Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dennies Paul L vs The State Of Kerala
2025 Latest Caselaw 3410 Ker

Citation : 2025 Latest Caselaw 3410 Ker
Judgement Date : 13 August, 2025

Kerala High Court

Dennies Paul L vs The State Of Kerala on 13 August, 2025

Author: Anil K.Narendran
Bench: Anil K.Narendran
W.A. Nos.1350 and 1365 of 2025         1                2025:KER:60429

                      IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                   THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                           &

                  THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

WEDNESDAY, THE 13TH DAY OF AUGUST 2025 / 22ND SRAVANA, 1947

                                 WA NO. 1350 OF 2025

            AGAINST THE JUDGMENT DATED 20.05.2025 IN WP(C) NO.29792 OF

2024 OF HIGH COURT OF KERALA


APPELLANTS/RESPONDENTS 1 TO 3 IN WPC:

        1          STATE OF KERALA
                   REPRESENTED BY THE SECRETARY,
                   HEALTH AND FAMILY WELFARE DEPARTMENT, SECRETARIAT,
                   THIRUVANANTHAPURAM, PIN - 695001

        2          THE DIRECTOR OF MEDICAL EDUCATION,
                   DIRECTORATE OF MEDICAL EDUCATION,
                   MEDICAL COLLEGE (PO),
                   THIRUVANANTHAPURAM, PIN - 695011

        3          THE COMMISSIONER FOR ENTRANCE EXAMINATION
                   KERALA, OFFICE OF THE COMMISSIONER FOR ENTRANCE
                   EXAMINATIONS, 5TH FLOOR, HOUSING BOARD BUILDING,
                   SHANTHI NAGAR, THIRUVANANTHAPURAM, PIN - 695001

                   BY ADVS.
                   SRI.P.G.PRAMOD, SR.G.P.


RESPONDENTS/PETITIONER AND RESPONDENT NO.4 IN WPC:

        1          DENNIES PAUL.L,
                   AGED 40 YEARS
                   S/O. LOURDA SWAMY, SORAPARA, KOZHIPARA, PALAKKAD, PIN
                   - 678557
 W.A. Nos.1350 and 1365 of 2025       2               2025:KER:60429

        2          FAIZAL.P.P,
                   NURSING OFFICER, NMCH, MEDICAL COLLEGE. P.O,
                   KOZHIKODE, PIN - 673008

                    SHRI.U.BALAGANGADHARAN
                    SRI.M.G.SREEJITH



          THIS WRIT APPEAL WAS FINALLY HEARD ON 14.07.2025 ALONG WITH
WA NO.1365 OF 2025, THE COURT ON 13.08.2025 PASSED THE FOLLOWING:
 W.A. Nos.1350 and 1365 of 2025         3               2025:KER:60429



                      IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                   THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                           &

                  THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

WEDNESDAY, THE 13TH DAY OF AUGUST 2025 / 22ND SRAVANA, 1947

                                 WA NO. 1365 OF 2025

            AGAINST THE JUDGMENT DATED 20.05.2025 IN WP(C) NO.29792 OF

2024 OF HIGH COURT OF KERALA


APPELLANT/PETITIONER:

                   DENNIES PAUL L,
                   AGED 40 YEARS
                   S/O LOURDA SWAMY, SORAPARA, KOZHIPARA, PALAKKAD, PIN -
                   678557

                   BY ADVS.
                   SHRI.U.BALAGANGADHARAN


RESPONDENTS/RESPONDENTS:

        1          THE STATE OF KERALA
                   REPRESENTED BY SECRETARY,
                   HEALTH AND FAMILY WELFARE DEPARTMENT,
                   THIRUVANANTHAPURAM, PIN - 695001

        2          THE DIRECTOR OF MEDICAL EDUCATION
                   DIRECTORATE OF MEDICAL EDUCATION,
                   MEDICAL COLLEGE PO, THIRUVANANTHAPURAM, PIN - 695001

        3          THE COMMISSIONER FOR ENTRANCE EXAMINATION
                   KERALA, OFFICE OF THE COMMISSIONER FOR ENTRANCE
                   EXAMINATION 5TH FLOOR, HOUSING BOARD BUILDING SHANTHI
                   NAGAR, THIRUVANANTHAPURAM, PIN - 695001
 W.A. Nos.1350 and 1365 of 2025       4               2025:KER:60429


        4          SHRI FAIZAL P P
                   NURSING OFFICER, NMCH,
                   MEDICAL COLLEGE PO, KOZHIKKODE, PIN - 673008



                   BY ADVS.

                   SRI.P.G.PRAMOD, Sr. G.P.
                   SRI.M.G SREEJITH




          THIS WRIT APPEAL WAS FINALLY HEARD ON 14.07.2025 ALONG WITH
WA NO.1350 OF 2025, THE COURT ON 13.08.2025 PASSED         THE FOLLOWING:
 W.A. Nos.1350 and 1365 of 2025            5                  2025:KER:60429


                                  COMMON JUDGMENT                         "CR"

Muralee Krishna, J.

The appellants in W.A. No.1350 of 2025 are respondents 1

to 3, and the appellant in W.A. No.1365 of 2025 is the petitioner

in W.P.(C)No. 29792 of 2024. These writ appeals are filed under

Section 5(i) of the Kerala High Court Act, 1958, by the respective

appellants, challenging the judgment dated 20.05.2025 passed by

the learned Single Judge in that writ petition. Since the issue to

be decided in these writ appeals is the same, they are heard

together and are being disposed of by this common judgment.

2. The writ petitioner, who is working as a Nursing Officer

Grade-I at District Hospital, Palakkad, appeared for the National

Eligibility cum Entrance Test (NEET), 2024, for admission to the

MBBS course and secured rank No.260988 at the National level

and rank No.19109 in the State level. The 3 rd respondent

Commissioner for Entrance Examination, published Ext.P2

prospectus for admission to the professional degree course for the

year 2024. Clause 5.2.10 (i) of the prospectus provides for the

Allopathy nurse quota for the MBBS course. During previous years W.A. Nos.1350 and 1365 of 2025 6 2025:KER:60429

also, the writ petitioner participated in the entrance examination.

In the rank list published during 2023, he secured rank 17033. In

that year the rank list was published holding nursing quota as a

class. But in the year 2024, a categorised list of nursing quota

candidates has been published by the 3 rd respondent. As per

Ext.P5 final rank list published by the 3 rd respondent, the writ

petitioner was placed in the third place, though he secured higher

marks than the candidates placed above him. Challenging the

categorisation within the nursing quota as a violation of Article 14

of the Constitution of India, the petitioner approached this Court

with the writ petition filed under Article 226 of the Constitution of

India seeking the following reliefs:

"i) to declare that priority mentioned in Clause 5.2.10(i) of Ext. P2 is highly illegal, arbitrary and liable to be struck down;

ii) issue a writ of certiorari or any other appropriate writ, order or direction calling for the records leading to Ext. P2 and to quash priority mentioned in Clause 5.2.10(i) of the same;

iii) to declare that priority can be applied only when ranks of the BSc. (Nursing) candidate and GNM candidate are equal;

W.A. Nos.1350 and 1365 of 2025 7 2025:KER:60429

iv) to declare that the petitioner is entitled to get the seat for MBBS (2024) under Allopathy Nursing quota as he secured high mark among other candidates under the said quota;

v) issue a writ of mandamus or any other appropriate writ, order or direction directing the respondents 1 to 3 to allot a seat for MBBS to the petitioner under Allopathy Nursing quota as he secured high mark among the candidates in the said quota;

vi) issue a writ of certiorari or any other appropriate writ, order or direction calling for the records leading to Ext.P5 and to quash the original of the same to the extent it push back the petitioner to the 3rd place"

3. The learned Single Judge after considering the rival

submissions made at the Bar, and the pleadings in the writ

petition, by holding that the order of priority will come into play

only when candidates have secured the equal ranks, allowed the

writ petition directing the appellants in W.A. No.1350 of 2025 to

admit the writ petitioner to the MBBS course against a seat that

may be vacant in respect of 2024 NEET examination and if no such

seat is vacant, create a supernumerary seat to admit the writ

petitioner and allow him to take up the study of second semester

onwards. The writ petitioner was further directed to pay the entire W.A. Nos.1350 and 1365 of 2025 8 2025:KER:60429

fees for both semesters. When respondents 1 to 3 in the writ

petition filed W.A. No.1350 of 2025 challenging the directions

issued by the learned Single Judge, the writ petitioner filed W.A.

No.1365 of 2025, contending that since the admission for the year

2024 was closed by 30.09.2024, the direction to admit him in that

year is impractical and not implementable. He contended that the

relief ought to have been moulded by the learned Single Judge to

give admission in the year 2025.

4. Heard the learned Senior Government Pleader for

appellants in W.A. No.1350 of 2025, who are the respondents 1 to

3 in W.A. No.1365 of 2025 and the learned counsel for the 1 st

respondent in W.A. No.1350 of 2025, who is the appellant in W.A.

No.1365 of 2025. We have also heard the learned counsel

appearing for the party respondent in both the writ appeals.

5. The learned Senior Government Pleader would argue that

the writ petitioner participated in the entrance examination for the

quota reserved for nurses by virtue of Ext.P2 prospectus. As per

Clause 5.2.10(i) of Ext.P2, one seat for the MBBS course was

reserved for nurses in regular service in the order of priority, that W.A. Nos.1350 and 1365 of 2025 9 2025:KER:60429

is, (a) Nursing Officer with B.Sc Nursing qualification, (b) Nursing

Officer with General Nursing and midwifery qualification, and (c)

Junior Public Health Nurse. The writ petitioner possesses the

qualification of General Nursing and Midwifery and whereas the

2nd respondent in W.A.No.1350 of 2025, who was placed in the 1 st

rank, has B.Sc Nursing qualification. According to the prospectus

condition, the 2nd respondent is placed above the rank of the writ

petitioner. It will not come under the mischief of a classification

within a class. The learned Senior Government Pleader further

argued that after participating in the examination based on Ext.P2

prospectus, the writ petitioner is estopped from contending

against the conditions in the prospectus. The classification was

made by the Government only to give service benefits to the

employees under the Government. The learned Senior

Government Pleader relied on the judgment of the Apex Court in

Union of India v. S. Vinodh Kumar [(2007) 8 SCC 100] and

Ashok Kumar v. State of Bihar [(2017) 4 SCC 357] in support

of his arguments.

6. On the other hand, the learned counsel for the writ W.A. Nos.1350 and 1365 of 2025 10 2025:KER:60429

petitioner argued that in the year 2023 also, the rank list was

prepared for the reserved seat for nurses, purely based on merit.

In the judgment relied on by the learned Senior Government

Pleader, the issue was the denial of a seat to the failed candidates.

Whereas in the case of the writ petitioner, he secured the highest

rank. Since nurses are a class, subsequent classification among

them is a violation of equality envisaged under the Constitution of

India. The learned counsel would further submit that since the

admission for the year 2024 was closed by 30.09.2024, the

learned Single Judge ought to have moulded the relief to give

admission to the writ petitioner in the year 2025. The learned

counsel relied on the judgments of the Apex Court in Sudhir N.

v. State of Kerala [(2015) 6 SCC 685], Krishna Sradha S. v.

State of Andhra Pradesh [(2020) 17 SCC 465] and that of

this Court in Saurabh Jain (Dr.) v. State of Kerala [2011 (1)

KHC 680] in support of his arguments.

7. The writ petitioner is admittedly having the

qualification of General Nursing and Midwifery, and the 2 nd

respondent in W.A. No.1350 of 2025 is having B.Sc nursing W.A. Nos.1350 and 1365 of 2025 11 2025:KER:60429

qualification. Both of them participated in the NEET Examination,

2024, for one seat reserved for nurses under the Government of

Kerala. Clause 5.2.10(i) of Ext.P2 prospectus regarding the

reservation of one seat to Nurse-Allopathy for the MBBS course

is extracted hereunder:

"5.2.10(i) Nurse-Allopathy (NQ): One seat under this quota for MBBS course is reserved for Nurses (Allopathy) in regular service under Government of Kerala in the order of priority, a) Nursing Officer with B.Sc Nursing qualification, b) Nursing Officer with General Nursing and Midwifery qualification, c) Junior Public Health Nurse (JPHN). Candidates should upload a Service Certificate in Annexure XIV (a) from the Head of Office, stating that the candidate is a Regular Employee in the State Government Service and a registration certificate issued by the Kerala Nurses & Midwives Council to the online application. Admission will be given on the basis of the Kerala State Rank List of NEET-UG 2024 prepared by the CEE and subject to the eligibility conditions in Clause 6. The candidates who have undergone Nursing Course outside the State should obtain the Registration Certificate issued by the Nursing Council of respective States and upload to the online application (Refer Annexure III (2)."

8. In S. Vinodh Kumar [(2007) 8 SCC 100] and

Ashok Kumar [(2017) 4 SCC 357], the Apex Court, by referring W.A. Nos.1350 and 1365 of 2025 12 2025:KER:60429

to its various previous judgments, including Chandra Prakash

Tiwari v. Shakuntala Shukla [2002 (6) SCC 127], laid down

the principle that when a candidate appears at an examination

without objection and is subsequently found to be not successful,

a challenge to the process is precluded. The question of

entertaining a petition challenging an examination would not arise

where a candidate has appeared and participated. He or she

cannot subsequently turn around and contend that the process

was unfair or that there was a lacuna therein, merely because the

result is not palatable.

9. In Sudhir N. [(2015) 6 SCC 685], the issue before

the Apex Court was the constitutional validity of Section 5(4) of

the Kerala Medical Officers Admission to Postgraduate Courses under

Service Quota Act, 2008 which prescribes admission to

postgraduate courses solely on the basis of inter se seniority of

the candidates who have taken the common entrance test for

postgraduate medical education and have obtained the minimum

eligibility bench mark in that test in terms of the regulations

framed by the Medical Council of India. By the judgment and order W.A. Nos.1350 and 1365 of 2025 13 2025:KER:60429

dated 30.03.2011 passed by this Court in W.P.(C)Nos.1014 of

2009 and 2610 of 2010, it was held that the selection of in-service

Medical Officers for postgraduate medical education shall be

strictly on the basis of inter se seniority of the candidates who

have taken the common entrance test. The said judgment and

order were challenged on the ground that the State Legislature

could not enact a law that would make selection for admission to

the postgraduate courses dependent solely on the seniority of the

in-service candidates without prescribing the minimum conditions

of eligibility for the candidates concerned. The competence of the

state legislature to enact Section 5(4) of the impugned legislation

was also called in question on the ground that the said piece of

legislation violated the regulations framed by the Medical Council

of India, the authority competent to do so under the Medical

Council of India Act, 1956. It was in that backdrop that the Apex

Court held that this Court was right in holding that in as much as

the provisions of Section 5(4) of the impugned enactment provide

a basis for selection of candidates different from the one stipulated

by the MCI Regulations, it was beyond the legislative competence W.A. Nos.1350 and 1365 of 2025 14 2025:KER:60429

of the State Legislature. However, this Court erred in holding that

seniority of the in-service candidate will continue to play a role,

provided the candidate concerned has appeared in the common

entrance test and secured the minimum percentage of the marks

stipulated by the regulations. The Apex Court further held that a

meritorious in-service candidate cannot be denied admission only

because he has an eligible senior above him, though lower in

merit. Merit alone can be the basis of admission among candidates

belonging to any given category. In-service candidates belong to

one category. Their inter-se merit cannot be overlooked, only to

promote seniority, which has no place in the scheme of MCI

Regulations. The Apex Court further held that this does not mean

that merit-based admissions to in-service candidates cannot take

into account the service rendered by such candidates in rural

areas. Weightage for such service is permissible while determining

the merit of the candidates in terms of the third proviso to

Regulation 9. After analysing the rival contentions, the Apex Court

held that admissions can and ought to be made only on the basis

of inter se merit of the candidates determined in terms of the said W.A. Nos.1350 and 1365 of 2025 15 2025:KER:60429

principle, which gives no weightage to seniority simpliciter.

10. In Sudhir N. [(2015) 6 SCC 685], the issue was

pertaining to selection to the postgraduate courses given to the

in-service candidates, solely based on seniority, neglecting the

merit of the candidates who appeared for the same common

entrance test. However, in the case at hand, it is not the

seniority, but the educational qualification of the in-service

candidates that was taken into account while preparing the rank

list on the basis of the prospectus issued by the department. In

such circumstances, the dictum in Sudhir N. [(2015) 6 SCC

685] is not applicable to the facts of the case at hand.

11. In Krishna Sradha [(2020) 17 SCC 465] the

question that has been referred to the larger Bench of the Apex

Court is where a student, a meritorious candidate, for no fault of

his/her is denied admission illegally and arbitrarily and who has

pursued her legal right expeditiously without delay, can be denied

admission because of the cut off date is over and in such a

situation the relief which can be given by the Court is to grant

appropriate compensation only or what relief can be granted by W.A. Nos.1350 and 1365 of 2025 16 2025:KER:60429

the Court in such a situation. By answering the reference, the Apex

Court held that to do complete justice, the Court, under

exceptional circumstances, and in rarest of rare cases direct the

admission in the same year by directing to increase the seats;

however, it should not be more than one or two seats and such

admission can be ordered within a reasonable time.

12. In Krishna Sradha [(2020) 17 SCC 465], the Apex

Court further held that if the Court deems fit and proper, after

giving an opportunity of hearing, cancel the admission given to

the candidate who is at the bottom of the merit list, if the

admission would have been given to a more meritorious candidate

who has been denied admission illegally. It is also held by the

Apex Court that in case the Court is of the opinion that no relief of

admission can be granted to such a candidate in the very academic

year and wherever it is found that the action of the authorities has

been arbitrary and in breach of the rules or regulations or the

prospectus affecting right of the students and that a candidate is

found to be meritorious and such candidate/student has

approached the Court at the earliest and without any delay, the W.A. Nos.1350 and 1365 of 2025 17 2025:KER:60429

Court can mould the relief and direct the admission to be granted

to such a candidate in the next academic year by issuing

appropriate directions by directing to increase the number of seats

as may be considered in appropriate in the case.

13. But as found in the instant case, since the writ

petitioner did not prove that the preparation of the rank list based

on the qualification prescribed in the prospectus issued by the 3 rd

appellant was arbitrary or violation of any of the statutory

provisions, such moulding of relief as claimed in W.A. No.1365 of

2025 is not warranted. Therefore, the facts of the judgment in

Krishna Sradha [(2020) 17 SCC 465] is not applicable to the

case in our hand.

14. In Saurabh Jain (Dr.) [ 2011 (1) KHC 680] a Full

Bench of this Court while overruling the judgment of the Division

Bench of this Court held that candidates participating in the

selection process either for employment or for an educational

opportunity are not estopped from challenging the legality of the

process, on the ground that they participated in the selection

process before raising the challenge to the selection process. But W.A. Nos.1350 and 1365 of 2025 18 2025:KER:60429

as noted above, in the instant case, there is no violation of

principles of equality or, in other words, the classification made by

the Government to give preference to the in-service candidates

holding higher educational qualifications cannot be said to violate

any of the statutory obligations. Therefore, the judgment in

Saurabh Jain (Dr.) [2011 (1) KHC 680] has also no

application to the facts of the instant case.

15 . The writ petitioner participated in the examination after

fully understanding clause 5.2.10(i) of Ext.P2. It is based on the

said clause in the prospectus, the 2nd respondent in W.A. No. 1350

of 2025 was placed above the writ petitioner, though the writ

petitioner secured more marks in the NEET Examination.

According to the appellants in W.A. No.1350 of 2025, such a

classification was given in Ext.P2 to give service benefits to the

employees under the Government. Such a fixation of priority,

based on the qualification, cannot be considered as a classification

within a class as contended by the writ petitioner. The learned

Single Judge failed to properly appreciate this aspect while

allowing the writ petition.

W.A. Nos.1350 and 1365 of 2025 19 2025:KER:60429

In the result, W.A. No. 1365 of 2025 stands dismissed.

W.A. No.1350 of 2025 is allowed by setting aside the impugned

judgment dated 20.05.2025 in W.P(C) No.29792 of 2024, and the

writ petition stands dismissed.

Sd/-

ANIL K.NARENDRAN, JUDGE

Sd/-

sks                                   MURALEE KRISHNA S., JUDGE
 

 
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 : IDRC

 
 
Latestlaws Newsletter