Citation : 2021 Latest Caselaw 2364 Chatt
Judgement Date : 16 September, 2021
HIGH COURT OF CHHATTISGARH, BILASPUR
Order Sheet
WPC No. 2888 of 2019
Shailza Raj Jayaswal -Versus- Union Of India
WPC Nos. 3369/2019, 3592/2019, 3627/2019, 3830/2019, 3834/2019, 4042/2019,
4122/2019 & 4205/2019,
16/09/2021
Mr. Faiz Kazi and Mr. Pankaj Singh, Advocates for the respective
petitioners.
Mr. Amrito Das, Additional A.G. for the State.
Mr. Aman Tamboli and Mr. Saurabh Sahu, Advocates for the
respective respondents.
Today, when the matter was taken up for hearing, learned State
counsel drew the attention of this Court to the subsequent development
that has transpired pending the writ petition before this Court.
The State Government has meanwhile vide an ordinance dated
28.07.2021 has acquired the Chandulal Chandrakar Memorial Medical
College, Durg. The ordinance has subsequently been followed by
enacting of the Act on the 3rd of September, 2021 known as Chhattisgarh
Chandulal Chandrakar Memorial Medical College, Durg (Acquisition) Act
of 2021.
Based upon this development, the State Government had also meanwhile made a correspondence to the Secretary, National Medical
Commission vide their correspondence dated 30.08.2021 seeking
approval or sanction of their proposal for accommodating the 183
students pursuing their MBBS course at the Chandulal Chandrakar
Memorial Medical College to the different medical colleges under the
State Government as on date.
The State Government had also prepared a proposal for the
number of sheets to be allocated for each year to each of the medical
colleges in the State of Chhattisgarh. The said correspondence is yet to
be responded from the side of National Medical Commission.
The counsel appearing for the National Medical Commission today
submits that since this correspondence dated 30.08.2021 is an additional
development, he prays for a short adjournment to seek necessary
instructions from the National Medical Commission in respect of the said
proposal made by the State counsel.
Given the said facts and circumstances of the case, the bunch of
writ petitions at this juncture stand adjourned to be be taken up on the 23 rd
of September, 2021 enabling the counsel for the National Medical
Commission to take necessary instructions.
It is expected that the National Medical Commission shall while
taking an appropriate decision shall take in to consideration the judgment
of the Hon'ble Supreme Court rendered in the case of "Sourabh Brala and others v. Union of India and others" reported in (2019) 17 SCC
123, wherein the Hon'ble Supreme Court had laid down certain guidelines
under if not on identical similar set of facts.
Awaiting the response from the side of the National Medical
Commission, the matter stands adjourned to be taken up on the 23 rd of
September, 2021.
Sd/-
(P. Sam Koshy) JUDGE
Ved
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!