Citation : 2017 Latest Caselaw 1825 Del
Judgement Date : 13 April, 2017
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of decision: 13th April, 2017
+ W.P.(C) 2610/2017, CM No. 12734/2017
DR. DEEKSHA KALRA & ORS ..... Petitioners
Through: Mr. Angad Mehta and
Mr. Dhrupad Das, Advs.
Versus
GURU GOBIND SINGH INDRAPRASTHA UNIVERSITY
& ORS ..... Respondents
Through: Mr. Mukul Talwar, Sr.Adv. with
Ms. Anita Sahani and Ms. Leela
Suman, Advs. for R1.
Mr. Shadan Farasat and
Mr. Ahmed Said, Advs. for
GNCTD with Mr. Kapil Agnihotri,
Legal Assistant Department of
Health and Family Welfare.
Mr. T. Singhdev, Ms.Biakthansagi,
Mr. Tarun Verma and Ms. Puja
Sarkar, Advs. for R5.
Mr. Krishnan Venugopal, Sr. Adv.
with Mr. Akash Johri,
Mr. Shivendra Singh,
Ms. Deepanshi Ishar, Advs. For
impleaded respondent nos. 7 to
110.
CORAM:-
HON'BLE MR JUSTICE V. KAMESWAR RAO
V. KAMESWAR RAO, J. (ORAL)
1. By this order, I shall decide prayer 'D' of the writ petition, which is
a prayer for interim relief and which reads as under:-
"D. Pending the disposal of the present petition, pass ex-parte ad-
interim order restraining the respondent Universities from holding institutional counselling for Post Graduate Medical seats."
2. Briefly stated, the writ petition has been filed by the petitioners
inter-alia challenging Article 2.1.1 of the University of Delhi (respondent
No.2), Faculty of Medical Sciences Bulletin Information and Article 2.5
(6) and Article 2.5.3 (1) of the Guru Gobind Singh Indraprastha
University (respondent No.1) Admission Brochure for the academic year
2017-18 and/or any other eligibility criteria laid down by the said
respondents in their admission brochure/bulletin of information, which
provides for institutional preference/reservation respectively.
3. I may state here, the prayer 'C' as made in the writ petition the
petitioners have sought a combined counselling through the designated
authority for admission to all PG/Medical Courses in terms of Regulation
9A of the Medical Council of India Post Graduate Regulations, 2000.
This aspect was also urged by Mr. Arun Kathpalia, during his
submissions on April 10, 2017.
4. The said prayer has been satisfied inasmuch as during the hearing
on April 10, 2017 the learned counsel appearing for the GNCTD has
conveyed to the Court that the State Government has decided to hold a
common counselling for admission to Post Graduate Medical Courses
under the overall superintendence, direction and control of the State
Government in terms of Regulation 9A of the Post Graduate Medical
Education Regulations, 2000 on April 14th and 15th, 2017.
5. It is the submission of Mr. Angad Mehta, that Regulation 9A of the
Post Graduate Medical Education Regulation, 2000 takes within its ambit
pooling of seats in the respondent Universities. According to him, the
word "Common Counselling" in Regulation 9A has to include pooling of
students without any institutional preference and this necessarily be
understood in the background of the fact that the admission process is on
the basis of NEET-PG. According to him, of the students who give the
NEET-PG two lists are prepared; (1) All India Quota and (2) a State
Quota. Both these lists are prepared from NEET-PG qualified students,
who form a common pool of students, while there is no issue for those
who gain admission through All India Quota. The issue arises when
admissions are sought through the State Quota. So different
yardsticks/eligibility criteria cannot be applied considering the admissions
under the All India Quota and State Quota. He would rely upon the
Information Brochure for registration, counselling and preference form
filling and admission process issued by the State of Maharashtra for
Government Medical Colleges vide Article 1.1 (II) to contend, the State
Quota seats for the State of Maharashtra takes within its fold seats from
all Medical Colleges and he also refers to Article 7.1 which prescribes for
availability of seats for admission to medical courses from institutions
located in Maharashtra. In other words, the only requirement for PG
medical seats is, the candidate must have passed his/her MBBS
examination from the College situated in Maharashtra. According to him,
online combined counselling for Government and Unaided Minority
Institution is also mandated. He also relies upon the Information Bulletin
for admission to PG Degree/Diploma Medical and Dental Courses for the
academic year prescribed by the Karnataka Examinations Authority to
contend that the same require a candidate to have completed his/her
MBBS from Colleges recognized by Medical Council of India and
located in Karnataka State. Further, the religious and linguistic minorities
are also taken into a common pool for admission. He further relies on the
Assam Medical Colleges (Regulation of Admission to Post Graduate
Courses) Rules, 2006 to contend that the State of Assam much like the
NCT of Delhi, which has a Central University (Assam University) and
the State University (Gauhati University) has Rule 4(5) which provides
for an across the Board Constitutional Reservation irrespective of whether
the University is State or Central University. Similarly, he refers to the
Brochure issued by the Jammu & Kashmir to contend that the allocation
of seats is to take place only on the basis of NEET-PG read with State
Reservation Policy. Further, the eligibility criteria prescribed is a degree
from University of Jammu/University of Kashmir. Similarly, he states, in
the State of Uttarakhand, the eligibility criteria prescribed, is those
candidates who have passed their MBBS from a medical college situated
in Uttarakhand and recognized by the MCI. He also state that the
Government of Gujarat also to maintain uniformity of eligibility and
sanctity of inter-se merit based on NEET norms, necessary requires
admissions irrespective of the University from which the student has
completed his MBBS. Similar is his submission with regard to the State
of Madhya Pradesh.
6. That apart, he contest the stand of the respondents that pooling of
seats is impermissible when the respondent No.1 is a State University
whereas the respondent No.2 is a Central University by stating that the
same is of no consequence, inasmuch as both the Universities are
geographically located in the NCT of Delhi catering to a population
which has no drastic socio cultural difference. He also states, that as
against 150 seats at the Under Graduate level in the Guru Gobind Singh
Indraprastha University, respondent No.1 there are about 209 seats at the
Post Graduate level which means if institutional preference is given,
many seats would remain unfilled/go waste. He would also state, that the
institutional preference was permissible earlier when respondent No.2
University was the only University in Delhi. Therefore it did not matter
then as institutional preference/reservation was being followed because
State quota only meant Delhi University seats. However, because of the
change in circumstance the term State Quota must and can only be
understood to mean students graduating from within a particular
geographical region i.e the State. He would reiterate that in view of the
NEET, the Central Government has established standards for admissions
and merit and it is no longer open to the respondent Universities to
establish their own standards in supersession of the NEET standards. To
read institutional preference into State Quota would violate the very
meaning of the phrase. He would refer to the judgment of the Supreme
Court in the case of D.N. Chanchala v. State of Mysore (1971) 2 SCC
293 to contend that the judgment of the Supreme Court upholding the
University's right to institutional preference is predicated on certain
issues that existed on that date, inasmuch as the standards of
examinations differed from University to University; owing to such
different standards between Universities no comparative merit could be
established inter-se different candidates passing out from different
institutions and thus candidates passing from different Universities
through different qualifying examinations formed different classes
themselves. Whereas in the present context, none of these consideration
exist in view of NEET-PG. He also states, that the reliance placed by the
respondents on Saurabh Chaudri and others v. UOI and ors 2003 (11)
SCC 146, wherein the right of the Universities to provide institutional
preference was upheld would not be applicable in the present day
scenario. He states, that in terms of the judgment of the Supreme Court
in the case of Modern Dental College and Research Centre and ors v.
State of Madhya Pradesh and ors 2016 (7) SCC 353, the merit has to be
the basis for making admission. In the end, it is his submission, common
counselling has to be given its true and intending effect; pooling of
students of the respondent Universities must take place, otherwise it
would amount to negating Regulation 9A of the Regulations and in
violation of Article 14 of the Constitution of India.
7. On the other hand, Mr. T. Singhdev, learned counsel for the
Medical Council of India, the respondent No.5 would submit that the
institution reservation is permissible under the scheme of Regulation 9
and Regulation 9A of the Post Graduate Medical Education Regulation,
2000. In this regard, he would submit that the issue of institutional
preference was considered by the Supreme Court for the first time in the
case of Dr. Pradeep Jain and ors v. Union of India 1984 (3) SCC 654
wherein the Supreme Court has held that it was constitutionally
permissible for the State to have reservation of seats on the basis of
institutional preference in Post Graduate medical courses for students
who have passed MBBS course from the same University. However,
such institutional reservation should not exceed 50% and the percentage
of reservation of seats may be revised from time to time depending upon
the prevailing situation. He has taken me through various paragraphs of
the judgment in support of his contention. Similarly, he would state that
in the case of AIIMS Students' Union vs. AIIMS and others (2002) 1
SCC 428, the Supreme Court has held that a reasonable percentage of
seats may be reserved for students in Post Graduate medical courses on
the basis of institutional preference. According to him, the Supreme
Court held the reservation of seats on the basis of institutional preference
should not violate the principle of merit as well as equality of opportunity
in matters of education. He has also referred to the judgment of Magan
Mehrotra and ors v UOI and ors (2003) 11 SCC 186 wherein the
Supreme Court has reiterated the principles laid down in Dr.Pradeep Jain
(supra), that it is permissible to have reservation of seats at Post Graduate
level on the basis of institutional preference for students who have
completed their MBBS course from the same College/University. He
also refers to the judgment of Supreme Court in Saurabh Chaudri and
ors v. Union of India and ors 2003 (11) SCC 146, wherein the
Constitution Bench of the Supreme Court examined in detail the
constitutional validity of institutional reservation. He states, the validity
of institutional reservation was upheld by the Supreme Court by
observing that the institutional reservation does not violate the principles
enshrined under Article 14 of the Constitution. He also states that the
Supreme Court in the said case has reimposed the scheme laid down by it
in Dr.Pradeep Jain and ors (supra) fixing 50% as the outer limit for
institutional reservation. He has drawn my attention to various
paragraphs of the judgment in support of his submission. He also draws
my attention to a recent writ petition filed before the Supreme Court
being W.P.(C) No.111/2017 Dr. Pooja Meena and ors vs. Union of
India and ors wherein the University of Delhi and the Guru Gobind
Singh Indraprastha University were also parties and wherein the
contention and the challenge of the petitioners in the writ petition was, to
an admission notification dated October 18, 2016 inviting applications
from Delhi University Medical Graduates and interns for making
admission to MDS Course-2017, whereby the entire State Quota seats
have been made available only for Graduate/students of Delhi University
and thereby the petitioners therein, who have qualifications from the Guru
Gobind Singh Indraprastha University and Jamia Millia Islamia are being
illegally, arbitrarily and unconstitutionally denied right of consideration
under Delhi State Quota. According to him, the issue before the Supreme
Court was precisely the same as has been raised by the petitioners in the
present writ petition. He states, the Supreme Court has dismissed the said
writ petition.
8. Mr. Krishnan Venugopal, learned Senior Counsel appearing for the
impleaded respondents would submit that the Supreme Court right from
the case of Dr. Jagdish Saran v. Union of India (1980) 2 SCC 768 till
Saurabh Chaudri (supra) has not only recognized but unequivocally
upheld reservation in Post Graduate medical seats based solely on
institutional preference. According to him, the institutional preference/
reservation is purely based on institutional continuity and those who have
graduated from medical colleges run by/affiliated with a particular
University are favoured for admission to the Post Graduate classes in the
Colleges under that University.
9. According to him, the basis for institutional preference is based on
a reasonable classification and bears a just relationship to the object of the
education provided in Post Graduate classes. He has drawn my attention
to various paragraphs of the judgment of the Supreme Court in the case of
Dr.Pradeep Jain and ors (supra) and Saurabh Chaudri (supra) in
support of his contention. According to him, the institutional preference
has to be held to be valid and reasonable classification for the purpose of
institutional continuity in a University only for Post Graduate medical
college seats.
10. It is also his submission that Regulation 9A of the Post Graduate
Medical Education Regulation, 2000 does not purport to impinge upon
the fundamental right of the minority institution to admit the students of
their choice or affect reservation by way of institutional preference given
by Universities. Common counselling and reservation by way of
institutional preference can co-exist. In this regard, he refers to the
judgment in the case of P.A Inamdar and ors v. State of Maharashtra
and others (2005) 6 SCC 537.
11. It is also his submission that merger of seats of University of Delhi
and Guru Gobind Singh Indraprastha University is impractical as both
follow different lists for reserved categories (SC/ST and OBC) and this
Court in exercise of its power under Article 226 of the Constitution
cannot merge the seats reserved by way of institutional preference of the
two Universities one being Central University and other a State
University as that would amount to encroaching the functions assigned to
legislative bodies under the Constitution. Without conceding the
aforesaid submissions, he states that the Regulation 9A vide notification
March 10, 2017 of the Medical Council of India necessarily imply merger
of the PG medical seats of the University of Delhi and Guru Gobind
Singh Indraprastha University, the same ought to be made prospectively
and should not be applied in the current academic year in view of the
order of the Constitution Bench in Saurabh Chaudri v. Union of India
2004 (5) SCC 618.
12. Mr. Mukul Talwar, learned Senior Counsel appearing for the Guru
Gobind Singh Indraprastha University respondent No.1 would also
submit that the prayer in the petition is self defeating inasmuch as
institutional quota is only a quota, not reservation permitted by the
Supreme Court in Dr. Pradeep Jain case (supra). He also refer to the
judgment of Saurabh Chaudri (supra) in-extenso.
13. According to him, the plea of the petitioners that the judgments
relied upon in the case of Dr. Pradeep Jain (supra) and Saurabh
Chaudri (supra) are Pre NEET regime and after the incorporation of the
Regulation 9A the institutional quota has been done away with is self
defeating, in view of the said judgments and the same is presumptive
inasmuch as the common counselling concept does not do away with
institutional quota. Had it been the intent, the same would have been
spelt out clearly in the said Regulation i.e 9A, especially in view of the
judgment of the Constitution Bench. According to him, the intent and
purpose of Regulation 9A is only to deal with conduct of counselling by
the State and the State retaining with itself the overall superintendence,
direction and control. He also states that the other criteria with regard to
reservation and number of seats in the All India Quota and respective
State Quota is also mentioned in the said Regulation. He also states that
the seats of two different categories of Universities can be clubbed
together only if the reservation policy applicable to them and the OBC
list/Scheduled Caste/Scheduled Tribe list which they have to follow are
common. In no manner, Regulation 9A has diluted or changed in any
manner the institutional quota. He would also refer to the writ petition
filed by Dr. Pooja Meena and ors before the Supreme Court and the
dismissal of the same and the fact that the writ petition relates to the
course of MDS (Dental Medical) and not medical would be of no
consequence as the Post Graduate Medical Education Regulation are for
all branches of medicine including dental and the core issue in the case of
Dr. Pooja Meena and ors is also of institutional quota in PGME alone.
14. Mr. Mohinder J.S. Rupal, learned counsel appearing for the Delhi
University respondent No.2 would submit that the clause 2.1.1 which
stipulates the candidate must have passed MBBS examination (for
MD/MS/Diploma Course) and BDS examination (for MDS Course) from
the University of Delhi has been in existence for a long time so as to give
institutional preference in allocation of seats in PG admissions to its
Under Graduate students. He also relies upon the judgment of the
Supreme Court in Dr. Pradeep Jain (supra), Magan Mehrotra (supra),
Saurabh Chaudri (supra). He also states that Delhi University being a
Central University established by the Centre, the reservation of a
State/UT do not apply to University of Delhi. He would refer to a
judgment of this Court in LPA No.551/2013 Guru Gobind Singh
Indraprashta University v. Dr. Smit Rajpoot to contend that no pooling
of seats of different Universities can be allowed. He also states, the issue
has attained finality after the dismissal of the W.P.(C) No. 111/2017 in
the case of Dr. Pooja Meena and ors v. Union of India by the Supreme
Court. Even otherwise, it is his submission that this writ petition is highly
belated and the counselling is required to be completed latest by April 15,
2017 as directed by the Supreme Court in the matter of Dr. Ashish
Ranjan v. Union of India. He seeks the dismissal of the writ petition.
15. Having heard the learned counsel for the parties, the question need
to be decided is, whether the petitioners are entitled to interim relief as
prayed for, which has been reflected above. Surely, for such a purpose it
has to be seen whether there is a prima facie case in favour of the
petitioners. The plea of Mr. Angad Mehta in that regard that post NEET
regime, the Central Government has established the standards of
admissions and merit and it is no longer open for the respondent
Universities to establish their own standards in supersession of NEET
standards. The said submission looks appealing on a first blush, but the
position of law laid down by the Supreme Court in the case of Dr.
Pradeep Jain (supra) can't be overlooked, wherein in para 22, 23 and 24,
the Supreme Court has held as under:-
"22. So much for admission to the M.B.B.S. course, but different considerations must prevail when we come to consider the question of reservation based on residence requirement within the State or on institutional preference for admission to post graduate courses, such as, M.D., M.S. and the like. There we cannot allow excellence to be compromised by any other considerations because that would be detrimental to the interest of the nation. It was rightly pointed out by
Krishna Iyer, J. in Jagdish Saran's case, and we wholly endorse what he has said:
"The basic medical needs of a region or the preferential push justified for a handicapped group cannot prevail in the same measure at the highest scale of speciality here the best skill or talent, must be handpicked by selecting according to capability. At the level of Ph. D., M.D., or levels of higher proficiency, where international measure of talent is made, where losing one great scientist or technologist in the making is a national loss the considerations we have expended upon as important loss their potency. Here equality, measured by matching excellence, has more meaning and cannot be diluted much without grave risk."
"If equality of opportunity for every person in the country is the constitutional guarantee, a candidate who gets more marks than another is entitled to preference for admission. Merit must be the test when choosing the best, according to this rule of equal chance for equal marks. This proposition has greater importance when we reach the higher levels of education like post-graduate courses. After all, top technological expertise in any vital field like medicine is a nation's human asset without which its advance and development will be stunted. The role of high grade skill or special talent may be less at the lesser levels of education, jobs no disciplines of social inconsequence, but more at the higher levels of sophisticated skills and strategic employment. To devalue merit at the
summit is to temporise with the country's development in the vital areas of professional expertise. In science and technology and other specialised fields of developmental significance, to relax lazily or easily in regard to exacting standards of performance may be running a grave national risk because in advanced medicine and other critical departments of higher knowledge, crucial to material progress, the people of India should not be denied the best the nation's talent lying latent can produce. If the best potential in these fields is cold- shouldered for populist considerations garbed as reservations, the victims, in the long run, may be the people themselves. Of course, this unrelenting strictness in selecting the best may not be so imperative at other levels where a broad measure of efficiency may be good enough and what is needed is merely to weed out the worthless."
* * * "Secondly, and more importantly, it is difficult to denounce or renounce the merit criterion when the selection is for post graduate or post doctoral courses in specialised subjects. There is no substitute for sheer flair, for creative talent, for fine-tune performance at the difficult highest of some disciplines where the best alone is likely to blossom as the best. To sympathise mawkishly with the weaker sections by selecting substandard candidates, is to punish society as a whole by denying the prospect of excellence say in hospital service. Even the poorest, when stricken by critical
illness, needs the attention of super-skilled specialists, not humdrum second-rates. So it is that relaxation on merit, by over ruling equality and quality all together, is a social risk where the stage is post graduate or post- doctoral."
These passages from the judgment of Krishna Iyer, J. clearly and forcibly express the same view which we have independently reached on our own and indeed that view has been so ably expressed in these passages that we do not think we can usefully add anything to what has already been said there. We may point out that the Indian Medical Council has also emphasized that playing with merit, so far as admissions to post graduate courses are concerned, for pampering local feeling, will boomeriang. We may with advantage reproduce the recommendation of the Indian Medical Council on this point which may not be the last word in social wisdom but is certainly worthy of consideration:
"Student for post-graduate training should be selected strictly on merit judged on the basis of academic record in the undergraduate course. All selection for post-
graduate studies should be conducted by the
Universities."
The Medical Education Review Committee has also expressed the opinion that "all admissions to the post-graduate courses in any institution should be open to candidates on an all India basis and there should be no restriction regarding domicile in the State/UT in which the institution is located." So also in the
policy statement filed by the leaned Attorney General, the Government of India has categorically expressed the view that:
"So far as admissions to the institutions of post- graduate colleges and special professional colleges is concerned, it should be entirely on the basis of all India merit subject to constitutional reservations in favour of Scheduled Castes and Scheduled Tribes."
We are therefore of the view that so far as admissions to post- graduate courses, such as M.S., M.D. and the like are concerned, it would be eminently desirable not to provide for any reservation based on residence requirement within the State or on institutional preference. But, having regard to border considerations of equality of opportunity and institutional continuity in education which has its own importance and value, we would direct that though residence requirement within the State shall not be a ground for reservation in admissions to post graduate courses, a certain percentage of seats may in the present circumstances, be reserved on the basis of institutional preference in the sense that a student who has passed M.B.B.S. course from a medical college or university may be given preference for admission to the post-graduate course in the same medical colleges or university but such reservation on the basis of institutional preference should not in any event exceed 50 per cent of the total number of open seats available for admission to the post- graduate course. This outer limit which we are fixing will also
be subject to revision on the lower side by the Indian Medical Council in the same manner as directed by us in the case of admissions to the M.B.B.S. course. But, even in regard, to admissions to the post-graduate course, we would direct that so far as super specialities such as neuro-surgery and cardiology are concerned, there should be no reservation at all even on the basis of institutional preference and admissions should be granted purely on merit on all India basis.
23. What we have said about in regard to admissions to the M.B.B.S. and post-graduate courses must apply equally in relation to admissions to the B.D.S. and M.D.S. courses. So far as admissions to the B.D.S. and M.D.S. courses are concerned, it will be the Indian Dental Council which is the statutory body of dental practitioners, which will have to carry out the directions given by us to the Indian Medical Council in regard to admissions to M.B.B.S. and post- graduate courses. The directions given by us to the Indian Medical Council may therefore be read as applicable mutatis mutandis to the Indian Dental Council so far as admissions to BDS and MDS courses are concerned.
24. The decisions reached by us in these writ petitions will bind the Union of India, the State Governments and Administrations of Union Territories because it lays down the law for the entire country and moreover we have reached this decision after giving notice to the Union of India and all he
State Governments and Union Territories. We may point out that it is not necessary for us to give any further directions in these writ petitions in regard to the admissions of the petitioners in the writ petitions, because the academic term for which the admissions were sought has already expired and so far as concerns the petitioners who have already been provisionally admitted, we have directed that the provisional admissions given to them shall not be disturbed but they shall be treated as final admissions. The writ petitions and the civil appeal will accordingly stand disposed of in the above terms. There will be no order as to costs in the writ petitions and the civil appeal."
16. In a later judgment of Saurabh Chaudri (supra), the Constitution
Bench of the Supreme Court, posing for itself a question whether
reservation by way of institutional preference is ultra vires to Article 14
of the Constitution, has in para 64, 65, 66, 67, 70, 72 and 74 held as
under:-
"64. The sole question, therefore, is as to whether reservation by way of institutional preference is ultra vires Article 14 of the Constitution of India. We think not. Article 14, it will bear repetition to state, forbids class legislation but does not forbid reasonable classification, which means - (1) must be based on reasonable and intelligible differentia; and (2) such differentia must be on rational basis.
65. Hence, we may also notice the argument, whether institutional reservation fulfils the aforementioned criteria or not must be judged on the following :-
1. There is a presumption of constitutionality;
2. The burden of proof is upon the writ petitioners as they have questioned the constitutionality of the provisions;
3. There is a presumption as regard the State's power on extent of its legislative competence;
4. Hardship of few cannot be the basis for determining the validity of any statute.
66. The court while adjudicating upon the constitutionality of the provisions of the statute may notice all relevant facts whether existing or conceived.
67. This Court may therefore notice the following :
(i) The State runs the Universities.
(ii) It has to spend a lot of money in imparting medical education to the students of the State.
(iii) Those who get admission in Post Graduate Courses are also required to be paid stipends. Reservation of some seats to a reasonable extent, thus, would not violate the equality clause.
(iv) The criteria for institutional preference has now come to stay. It has worked out satisfactorily in most of the States for last about two decades.
(v) Even those States which defied the decision of this Court in
Dr. Pradeep Jain's case (supra) had realized the need for institutional preference.
(vi) No sufficient material has been brought on record for departing from this well-established admission criteria.
(vii) It goes beyond any cavil of doubt that institutional preference is based on a reasonable and identifiable classification. It may be that while working out the percentage of reservation invariably some local students will have preference having regard to the fact that domicile/residence was one of the criteria for admission in MBBS Course. But together with the local students 15%, students who had competed in all India Entrance Examination would also be getting the same benefit. The percentage of students who were to get the benefit of reservation by way of institutional preference would further go down if the decision of this Court in Dr. Pradeep Jain's case (supra) is scrupulously followed.
(viii) Giving of such a preference is a matter of State policy which can be invalidated only in the event of being violative of Article 14 of the Constitution of India.
(ix) The students who would get the benefit of institutional preference being on identifiable ground, there is hardly any scope for manipulation.
70. We, therefore, do not find any reason to depart from the ratio laid down by this Court in Dr. Pradeep Jain (supra). The logical corollary of our finding is that reservation by way of institutional preference must be held to be not offending
Article 14 of the Constitution of India.
72. Having regard to the facts and circumstances of the case, we are of the opinion that the original scheme as framed in Dr. Pradeep Jain's case (supra) should be reiterated in preference to Dr. Dinesh Kumar's (II) case. Reservation by way of institutional preference, therefore, should be confined to 50% of the seats since it is in public interest.
74. AIIMS is an institution of excellence. It is a class by itself and pride. We are, therefore, of the opinion that in the AIIMS and the medical colleges of the Central University, merit should have primacy subject of course to institutional preference to the extent of 50% of the total seats in the MBBS Course. In all other respects the decision of this Court in All India Institute of Medical Sciences Students' Union's case (supra) shall operate."
17. Suffice to state, Mr. Krishnal Venugopal, learned Senior Counsel
for the impleaded respondents is right in saying that the Supreme Court
has held that the institutional reservation cannot be held to be
unconstitutional.
18. That apart, prima facie the impugned brochures, does not violate
Article 14 of the Constitution of India, as sought to be contended by Mr.
Angad Mehta, inasmuch as, the admission shall be on the basis of inter-se
merit of the candidates from the same University based on NEET-PG
exam. That apart, there is no denial of consideration to the petitioners for
PG seats, in their University. Merely because they have less chances to
get admission in their University, is no ground to set aside a well
considered policy decision of the respondent Nos.1 and 2.
19. This Court is of the view, that the issue raised by the petitioners
stands settled in view of the rejection of the W.P.(C) No. 111/2017 Dr.
Pooja Meena and ors v. Union of India and ors inasmuch as, the said
petition though by persons who had pursued Under Graduate programme
in Bachelor of Dental Science in Guru Gobind Singh Indraprastha
University and Jamia Millia and seeking admission to Masters in Dental
Science on the basis of NEET exam in Delhi University, had raised a
similar issue, inasmuch as the notification of the Delhi University
confining admission to its own students for admission in MDS Course
and not giving right of consideration under Delhi State Quota is illegal
was rejected by the Supreme Court. If that be so, the plea of the
petitioners prima facie is unsustainable.
20. That apart, the submission of Mr. Mukul Talwar, learned Senior
Counsel for the respondent No.1, that the institutional counselling has not
been done away with after the incorporation of Regulation 9A of the
Regulations, is also appealing. Had it been so, the same would have been
spelt out clearly in the said Regulation. The Regulation 9A only refers to
conduct of counselling by the State and the State retaining with itself the
overall superintendence, direction and control.
21. Insofar as the plea of the learned counsel for the petitioners that as
against 150 Under Graduate seats (MBBS) there are 209 Post Graduate
seats and around 60 seats would go waste, is concerned Mr. Mukul
Talwar by denying the said submission states that the admission to the
Post Graduate seats would not confine to those candidates who acquire
MBBS qualification during the year but may include candidates who had
passed in earlier years and have sat in the relevant NEET exam so as to
offer themselves for admission in Post Graduate courses, is appealing.
Insofar as, the reference made by the learned counsel for the petitioners
on information brochure issued by various States in support of his
contention, suffice to state in view of the position of law as noted above,
which upholds the institutional preference, which has been incorporated
by the respondents 1 and 2 Universities in their brochure in furtherance to
their policy decisions, such reliance would not be tenable in the facts of
this case.
22. That apart, the submission of the learned counsel for the
respondents that, pooling of seats of the respondents 1 and 2 Universities
is impermissible (as respondent No.1 being State University and
respondent No.2 being a Central University) as they are governed by two
different reservation policies, is also appealing. The reference made by
the counsel for the petitioners to the counselling in State of UP, to include
the Central Universities, has been contested by Mr.Talwar, learned Senior
Counsel for the respondent No.1. In any case, prima facie when
Universities are governed by two different reservation policies, they
cannot pool their seats for common counselling. It would lead to further
litigation by candidates, who are entitled to admission in view of one list,
say Central List but denied the same as his/her caste does not find
mentioned in the UT list.
23. In view of my discussion above, the petitioners have not made any
prima facie case for grant of the relief 'D' which is in the nature of an
interim relief. The same is rejected.
V. KAMESWAR RAO, J APRIL 13, 2017/ak
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!