on the duplicate mark sheet issued by

PSEB and affirmed by the Board to contain the correct marks as compared

with the original records.

4. I quash the impugned order and direct the Medical

Council of India to issue a Permanent Registration Certificate, if she is not

otherwise disqualified.

5. The writ petition is allowed.

(K. KANNAN)
JUDGE
July 26, 2011
archana