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 3]

Supreme Court of India

Dr. Sanjay Mehrotra And Anr. vs Gsvm Medical College, Kanpur And Ors. on 13 January, 1989

Equivalent citations: AIR1989SC775, JT1989(1)SC274, 1989(1)SCALE161, (1989)1SCC559, 1989(1)UJ469(SC)

Bench: M.M. Dutt, T.K. Thommen

ORDER

1. Special leave is granted. Heard learned counsel for the parties.

2. The two appellants, namely, Dr. Sanjay Mehrotra, son of Shri B.R. Mehrotra, Dr. Vivek Tandon, son of Shri T.N. Tandon and respondent No. 9, Dr. Sanjeev Kumar Aggarwal, son of Shri R.K. Aggarwal were admitted in G.S.V.M. Medical College, Kanpur in D.M. (Cardiology) course for the session 1987-89. The admissions of the appellants and the respondent No. 9 were set aside by the High Court by its judgment dated 16th September, 1988 at the instance of respondent No. 6. By the said judgment the High Court also directed the admissions of respondents Nos. 6, 7 and 8 in the said course.

3. It appears that the Government of U.P. framed certain rules for the admission in the superspeciality Courses. Under the said rules candidates will be admitted on the basis of their merits in the M.B.B.S. examinations. Under the Rules, 75% of the seats are reserved for the institutional candidates. The appellants and the respondent No. 9 were admitted on the basis of institutional preference.

4. According to the High Court, in view of the decision of this Court in Dr. Pradeep Jain etc. v. Union of India and Ors. etc. 1984 (3) SCC 942, admission to superspeciality courses should be made strictly on the basis of present merit and as no examination was held by the college to assess the merits of the candidates, the High Court set aside the admission of the appellants and respondent No. 9.

5. It is stated by Mrs. Shobha Dikshit, learned counsel appearing for the State of Uttar Pradesh that there is likelihood of two seats falling vacant i.e. one seat at G.S.V.M. Medical College, Kanpur and the other seat at K.G.S. Medical College, Lucknow.

6. Our attention is, however, drawn to the fact that for the session 1988-90 four seats are lying vacant and they have not yet been filled. The 1988-90 session is the current session and no steps have yet been taken for filling up those vacancies. We are told that advertisements will soon be published for admission in the 1989-91 session. In the circumstances, we are of the view that as four seats are vacant for the current session, the appellants and respondent No. 9 can be admitted in the current session. Accordingly, we direct the respondents Nos. 1 to 4 to admit the appellants and the respondent No. 9 in the vacant seats in the current session i.e. 1988-90 session. We make it quite clear that examinations for the current session will be held at such time as the authorities may decide in that regard. If any seat for the 1987-89 session falls vacant either at G.S.V.M. Medical College, Kanpur or at K.G.S. Medical College, Lucknow, it will be open to the authorities concerned to admit the appellants in those two seats. In any event, the appellants and respondent No. 9 shall be admitted in the vacancies for the current session 1988-90.

7. Before we conclude, we may express the view that in future it would be better for the authorities concerned to hold admission tests for the assessment of merits of the candidates for admissions in the superspeciality Courses.

8. The appeals are disposed of as above. There will be no order as to costs.