Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhushan Gautam Huse vs The Government Of India And Others
2023 Latest Caselaw 7565 Bom

Citation : 2023 Latest Caselaw 7565 Bom
Judgement Date : 31 July, 2023

Bombay High Court
Bhushan Gautam Huse vs The Government Of India And Others on 31 July, 2023
Bench: Mangesh S. Patil, Shailesh P. Brahme
                                   1                    WP / 9165 / 2023+

         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                     BENCH AT AURANGABAD

                      31 WRIT PETITION NO. 9165 OF 2023

                   VAIDEHI D/O SANTOSH BORPHALE
                               VERSUS
               THE STATE OF MAHARASHTRA AND OTHERS

                                      ...
                   Mr. S.S. Dambe, Advocate for petitioner
               Mr. A.A. Jagatkar, A.G.P. for respondent - State
         Mr. R.R. Bangar, Standing Counsel for respondents 1 and 3
               Mr. S.K. Kadam, Advocate for respondent no. 2
             Mr. P.V. Tapse Patil, Advocate for respondent no. 6
                                      ...

                                    AND
                     154 WRIT PETITION NO. 8938 OF 2023

             DNYANESHWAR VISHNU GIRGUNE
                        VERSUS
UNION OF INDIA REPRESENTED BY ITS SECRETARY AND OTHERS

                                   ...
      Mr. S.J. Salunke and Mr. S.M. Sangle, Advocate for petitioner
          Mrs. M.A. Deshpande, Addl.G.P. for respondent - State
     Mr. R.R. Bangar, Standing Counsel for respondents 1, 3, 7 and 8
              Mr. S.K. Kadam, Advocate for respondent no. 2
                                   ...

                                     AND
                      34 WRIT PETITION NO. 9187 OF 2023

                       BHUSHAN GAUTAM HUSE
                             VERSUS
                 THE GOVERNMENT OF INDIA AND OTHERS

                                     ...
                  Mr. S.S. Thombre, Advocate for petitioner
          Mrs. M.A. Deshpande, Addl.G.P. for respondent - State
         Mr. R.R. Bangar, Standing Counsel for respondents 1 and 4
               Mr. S.K. Kadam, Advocate for respondent no. 3
                                     ...




::: Uploaded on - 02/08/2023                   ::: Downloaded on - 03/08/2023 01:05:15 :::
                                        2                   WP / 9165 / 2023+


                                     AND
                         WRIT PETITION NO. 9347 OF 2023

              MOMIN IFRAH FATEMA MUKHTRARUDDIN
                             VERSUS
       THE UNION OF INDIA THROUGH DIRECTOR AND ANOTHER

                                        ...
     Mr. S.S. Kazi, Advocate h/f. Mr. M.N. Shaikh, Advocate for petitioner
                Mr. P.S. Patil, Addl.G.P. for respondent - State
      Mr. Bhushan B. Kulkarni, Standing Counsel for respondent no. 1
                                        ...


                                CORAM      : MANGESH S. PATIL &
                                             SHAILESH P. BRAHME, JJ.

                                DATE       : 31 JULY 2023

ORDER (MANGESH S. PATIL, J.) :

We have heard the learned advocates for the petitioners in

all the four writ petitions as also the learned advocate Mr. Bangar, who

appears for the Union of India and Mr. Kadam who appears for

respondent no. 2 - National Medical Commission.

2. The petitioners have appeared at National Eligibility cum

Entrance Test (UG) - 2023 (NEET) and seeking to be considered from

Persons with Disability (PwD) category quota.

3. By following the Medical Council of India (MCI) Graduate

Medical Education Regulations, 1997 Appendix 'H' notified on

04-02-2019 and Appendix 'H-1' notified on 13-05-2019 prescribing for

assessment of the percentage of disability and eligibility, they have

been found to be not eligible for medical course for a similar reason,

3 WP / 9165 / 2023+

namely, locomotor disability covered by the specified disability as

described in clause (f), which requires both hands intact, with intact

sensations, sufficient strength and range of motion to be essential for

being eligible for medical course.

4. The learned advocates for the petitioners vehemently

submit that in spite of specific recommendations of experts in the field,

the regulations have not been modified appropriately ignoring the

deficiencies only in the upper limb which is not dominant and the

dominant upper limb being fully functional. In writ petition no. 9187 of

2023, the regulations have been put to challenge.

5. The learned advocates would advert our attention to the

interim order passed in writ petition no. 10661 of 2022 in the matter of

Ajinkya Ankush Budle Vs. The Government of India, through the

Director General of Health and others dated 21-10-2022. It is being

submitted that since the petitioner therein was directed to be

considered for the admission from Persons with Disability category, a

similar view should be taken even in the petitioners' matters.

6. The learned advocates for the petitioners would also

submit that even the board which has found the petitioners not eligible,

has not given concrete remarks for arriving at the conclusion. They

have simply declared petitioners to be not eligible by referring to the

physical disability of type 'A' i.e. locomotor disability and specified

4 WP / 9165 / 2023+

disability described in clause (f). The learned advocates submit that

the board could not have resorted to such vague orders which are

sans detailed reasons for arriving at the conclusion. They would,

therefore, request for interim relief so that the petitioners can go

through the process of admission.

7. The learned advocate Mr. Kadam would vehemently

submit that the petitions are not maintainable being sans merit. He

would also refer to the decision of the Supreme Court in the matter of

Vidhi Himmat Katariya and others Vs. State of Gujarat and others;

(2019) 10 SCC 20 which decision has been followed by a co-ordinate

bench of this Court in the matter of Anita Prakash Shinde Vs. Union

of India (writ petition (st.) no. 539 of 2021 decided on 08-02-2021)

which was put to challenge before the Supreme Court in a Special

Leave to Appeal (Civil) no. 18382 of 2021 but which was dismissed on

12-05-2023.

8. Mr. Kadam would submit that by virtue of section 33 of the

Medical Council Act, the medical council can issue regulations subject

to the previous approval of the Central government. Though the matter

was referred to and some recommendations were received from the

committee of the experts in its report submitted to the President of the

Medical Council of India, those were merely recommendations.


Subsequently,         Medical   Council   of   India    considered          those





                                    5                     WP / 9165 / 2023+

recommendations and with the previous approval of the Central

government has also modified the regulations on 13-05-2019 as per

annexure 'H-1'. He would submit that it is a matter of policy decision to

be taken by the MCI with the approval of the Central government. For

the time being, the regulations need to be followed in letter and spirit.

9. Mr. Kadam would further submit that the interlocutory order

granted by this Court in the matter of Ajinkya Ankush Budle (supra)

was passed without extending any opportunity of being heard to the

Standing Counsel of the Medical Council of India. He would further

submit that the same bench had dismissed the petition in the matter of

Vaibhavi Ambadas Karvar Vs. The Director of Medical Education and

Research and others (writ petition no. 10675 of 2022 on 17-10-2022).

He would submit that this Court would be guided by the decision of the

Board taken in accordance with the regulations and when the experts

have found the petitioners to be suffering from a disability of the kind

which makes them not eligible to undergo medical education.

10. We have considered the rival submissions and perused

the papers.

11. In our considered view, the observations of the Supreme

Court in the matter of Vidhi Himmat Katariya (supra) limit the powers

of this Court to undertake any scrutiny in the matters of this kind. The

sympathies apart, even if the petitioners' dominant upper limb is fully

6 WP / 9165 / 2023+

functional, we cannot undertake any scrutiny on our own to reach to a

different conclusion than the one arrived at by the Board which has

found the petitioners not eligible. Pertinently, even in the matter of

Vidhi Himmat Katariya (supra), the dominant hands of the petitioners

therein were fully functional and the disability was only to the other

hand. The description of the disability can be found in paragraph no.

3.3 of the judgment which reads as under.

"3.3 It is further submitted by the learned counsel appearing on behalf of the petitioners that while applying the parameters mentioned in Appendix "H" with sub-clause (f) of Clause 4(1) of Regulations [Both hands intact, with intact sensation, sufficient strength and range of motion are essential to be considered], the State Government did not consider the facts that, petitioner no.1 has good muscle power, does gripping and activities of daily living with modifications; petitioner no.3's right side dominant and his right hand is perfectly fine; the range of motion in left hand is not nil, rather restricted, does activities of daily living with little difficulty and the affected (left) hand has good muscle power as well; petitioner in Writ Petition (C) No. 900 of 2019 is right side dominant and his right hand is perfectly fine; affected body part is left hand only. Left hand has good pinch with modification and does daily activities with upper limb right side; petitioner in Writ Petition (C) No. 1026 of 2019 is left side dominant and his left hand is perfectly fine; affected body part is right hand only."

After scrutiny, following observations have been made by the Supreme

Court in paragraph 6.1 :

"6.1 The respective petitioners are suffering from locomotor disability and they are seeking admission in the MBBS course under PwD category. As per Notification dated 4-2-2019 and Appendix "H" - Guidelines regarding admission of students with 'Specified Disabilities' under the 2016 Act with respect to admission in MBBS course, a candidate suffering from locomotor disability of less than 40% shall be eligible to pursue MBBS course but not eligible to be granted the benefit of reservation under PwD quota. It further provides that "both hands intact, with intact sensation, sufficient strength and range of motion" are essential to be considered eligible for

7 WP / 9165 / 2023+

medical course. As per the opinion of the Medical Board, Medical Appellate Board and even the Medical Board of AIIMS, New Delhi, the respective petitioners are not eligible for admission in MBBS course under PwD quota as they do not fulfil the essential criteria to be fulfilled as per Appendix "H". Therefore, as such, the respective petitioners are not fulfilling the essential eligibility criteria provided as per Appendix "H" and therefore they are not eligible for admission in the medical course under PwD quota."

12. The specific submission as far as capabilities of the

petitioners with fully functional upper limb also did not weigh with the

Supreme Court which has made the following observations in

paragraph no. 8.

"8. Now so far as the submission on behalf of the petitioners that while denying admission to the petitioners the State Government and/or authorities have not considered the relevant parameters and have not considered that the respective petitioners are able to perform well is concerned, it is required to be noted that in the present case all the expert bodies including the Medical Board, Medical Appellate Board and even the Medical Board of AIIMS, New Delhi consisting of the experts have opined against the petitioners and their cases are considered in light of the relevant essential eligibility criteria as mentioned in Appendix "H" - "Both hands intact, with intact sensation, sufficient strength and range of motion". Therefore, when the experts in the field have opined against the petitioners, the Court would not be justified in sitting over as an appellate authority against the opinion formed by the experts - in the present case, the Medical Board, Medical Appellate Board and the Medical Board of AIIMS, New Delhi, more particularly when there are no allegations of mala fides."

13. In view of such emphatic observations of the Supreme

Court, we are not inclined to grant interim relief.

14. When we expressed our inclination not to grant any interim

relief as was done in the matter of Ajinkya Ankush Budle (supra), the

learned advocate Mr. S.S. Thombre and Mr. S.S. Kazi would

8 WP / 9165 / 2023+

vehemently submit that if we are not inclined to grant any interim relief

and are taking a view inconsistent or different than what was taken by

the co-ordinate bench in the matter of Ajinkya Ankush Budle (supra),

we should make a reference to the Larger Bench.

15. When we tried to impress upon the learned advocates that

the order passed in the matter of Ajinkya Ankush Budle (supra) is

merely an interlocutory order and there is no decision by the co-

ordinate bench, Mr. Thombre and Mr. Kazi would persist by saying that

there could be a reference to a Larger bench even in respect of

interlocutory orders.

16. We are afraid, the submission demonstrates lack of

understanding of the law. It is only if there is a decision by a bench

which the latter bench does not intend to follow, that a reference can be

made. The order passed in the matter of Ajinkya Ankush Budle

(supra) is merely an order granting interim relief and is not a decision

on any point of law or even on facts. There is no question of we

embarking upon and taking any decision at this juncture since we are

not taking up these matters today for final disposal but are passing this

order merely because of the request of the petitioners for grant of

interim relief similar to one granted in the matter of Ajinkya Ankush

Budle (supra).

9 WP / 9165 / 2023+

17. In that view of the matter, we refuse to grant any interim

relief to the petitioners.

18. We direct the notices to be issued to the unserved

respondents wherever those have not been issued, returnable on

28 August 2023.

  [ SHAILESH P. BRAHME ]                       [ MANGESH S. PATIL ]
         JUDGE                                       JUDGE

arp/





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter