Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sumit Kumar Saini S/O Niranjan Lal ... vs State Of Rajasthan
2022 Latest Caselaw 1166 Raj/2

Citation : 2022 Latest Caselaw 1166 Raj/2
Judgement Date : 1 February, 2022

Rajasthan High Court
Sumit Kumar Saini S/O Niranjan Lal ... vs State Of Rajasthan on 1 February, 2022
Bench: Ashok Kumar Gaur
      HIGH COURT OF JUDICATURE FOR RAJASTHAN
                  BENCH AT JAIPUR

        S.B. CIVIL WRIT PETITION NO. 687/2022

1.    Dr. Naveen Jakhar S/o Shri Bhagwan, age about 30 years,
      resident of Flat No. 211, Elena-2 Kajaria Greens, Bhiwadi,
      Alwar, Rajasthan.
2.    Dr. Surendra Purohit S/o Shri Jogaram Purohit, age about
      31   years,     resident       of    Village       Chitalwana,   Jhalore,
      Rajasthan.
3.    Dr. Arvind Bishnoi S/o Shri Punmaram Bishnoi, age about
      30 years, resident of Wadabhadavi, Jhalore, Rajasthan.
4.    Dr. Nafeesh Ahmed S/o Ilmuddin, age about 29 years,
      resident of Ratangarh, Churu, Rajasthan.
5.    Dr. Praveen Kumar S/o Asuram, age about 30 years,
      resident of Chitalwana, Jhalore, Rajasthan.
6.    Dr. Manjeet Singh Ola S/o Shri Mahaveer Prasad, age
      about   32     years,      resident       of    Shastri   Nagar,   Sikar,
      Rajasthan.
7.    Dr. Vikas Purushottam S/o Shri S L Purushottam, age
      about 30 years, resident of Bhilwara, Rajasthan.
8.    Dr. Suresh Kumar S/o Shri Gangaram, age about 31
      years, resident of Kalda, Jhalore, Rajasthan.
9.    Dr. Makhan Lal Yadav S/o Shri MP Yadav, age about 30
      years, resident of Rajasamand, Rajasthan.
10.   Dr. Hemant Kumar S/o Narsa Ram, age about 31 years,
      resident of Sirohi, Rajasthan.
11.   Dr. Bala D/o Bhanwar Lal, age about 31 years, resident of
      Sanchore, Jhalore, Rajasthan.
12.   Dr. Bhanwar Lal Bishnoi S/o Sonaram, age about 30
      years, resident of Raniwada, Jhalore, Rajasthan.
13.   Dr. Dinesh Kumar Vishnoi S/o Ramlal Vishnoi, age about
      29 years, resident of Sewari, Jhalore, Rajasthan.
14.   Dr. Kailash Mahla S/o Mohandas, age about 31 years,
      resident of Nagaur, Rajasthan.
15.   Dr. Mahesh Kumar S/o Shri Amar Singh, age about 34
      years, resident of Behror, Alwar, Rajasthan.
16.   Dr. Vipin Yadav S/o Shri Vivekanand, age about 31 years,
      resident of Behror, Alwar, Rajasthan.


                    (Downloaded on 01/02/2022 at 09:54:17 PM)
                        (2 of 17)                     [CWP Nos.687 & 1486 of 2022]


                                                               ----PETITIONERS
                                 VERSUS
1.    State of Rajasthan, Through its Principal Secretary,
      Department       of     Medical         and        Health          Department,
      Government Secretariat, Jaipur, Rajasthan.
2.    Principal Secretary, Department of Medical Education
      Department, Government Secretariat, Jaipur, Rajasthan.
3.    Director (Public Health), Department of Medical and
      Health Services, Swasthya Bhawan, Tilak Marg, C -
      Scheme, Jaipur, Rajasthan.
4.    Chairman, NEET PG Medical and Dental Admission/
      Counselling Board -2021 and Principal, Govt. Dental
      College, Subhash Nagar, behind T.B. Hospital, Jaipur,
      Rajasthan.
5.    Medical Counselling Committee, Directorate General of
      Health    Services,     Department            of    Health         and   Family
      Welfare, New Delhi through Secretary.
                                                          ----RESPONDENTS


                         CONNECTED WITH
       S.B. CIVIL WRIT PETITION NO. 1486/2022

Sumit Kumar Saini S/o Niranjan Lal Saini, aged about 34 years,
R/o E-59, Roop Vihar Colony, N.S.Road, Sodala, Jaipur,
Rajasthan.
                                                               ----PETITIONER
                                 VERSUS
1.    State of Rajasthan, through Principal Secretary, Medical
      Education     Department,            Government               of    Rajasthan,
      Government Secretariat, Jaipur 302005
2.    The Principal Secretary, Medical and Health Department,
      Government Secretariat, Jaipur
3.    The Director, Medical and Health Services, Swasthya
      Bhawan, Tilak Marg, C-Scheme, Jaipur (Raj.)
4.    The      Chairman,     NEET       PG      Medical         /    Dental    2021
      Counseling Board and Principal and Controller, SMS
      Medical College and Group of Affiliated Hospital, Jaipur.
5.    Union of India through the Secretary, Ministry of Health
      and Family Welfare, Nirman Bhawan, New Delhi.


                   (Downloaded on 01/02/2022 at 09:54:17 PM)
                                      (3 of 17)                     [CWP Nos.687 & 1486 of 2022]


              6.      National Medical Commission through its Secretary,
                      Pocket-14, Sector-8, Dwarka, Phase-I, New Delhi.
              7.      National Board of Examination in Medical Sciences,
                      through its Executive Director having Registered Office
                      at Medical Enclave, NAMS Building, Mahatma Gandhi
                      Marg, Ansar Nagar, New Delhi.
                                                                       ----RESPONDENTS


             For Petitioner(s)        :     Mr.N.K.Maloo, Senior Counsel assisted
                                            by Mr.Abhimanyu Singh Yaduvanshi
                                            and Mr.Ram Pratap Saini, Advocate.
             For Respondent(s)        :     Dr.Vibhuti Bhushan Sharma, Addl.
                                            Advocate General with Mr.Harshal
                                            Tholia, for respondent-State.
                                            Mr.Angad Mirdha, for respondent-NMC


                      HON'BLE MR. JUSTICE ASHOK KUMAR GAUR

                                                ORDER

         Order Reserved on                  :       28th January, 2022
REPORTABLE
         Date of Order                      :       1st February, 2022

         By the Court:

These writ petitions, since involve common question, as such

with the consent of the counsel for the parties, are decided by this

common order.

2. The petitioners, in the present writ petitions, are in-service

Doctors who have challenged letter/order dated 08.01.2022

whereby the State Government has decided to consider the

experience of in-service Doctors to be counted upto 30.09.2021

for the purpose of award of bonus marks while making admission

in Post Graduate Medical Courses.

3. The facts, in nutshell, as pleaded in the writ petitions are

that the petitioners participated in the National Eligibility-cum-

(4 of 17) [CWP Nos.687 & 1486 of 2022]

Entrance Test - Postgraduate, 2021 (for short 'NEET PG 2021')

held on 11.09.2021 and all of them were declared successful in

the said examination. The petitioners, being government Doctors

working in the remote, difficult & rural areas, applied as in-service

candidates in NEET PG 2021 examination and they all were

entitled for incentive marks for the services rendered by them in

remote, difficult & rural areas.

4. The petitioners have pleaded that initially a notification dated

14.04.2020 was issued declaring remote, difficult and rural areas

and the relevant date for calculating bonus marks was prescribed

as 30.04.2020.

5. The petitioners have pleaded that for Pre-PG 2021, the State

Government had initially issued a letter dated 18.03.2021

whereby cut-off date for calculating the experience was prescribed

as 30.04.2020.

6. The petitioners have pleaded that surprisingly another

letter/order has been issued on 08.01.2020 by which cut-off date,

for calculation of experience for the purpose of giving

bonus/incentive marks, is extended from 30.04.2021 to

30.09.2021.

7. The petitioners have pleaded that the State Government

surprisingly has made a reference of letter dated 26.10.2021

issued by the Medical Counseling Committee for extending the

date to 30.09.2021 and the said date was only in relation to

completion of internship by MBBS graduates and it had nothing to

do with the in-service Doctors.

(5 of 17) [CWP Nos.687 & 1486 of 2022]

8. The petitioners have also pleaded that the impugned letter

dated 08.01.2022 permits the candidates to get the benefit of

bonus marks, for which otherwise they are entitled for in the next

year of counseling i.e. 2022 and the National Board of

Examination has also announced the schedule for NEET PG 2022

by holding the said examination on 12.03.2022.

9. Mr.N.K.Maloo, Senior Counsel appearing for the petitioners

has made following submissions:-

9.1 Cut-off date of 30th April of each year was prevailing

practice for the State Government since 2018 for counting

experience of in-service Doctors and long prevailing practice

has been changed by the respondents this year in an

arbitrary manner.

9.2 Granting of bonus marks by counting experience upto

30.09.2021 has completely changed the zone of

consideration/the merit of in-service Doctors, who will

complete their service of 1/2/3 years as on 30.09.2021. The

said change is to the prejudice of the petitioners and other

candidates having cascading effect, which is explained by

citing an example that one person having 513 merit position

shifted to 190 by granting him benefit of one year.

9.3 The State Government, while filing reply in S.B.Civil

Writ Petition No.11583/2021 (Jitendra Singh Nitharwal Vs.

State), had specifically taken a stand that candidates are

provided experience on the basis of an ascertained cut-off

date and the same is sacrosanct. Learned Senior Counsel

(6 of 17) [CWP Nos.687 & 1486 of 2022]

submitted that once the State Government has taken a stand

by filing affidavit on 04.01.2021, the extension of date by

issuing notification dated 08.01.2022 is like taking a U-Turn

and the State Government cannot be permitted to shift its

stand.

9.4 The State Government has not kept in mind the

relevant consideration while changing the date of counting

experience as the category of freshers/MBBS students to

complete their internship during COVID-19 period upto

30.09.2021 is altogether on a different footing and the same

logic does not apply while dealing with the cases of in-

service Doctors as they were already serving in remote,

difficult and rural areas upto a particular time.

9.5 The issue with regard of fixing the cut-off date of

30.09.2021 is required to be adjudicated independently by

this Court as the letter/order dated 08.01.2022 is

independently challenged and this Court in the case of

Dr.Delip Singh & Ors. Vs. State of Rajasthan & Ors.

[S.B.Civil Writ Petition No.11568/2021 and other

connected cases has not considered the validity of such

letter/order while deciding the writ petitions vide order dated

10.01.2022. Learned Senior Counsel submitted that even the

Division Bench while dismissing the appeal filed by Dr.Neha

Choudhary Vs. State of Rajastna & Ors. [D.B.Special

Appeal Writ No.201/2022] and another connected appeal

vide order dated 25.01.2022, though has upheld the order

passed by this Court in the case of Dr.Delip Singh (supra),

(7 of 17) [CWP Nos.687 & 1486 of 2022]

however, the Division Bench has not touched on any other

aspect of the matter more particularly pertaining to

extension of cut-off date from 30.04.2021 to 30.09.2021

under the notification dated 08.01.2022.

10. Learned Senior Counsel in support of his submissions, placed

reliance on the following judgments rendered by the Apex Court:-

(i) P.Mohanan Pillai Vs. State of Kerala reported in 2007 (9) SCC 497

(ii) Kumari Shrilekha Vidyarthi Vs. State of U.P. reported in AIR 1991 SC 537

(iii) Opto Circuit India Ltd. Vs. Axis Bank & Ors. reported in 2021 (6) SCC 707

11. Per contra, Mr.Harshal Tholia appearing on behalf of

Dr.Vibhuti Bhushan Sharma, Addl.Advocate General has made

following submissions:-

11.1 The issue of extension of cut-off date from 30.04.2021

to 30.09.2021 is no more res integra as the Division Bench

has not only upheld the order passed by this Court in the

case of Dr.Delip Singh (supra) but also held that fixing of

date and granting incentive is a matter of policy and depends

on the discretionary exercise of powers of the State

Government.

11.2 The State Government has taken the decision of

extension of cut-off date, as a matter of policy by keeping in

mind several factors and the letter dated 26.10.2021 issued

by the Medical Counseling Committee extending the date to

30.09.2021 for completion of internship by MBBS graduates

(8 of 17) [CWP Nos.687 & 1486 of 2022]

may not be the only criteria for extending the cut-off date

but the same has to be looked into by considering the

situation prevailing due to COVID-19.

11.3 The State Government, as a matter of policy, can take

a new decision and separate order can be passed as the

same is State's prerogative.

11.4 The cut-off date if fixed by the competent authority is

having nexus with the object to be achieved, the valid

classification is permissible and the same cannot be termed

as arbitrary.

11.5 Policy of grant of incentive marks, to in-service Doctors

by fixing different cut-off dates, has been made by various

States in the entire country and specifically the State of

Andhra Pradesh and Telangana have also fixed different

dates.

12. Learned Counsel Mr.Tholia, in support of his submissions,

placed reliance on the following case law:-

(i) State of Bihar Vs. Ramjee Prasad reported in 1990 (3) SCC 368

(ii) Union of India & Anr. Vs. Sudhir Kumar Jaiswal reported in 1994 (4) SCC 212

(iii) UGC Vs. Sadhana Chaudhary & Ors. reported in 1996 (10) SCC 536

(iv) Ramrao & Ors. Vs. All India Backward Class Bank Employees Welfare Association & Ors. reported in 2004 (2) SCC 76

13. Learned Counsel Mr.Angad Mirdha appearing for National

Medical Commission submitted that Regulation 9(IV) of the Post

Graduate Medical Education Regulations, 2000 (in short "the

Regulations, 2000") provides that merit of in-service government

(9 of 17) [CWP Nos.687 & 1486 of 2022]

Doctors will be determined by the government/competent

authority as an incentive upto maximum of 30% of the marks

obtained in National Eligiblity-cum-Entrance Test and

remote/difficult/rural areas are required to be notified by the State

Government/competent authority from time to time.

14. Mr.Mirdha further submitted that the entire calendar, right

from commencement of admission process till completion of

counselling, has always been fixed by the Hon'ble Supreme Court

from time to time and in the present Sessions of 2021-22 since

the matter was subjudice before the Hon'ble Supreme Court

relating to EWS/OBC, now decks have been cleared by the Hon'ble

Supreme Court and the entire process of counselling is now being

done, as per the directions of the Hon'ble Supreme Court.

15. Counsel further submitted that plea of consistent practice

followed by the State Government of fixing 30th April of every year

as cut-off date might have been relevant in those past years but in

the present year when the admissions are being finalized now, if

the State Government has taken 30.09.2021 as the cut-off date

for in-service Doctors, no fault can be found with such decision.

16. Counsel further submitted that there are always some

candidates who have disadvantage or advantage whenever such

decisions are taken by the competent authorities by fixing the cut-

off date, however, the same should not result into disturbing the

entire admission process and this kind of dispute is required to be

settled by giving quietus at this stage itself.

(10 of 17) [CWP Nos.687 & 1486 of 2022]

17. I have heard learned counsel for the parties and with their

assistance perused the material available on record.

18. This Court finds that in the first series of litigation

[Dr.Jitendra Singh Nitharwal & Ors. Vs. State of Rajasthan

(S.B.Civil Writ Petition No.11583/2021) & connected writ

petitions], the petitions were filed by the candidates who were

claiming parity with the Doctors who have completed their

internship upto 30.09.2021 and as such relief was sought in the

court, in the nature of direction, that parity was required to be

maintained between in-service Doctors and those candidates who

have completed their internship by a common date. This Court

vide order dated 10.01.2022 declared those writ petitions as

infructuous, since during pendency of the writ petitions, the State

Government issued the notification dated 08.01.2022 whereby

cut-off date was changed from 30.04.2021 to 30.09.2021.

19. This Court came across second series of litigation whereby

candidates sought a direction from this Court that the cut-off date

of 30.09.2021 of counting experience was not correct and the

experience upto 31.10.2021 may be counted for the purpose of

awarding bonus marks and this Court, considering the issuance of

notification dated 08.01.2022, found that the State Government

had taken a conscious decision to consider candidature of in-

service Doctors who have gained their experience upto

30.09.2021 and the eligibility & criteria for counting service was

primarily required to be fixed by the State Government by keeping

in mind several factors and if the cut-off date has been changed

by the State Government, no fault was found in such decision

(11 of 17) [CWP Nos.687 & 1486 of 2022]

making process. The relevant portion of the order dated

10.01.2022, passed by this Court in the case of Dr.Delip Singh

(supra) is reproduced hereunder:-

"This Court finds that the State Government has already taken a conscious decision to consider the candidature of the in-service Doctors who have gained their experience upto 30.09.2021 and they have not decided to count the experience upto 30.04.2021, as notified initially. The eligibility or criteria for counting services is primarily required to be fixed by the State Government by keeping in mind several factors and if State Government is now changed the cut off date for counting experience till 30.09.2021, no fault can be found, in such decision making process.

This Court further finds that if the petitioners have put in the required number of service, as per notification dated 08.01.2022, the State Government is bound to consider their cases."

20. The order passed by this Court dated 10.01.2022 was put to

challenge by way of special appeal before the Division Bench and

the Division Bench in the case of Dr.Neha Choudhary (supra) while

dismissing the special appeal vide order dated 25.01.2022, has

held as follows:-

"14. Having heard learned counsel for the parties and having perused the documents on record we find that the policy to grant incentive marks to in-house doctors serving in difficult, remote or rural areas has been framed by the State Govern- ment by virtue of which for every completed year of service in such year 10% weightage would be granted for the pur- pose of PG medical course. This would be over and above the marks scored by the candidate in NEET examination. Ordi- narily such experience would be considered upto 30 th April of the relevant year. Initially in the present admission process also the cut off date prescribed by the State Government was 30.04.2021. However initially on account of spread of corona virus the conducting of NEET examination itself had to be postponed. The examination could be completed only on 11.09.2021. Even thereafter the counselling could not start on account of legal controversies regarding reservations provided in PG medical courses. The State Government tak- ing cognizance of such developments has on its own ex- tended the time limit from 30.04.2021 to 30.09.2021. In our view the same is principally a matter of policy and depends on the discretionary exercise of powers of the State Govern-

(12 of 17) [CWP Nos.687 & 1486 of 2022]

ment. To begin with grant of incentive itself is a policy matter and based on the discretion of State authorities. Any exten- sion for considering the experience is also part of such dis- cretionary exercise of the powers. Unless it is shown that such discretion is exercised arbitrarily or malafidely this Court would not interfere in such policy matters.

15. Moreover, as correctly pointed out by the counsel for NMC, the policy of the State is to grant incentive. No candi- date has a vested right to claim such incentives, that too de- hors the State policy. Such cut off date cannot be kept fluc- tuating. The date of counselling would depend on several factors. The suggestion that experience gained by the candi- date right till the first date of counseling is therefore not ac- ceptable. There is yet another angle to this issue. The pe- rusal of the State policy would show that the incentive is granted to ensure that sufficient numbers of doctors are available to serve in remote, difficult and rural areas. On ac- count of difficult living conditions in such areas these doctors would also suffer a degree of handicap in their preparations of PG medical entrance examinations. To offset such handi- cap incentive is being offered. Once examination is over, the candidate cannot complain of being disadvantaged in making the preparations as compared to the other candidates. The cut off date of 30.09.2021 prescribed by the State Govern- ment therefore requires no interference.

16. In the result, appeals are dismissed."

21. This Court finds that the Division Bench has observed that

issue with regard to extension of date under the notification dated

08.01.2022 was pending before this Court, as such the Division

Bench did not touch on any aspect of the challenge made by the

candidates, accordingly, this Court is required to adjudicate on the

said issue.

22. The submission of learned Senior Counsel for the petitioners

that past practice since 2018 has always been to fix 30 th April of

each year, suffice it to say by this Court that if due to COVID-19

situation prevalent in the entire country, the entire schedule of

examination and admission has been affected, the competent

authority if fixes the cut-off date by keeping in mind the

(13 of 17) [CWP Nos.687 & 1486 of 2022]

experience of in-service Doctors in remote, difficult and rural

areas having an object to be achieved, the past practice cannot

prevail in changed circumstances and as such no fault can be

found in the same.

23. The submission of learned Senior Counsel for the petitioners

that since the State Government, while filing reply in S.B.Civil Writ

Petition No.11583/2021 (Jitendra Singh Nitharwal Vs. State) has

taken a specific stand that sacrosanct date is 30.04.2021, the

same cannot be changed, this Court is of the view that if the State

Government has kept in its mind the object of giving the

permissible benefit i.e. maximum of 30% of the marks obtained in

National Eligiblity-cum-Entrance Test, as per the Regulation 9(IV)

of the Regulations, 2000, the decision of the State Government

cannot be termed as arbitrary or dehors any statutory provision.

24. The submission of learned Senior Counsel for the petitioners

that reference in the notification dated 08.01.2021 of a letter

dated 26.10.2021, issued by the Medical Counseling Committee,

referring to cut-off date for completion of internship for MBBS

graduates by extending it to 30.09.2021 and the same has no

nexus with the present extension of date, suffice it to say by this

Court that even if the cut-off date for completion of internship has

been extended in the letter dated 26.10.2021, the State

Government has full authority to extend such date on its own by

keeping the relevant factors in mind.

25. The submission of learned Senior Counsel for the petitioners

that change of merit affecting the entire merit of the candidates

by granting them benefit upto 30.09.2021 resulting into great

(14 of 17) [CWP Nos.687 & 1486 of 2022]

disparity, this Court finds that on account of grant of certain bonus

marks if the candidate becomes entitled for placement in merit,

the same cannot be termed as illegal or affecting right of any

other candidate.

26. The submission of learned Senior Counsel for the petitioners

that zone of consideration has been extended or rule of game has

been changed after the game has started, suffice it to say by this

Court that in the matter of admission, if the eligibility is prescribed

by the competent authority and certain benefits are to be given to

the candidates, as per the policy of the State Government, the

same cannot result into violating any zone of consideration or rule

of game being changed after the game has started.

27. This Court finds that the State Government has initially taken

a decision by fixing the cut-off date of 30.04.2021 and later on, as

a policy decision, the State Government has changed the cut-off

date to 30.09.2021. The State Government, in its wisdom and as

a matter of policy, thought that benefit to in-service Doctors is

required to be extended upto 30.09.2021, as incentive of bonus

marks. If the State Government has found that rendering of

service in remote, difficult and rural areas entitles a person to

certain incentive/bonus marks, then the decision of State

Government to confer such benefit upto a particular date cannot

be termed as whimsical or malafide. The grant of incentive may

not come to an end only by issuing initial notification but if

continuation in service in remote, difficult and rural areas gives

benefit to in-service Doctors then same is in consonance with the

object of granting benefit to the in-service Doctors.

(15 of 17) [CWP Nos.687 & 1486 of 2022]

28. This Court finds that fixation of a cut-off date, may be in a

given case, cause hardship to a candidate or group of candidates

but that per se does not lead to the conclusion that such fixation

of date itself is arbitrary. Any cut-off date, which is fixed by the

State Government, will always be affecting some of the candidates

but at the same time, fixation of cut-off date, if has a degree of

inherent randomness, causing hardship to certain group of

candidates, the same cannot be a ground to declare such date as

arbitrary.

29. This Court finds that the writ Courts, under Article 226 of the

Constitution, may not interfere in every decision that is taken on

the administrative side and fixing of a cut-off date, will be out of

purview of a writ Court until the same is either fixed by keeping in

mind the whimsical considerations or fixed in a malafide manner.

30. As regards reliance placed by learned Senior Counsel for the

petitioners to the judgment rendered by the Apex Court in the

case of P.Mohanan Pillai Vs. State of Kerala reported in 2007

(9) SCC 497, a perusal of the said judgment shows that facts

before the Apex Court were in respect of extending the zone of

consideration by increasing the ratio while holding interview and

the same was not known to the candidates who participated and

as such the said judgment is of little assistance to the learned

Senior Counsel for the petitioners.

31. So far as reliance placed on the judgment passed by the

Apex Court in the case of Kumari Shrilekha Vidyarthi Vs. State

of U.P. reported in AIR 1991 SC 537, the said decision is an

(16 of 17) [CWP Nos.687 & 1486 of 2022]

authority about powers of public authorities and there has been no

concept of unfettered discretion to a public authority and the

power which is possessed by the public authority is only to be

used for public good. The said decision is to judge fairness and

reasonableness in the State actions and the same is of little

assistance to the learned Senior Counsel for the petitioners.

32. The reliance placed by learned Senior Counsel for the

petitioners on the case of Opto Circuit India Ltd. Vs. Axis Bank

& Ors. reported in 2021 (6) SCC 707, the Apex Court has held

that any action taken by the authority is required to be sustained

with reference to the contents of the impugned

order/communication and the same cannot be justified by

improving the same through the contention raised in the objection

statement or affidavit filed before the Court.

33. The said principle is well settled principle by the Apex Court

way back in the year 1978 in the case of Mohinder Singh Gill

Vs. Chief Election Commissioner reported in 1978 (1) SCC

405.

34. This Court, while passing the order in the case of Dr.Delip

Singh (supra), though has not judged the validity of notification

dated 08.01.2021, as has been challenged in the present writ

petition, however, the power of the State Government to take a

conscious decision of fixing a cut-off date, keeping in mind the

relevant considerations and factors, has been approved and the

said order has also been upheld by the Division Bench of this

Court in the case of Dr.Neha Choudhary (supra).

(17 of 17) [CWP Nos.687 & 1486 of 2022]

35. This Court finds that the Madras High Court in the case of GA

Vishwajeet Vs. UOI & Ors. [WP NO.16526/2021] &

connected writ petitions decided on 09.08.2021 has dealt with the

issue of seeking mandamus to participate in the NEET PG 2021 by

extending the cut-off date for completing one year mandatory

Compulsory Rotatory Residential Internship to 31 st October, 2021

instead of 30th June, 2021. The Madras High Court has declined to

interfere by holding that cut-off dates are not fixed based on

individual claims made and the authorities are to take into

consideration a wide range of options and then take a decision.

36. This Court similarly finds that the Delhi High Court in the

case of Sh.Arman Sindhu Vs. UOI & Ors. [WP(C)

NO.8429/2021] decided on 18.08.2021 has also considered the

grievance of extending the date of completion of one year

Compulsory Rotatory Residential Internship beyond 30 th

September, 2021 upto 31st October, 2021. The said challenged has

also been declined by the Delhi High Court while giving separate

reasons and further following the view taken by the Madras High

Court in the case of GA Vishwajeet (supra).

37. Accordingly, this Court does not find any force in both the

writ petitions and the same are hereby dismissed.

(ASHOK KUMAR GAUR),J

Solanki DS, PS

Powered by TCPDF (www.tcpdf.org)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter