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 0, Cited by 1]

Madhya Pradesh High Court

Arvind Dhakad vs The State Of Madhya Pradesh Thr on 11 January, 2016

                         WP-7552-2015
         (ARVIND DHAKAD Vs THE STATE OF MADHYA PRADESH THR)


11-01-2016

Shri Amit
Shri Amit Lahoti, learned counsel for the petitioner.
Shri Amit Bansal, learned Deputy Government Advocate
         for the respondents No.1 and 2/ State.

Smt. Nidhi Patankar, learned counsel for the respondent No.3- GR Medical College.

Shri Vivek Khedkar, learned Assistant Solicitor General of Union of India for the respondent No.4- CBI (VYAPAM Cell), Bhopal.

Heard on the question of admission.

On behalf of the petitioner, this petition is preferred for issuing the appropriate writ against the authorities of the respondents for the following reliefs:-

“ I) That, the respondents may kindly be directed to issue the Internship Completion Certificate in favour of the petitioner.
ii) That, the respondent No.3 may kindly be directed to issue the NOC in favour of the petitioner.

iii. Any other relief which this Hon'ble Court deems fit may kindly be issued in favour of the petitioner.” Petitioner's counsel after taking us through the petition as well as the annexed papers, argued that although the name of the present petitioner was stated in the initial complaint by the Enquiry Committee of the Medical College but till date the petitioner has not been charge- sheeted with respect of any alleged offence before any Court. In continuation, he said that at the initial stage, during the course of enquiry which on its conclusion, the petitioner was suspended from the classes of MBBS in which he was studying and was also subjected to show- cause notice on filing the reply of the same by the petitioner. On consideration, the petitioner was permitted by the Management of the College to continue his study in the classes and internship. On completing the internship, the College Management is not giving the requisite certificate of the same and in the lack of such certificate, the petitioner is not in a position to go for a higher study of PG and in the classes in spite of passing the qualified examination. So, in the available circumstances, when the petitioner neither charge- sheeted nor facing any trial for criminal case, if the internship completion certificate is not issued by the Medical College-respondent No.3 to the petitioner, then the future career of the petitioner may be destroyed because in the lack of PG, the petitioner could not make his bright future in the field of Medical Science. On the other hand, counsel of respondent No.3 apprised us that on consideration of the reply of show-cause notice, issued to the petitioner after his suspension, on certain terms and conditions as stated in Annexure P/2 and according to her further submission, petitioner has not fulfilled such conditions and subject to such conditions, he was permitted to continue his study and internship. She also stated that the petitioner has completed his internship but during pendency of investigation of the case with the CBI and the correspondence between the CBI and the College Management, the College authorities are not in a position to issue the internship certificate to the petitioner.

The CBI Counsel submits that the supplementary investigation of the criminal case is being carried out and till date, the petitioner has not been arrested by its Agency but in future, if necessary, then CBI agency may proceed against the petitioner also, but subject to availability of prima facie evidence and circumstances against him.

State Counsel submits that he is adopting the argument advanced by counsel of respondent No.3. Keeping in view the aforesaid arguments advanced by the counsel present and in the available circumstances, this petition is hereby admitted for final hearing. Respondents' counsel have taken notice of this admission, hence, no further notice is required to be issued.

In the available circumstances, as an interim measure, the authorities of respondent No.3 is directed to issue the internship completion certificate to the petitioner as early as possible on or before 15th January, 2016, if he has successfully completed the internship and passed out its examination. It is further observed that the said certificate be issued to the petitioner after obtaining an undertaking from him that subject to final decision of this petition on arising the occasion he will abide by the decision of this petition and if necessary, he will surrender such certificate in the office of the authorities of the respondent No.3. In such premises, it is also observed that such certificate shall be deemed to be subject to any further interim order or final order of this petition.

Looking to the nature of the case, office is directed to list this case alongwith WP No. 64/2015 for final hearing in the caption of ''High Court Expedited Cases''. Certified copy as per rules.


(U.C. MAHESHWARI)                     (SUSHIL KUMAR GUPTA)
       JUDGE                                   JUDGE