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 21, Cited by 1]

Gujarat High Court

Shitanshushekhar Manoharlal Sharma vs State Of Gujarat on 12 April, 2019

Equivalent citations: AIRONLINE 2019 GUJ 92

Author: Bela M. Trivedi

Bench: Bela M. Trivedi

     C/SCA/18840/2014                                            CAV JUDGMENT




          IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
              R/SPECIAL CIVIL APPLICATION NO. 18840 of 2014
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 10163 of 2015
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 10164 of 2015
                                  With
               R/SPECIAL CIVIL APPLICATION NO. 2016 of 2016
                                  With
               R/SPECIAL CIVIL APPLICATION NO. 2690 of 2016
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 21973 of 2016
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 16380 of 2017
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 21089 of 2017
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 22806 of 2017
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 23289 of 2017
                                  With
               R/SPECIAL CIVIL APPLICATION NO. 2887 of 2018
                                  With
               R/SPECIAL CIVIL APPLICATION NO. 2901 of 2018
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 17429 of 2018
                                  With
              R/SPECIAL CIVIL APPLICATION NO. 17434 of 2018
                                  With
               R/SPECIAL CIVIL APPLICATION NO. 4961 of 2019
                                  With
               R/SPECIAL CIVIL APPLICATION NO. 5344 of 2019

FOR APPROVAL AND SIGNATURE:

HONOURABLE MS.JUSTICE BELA M. TRIVEDI
================================================================

1   Whether Reporters of Local Papers may be allowed to see the
    judgment ?

2   To be referred to the Reporter or not ?

3   Whether their Lordships wish to see the fair copy of the
    judgment ?

4   Whether this case involves a substantial question of law as to
    the interpretation of the Constitution of India or any order made
    thereunder ?


                                     Page 1 of 33
         C/SCA/18840/2014                                      CAV JUDGMENT



================================================================
          SHITANSHUSHEKHAR MANOHARLAL SHARMA & 64 other(s)
                                       Versus
                         STATE OF GUJARAT & 2 other(s)
================================================================
Appearance:
MR AMIT PANCHAL FOR MS SHIVANI RAJPUROHIT(5377) for the Petitioner(s)
No.1,10,11,12,13,14,15,16,17,18,19,2,20,21,22,23,24,25,26,27,28,29,3,30,31,32,33,
34,35,36,37,38,39,4,40,41,42,43,44,45,46,47,48,49,5,50,51,52,53,54,55,56,57,58,59
,6,60,61,62,63,64,65,7,8,9 IN Special Civil Application No. 18840 OF 2014

MRS. FALGUNI D PATEL FOR the PETITIONER(s) No. IN Special Civil Application
Nos. 2016/16, 2887/18, 2901/18, 10163/2015, 10164/2015, 21973/2016, 16380/17,
21089/17, 22806/2017, 23289/2017, 17429/2018, 17434/2018, 4961 OF 2019

MR BHARGAV HASURKAR, ADVOCATE FOR the PETITIONER Nos. 1-12 in
Special Civil Application No. 2690/2016

MS SAMTA PATEL, ADVOCATE FOR MS VIRAJBEN A JOSHI FOR the
PETITIONER(s) 1-153 IN Special Civil Application No. 5344 OF 2019

MR AR THACKER for the Respondent(s) No. 2 IN Special Civil Application No.
4961 OF 2019.
MR PK JANI, AAG with DR. VENUGOPAL PATEL for the Respondent(s) No. 1-
STATE
MRS VD NANAVATI(1206) for the Respondent(s) No. 2/ Medical Council of India
RULE SERVED(64) for the Respondent(s) No. 3
================================================================

     CORAM: HONOURABLE MS.JUSTICE BELA M. TRIVEDI

                               Date : 12/04/2019

                               CAV JUDGMENT

1. Rule in Special Civil Application Nos. 17429 of 2018, 17434 of 2018, 4961 of 2019 and 5344 of 2019. Learned AGP Dr. Venugopal Patel waives service of notice of Rule on behalf of respondent­State. Learned Advocate Mr. AR Thacker waives notice of service of Rule on behalf of respondent No. 2 in Special Civil Application No. 4961 of 2019 and learned Advocate Mrs. VD Nanavati waives service of notice of Rule on behalf of respondent No. 2 in Special Civil Application Nos. Page 2 of 33 C/SCA/18840/2014 CAV JUDGMENT 17429 of 2018, 17434 of 2018 and 5344 of 2019.

2. The core issue involved in these writ petitions centres around the validity of the Government Resolution dated 28.06.2013 issued by the respondent­State Government, in Health and Family Welfare Department, requiring the petitioners and other students to furnish a fresh bond of Rs.10,00,000/­ in the form of bank guarantee or a solvency certificate for the properties worth Rs. 12,00,000/­ as a guarantee to serve in rural areas for three years after the completion of their Post Graduate Degree/Diploma Courses from the Government Medical Colleges, in addition to the Bond executed by them at the time of taking admission in the Under Graduate Courses, and extend the same for a further period of three years.

3. For the determination of the said issue, the factual matrix of the matter is taken from Special Civil Application No. 18840 of 2014, having been filed first in point of time.

4. The petitioners at the time of filing the petition, i.e. Special Civil Application No. 18840 of 2014 were the students pursuing their Post Graduation Courses in the Medicine and Surgery with the respondent No. 3 Government Medical College, after having been admitted by the Gujarat University as per the Rules and Regulations. According to them, they being meritorious students, were admitted to the Page 3 of 33 C/SCA/18840/2014 CAV JUDGMENT respondent­Government College on the basis of the merit list prepared for the admission, after the counseling conducted by the admission committee constituted by the respondent No. 1, in accordance with the directions issued by the Supreme Court in its order dated 23.03.2012 passed in I.A. no. 16 of 2013 in Civil Appeal No. 1944 of 1993 in the matter of Anand Biji Versus State of Kerala and Others. The respondent No. 2 Gujarat University had issued the forms for admission to the Post Graduate Degree and Diploma Medical Courses for the academic year 2013­2014. At the relevant time, there was no mention about requirement of execution of any bond, though there was a mention in Clause 11 of the said form that the respondent No. 2 would have right to introduce any new rules or regulations or make any change in any of the existing rules or regulations. However, the petitioners came to know about the Circular dated 06.12.2014 issued by the respondent No. 3 which required the petitioners to furnish a bond of Rs. 10,00,000/­ in the form of Bank Guarantee or Surety against the property worth more than Rs. 12,00,000/­. On the inquiry made by the petitioners, they came to know that the Government of Gujarat, in the Health and Family Welfare Department had issued a G.R. dated 28.06.2013 requiring the students pursuing the Post Graduate Degree/ Diploma Courses to execute such Bond for serving in rural areas for a period of three years after the completion of their post graduation, and further requiring them to extend the Bond executed by them at the time of taking admission in the Under Page 4 of 33 C/SCA/18840/2014 CAV JUDGMENT Graduate Courses, for a further period of three years. According to the petitioners, such condition of bond was never brought to the notice of the petitioners at the time of admission and the said condition being extremely harsh and arbitrary was required to be quashed and set aside. Such a harsh condition would not be conducive to most of the petitioners, who though are highly meritorious, otherwise hail from very humble economic background and it was virtually impossible for them to execute such bond. It is further case of the petitioners that the Government of Gujarat in Health and Family Welfare Department had also issued another circular dated 13.10.2014 introducing a classification amongst the students similarly situated, exempting the students who were pursuing post graduation in the non­clinical subjects from the purview, ambit and scope of G.R. dated 28.06.2013. According to the petitioners, there was no rationale in meting out such discriminatory treatment at the hands of the respondent authorities with regard to the execution of the bond by the students pursuing clinical subjects and the students pursuing non­clinical subjects in Post Graduation Courses. The petitioners therefore have challenged the validity of the G.R.s dated 28.06.2013, and dated 13.10.2014, and the circular dated 06.12.2014 issued by the respondent No. 3. Similar petitions have been filed by the other petitioners pursuing the Post Graduate Degree /Diploma Courses in the subsequent years, basically challenging the legality and validity of the G.R. dated 28.06.2013 issued by the respondent No. 1 State. Page 5 of 33 C/SCA/18840/2014 CAV JUDGMENT

5. The respondents emphasizing the requirement of the execution of the bond have contended inter alia in their counter affidavits that practice of the execution of bond for pursuing medical courses is in prevalence since the year 1972. Under Article 47 of the Constitution of India, the State is duty bound to improve the public health and to provide better health services to the rural population of the State. Considering the acute shortage of MBBS Doctors in the rural areas, the State Government had introduced the scheme to tender bond to serve at the rural areas after completion of the MBBS from the Government Medical Colleges. Initially the bond amount was for Rs. 5,000/­ in the year 1972 which was gradually increased from time to time, and as per the G.R. dated 28.06.2013 in question, the said amount has been enhanced to Rs. 5,00,000/­ for Under Graduates and Rs.10,00,000/­ for the Post Graduates. However the Government vide the G.R. dated 13.10.2014 had exempted the condition of bond for non­clinical subjects like Anatomy, Physiology, Biochemistry, PSM, Forensic Medicine and Pharmacology, as the posts of non­clinical subjects were not available in the Primary Health Centers and Community Health Centers. It is also contended that vide resolution dated 22.05.2018, the State Government had deleted the condition of Bond for the students who got admission from 15% All India Quota for Under Graduate Courses, and for the students who got admission from 50% All India Quota for the Post Graduate Courses at Page 6 of 33 C/SCA/18840/2014 CAV JUDGMENT Government Medical College, in view of the order passed by the Supreme Court. It is further contended that the State Government is imparting medical education charging very nominal rate of fees as compared to the fees charged by the self finance colleges, and that the State Government incurs heavy expenditure for imparting the medical education in the Government Medical Colleges. The students are getting stipend, however they are not willing to work in rural areas and therefore the State Government had introduced the policy requiring them to execute the bond as per the G.R. dated 28.06.2013. The said policy decision of execution of bond was very much within the knowledge of the petitioners at the time of counseling and taking admission. Even the Rules 17 and 18 of the Admission Rules dated 18.05.2007 lay down the condition of Bond and undertaking to be tendered by the students, and accordingly all the students had given the written undertaking to furnish the requisite bond within 10 days, at the time of taking admission. It is further stated that such condition for execution of bond is also in existence in other States like the State of Maharashtra, Punjab, Kerala, Orissa, Madhya Pradesh, etc,. Considering the huge amount which is being spent by the State government for preparing the Doctors and for payment of stipend to them during the course of their study, it was imperative for the State Government to require the students to execute such bond, more particularly for rendering their services in the rural areas for three years after completion of Under Graduation and for three years after Page 7 of 33 C/SCA/18840/2014 CAV JUDGMENT completion of Post Graduation.

6. The respondent No. 1 has also filed further affidavit to substantiate the requirement of execution of bonds by the students contending inter alia that there is a huge backlog of vacant posts of Doctors at the various health centers in rural areas and semi urban areas in the State of Gujarat. Further elaborating the situation, it has been stated that as per the details available as on 05.10.2018, there are 4498 sanctioned post of medical officers in Class II category at various institutions in the State, out of which 3029 posts have been filled up, whereas 1469 posts are still vacant. As per the data available as on 31.08.2018, there are 679 sanctioned posts of Specialist Doctors Class­I at the Community Health Centers in the State out of which 75 posts have been filled up and 604 posts are still vacant. As per the details of last five years, the total amount of bonds undertaken by the students for the period from 2013 to 2018 was Rs. 95,34,60,000/­, out of which bonds have been executed against 3717 students from whom the amount of Rs. 41,52,80,000/­ has been recovered. Lastly, it is submitted that there being scarcity of medical officers, the State government would legitimately expect that the students who have studied in Government Medical Colleges, render their services in the rural areas as per the policy of the Government.

7. The Court while issuing Notice to the respondents in Special Page 8 of 33 C/SCA/18840/2014 CAV JUDGMENT Civil Application No. 18840 of 2014 on 24.12.2014 had granted an ad­ interim relief in terms of para. 10(D)(II), whereby the respondents were restrained from taking any adverse action including withholding the payment of stipend on the ground of non­execution of the bond and security documents, pursuant to the G.R. dated 28.06.2013 and 13.10.2014 issued by the respondent No. 1. It appears that thereafter number of petitions were filed in the years 2015, 2016, 2017 and 2018 and in all the petitions such interim relief restraining the respondents from taking any coercive actions pursuant to the said G.Rs in question was granted. Ofcourse, in the latest petitions being Special Civil Application No. 4961 of 2019 and 5344 of 2019 and others, no interim relief has been granted, as this group of petitions was being heard finally at the admission stage.

8. During the course of arguments, Learned Advocates Mr. Amit Panchal, Ms. Falguni D Patel, Mr. A G Joshi and Mr. Bhargav Hasurkar appearing for the petitioners in the respective petitions have made following submissions:

(I) The impugned G.Rs dated 28.06.2013 and 13.10.2014 are arbitrary, illegal and discriminatory as violative of Article 14, 16, 19(1) and 21 of the Constitution of India. The learned Advocate appearing for the petitioners of Special Civil Application No. 18840/2014 submitted that the impugned G.Rs Page 9 of 33 C/SCA/18840/2014 CAV JUDGMENT were issued subsequent to their admission in the PG Course and the respondents could not change the rules of game after the process of admission had already started. In this regard, he has placed reliance on the decision of the Supreme Court in case of Hemani Malhotra versus High Court of Delhi reported in (2008) 7 SCC 11.
(II) The condition requiring the PG Students to execute the bond of Rs. 10,00,000/­ by way of guarantee for serving in the rural areas for a period of three years and also to extend the bond executed as the Under Graduate students for a further period of three years, was too harsh and without any rationale or logic behind it. Such condition being dehors the admission Rules and Regulations could not be incorporated by the issuing Government Resolutions.
(III) The impugned G.Rs seek to introduce unreasonable and discriminatory classification amongst the students who were admitted under the same set of rules to the government colleges, inasmuch as the respondent Government has exempted PG students who opted for non­clinical subjects from executing the bonds and now the PG students from All India Quota have also been exempted from executing such bonds.
(IV) The students pursuing the Diploma PG Courses also cannot be equated with the students pursuing PG Degree Courses inasmuch as the period of courses, the stipend paid to Page 10 of 33 C/SCA/18840/2014 CAV JUDGMENT them and the job opportunities to both the sets of students are very much different.
(V) Since no post for the branches like IHBT (MD Pathology), Microbiology are available in rural areas and very few courses of clinical branches like Radiology, Ophthalmology, ENT, Dermatology are available, the petitioners will have to work like medical officers after completing the PG Courses.
(VI) It is highly unreasonable and unjust to compel the medical students to execute bonds for serving in rural areas for three years, for each of the courses i.e. under graduation and post graduation courses. When the sufficient infrastructure facilities like laboratory, X­Ray, USG Center, trained nursing staff are not available, compelling the Post Graduate Doctors to serve in rural areas would not serve any purpose and on the contrary it would amount to wastage to their skill and knowledge for three years/six years as the case may be.
(VII) There is no time line specified in the impugned G.R. as to within what period the government would offer postings to the students on their completion of PG Courses.
(VIII) The impugned G.R. being dehorse the admission Rules, was not binding to the petitioners. The respondent No. 1 could not have compelled the students to execute the bonds, the conditions of which were ex facie arbitrary, illegal and unreasonable.
Page 11 of 33 C/SCA/18840/2014 CAV JUDGMENT

9. Per Contra, the learned AAG Mr. P.K. Jani appearing for the respondents has made following submissions:

I. The execution of bond in medical courses is prevalent since 1972 and with the passage of time only the amount of bond and the period of service has been increased. Such bond condition has never been challenged by the students earlier.

II. The State Government is incurring huge expenditure on medical education and on medical students studying in medical colleges. As per Article 47 of the Constitution of India, the State is duty bound to take all measures to improve the public health.

III. The State Government charges very nominal fees from the students studying in the government colleges and it is profound duty of such students to render their services in the rural areas after the completion of their studies, as there is acute shortage of doctors in the rural areas.

IV. The condition for execution of the bond is being made known to every student at the time of taking admission, and the students have to give undertaking at the relevant time. Such condition is also stipulated in the admission order. The admission committee also specifically mentions about the requirement of bond during the admission process. Page 12 of 33 C/SCA/18840/2014 CAV JUDGMENT

V. Such condition of bond is also prevalent in many other states, and time and again various High Courts of other States have upheld such condition justifying the act of the State Government for the betterment of public health care. VI. The condition of execution of bond for the students pursuing non ­clinical branches was deleted as the post of non­clinical Doctors were not available at the Primary Health Centers and the Community Health Centers. Such classification could not be said to be arbitrary or discriminatory.

VII. The impugned G.R. was issued under the Executive Fiat and had the binding force in view of Article 162 read with Article 166 of the Constitution of India.

VIII. Mr. Jani has placed reliance on the decisions of various High Courts in case of Dr. Adiya Shrikant Kellkar and Ors. Versus State of Maharashtra reported in AIR 1998 Bombay 260, of Kerala High Court in the matter of Ayisha Beegam (Dr.) versus State of Kerala reported in 2018 SCC Online Ker 1287, of Madras High Court in the matter of Puvanalingam Versus State of Tamil Nadu reported in 2012 SCC Online Mad 2022, of Calcutta High Court in the case of Jamirul Islam Verus State of West Bengal reported in 2018 SCC Online Cal 7455, and of Uttarakhand High Page 13 of 33 C/SCA/18840/2014 CAV JUDGMENT Court in the case of Manisha Versus State of Uttarakhand reported in 2017 SCC Online Utt 928 to buttress his submissions.

10. The contentious arguments in the light of the pleadings and accompanying documents have received in depth consideration by the Court. To recapitulate the facts, the petitioners are the students pursuing or have pursued their Post Graduation in the clinical subjects and they have been called upon to execute the bond/ surety of Rs.10,00,000/­ for serving in rural areas for three years after the completion of their Post Graduation as per the G.R. dated 28.06.2013 issued by the respondent­State. The impugned G.R. dated 28.06.2013 in its Preamble has referred earlier G.R.s issued since 1972. It has been stated therein that the G.R. dated 30.05.1972 required the students taking admissions in the MBBS Courses in the Government Medical Colleges to execute the bond of Rs. 5,000/­ for rendering their services in rural areas for two years after the completion of their study. In the year 1980, the said amount of bond was increased to Rs. 10,000/­ and in the year 1986, it was increased to Rs. 25,000/­. It has been further stated that vide G.R. dated 27.07.1993 the amount of bond was increased to Rs. 75,000/­ and the period of services in rural areas was increased to three years including one year in tribal area, and that vide the G.R. dated 18.05.2007 the amount of bond was increased to Rs. 1,50,000/­. It is also stated therein that the Page 14 of 33 C/SCA/18840/2014 CAV JUDGMENT prevalent amount of bond of Rs. 1,50,000/­ being very small amount, the students pay up the said amount and start their private practice, as a result thereof, the post of medical officers in government hospitals remain vacant, and therefore it was decided that the students getting admission in the first year of MBBS/BDS/BPT Courses shall have to execute the bond of Rs. 5,00,000/­ by way of bank guarantee or solvency certificate of the property worth Rs.7,00,000/­ as a guarantee for rendering their services in rural areas for minimum period of three years, and that the students pursuing Post Graduation Degree /Diploma Courses shall have to execute fresh bond of Rs.10,00,000/­ by way of bank guarantee or solvency certificate of Rs.12,00,000/­ for rendering services in rural areas after the completion of their studies. It has been further clarified that the students getting admission in the PG courses shall have to extend the bond given by them at the time of taking admission in MBBS for a further period of three years, and in addition thereto shall have to execute fresh bond on getting admission in the PG Courses. It is pertinent to note that in the affidavit­in­reply filed on behalf of respondent No. 1, the said resolutions/ circulars issued by the State Government from time to time have been mentioned and the copies thereof have also been produced along with the said affidavit.

11. From the bare perusal of the said G.R. dated 28.06.2013, and the earlier G.R.s mentioned therein, it appears that all the earlier Page 15 of 33 C/SCA/18840/2014 CAV JUDGMENT G.R.s/Circulars pertained to the students aspiring to take admission in the Under Graduate Courses in Government Medical Colleges and did not pertain to the students aspiring to take admission in PG Courses. The last Circular/ G.R. dated 18.05.2007 referred to in the impugned G.R. dated 28.06.2013 also was issued in connection with the Rules for Admission to MBBS/BDS/ Physiotherapy etc, Courses (Annexure X to the Affidavit in reply). The relevant Rule 17 of the said Rules required every students seeking admission to first year MBBS Course in the Government Medical Colleges to execute the bond to serve the Government of Gujarat for a period of two years in rural areas. None of the Circulars/G.R.s referred in the Preamble of the impugned G.R. dated 28.06.2013 required the students aspiring admission in Post Graduation Courses to execute such bonds. Hence, it was for the first time, the said G.R. dated 28.06.2013 required the students aspiring to get admission in the Post Graduate Courses to execute the bond as mentioned therein. The said G.R. dated 28.06.2013 was further amended vide G.R. dated 13.10.2014, by which the students pursuing Post Graduation in non­clinical subjects like Anatomy, Physiology, Biochemistry, PSM, Forensic Medicine and Pharmacology were exempted from executing such bond of Rs. 10,00,000/­ with retrospective effect. It appears that thereafter the respondent No. 3 had issued a circular dated 06.12.2014 to the concerned departmental heads, directing them to inform the post graduate students that if they did not submit their bonds before Page 16 of 33 C/SCA/18840/2014 CAV JUDGMENT 31.12.2014, they shall not be paid stipend. Recently, the respondent No. 3 also issued a circular dated 28.02.2019 that if any of the resident doctors failed to submit the bond/bank guarantee within 10 days, the resident Doctors who had got admission in the year 2016 shall not be allotted exam hall tickets, and the resident Doctors who had got the admission in the year 2017­18 shall not be paid stipend from the next month.

12. One of the contentions raised by the learned Advocate Mr. Amit Panchal appearing for the petitioners in Special Civil Application No. 18840 of 2014 was that the petitioners and other students at the time of taking admission in the Post Graduation Courses for the academic year 2013­14 were not aware about the requirement of execution of bond of Rs. 10,00,000/­ as neither the Admission Rules nor the Brochure mentioned about the execution of such bond, and that it was only after the admission process had started the said impugned G.R. dated 28.06.2013 came to be issued. Ofcourse, refuting the said contention, the learned AAG Mr.Jani has relied upon the admission forms filled up by the petitioners of the said petition and submitted that in the PG Information Card filled up by the petitioners, there was a reference of bond for Rs. 10,00,000/­ and they all had assured that they would submit the bond papers within 10 days as per the Government Rule. In the opinion of the Court, there is substance in the submissions made by both the learned Advocates Mr. Panchal and Page 17 of 33 C/SCA/18840/2014 CAV JUDGMENT Mr. Jani. As transpiring from the affidavit­in­reply filed on behalf of the respondent No. 3, during the first and second round of counseling of the admission process for the year 2013­14, not only the students but even the college was also not aware about any such G.R. issued by the State Government. It was only during the 3rd and 4th round of the counseling, the G.R. dated 28.06.2013 was made known to all the concerned. Undisputedly, the admission process had already started before the issuance of the impugned G.R. dated 28.06.2013 and therefore obviously it could not have been made known to the students prior to taking admission in the PG Courses, however, during the admission process, the students were asked to undertake to furnish such bonds. As stated earlier, such requirement of execution of bond by the Post Graduate students was introduced for the first time by the said GR, as till then only the students taking admission in the Under Graduate Courses were required to furnish the bond as per the Admission Rules contained in G.R. dated 18.05.2007. Be that as it may, now since the said G.R. dated 28.06.2013 has been challenged on the ground of being arbitrary, discriminatory, unreasonable, unconscionable and violative of Article 14 of the Constitution of India, lets examine its legality and validity.

13. In response to the contention raised by the learned Advocates appearing for the petitioners that the Government could not have issued such G.R. dehorse the admission Rules, the learned AAG had Page 18 of 33 C/SCA/18840/2014 CAV JUDGMENT sought to submit that the said G.R. was issued by way of Executive instructions and had the binding effect in view of Article 162 read with Article 166 of the Constitution of India. At this juncture, it would be appropriate to reproduce very apt observations made by the Supreme Court in the case of Lalaram and Others versus Jaipur Development Authority and Another reported in (2016) 11 SCC 31. In the said case, the Supreme Court, while dealing with the issue as to whether the decision under challenge could be construed as an Executive decision in accordance with the Rules of Business as contemplated under Article 166, has considered the effect of compliance/non­compliance of the provisions contained in Article 166 of the Constitution, and observed as under :

"103. A combined reading of these provisions of Article 166, thus would evince that the executive power of the State is vested in the Governor and is to be exercised by him either directly or through the officers subordinate to him, however, in accordance with the Constitution and except insofar as he is required to exercise his functions or any of them in his discretion, there would be a Council of Ministers with the Chief Minister as the head to act and advise him in the discharge of his other functions. The Rules of Business as contemplated in clause (3) of Article 166 unmistakably relate to the transactions to be undertaken by the Governor with the aid and advise of the Council of Ministers headed by the Chief Minister, subject however to the allocation of business in terms thereof.
104. The essentials of Article 166, as a corollary, are a valid executive decision in terms of the Rules of Business framed under clause (3), expressed in the name of Governor and authentication of the resultant orders and instruments in the manner specified in the rules to be made by the Governor. Thus, Article 166(3) mandates the making of the Rules of Business for more convenient transactions of the affairs of the Government. Clause (1) stipulates the mode of expression of an executive action taken in conformity therewith and clause (2) ordains the Page 19 of 33 C/SCA/18840/2014 CAV JUDGMENT manner of authentication of the consequential orders and instruments. Having regard to the role assigned to the Council of Ministers with the Chief Minister at the summit, the Rules of Business framed under Article 166(3) meant for convenient transaction of the affairs of the Government, by allocation thereof among the Ministers, secures their collective participation in the administration of the governance of the State. This scheme of executive functioning, assuredly thus, is in assonance with the constitutional edict with regard thereto, modelling the steel frame of the State machinery.
105. It is no longer res integra that the enjoinment of clauses (1) and (2) of Article 166, is not mandatory so much so, that any non compliance therewith, ipso facto would render the executive action/decision, if otherwise validly taken in terms of the Rules of Business framed under Article 166(3), invalid. Any decision however, to be construed as an executive decision as contemplated under Article 166, would essentially have to be in accordance with the Rules of Business. The Rules depending upon the scheme thereof, may or may not, accord an inbuilt flexibility in its provisions in the matter of compliance. It is possible that the provisions of the Rules en bloc may not be relentlessly rigid, obligatory or peremptory proscribing even a minimal departure ensuing in incurable vitiations. Contingent on the varying imperatives, some provisions may warrant compulsory exaction of compliance therewith e.g. negative/prohibitive expression/clauses, matters involving revenue or finance, prior approval/concurrence of the Finance Department, consultation/approval/ concurrence of the Finance and Revenue departments in connection therewith and issues not admitting of any laxity so as to upset, dislodge or mutilate the prescribed essentiality of collective participation, involvement and contribution of the Council of Ministers, headed by the Chief Minister in aid of the Governor in transacting the affairs of the State to effectuate the imperatives of federal democratic governance as contemplated by the Constitution.
106. As noticed hereinabove, it is affirmatively acknowledged as well that where provisions of a statute relate to the performance of a public duty and where the invalidation of acts done in neglect of these have the potential of resulting in serious general inconvenience or injustice to persons who have no control over those entrusted with the duty and at the same time would not promote the main object of the legislature, such prescriptions are generally understood as mere instructions for the guidance of those on whom the duty is imposed and are regarded as Page 20 of 33 C/SCA/18840/2014 CAV JUDGMENT directory. It has been the practice to hold such provisions to be directory only, neglect of those, though punishable, would not however affect the validity of the acts done. At the same time where however, a power or authority is conferred with a direction that certain regulation or formality shall be complied with, it would neither be unjust nor incorrect to exact a rigorous observance of it as essential to the acquisition of the right of authority.
107. Obviously, thus the mandatory nature of any provision of any Rule of Business would be conditioned by the construction and the purpose thereof to be adjudged in the context of the scheme as a whole. The interpretation of the Rules, necessarily, would be guided by the framework thereof and the contents and purport of its provisions, and the status and tenability of an order/instrument, represented as an executive decision would have to be judged in the conspectus of the attendant facts and circumstances. No straight jacket formula can, thus be ordained, divorced from the Rules applicable and the factual setting accompanying the order/decision under scrutiny. "

14. The aforestated legal position makes it clear that any decision to be construed as an Executive action of the Government as contemplated under Article 162 has to be in accordance with the Rules of Business made under Article 166 of the Constitution of India. It may be noted that though the learned Advocates for the petitioners had orally questioned the authority of the respondent State to issue administrative instructions in the form of the impugned G.R. without following the Rules of the Business, as such, no plea has been raised by the petitioners in their pleadings emphasizing non­compliance of the Rules of Business. In absence of such plea having been raised in the pleadings, and in absence of the Rules of the Business on record, the impugned G.R. could not be annulled, only on the oral allegation of not having been issued in accordance with the Rules of Business Page 21 of 33 C/SCA/18840/2014 CAV JUDGMENT framed under Article 166(3) of the Constitution.

15. Adverting to the next contention raised by the learned Advocates for the petitioners that by issuing the said G.R. dated 28.06.2013 and subsequent G.R. dated 13.10.2014, the State had meted out discriminatory treatment to the petitioners who are Post Graduate students pursuing clinical subjects, it may be noted that every action of the State has to be reasonable, just and conscionable. The classification when being examined on the touchstone of Article 14, the State has to show that the classification is based on reasonable, intelligible differentia and the differentia has a rationale nexus to the objects sought to be achieved by the executive action under challenge. So far as the contentions with regard to discriminatory treatment being meted out to the petitioners is concerned, the Court finds substance in the submissions of the learned Advocates appearing for the petitioners that though all the students are admitted after passing through the same process of admission, are governed by the same set of Rules, and though all are getting the same stipend as the resident Doctors during their post graduate studies, and though the Government is spending same amount after every doctor pursuing the PG Courses, only the petitioners who are pursuing the PG Courses from the State Quota in the clinical subjects are required to execute the bond agreement. The students pursuing non­clinical subjects and the students who have got admission from All India Quota have Page 22 of 33 C/SCA/18840/2014 CAV JUDGMENT already been exempted from executing such bond agreement. It is difficult to accept the submissions of Mr. Jani that the Government had issued the G.R. dated 13.10.2014 exempting the students pursuing non­clinical subjects from executing the bond as there are no posts in the Primary Health Centers and Community Health Centers so far as non­clinical subjects are concerned. In the opinion of the Court such a stand of the Government fortifies the stand taken by the petitioners that in the rural areas though there are posts for clinical subjects, there is lack of infrastructure facilities, like laboratory, USG Center, trained nursing staff and other logistic support. As a result thereof, after studying so hard for three years, the P.G. students like the petitioners would be relegated to work as Medical Officers in Primary Health Centers and Community Health Centers. Without creating sufficient infrastructure befitting the speciality branches, it seems very unreasonable to compel the doctors to serve in the rural areas for three years. Though the imperatives of the State Government to provide proper medical services in rural areas could not be undermined, compelling only a class of students to execute the bonds and exempting other class of students similarly situated from executing such bond, could not be held to be reasonable or rational classification.

16. That apart, it appears from the conditions mentioned in the bond agreement to be executed by the P.G. Students pursuant to the Page 23 of 33 C/SCA/18840/2014 CAV JUDGMENT G.R. dated 28.06.2013 that the said conditions mentioned therein are too onerous, harsh and unreasonable. One of the copies of the Agreement Bond for seeking admission to the Post Graduate Courses has been annexed with the Special Civil Application No. 2690 of 2016, which is a prescribed form containing the conditions for admission to Government Medical Colleges for the Post Graduate Degree/ Diploma Courses. It has been stated therein inter alia that every student so admitted shall complete the said course from that college and that on such completion, he or she shall serve the Government in any of the rural areas of the State for a minimum period of three years including one year's service in one of the Tribal areas of the State, on remuneration as may be prescribed thereof and shall furnish a suitable bond for the due performance of the said conditions. It is further stated that in the event of the student committing a breach of any of the terms and conditions mentioned therein, the whole amount of Rs. 10,00,000/­ if it is bank guarantee in cash, or Rs.12,00,000/­ if guarantee by property shall become payable jointly or severally by the student or the surety of the student. It has been further provided that the decision of the Government as to whether the said student has or has not performed and observed any of the obligations and conditions mentioned therein shall be final and binding on the parties thereto.

17. At this juncture, it would be relevant to mention that the Page 24 of 33 C/SCA/18840/2014 CAV JUDGMENT Supreme Court time and again has struck down the clauses or the conditions contained in the service agreement, which were found to be unfair, unreasonable, unconscionable and opposed to the public policy. As stated earlier, pursuant to the G.R. dated 28.06.2013, the bonds are required to be executed by the students while taking the admission in PG Courses. The students have no choice but to sign in the agreement bond in the prescribed format. In the opinion of the Court such bond agreement could not be said to be have been executed by free will or consent of the students, in view of the provisions contained in the Indian Contract Act. As per Section 19A of the Indian Contract Act, when the consent to an agreement is caused by undue influence, the agreement is a contract voidable at the option of the party whose consent was so caused. Sub­section (1) of Section 16 defines "undue influence" to the effect that a contract is said to be induced by the "undue influence" where the relations subsisting between the parties are such that one of the parties is in a position to dominate the will of the other and uses that position to obtain an unfair advantage over the other. Sub­section (2) of Section 16 further inter alia provides that a person is deemed to be in a position to dominate the will of another, where he holds a real or apparent authority over the other. At this juncture, it would be also relevant to refer to Sections 23 of the Contract Act. Section 23 states that the consideration or object of an agreement is lawful, unless inter alia the Court regards it as opposed to public policy. It also provides that every Page 25 of 33 C/SCA/18840/2014 CAV JUDGMENT agreement of which the object or consideration is unlawful, is void.

18. The Supreme Court, in the case of Central Inland Water Transport Corporation versus Brojo Nath Ganguly reported in (1986) 3 SCC 156 employing the provisions of the Contract Act into the principles of reasonableness and fairness imbibed in Article 14 of the Constitution of India, has held inter alia that when the contracts are entered into by the weaker party under the pressure of circumstances, which results in inequality of bargaining power, such contracts would not fall within the four corners of the definition of "undue influence" given in Section 16(1) of the Contract Act, even though at times they are between the parties one of whom holds a real or apparent authority over the other. Such contracts, which affect a large number of persons or a group of persons, if they are unconscionable, unfair and unreasonable, are injurious to the public interest. Such a contract or its clause should be adjudged void under Section 23 of the Contract Act on the ground of being opposed to the public policy. The Supreme Court in the said case was examining the question of validity of a service rule framed by a Government Company, namely Central Inland Water Transport Corporation. The rule viz. the Rule 9(i) empowered the corporation to terminate the services of its employees at will. The Supreme Court held the said Rule not only arbitrary, unreasonable and unconscionable infringing Article 14 of the constitution but the term contained in the said Page 26 of 33 C/SCA/18840/2014 CAV JUDGMENT contract rule as opposed to the public policy and therefore void under Section 23 of the Contract Act. The relevant observations made by the Supreme Court may be reproduced as under:

"91. Is a contract of the type mentioned above to be adjudged voidable or void? If it was induced by undue influence, then under section 19A of the Indian Contract Act, it would be voidable. It is, however, rarely that contracts of the types to which the principle formulated by us above applies are induced by undue influence as defined by section 16(1) of the Indian Contract Act, even though at times they are between parties one of whom holds a real or apparent authority over the other. In the vast majority of cases, however, such contracts are entered into by the weaker party under pressure of circumstances, generally economic, which results in inequality of bargaining power. Such contracts will not fall within the four corners of the definition of "undue influence" given in section 16(1). Further, the majority of such contracts are in a standard or prescribed form or consist of a set of rules. They are not contracts between individuals containing terms meant for those individuals alone, Contracts in prescribed or standard forms or which embody a set of rules as part of the contract are entered into by the party with superior bargaining power with a large number of persons who have far less bargaining power or no bargaining power at all. Such contracts which affect a large number of persons or a group or groups of persons, if they are unconscionable, unfair and unreasonable, are injurious to the public interest. To say that such a contract is only voidable would be to compel each person with whom the party with superior bargaining power had contracted to go to court to have the contract adjudged voidable. This would only result in multiplicity of litigation which no court should encourage and would also not be in the public interest. Such a contract or such a clause in a contract ought, therefore, to be adjudged void. While the law of contracts in England is mostly judge made, the law of contracts in India is enacted in a statute, namely, the Indian Contract Act, 1872. In order that such a contract should be void, it must fall under one of the relevant sections of the Indian Contract Act. The only relevant provision in the Indian Contract Act which can apply is section 23 when it states that "The consideration or object of an agreement is lawful, unless . . . the court regards it as . . . opposed to public policy."

92. The Indian Contract Act does not define the expression Page 27 of 33 C/SCA/18840/2014 CAV JUDGMENT "public policy" or "opposed to public policy". From the very nature of things, the expressions "public policy", "opposed to public policy" or "contrary to public policy" are incapable of precise definition. Public policy, however, is not the policy of a particular government. It connotes some matter which concerns the public good and the public interest. The concept of what is for the public good or in the public interest or what would be injurious or harmful to the public good or the public interest has varied from time to time. As new concepts take the place of old, transactions which were once considered against public policy are now being upheld by the courts and similarly where there has been a well­recognized head of public policy, the courts have not shirked from extending it to new transactions and changed circumstances and have at times not even flinched from inventing a new head of public policy. There are two schools of thought ­ "the narrow view" school and "the broad view" school. According to the former, courts can not create new heads of public policy whereas the latter countenances judicial law­making in this area. The adherents of "the narrow view"

school would not invalidate a contract on the ground of public policy unless that particular ground had been well established by authorities. Hardly ever has the voice of the timorous spoken more clearly and loudly than in these words of Lord Davey in Janson v. Uriefontein Consolidated Mines Limited "Public policy is always an unsafe and treacherous ground for legal decision."

That was in the year 1902. Seventy­eight years earlier, & Burros, J., in Richardson v. Mellish, described public policy as "a very unruly horse, and when once you get astride it you never know where it will carry you." The Master of the Rolls, Lord Denning, however, was not a­man to shy away from unmanageable horses and in words which conjure up before our eyes the picture of the young Alexander the Great taming Bucephalus he said in Enderyby Town Football Club Ltd. v. Football Association Ltd.; "With a good man in the saddle, the unruly horse can be kept in control. It can jump over obstacles." Had the timorous always held the field, not only the doctrine of public policy but even the Common Law or the principles of Equity would never have evolved. Sir William Holdsworth in his "History of English Law", Volume III, page 55, has said :

"In fact, a body of law like the common law, which has grown up gradually with the growth of the nation, necessarily acquires some fixed principles, and if it is to maintain these principles it must be able, on the ground of public policy or some other like ground, to supress practices which, under ever new disguises, seek to weaken or negative them.
It is thus clear that the principles governing public policy must Page 28 of 33 C/SCA/18840/2014 CAV JUDGMENT be and are capable, on proper occasion, of expansion or modification. Practices which were considered perfectly normal at one time have today become obnoxious and oppressive to public conscience. If there is no head of public policy which covers a case, then the court must in consonance with public conscience and in keeping with public good and public interest declare such practice to be opposed to public policy. Above all, in deciding any case which may not be covered by authority our courts have before them the beacon light of the Preamble to the Constitution. Lacking precedent, the court can always be guided by that light and the principles underlying the Fundamental Rights and the Directive Principles enshrined in our Constitution."

93. **** The types of contracts to which the principle formulated by us above applies are not contracts which are tainted with illegality but are contracts which contain terms which are so unfair and unreasonable that they shock the conscience of the court. They are opposed to public policy and require to be adjudged void."

19. The aforestated decision has been affirmed by the Constitution Bench in case of Delhi Transport Corporation versus DTC Majdoor Congress and Others reported in 1991 Supp (1) SCC 600. The said decision has also been followed in the case of Indian Oil Corporation Ltd. versus Nilofer Siddiqui & Ors reported in (2015) 16 SCC 125. As per the legal position settled in the said decisions, even though the rights of the citizens are in the nature of contractual rights, the manner, the method and the motive of a decision of entering into a contract are subject to judicial review to be examined on the touchstone of reasonableness, fair play, equality and non­ discrimination. It has been stated inter alia that the Courts will not enforce, and will when called upon to do so, strike down an unfair Page 29 of 33 C/SCA/18840/2014 CAV JUDGMENT and unreasonable agreement or a clause or condition in the agreement entered into between the parties who are not equal in the bargaining power. The ratio laid down in the said decisions would also apply were the person has no choice, rather no meaningful choice but to give his assent to a condition, howsoever unreasonable and unconscionable it may be, and sign on a dotted line in the prescribed or standard form of agreement.

20. If the facts of the present case are appreciated in the light of the aforestated legal position, it clearly transpires that the petitioners who are the meritorious students and have got their admission on their own merits in the PG Courses in the Government Colleges as per the admission Rules, have been called upon to give undertaking for execution of the bond in view of the G.R. dated 28.06.2013. They have also been called upon to sign on the dotted lines in a prescribed form of bond agreement, the copy of which is produced on record in Special Civil Application No. 2690 of 2016. The respondent authorities being in dominating position, the petitioners and the students similarly situated as the petitioners have no choice but to give assent to the conditions mentioned in the said bond agreement, though the said conditions are too harsh, unreasonable and onerous. The concerned respondent authorities by issuing the circular dated 28.02.2019, have literally tried to cause fear in the minds of the students that their stipend will be stopped, and that they will not be allotted the exam Page 30 of 33 C/SCA/18840/2014 CAV JUDGMENT hall tickets, if they did not furnish the bond agreement. Thus, the action of the respondents in compelling the PG students to undertake to execute fresh bond of Rs. 10,00,000/­ for serving in rural areas for three years, and to extend the bond already furnished as UG students for a further period of three years in view of G.R. dated 28.06.2013 and further compelling them to sign on the dotted lines of the bond agreement containing absolutely unreasonable and unconscionable conditions, smacks of arbitrary exercise of powers at the instance of the respondent authorities. Such bond agreement and the conditions mentioned therein being unreasonable, unjust and unconscionable are required to be construed as opposed to the public policy and therefore void, as also violative of Article 14 of the Constitution, in view of the decision of the Central Inland Water Transport Corporation (supra).

21. The submission of learned AAG Mr. Jani for the respondent­ State that the State is spending huge money after the medical education and therefore it is the duty of the students to reciprocate the State by serving in the rural areas, is difficult to accept. It is true that as per the Directive Principle contained in Article 47 of the Constitution of India, it is the primary duty of the State to improve the public health, nonetheless the Right to Education is also a right concomitant to the fundamental rights enshrined in the Constitution. The expenditures incurred by the State on medical education cannot Page 31 of 33 C/SCA/18840/2014 CAV JUDGMENT be permitted to be recovered from a class of students who have got admission in the PG Courses on their own merits, on the ground that they had not served in the rural areas. Since the Court has followed the decisions of the Supreme Court for holding that such bond agreement and the conditions mentioned therein are opposed to the public policy and therefore void, the Court has not dealt with the decisions of other High Courts relied upon by Mr. Jani.

22. The severe problem faced by the State in not getting good Doctors to provide medical services in the rural areas, cannot be undermined, however at the same time, the arbitrary, unreasonable and unconscionable condition requiring the students to execute the prescribed bond agreement, which is opposed to the public policy as stated herein above also cannot be countenanced. Even as per their own statistical data, the policy of execution of bond has hardly served any purpose, inasmuch as large number of posts have remained vacant in the Primary Health Centers and Community Health Centers despite the fact that such practice applicable to UG students is in vogue since last fifty years. As stated earlier, it was for the first time that the students taking admission in the PG Degree/Diploma Courses were called upon to execute the bond agreement while taking admission for the academic year 2013­2014 pursuant to the G.R. dated 28.06.2013. Because of the stay granted by the High Court against the implementation of the G.R. dated 28.06.2013 in all these Page 32 of 33 C/SCA/18840/2014 CAV JUDGMENT petitions filed year after year by the students taking admission in the PG courses, the said G.R. has also not been effectively implemented. The petitioners who are the medical students are unfortunately forced and are compelled to knock the doors of the Courts every year at the commencement of the Courses. The State therefore is expected to find out enduring solution to the chronic problem by framing suitable scheme or policy governed by the constitutional guidelines.

23. In the wake of the above, the G.R. dated 28.06.2013 qua the PG students being unreasonable, unjust, unconscionable and infringing Article 12 of the Constitution, deserves to be quashed and set aside and is accordingly quashed and set aside. The Bond/ Surety furnished by the petitioners, if any, pursuant to the said G.R. shall not be acted upon by the respondent authorities. All the petitions stand allowed to the aforesaid extent. Rule is made absolute accordingly.

(BELA M. TRIVEDI, J) SINDHU NAIR Page 33 of 33