Monday, 20, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Board of Governors in Supersession of Medical Council of India Vs. Dr. Priyambada Sharma
2022 Latest Caselaw 828 SC

Citation : 2022 Latest Caselaw 828 SC
Judgement Date : 17 Oct 2022
Case No : C.A. No.-007533-007534 / 2022

    
   SC Pdf Link

Board of Governors in Supersession of Medical Council of India Vs. Dr. Priyambada Sharma & Ors.

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 35073508 of 2020]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 24800 of 2019]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 24021 of 2019]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 24023 of 2019]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 24020 of 2019]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 27463 of 2019]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 26970 of 2019]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 7077 of 2021]

[Civil Appeal No(s). of 2022 arising out of S.L.P. (C) No(s). 7111 of 2021]

Rastogi, J.

1. Leave granted.

2. The Board of Governors of Medical Council of India (now, "The National Medical Commission") has filed these appeals assailing the judgment of the High Court of Calcutta directing respondent no.2West Bengal University of Health Sciences to admit the respondentcandidates initially by interim orders dated 04th June 2019, 16th July, 2019 and 30th July, 2019 passed by the learned Single Judge of the High Court of Calcutta granting provisional admission pursuant to interim orders to the studentapplicants in postgraduate medical courses beyond the cutoff date in complete ignorance of their placement in the order of merit in postgraduate medical courses, which were later disposed of by an Order dated 4th November, 2019 on the premise that since the respondentstudents have undergone six months of postgraduate medical course, their provisional admission stand regularized and later directed to be treated as a regular postgraduate student.

3. Facts have been noticed from Civil Appeal @ SLP(C) Nos.35073508 of 2020 and Civil Appeal @ SLP(C) No.27463 of 2019.

4. It is not disputed that the respondentstudents are MBBS Doctors and appeared in NEET (PG)2019 entrance examination seeking admission in State quota seats in postgraduate medical courses in medical colleges of the State of West Bengal for the academic year 20192020.

5. The result of NEETPG was declared by the National Board of Education (NBE) on 31st January, 2019. The minimum cutoff qualifying marks for NEET examination are as follows:

1) Unreserved category 50th percentile - 340/1200 marks

2) Reserved category(SC/ST/OBC)40th percentile - 292/1200 marks

3) PwD - 45th percentile - 317/1200 marks

The NEET marks and the rank of the respondentstudents are as under:

1) Priyambada SharmaNEET Score:386/1200; NEET Rank:57960

2) Priti Dhara NEET Score:386/1200; NEET Rank:57948

3) Alankret Dhillon NEET Score:387/1200; NEET Rank:57581

4) Anirban Bose NEET Score:318/1200; NEET Rank:78437

5) Mohd. Asif Kabir NEET Score:341/1200; NEET Rank:71142

6) Kaustav De NEET Score:626/1200; NEET Rank:24442

7) Sujan Kr. Ghosh NEET Score:403/1200; NEET Rank:53324

8) Pushpak Ghose NEET Score:626/1200; NEET Rank:12177

9) Sanjib Kr. Choudhary NEET Score:319/1200; NEET Rank:78012

6. The admission schedule for the academic year 201819 onwards for postgraduate courses as provided in the Medical Council of India Postgraduate Medical Education Regulations, 2000(hereinafter being referred to as the "Regulations 2000") amended upto May, 2018 is as follows:

In the above Appendix the time schedule with regard to Broad Speciality has been substituted with the following in terms of Notification published in the Gazette of India on 20.02.2018 and 05.04.2018.

Admission schedule from the academic year 201819 onwards for Postgraduate courses (broad speciality):

S. No

Schedule for Admission

Central Counselling

State Counselling

All India Quota

Deemed + Central Institute

1

Conduct of Exam

By 10th January

2

Declaration of result

By end of January

3

1st Round of Counselling

12th March24th - March

12th March - 24th March

25th March - 5th April

4

Last Date of joining

3rd April

3rd April

12th April

5

2nd Round of Counselling

6th April - 12th April

6th April - 12th April

15th April - 26th April

6

Last date of joining

22nd April

22nd April

3rd May

7

Mop up Round

 

12th May - 22nd May

4th May - 8th May

8

Last date of joining

 

26th May

12th May

9

Forwarding the list of students in order of merit equalling to ten times the number of vacant seats to the Medical Colleges by the Counselling Authority

 

27th May

13th May

10

Last date of joining

 

31st May

18th May

Note:

1. All India Quota Seats remaining vacant after last date for joining i.e. 10th May will be deemed to be converted into State Quota.

2. Institute/College/Courses permitted after 28th February will not be considered for admission/allotment of seats for current academic year.

3. In any circumstances, last date for admission/joining will not be extended after 31st May.

4. For the purpose of ensuring faithful obedience to the above timeschedule, Saturday, Sunday or Holidays (except National Holiday) shall be treated as working day.

5. The following Matrix shall be applicable with regard to permissibility to students to exercise fresh choice during counselling:-

Round

Free Exit

Exit with forfeiture of fees

Ineligible for further counselling

Amount of registration fee

AIQ I/Deemed

       

AIQ II/ Deemed

 

If not joined

If joined

Government Rs. 25,000 (half for SC/ST/OBC) Deemed - Rs.2,00,000

State Quota I

       

State Quota II

 

If not joined

If joined

Government Rs. 25,000 (half for SC/ST/OBC) Private - Rs.2,00,000

State Quota Mop-Up

       

Deemed Mop-Up

       

7. The admission schedule has to be rigidly followed in admission to the postgraduate courses and Note 3 appended thereto clearly stipulates that, in any circumstances, last date for admission/joining will not be extended beyond 31st May and no deviation from the admission schedule is permissible and this schedule has been fixed by this Court pursuant to the judgment in Mridul Dhar(Minor) and Another vs. Union of India and Others1 followed in Priya Gupta vs. State of Chhattisgarh and Others2 and Ashish Ranjan and Others vs. Union of India and Others3.

8. It will be relevant to note that this Court in Mridul Dhar(Minor) and Another (supra) noted that there was no consistency in fixing the time schedule for admissions to medical courses and there were much irregularities in maintaining a prescribed schedule which has been exploited by medical colleges by admitting undeserved students and that was affecting the academic session. This Court intervened in the matter and fixed the time schedule for admission to the medical colleges including postgraduate admissions and accordingly, the schedule was notified by the Medical Council of India and direction was given for strict adherence of rules which was later reiterated in Priya Gupta (supra) followed by Ashish Ranjan and Others(supra).

9. This Court specifically gave its approval to the admission schedule which has been prescribed under the broucher of Medical Council of India (now, The National Medical Commission) for the academic year 201819 onwards for the postgraduate medical courses which the Commission has to strictly follow and no deviation is permissible in any circumstances and accordingly last date for admission/joining will not be extended after 31st May.

10. It reveals from the record that after the admission/counselling process was over on 31st May, 2019, approximately 153 seats remained vacant in State Quota of the postgraduate medical seats for the academic year 201920 and the respondentstudents have failed in their attempt after participating in the last counselling in securing admission to postgraduate medical seat in any of the specialty because of their much lower rank in the order of merit.

11. At this stage, the respondent Dr. Priyambada Sharma and others filed their writ petitions before the High Court under Article 226 of the Constitution with the grievance that although the final round of counselling on 31st May, 2019 is over, the postgraduate seats for academic session 201920 are still available/lying vacant and at least against the vacant seats, they may be considered for admission in the postgraduate medical course.

12. The learned Single Judge by interim orders dated 04th June, 2019, 16th July, 2019 and 30th July, 2019 in a batch of writ petitions directed the appellant to grant provisional admissions to the students in postgraduate medical courses by ignoring the cutoff date i.e. 31st May and also ignoring the principle of merit and these interim orders were later made absolute by order dated 04th November, 2019 on the premise that the students have joined postgraduate medical courses and have undergone training/education for six months or more and accordingly, such admissions are regularized and each of them who have joined postgraduate medical course shall be treated as normal postgraduate student.

13. These orders became a subject matter of challenge in special leave petitions before this Court and the interim orders and also the final order dated 04th November, 2019 passed by the High Court were stayed by this Court in the respective special leave petitions. It is informed that so far as respondent Dr. Priyambada Sharma is concerned, she has not continued her studies since September, 2019. At the same time, in Civil Appeal @ SLP(C) No.27463 of 2019, respondentstudents were allowed to pursue the course by the University despite the stay order granted by this Court.

14. Learned counsel for the appellant submits that the High Court has committed manifest error in directing the provisional admissions in this batch of appeals in postgraduate medical courses in the academic year 201920 beyond 31st May and that apart, the admission could not have been made on the principle of firstcumfirstserve regardless of their placement in the order of merit which is the touchstone for admissions to the postgraduate medical courses. Such orders passed by the High Court are not legally sustainable and deserve to be set aside.

15. Learned counsel for the appellant further submits that merely because some of the students have been allowed to be continued on provisional basis in postgraduate medical courses despite the stay order passed by this Court, no sympathy can be claimed by them and such misplaced sympathy indeed will lay down a bad precedent and submits that all such interim orders and the provisional admissions made of the respective respondents students in post10 graduate medical courses for the academic year 201920 deserve to be quashed and set aside.

16. Learned counsel for the appellant further submits that in numerous cases, petitions have been filed in this Court seeking extension of time either on account of some particular exigency faced by any individual college or university but generally on the ground that large number of seats for postgraduate courses either remained unfilled or are lying vacant and this Court has declined such request with the direction that time schedule must be strictly adhered to.

17. On the other hand, learned counsel for the respondents submits that either of the respondentstudent was not at fault and only because of the interim orders passed by the High Court in the first instance, the University could not conduct the second round of counselling within the time schedule and pursuant to the order of the Division Bench dated 30th May 2019, the second round of counselling was held on 31st May, 2019 and on the same day, admissions to postgraduate medical courses were closed. Only to meet out the aforesaid difficulty, interim orders were passed by the High Court in the interest of justice.

In the first instance, the respondentstudents are deprived from participating in a fair manner in the second round of counselling which was held on 31st May, 2019 and that was the reason for which the respondents approached the High Court by filing the writ petitions and taking the legitimate grievance of the students, interim orders were passed granting provisional admissions to postgraduate medical courses without disturbing the admissions already made and the students have become the victims of delay in holding the second round of counselling for the academic year 201920.

18. Learned counsel for the respondents further submits that the students were not at fault and any intervention made by the High Court while passing the interim orders in the first instance interfering the admission process duly notified, in no manner, could be attributed to the students but ultimately down the line, it is the students who suffer and at least such of the students who have completed their course or are at the verge of completing the course, be permitted to complete the course and to appear in the examination and if that is not being permitted in the given facts and circumstances, they will only lose three precious years of their life and neither the appellant nor anyone else is going to be benefitted.

19. We have heard learned counsel for the parties and with their assistance perused the material available on record.

20. That so far as the time schedule prescribed by the Medical Council of India in its Regulations, 2000 of which reference has been made for the academic year 201920 for admission to the postgraduate medical courses is concerned, it has to be strictly followed and that, in any circumstance, is not to be deviated. Last date for admissions to the postgraduate medical course will not be extended after 31st May and the schedule has been prescribed in compliance of the judgments of this Court of which reference has been made in Mridul Dhar(Minor) and Another(supra) followed by this Court in Priya Gupta (supra) and Ashish Ranjan and Others(supra) and this Court has consistently held that the schedule for admission to the postgraduate medical courses must be followed strictly leaving no discretion to any authority to permit admissions over the cutoff date under schedule for admission to postgraduate medical courses i.e. 31st May.

21. That even when the complaints are made to this Court that large number of seats are lying vacant seeking extension of time to fill those unfilled undergraduate/postgraduate seats of medical courses, this Court always declined such requests and directed that schedule must be strictly adhered to.

22. This Court in Education Promotion Society for India and Another vs. Union of India and Others4 held as under:

" 6. In this case the petitioners want a general extension of time not on account of any particular difficulty faced by any individual college or university but generally on the ground that a large number of seats for the PG courses are lying vacant. It is stated that more than 1000 seats are lying vacant. In the affidavit filed by the UoI it is mentioned that as far as deemed universities are concerned there are 603 seats lying vacant. However, it is important to note that out of 603 seats lying vacant only 31 are in clinical subjects and the vast majority (572) that is almost 95% of the seats are lying vacant in nonclinical subjects. There is no material on record to show as to what is the situation with regard to the remaining 400500 seats.

This Court however can take judicial notice of the fact that every year large number of nonclinical seats remain vacant because many graduate doctors do not want to do postgraduation in nonclinical subjects. Merely because the seats are lying vacant, in our view, is not a ground to grant extension of time and grant further opportunity to fill up vacant seats. The schedule must be followed. If we permit violation of schedule and grant extension, we shall be opening a pandora's box and the whole purpose of fixing a time schedule and laying down a regime which strictly adheres to time schedule will be defeated."

23. Further, this Court in Dr. Astha Goel and Others vs. Medical Counselling Committee and Others5 held as under:

" 23. Applying the law laid down by this Court in the aforesaid two decisions to the facts of the case on hand and when the Medical Counselling Committee and the Union of India have to adhere to the time schedule for completing the admission process and when the current admission of NEETPG2021 is already behind time schedule and ever after conducting eight to nine rounds of counselling, still some seats, which are mainly nonclinical courses seats have remained vacant and thereafter when a conscious decision is taken by the Union Government/the Medical Counselling Committee, not to conduct a further Special Stray Round of counselling, it cannot be said that the same is arbitrary. The decision of the Union Government and the Medical Counselling Committee not to have Special Stray Round of counselling is in the interest of Medical Education and Public Health. There cannot be any compromise with the merits and/or quality of Medical Education, which may ultimately affect the Public Health.

26. At the cost of repetition, it is observed and held that even after eight to nine rounds of counselling, out of 40,000 seats, 1456 seats have remained vacant, out of which approximately, more than 1100 seats are nonclinical seats, which every year remain vacant, of which the judicial notice has been taken by this Court in the case of Education Promotion Society for India (supra)."

24. In the given facts and circumstances, in our considered view, the interim orders passed by the High Court granting provisional admissions in the postgraduate medical courses in the months of June and July, 2019 by orders dated 04th June, 2019, 16th July, 2019 and 30th July, 2019 which were later made absolute by an order dated 04th November, 2019 are not legally sustainable.

25. The feeble submission made by the respondents' counsel that a sympathetic view may be taken on the premise that they have been allowed to continue in their respective postgraduate medical courses for quite some time or few of them have completed the course in the interregnum despite the order of stay granted by this Court and the reliance placed on the judgment of this Court in Medical Council of India vs. Ritwik & Others6, in our view, may not be of any assistance for the reason that it was a case where the student was selected in the counselling in the first year MBBS course but was not granted admission due to his inability to pay the fee before the last date i.e. 31st August, 2018 and he was allowed to continue and pursue the course by interim order passed by this Court. In the given peculiar facts and circumstances, his admission was approved under the order of this Court.

As far as the cases of present respondents are concerned, they have participated in the second round of counselling but failed to get any seat in the postgraduate medical course because of lower rank in order of merit and by interim orders passed by the High Court, provisional admissions were granted to them ignoring the principle of merit which cannot be countenanced by this Court.

26. In our considered view, no sympathy can be shown to such students who have not only entered/admitted after 31st May of the year but their admissions were completely in contravention to the Regulations, 2000 and provisional admissions were granted by the High Court ignoring the principle of merit which is the sole touchstone for admission to the postgraduate courses based on the NEET examination, 2019 where admissions are made strictly in the order of meritcumpreference and despite the stay order passed by this Court, if they are allowed to continue in postgraduate medical courses, the same would be completely illegal and such contemptuous action on the part of the authorities, cannot be approved by this Court.

27. Consequently, the appeals succeed and are accordingly allowed. The impugned orders passed by the High Court in the respective appeals are hereby quashed and set aside. No costs.

28. Pending application(s), if any, shall stand disposed of.

..................................J. (AJAY RASTOGI)

..................................J. (C.T. RAVIKUMAR)

NEW DELHI;

OCTOBER 17, 2022

1 (2005) 2 SCC 65

2 (2012) 7 SCC 433

3 (2016) 11 SCC 225

4 (2019) 7 SCC 38

5 2022 SCC OnLine SC 734

6 2021 SCC OnLine SC 3280

 

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