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 4]

Supreme Court of India

Chairman,Odisha Jt.Entrance ... vs Jasobanta Nayak & Ors on 18 January, 2016

Equivalent citations: AIR 2016 SUPREME COURT 606, 2016 (12) SCC 402, 2016 (2) AJR 258, (2016) 1 ORISSA LR 703, (2016) 1 MAD LJ 816, (2016) 2 ALLMR 475 (SC), (2016) 2 ESC 157, (2016) 2 JCR 125 (SC), (2016) 160 ALLINDCAS 204 (SC), (2016) 1 SCT 550, (2016) 4 CURCC 211, (2016) 1 CLR 683 (SC), (2016) 1 JLJR 459, (2016) 2 SERVLR 246, (2016) 2 RECCIVR 10, (2016) 2 SCALE 562, (2016) 1 WLC(SC)CVL 488, (2016) 2 ALL WC 1601, 2016 (4) ADJ 89 NOC

Bench: N.V. Ramana, Dipak Misra

                                                                              REPORTABLE


                        IN THE SUPREME COURT OF INDIA

                        CIVIL APPELLATE JURISDICTION


                      CIVIL APPEAL NOS.288-289 OF 2016
             (Arising out of S.L.P.(C) Nos.33583-33584 OF 2012)


Chairman, Odisha Joint Entrance              Appellant(s)
Examination


                 Versus

Jasobanta Nayak and Others                   Respondent(s)


                                  O R D E R

Leave granted.

2. The present appeals are directed by way of special leave petitions against the judgement and order dated 17th October, 2012, passed in W.P.(C) No.14456 of 2012, by the High Court of Orissa at Cuttack.

3. The respondent No.1 herein had appeared in the Odisha Joint Entrance Examination 2012 for admission into engineering course. He was assigned the rank at Sl. No.16871 in the general category and placed at No.80 under the physically challenged category for admission into the engineering course. As the respondent No.1 was physically handicapped, he had filed a certificate issued from the District Head Quarters Hospital, Balasore, Odisha, which had mentioned that he was visually disabled by 40%. Needless to say, visual 40% disability enables a candidate to be considered in the physically handicapped category.

4. It is submitted by Mr. Milind Kumar, learned counsel appearing for the appellant that the order passed by the High Court suffers from grave illegality inasmuch as it has observed that the respondent No.1 was directed to produce the physically handicapped certificate, though the prospectus clearly prohibits for filing of such certificate. It is urged by him that the Board that was constituted as per the stipulations prescribed in the prospectus, had found that the respondent No.1 had 20% visual disability and not 40% and, in such a case, the High Court should not have placed reliance on the certificate issued by the District Head Quarters Hospital, Balasore, by opining that there is no reason to disbelieve the same.

5. Ms. Nidhi, learned counsel appearing for the respondent No.1, has supported the order passed by the High Court.

6. To appreciate the controversy, we may with profit refer to Clause 2.1.4. of the prospectus, which reads as follows:

“2.1.4. 3% of seats are reserved for Physically Challenged candidates for admission to B. Tech/B. Arch / MBA / MCA / PGDM / PGCM / PGDM (Exe) / B. Pharm courses. the candidates with 40% disabilities in consonance with section – 39 of the Persons with Disabilities (Equal opportunities, Protection of Rights and Full participation) Act, 1995, are eligible to be considered under Physically Challenged Category for admission to B. Tech / B. Arch / MBA / PGDM / PGCM / PGDM (Exe) / B. Pharm courses.
3% of total MBBS and BDS seats are reserved for persons with disabilities and they have to meet the medical standard of Locomotory disability of lower limbs between 50 to 70% (% of disability may vary subject to the decision of the Hon'ble Apex Court).
The medical standard of PC category candidates will be decided by a medical board specifically constituted with Senior Professors of the premier medical college and hospital : SCB Medical College, Cuttack, and Chairman, OJE – 2012 or his representative under the Chairmanship of Principal, SCB Medical College or his nominee, that they are eligible to be categorized as Physically Challenged candidates and capable of undergoing each part of the requirements for B. Tech / B. Arch / MBBS / BDS / MBA / MCA / PGDM / PGCM (Exe) / B. Pharm. The decision of this Board will be final and binding. They SHOULD NOT therefore, submit along with the application form any medical certificate to the effect that they are physically challenged.
Further, for MBBS/BDS stream, the candidates claiming locomotory disability of lower limbs are only eligible for consideration. Visually handicapped and hearing disabled candidates are not eligible as stipulated by Medical Council of India.” [Emphasis supplied]

7. On a perusal of the aforesaid clause, it is perceivable that the candidates should not submit along with application form, any medical certificate to the effect that they are physically challenged. The High Court, as we find from the order impugned, has stated, as a matter of fact, that the candidates were directed to produce the physically handicapped certificate. The said finding, being contrary to the postulates in the prospectus is absolutely unsupportable.

8. It needs no special emphasis to state that the percentage of disability has to be determined by the Medical Board, which is specifically mentioned in the prospectus. The said Board consisting of Dean & Principal, S.C.B. Medical College, Cuttack, and two Assistant Professors, Department of Ophthalmology, S.C.B. Medical College, Cuttack, has assessed the disability of vision of the respondent No.1 on 16th June, 2012, at 20% and issued the certificate. Be it noted, the certificate granted by the District Head Quarters Hospital, Balasore, was 40%. A Court cannot assess the percentage of disability. As per the prospectus, the Medical Board has to be constituted consisting of senior Professors of the S.C.B. Medical College, Cuttack and Chairman, OJEE – 2012 or his representative under the Chairmanship of Principal, S.C.B. Medical College or his nominee. The Medical Board has been constituted as per the norms of prospectus and it has clearly recorded its opinion as regards the disability of vision of the respondent. In such a situation, we are constrained to hold that the High Court was not justified in interfering with the selection process in exercise of writ jurisdiction and declaring the disability of the respondent No.1 at 40% and to consider his case in the category of physically handicapped persons. The approach being erroneous, the order is wholly untenable.

9. Resultantly, the appeals are allowed and the order passed by the High Court is set aside. There shall be no order as to costs.

......................J. (Dipak Misra) ......................J. (N.V. Ramana) New Delhi;

January 18, 2016.