Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 17, Cited by 0]

Delhi High Court

Dr. Deeksha Kalra & Ors vs Guru Gobind Singh Indraprastha ... on 13 April, 2017

Author: V. Kameswar Rao

Bench: V. Kameswar Rao

*       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-
W.P.(C) No. 2610/2017 Page 1 of 27
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 W.P.(C) No. 2610/2017 Page 2 of 27 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 W.P.(C) No. 2610/2017 Page 3 of 27 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 W.P.(C) No. 2610/2017 Page 4 of 27 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, W.P.(C) No. 2610/2017 Page 5 of 27 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 W.P.(C) No. 2610/2017 Page 6 of 27 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 W.P.(C) No. 2610/2017 Page 7 of 27 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 W.P.(C) No. 2610/2017 Page 8 of 27 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 W.P.(C) No. 2610/2017 Page 9 of 27 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 W.P.(C) No. 2610/2017 Page 10 of 27 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 W.P.(C) No. 2610/2017 Page 11 of 27 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 W.P.(C) No. 2610/2017 Page 12 of 27 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 W.P.(C) No. 2610/2017 Page 13 of 27 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, W.P.(C) No. 2610/2017 Page 14 of 27 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 W.P.(C) No. 2610/2017 Page 15 of 27 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 W.P.(C) No. 2610/2017 Page 16 of 27 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 W.P.(C) No. 2610/2017 Page 17 of 27 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 W.P.(C) No. 2610/2017 Page 18 of 27 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 W.P.(C) No. 2610/2017 Page 19 of 27 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 W.P.(C) No. 2610/2017 Page 20 of 27 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.
W.P.(C) No. 2610/2017 Page 21 of 27
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 W.P.(C) No. 2610/2017 Page 22 of 27 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 W.P.(C) No. 2610/2017 Page 23 of 27 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 W.P.(C) No. 2610/2017 Page 24 of 27 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 W.P.(C) No. 2610/2017 Page 25 of 27 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 W.P.(C) No. 2610/2017 Page 26 of 27 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 W.P.(C) No. 2610/2017 Page 27 of 27