Citation : 2025 Latest Caselaw 12630 MP
Judgement Date : 18 December, 2025
NEUTRAL CITATION NO. 2025:MPHC-IND:37401
1 WP-42427-2025
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE VIJAY KUMAR SHUKLA
&
HON'BLE SHRI JUSTICE BINOD KUMAR DWIVEDI
ON THE 18th OF DECEMBER, 2025
WRIT PETITION No. 42427 of 2025
DR. ANAND JAIN S/O ANUP KUMAR JAIN
AND THREE OTHERS
Versus
THE STATE OF MADHYA PRADESH AND FIVE OTHERS
Appearance:
Petitioners by Shri Brindavan Tiwari - Advocate appearing through Video
Conferencing along with Shri Amit Patel - Advocate.
Respondents - State of Madhya Pradesh by Shri Bhuwan Gautam - Government
Advocate appearing on behalf of the Advocate General.
ORDER
Per: Justice Vijay Kumar Shukla
Learned counsel for the petitioners submits that the present petition is squarely covered by the order passed by a Coordinate Bench of this Court at Jabalpur in Writ Petition No.46379 of 2025 decided on 27.11.2025 in the case of Dr. Deepali Gupta and others v. The State of Madhya Pradesh and others; and the same directions have been
issued by a Coordinate Bench of this Court at Indore on 15.12.2025 in Writ Petition No.47019 of 2025 in case of Dr. Nilesh Mina and others v. The State of Madhya Pradesh and others.
2. Learned Government Advocate appearing for the respondents - State could not point out that the present matter is in any manner different from the said judgment.
3. In view of the aforesaid, the present petition is disposed off in the light of the aforesaid judgments with the following directions: -
NEUTRAL CITATION NO. 2025:MPHC-IND:37401
2 WP-42427-2025
(i) All the Government and Private Medical colleges are directed to return the original documents to the students/doctors, who have completed their internship at any academic session, within two days after completion of counselling and production of the allotment letter of a college, and affidavits in a prescribed format about completion of the remaining period of rural posting after grant of PG degree;
(ii) In case of the students/doctors, who belong to SC/ST/OBC, EWS, and BPL categories, who have completed their internship at any point of time, all the Government and Private Medical Colleges are directed to return the original documents within two days after completion of counselling and production of the allotment letter of a College, and affidavits in a prescribed format about completion of the remaining period of rural posting after grant of PG degree and Post-dated Cheque;
(iii) In case of students not falling in above (i) and ( ii) categories, their original documents be also returned within two days after completion of counselling and production of the allotment letter of a college, and affidavits in a prescribed format about completion of the remaining period of rural posting after grant of PG Degree, after completion of counselling and production of the allotment letter of a college, and Bank Guarantee and in a prescribed format for completion of the remaining period of rural posting after grant of PG Degree, the original documents will be released within two days to those students/doctors;
(iv) The students/doctors shall deposit the original documents in the Colleges, where they will take admission for the Post- Graduation Course, and the same shall be released only after the completion of the period of Rural posting. The students/doctors shall submit a copy of this order to the Medical Colleges situated in any part of India for compliance of the above directions at the time of admission.
4. The writ petition is finally disposed of. The above directions shall apply to all similar doctors/students, who have cleared the Post-Graduation Course-2025, and they need not get a similar order from the Court.
(VIJAY KUMAR SHUKLA) (BINOD KUMAR DWIVEDI)
JUDGE JUDGE
rcp
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!