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 13, Cited by 0]

Madras High Court

Dr.B.K.Madhankumar vs Union Of India on 9 December, 2011

Author: N.Paual Vasanthakumar

Bench: N.Paual Vasanthakumar

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  9-12-2011

CORAM

THE HON'BLE MR.JUSTICE N.PAUAL VASANTHAKUMAR

W.P.No.19277 of 2011
M.P.Nos.1 & 2 of 2011
						

1.	Dr.B.K.Madhankumar
2.	Dr.M.Joshua Daniel Jeyakumar
3.	Dr.K.S.Maheswari
4.	Dr.R.Arun
5.	Dr.R.Jeevapriya						... Petitioners

Vs.

1.	Union of India,
	rep.by its Secretary to Government,
	Ministry of Health & Family Welfare,
	Nirman Bhavan, Maulana Azad Road,
	New Delhi  110 011.

2.	Medical Council of India,
	rep.by its Secretary,
	Pocket-14, Sector-8,
	Dwaraka Phase-1,
	New Delhi  110 077.

3.	State of Tamil Nadu,
	rep.by its Secretary to Government,
	Health and Family Welfare (MCAI) Department,
	Fort St.George,
	Chennai  600 009.

4.	The Director of Medical Education,
	Kilpauk,
	Chennai  600 010.

5.	The Registrar,
	Tamil Nadu Dr.MGR Medical University,
	69, Anna Salai, Guindy,
	Chennai  600 032.

6.	The Academic Officer,
	Tamil Nadu Dr.MGR Medical University,
	69, Anna Salai, Guindy,
	Chennai  600 032.

7.	The Association of Government Blood Bank,
	Medical Officers, Tamil Nadu,
	rep.by its Secretary Dr.P.Ravindran,
	Blood Bank Medical Officers,
	Government Kilpauk Medical College Hospital,
	Kilpauk,
	Chennai  600 010.					... Respondents


(R-7 impleaded as per order of the Court dated 12.10.2011
in M.P.No.3 of 2011)


Prayer: Petition filed under Article 226 of the Constitution of India praying to issue a writ of certiorarified mandamus calling for the records of the sixth respondent issued in Notification dated 2.8.2011 and to quash the same as illegal, ultra virus and to direct the 5th and 6th respondents forbearing from in any manner conducting the examination for awarding of parallel Master Degree in M.D. In Immuno Haematology and Blood Transfusion Medicine as one time measure for the post graduate Diploma candidates in Clinical Pathology without following the prescribed modalities including obtaining of prior permission of the Central Government and Medical Council of India in accordance with the Indian Medical Council Act, 1956 and the regulations made therein.

							
		For Petitioner 		: 	Mr.G.Sankaran

	    	 For Respondents 1&2	: 	Mr.V.P.Raman

		For Respondents 3&4	:	Mr.P.Sanjay Gandhi,
							Addl.Govt. Pleader

		For Respondents 5&6	:	Mr.R.Muthukumaraswamy,
							Senior Counsel
							for Mr.K.C.Srinivasan

		For 7th Respondent	:	Mr.S.Senthilnathan

					

O R D E R

The prayer in the writ petition is to issue a writ of certiorarified mandamus calling for the records of the sixth respondent issued in Notification dated 2.8.2011 and to quash the same as illegal, ultra virus and to forbear the 5th and 6th respondents from in any manner conducting the examination for awarding parallel Master Degree in M.D. in Immuno Haematology and Blood Transfusion Medicine as one time measure for the Post Graduate Diploma candidates in Clinical Pathology, without following the prescribed modalities including obtaining of prior permission of the Central Government and Medical Council of India in accordance with the Indian Medical Council Act, 1956 and the regulations made therein.

2. Five Doctors have filed this writ petition, who have passed three years regular MD degree course in Immuno Haematology and Blood Transfusion, challenging the notification issued by the Tamil Nadu Dr.M.G.R. Medical University/5th respondent herein, from conducting the examination called "M.D.Immuno Haematology and Blood Transfusion Examination" for awarding parallel M.D.degree as one time measure to the Post Graduate Diploma holders in Clinical Pathology.

3. The contentions raised by the petitioners are that the action of the 5th respondent University is in violation of Section 10(A) of the Medical Council of India Act, 1956; that the duration of the course viz., M.D. Immuno Haematology and Blood Transfusion is three years (regular course) and the 5th respondent University commenced the said M.D. Course in the year 2005 stating that the said course is a speciality and prior category course; that the said course is conducted by the 5th respondent University and other colleges affiliated to the 5th respondent University with the permission of Central Government and Medical Council of India; that the petitioners are aspiring for appointment in Government Service in the State of Tamil Nadu based on their regular three year M.D. Qualification; that as per MCI regulations framed under section 33 of the MCI Act, 1956 and as per Section 10(A) no person shall establish a medical college or no medical college or institution shall open new or higher medical course of study including PG degree of study, except with the previous permission of the Central Government; and that, as per the Post Graduate Medical Education Regulations, 2000, if any institution intends to start a Post Graduate Medical Education course or to increase the admission capacity, it shall obtain permission as per section 10A of the Act.

4. It is further contended by the petitioners that the University is very much coming within the definition of 'person' as per the Amendment Act, 1993 and the Diploma in Clinical Pathology is a P.G.Diploma course, which is a recognised medical P.G.Diploma course and the Doctors qualified with Diploma in Clinical Pathology are given post as Tutors in Blood Banks attached to Director of Medical Education and also as Blood Bank Officers in Taluk Hospitals. If they complete M.D. in Pathology, they can be promoted to the post of Reader and Professor after completing the requisite period of teaching experience as per the norms fixed by MCI. The action of the 5th respondent in proposal to conduct special examination in October, 2011 as one time measure being violative of the provisions of MCI Act, 1956 and Post Graduate Medical Education Regulations, 2000, petitioners are challenging the same as the said action of the 5th respondent is without jurisdiction, contrary to the statutory provisions and it will dilute the quality of M.D.degree.

5. The 5th respondent University filed counter affidavit contending that in the State of Tamil Nadu, the following four institutions are offering M.D. Transfusion Medical Course:

(i) Kilpauk Medical College, Chennai, affiliated to Tamil Nadu Dr.M.G.R.Medical University, Chennai  2 seats;
(ii) Christian Medical College, Vellore, affiliated to Tamil Nadu Dr.M.G.R.Medical University, Chennai  3 seats;
(iii) Sri Ramachandra Medical College and Research Institute, Chennai, Deemed University  2 seats; and
(iv) Vinayaga Mission Kirubanandha Variar Medical University, Salem, Deemed University  2 seats.
Thus only nine seats are available in the State of Tamil Nadu for the course of M.D. Transfusion Medicine. The Diploma holders in Clinical Pathology have approached the University for awarding M.D. Degree, in public interest and to improve the faculty members in the field of Blood Transfusion Medicine to meet the contingency, as there are lack of M.D. Transfusion Medicine candidates. The University, as per Section 29(3) of the Tamil Nadu Dr.M.G.R. Medical University Act, 1987, is empowered to consider the said request and the Board of studies in P.G.Clinical course held on 27.4.2011 considered the representation of the Diploma holders and resolved to permit them to appear for M.D.Immuno Haematology and Blood Transfusion Examination as a one time measure on condition that the Clinical Pathology qualified candidates must have three years of teaching experience in Government/Private Medical colleges and Blood Bank Officers should have five years experience in Blood Banks attached to Government Teaching Institutions.

6. It is further stated that the above resolution of the Board of Studies was approved by the Standing Academic Board on 14.6.2011 and Resolution No.30 was passed in 204th meeting of the Governing Council on 12.7.2011. Based on the said resolution, notification was uploaded in the website of the University on 2.8.2011 informing about the conduct of M.D.examination. It is also the contention of the University that the University having been created under the Act, viz., The Tamil Nadu Dr.M.G.R.Medical University Act, 1987, has got every power under section 3 of the Indian Medical Degrees Act to confer degrees/diplomas and certificates. The proposal of the University is for one time measure and only 22 persons, who are members of the 7th respondent Association can appear for the examination and the MCI will be approached for accepting the examination conducted as equivalent to M.D. Degree, so that the candidates who successfully complete the examination will be treated as eligible candidates for appointment in teaching institutions.

7. The Medical Council of India, 2nd respondent herein has filed counter affidavit contending that the proposed decision of the 5th respondent University is contrary to section 10A of the MCI Act, 1956 and under section 10B of the Act any medical degree, which is obtained from the recognised/approved institution in terms of Section 10A alone will be valid and in effect the Medical Council of India is supporting the case of the petitioners.

8. The 7th respondent filed counter affidavit supporting the case of the University, stating that the petitioners have no locus standi to challenge the order of the University as they are not willing to serve the poor people and also not permitting others in serving the poor, who are approaching the Government Hospitals for treatment. The object of the impugned notification is just to conduct examination as a screening examination and the University will sponsor the same to the second respondent/MCI for conferring equivalent degree like that of M.D. i.e., only for the purpose of appointment as faculty in the Department of Immuno Haematology and Blood Transfusion medicine. It is also stated that in Physical Medicine the second respondent/MCI granted equivalence of a similar examination conducted by the 5th respondent University only for the purpose of appointment of faculty members and prayed for dismissal of the writ petition.

9. Mr.G.Sankaran, learned counsel for the petitioners submitted that the 5th respondent University is not empowered to conduct examination for M.D. Immuno Haematology and Blood Transfusion Medicine as the members of the 7th respondent Association have not underwent the three years course of study (M.D.) as prescribed under the MCI Regulations, in any approved institution, as mandated under section 10(A) of the MCI Act, 1956. The learned counsel also submitted that the only reason stated by the University and contended by the 7th respondent is that there is shortage of qualified candidates for manning the faculty to conduct M.D. Transfusion Medicine Course in Medical Colleges is unsustainable as the MCI regulation viz., "Minimum Qualification for Teachers in Medical Institutions Regulation 1998" the qualification prescribed for the post of Professor in respect of Immuno Haematology and Blood Transfusion Medicine as 'M.D. Immunology' or 'M.D. Immuno Haematology and Blood Transfusion', or 'M.D. Pathology or Bacteriology or Immuno Haematology' with two years teaching experience of special training in the department of Immuno Haematology and Blood Transfusion Medicine. The learned counsel also submitted that large number of candidates with M.D. Pathology are available for appointment as teaching faculty members in the department of Transfusion Medicine.

10. Learned counsel further submitted that in the institutions which are now conducting M.D. Course, viz., M.D. Transfusion Medicine, most of the faculty members are qualified either in M.D. Pathology or Bacteriology or Micro Biology. Thus, there is no necessity to conduct one time M.D. examination for Diploma Holders for fulfilling the teaching faculty requirement. The learned counsel further submitted that the ratification given by the MCI for Physical Medicine on an earlier occasion cannot be taken as a ground to justify the impugned special examination as no one has challenged the conduct of the said examination as well as the ratification given by the MCI. The learned counsel further argued that even in the resolution passed, a dissent was recorded by the Finance Member stating that if the said proposal is accepted, all other P.G.Diploma holders will come for this favour. Other members also opposed the resolution and only on the basis of the assurance given by the Vice-Chancellor to obtain necessary approval from the MCI, the resolution was passed. The learned counsel therefore submitted that if the 5th respondent University is allowed to conduct M.D.examination to Diploma Holders even as one time measure, the same will be in violation of the statutory regulations framed by the Medical Council of India and also against the provisions of the MCI Act, 1956. Insofar as the allegation regarding the locus standi of the petitioner, the learned counsel submitted that all the five petitioners are awaiting for government appointment based on their M.D. Qualification and they have got every locus standi to challenge the decision of the University and if the University is permitted to conduct the examination their right to get appointment based on their qualification will be very much affected. The learned counsel also cited several judgments in support of his contentions.

11. Mr.R.Muthukumarasamy, learned Senior Counsel appearing for the University submitted that even though in the counter affidavit the action of the University is justified on several grounds, even assuming that the University is not empowered to award degrees without the permission of the MCI or the courses being conducted in an unapproved institution of Central Government, the attempt now made by the University is only to conduct screening test to assess the merits of the DCP Diploma Holders to declare them as eligible to be appointed as faculty members and the eligibility can be decided by MCI as it was verified in Physical Medicine and therefore the University may be allowed to conduct the examination so as to enable it to approach the MCI for getting equivalence certificate to passed candidates and the Medical Council of India is competent to decide the equivalence of qualification as per the Regulations framed in the year 1998 called "Minimum Qualifications for Teachers in Medical Education Regulation, 1998".

12. Mr.V.P.Raman, learned Standing Counsel for Medical Council of India on the other hand reiterated the contentions raised in the counter affidavit and submitted that the University cannot conduct the special examination to any candidate, who have not attended three years M.D. course in an approved institution. The learned counsel further submitted that section 10A and 10B of the MCI Act, 1956 should be read together and the University is not entitled to conduct special examination for the members of the 7th respondent Association. The learned Counsel also submitted that 1998 Regulation empowers the MCI to determine equivalent qualification for the purpose of appointment of teachers in medical institutions, provided the qualifications which are obtained by candidates through recognised colleges or medical institutions, which commenced the course/courses in terms of Section 10A of the Medical Council of India Act, 1956. The learned counsel further submitted that in any event the impugned decision taken by the Tamil Nadu Dr.M.G.R. Medical University is not valid as the University is proposing to conduct M.D. examination to candidates, who have not attended the three years M.D. course through approved medical colleges or medical institutions.

13. Mr.S.Senthilnathan, learned counsel appearing for the 7th respondent submitted that the members of the petitioner Association are only 22 in number and they have passed DCP and are serving in the Government Colleges/Hospitals and they are having rich experience and the University having noticed the non-availability of eligible candidates for appointment as faculty members in M.D. Immunology department, has decided to conduct one time examination and the same will serve public interest. The learned counsel also submitted that if equivalent certificate is issued by the MCI, the same can be made applicable only for the purpose of appointment as faculty members in Medical Colleges/Institutions and need not be for any other purpose. Hence the decision of the 5th respondent University need not be interfered.

14. I have considered the rival submissions made by the learned counsel for petitioners as well as the learned Senior Counsel for respondents 5 and 6 and other learned counsels for the respective respondents.

15. The point arises for consideration in this writ petition is whether the notification issued by the Dr.M.G.R. Medical University in its notification dated 2.8.2011 proposing to conduct M.D. examinations as one time measure to 22 DCP holders is legal and valid ?

16. The notification dated 2.8.2011 issued by the 5th respondent University is extracted hereunder:

"THE TAMIL NADU DR.M.G.R.MEDICAL UNIVERSITY, CHENNAI NOTIFICATION In the 41st meeting of the Standing Academic Board held on 14.6.2011, it has been approved that "as a one time measure for the teaching faculties of the Department of Blood Transfusion Medicine and the Blood Bank Medical Officers of Government Medical Colleges, who has possessed Diploma in Clinical Pathology qualification be permitted to appear for MD Immuno Haematology & Blood Transfusion Examination of this University in October, 2011 with the following conditions:
1. Teaching faculties with Diploma in Clinical Pathology Qualification should have three years of teaching experience in Government/private Medical Colleges.
2. Blood Bank Officers should have five years experience in Blood Banks attached to Government Teaching Institutions.

The candidates those who have passed in Diploma in Clinical Pathology Qualification in the Tamil Nadu Dr.M.G.R.Medical University, Chennai and other Medical Universities has to get Eligibility Certificate from this University by remitting a sum of Rs.1,600/- for the issue of Eligibility Certificate. The candidate has to produce the following documents in original & one set of xerox copies for the issue of Eligibility Certificate.

a) Diploma in Clinical Pathology Degree Certificate.
b) Migration Certificate.
c) Medical Council Registration Certificate.
d) Service/Experience Certificate from the Head of Institution in which the candidate is at present working.

The University will start for the issue of Eligibility Certificate from 16th August, 2011 to 22nd August, 2011.

The Registration of candidates for M.D.Immuno Haematology & Blood Transfusion course (one time measure) will be done for two days (viz.) 29th & 30th August, 2011 in the Examination Wing of this University. An amount of Rs.6,450/- is payable as Registration fee.

Candidate has to remit a sum of Rs.1,600/- towards the cost of application and Eligibility certificate fee and Rs.6,450/- towards Registration fee through online RTGS/NEFT A/c.666 Indian Overseas Bank of the IOB challan to be paid at the Tamil Nadu Dr.M.G.R.Medical University Premises. No Demand Draft /Bankers Cheque will be accepted for the above amount.

The syllabus, pattern of Examination, scheme of Clinical/ Practical and viva-voce examination of MD Immuno Haematology & Blood Transfusion degree course is also available in the website of this University (www.tnmgrmu.ac.in).

The schedule of University Examination for the MD Immuno Haematology & Blood Transfusion degree course is as follows:

a) Date of commencement of -17.10.2011 MD Immuno Haematology & Blood Transfusion Examination
b) Last date for submission-05.09.2011 of Exam Application
c) Last date for submission-30.11.2011 of Dissertation to this University Sd/-xxxxxxxxxxx ACADEMIC OFFICER (FAC) Dt.2.8.2011"
On a perusal of the impugned notification dated 2.8.2011 it is evident that the University has taken the decision to conduct special examination for M.D. Immuno Haematology and Blood Transfusion as one time measure to Diploma in Clinical Pathology, PG Diploma Holders, who are serving in Government Medical Colleges in order to appoint teaching faculties in the department of Blood Transfusion Medicine in Government Medical Colleges and as Blood Bank Medical Officers in Government Medical Colleges. Only condition imposed is, the candidates must possess three years teaching experience in Government or private Medical Colleges or five years experience in Blood Banks attached to Government Teaching Institutions.

17. The Medical Council of India has prescribed qualifications through regulation called, "Minimum Qualification for Appointment of Teachers in the Medical Institutions Regulations, 1998". The qualifications for appointment as teachers in various medical college or institution imparting Under Graduate and Post Graduate education are stated in Schedule-I and Schedule-II. The qualification prescribed for the post of Professor, Reader/Associate Professor, Assistant Professor/Lecturer in the department of Immuno Haematology and Blood Transfusion are mentioned in Table-I of Annexure-I, which reads as follows:

(A) Professor D.M.(Immunology)/ (i) As Associate Professor M.D.(Medicine) or in the subject concerned M.D.(Pathology) or for three years in the M.D.(Microbiology)or recognised medical college.

M.D.(Paediatrics) with two years (ii) Minimum of four special training in research publications in Immunology. Indexed/national journals.


(B)	Reader/		- do -			(i) As Assistant Professor
	Associate					in the concerned subject
	Professor					for two years in the
							recognised medical college.

							(ii)Minimum of two research 
							publications in indexed/
							national journals.

(C)	Assistant		- do -			(i) Requisite recognised
							specialisation qualification
							in the subject.

							(ii) Three years teaching
							experience in Immunology
							in a recognised Medical
							College as Resident/
							Registrar/Demonsrator/Tutor.

(D)	Tutor/		M.B.B.S.
	Resident/
	Registrar/
	Demonstrator

From the above qualifications prescribed, mentioned above it is evident that M.D.Immuno Haematology and Blood Trsnsfusion is not the only qualification prescribed for the post of Assistant Professor/Lecturer, Reader/Associate Professor, and Professor in the department of Immuno Haematology and Blood Transfusion. It is not the case of respondents 5 to 7 that number of candidates who have passed M.D.Pathology or Bacteriology with or without experience are not available and most of the faculty members in the existing colleges are possessing M.D.Pathology. Therefore there is no dearth of qualified candidates for appointment of faculty members in the department of Immuno Haematology and Blood Transfusion as contended by the University and 7th respondent Association either for the post of Assistant Professor/Lecturer or for the post of Reader/Associate Professor or for the post of Professor. The said aspect was not considered by the University before taking the impugned decision.

18. In Schedule-I of the Minimum Qualifications for Teachers in Medical Institutions Regulations, 1998 it is stated as follows:

"SCHEDULE  I Every appointing authority before making an appointment to a teaching post in medical college or institution shall observe the following norms:
1. All Medical teachers must possess a basic University or equivalent qualification included in any one of the Schedules to the Indian Medical Council Act, 1956 (102 of 1956). They must also be registered in a State Medical Register or Indian Medical Register.

1A. The maximum age limit upto which a person can be appointed or granted extension or re-employed in service against the posts of Teachers or Dean or Principal or Director, as the case may be, which are required to be filled up as per the norms of the Medical Council of India in any Medical College or Teaching Institution for imparting Graduate and Post-Graduate medical education, shall be 65 years.

2. In the departments of Anatomy, Physiology, Biochemistry, Pharmacology and Microbiology, non-medical teachers may be appointed to the extent of 30% of the total number of the posts in the department. A non-medical approved medical M.Sc. qualification shall be a sufficient qualification for appointment as Lecturer in the subject concerned but for promotion to higher teaching post a candidate must possess the Ph.D. degree in the subject. The Heads of these departments must possess recognized basic university medical degree qualification or equivalent qualification. However, in the department of Biochemistry, non-medical teachers may be appointed to the extent of 50% of the total number of posts in the department. In case of the paucity of teachers in non-clinical departments relaxation upto the Head of the Department may be given by the appointing authority to the non-medical persons if suitable medical teacher in the particular non-clinical speciality is not available for the said appointment. However, such relaxation will be made only with the prior approval of the Medical Council of India. A non-medial person cannot be appointed as Director or Principal or Dean or Medical Superintendent. In the departments of Community Medicine and Pharmacology, Lecturers in Statistics and Pharmacological Chemistry shall possess M.Sc. qualification in that particular subject from a recognized University.

3. Medical teachers in all Medical Colleges except the Tutors, Residents, Registrars and Demonstrators must possess the requisite recognized Postgraduate Medical qualification in their respective subject. Dean / Principal / Director of Medical college/institution, who is head of the institute and the Medical Superintendent who is head of the affiliated teaching hospital can be incharge of a Unit but cannot be HOD in the medical college/institution. However, they can teach and practice in the Department concerned.

4. The appointing authority may consider the holders of equivalent postgraduate qualification, which may be approved by the Medical Council of India from time to time, to have the requisite recognised qualification in the subject concerned.

5. The Medical Council of India shall determine equivalent qualification referred to in these regulations.

6. The teachers in a medical college or institution having a total of eight years. teaching experience out of which at least five years teaching experience as Lecturer or Asst. Professor gained after obtaining postgraduate degree shall be recognised as postgraduate teachers in broad specialties. In the case of super-specialties only those teachers who possess eight years. teaching experience out of which at least five years. teaching experience as Lecturer / Asst. Prof. gained after obtaining the higher speciality degree shall be recognised as postgraduate teachers:

Provided that in the case of super-speciality courses which are being newly instituted, matter regarding relaxation of qualification and experience of postgraduate teachers may be taken up by the appointing authority with the Medical Council of India.

7. In cases where candidates with requisite experience are not available, a reference may be made by the appointing authority to the Medical Council of India for consideration on merits.

8. The names of the teaching posts, academic qualifications and the teaching or research experience required for each teaching post are given in Table I in respect of graduate and post graduate / higher speciality courses and in Table II in respect of super-speciality courses.

9. The requirement of publication of four research papers for the post of Associate Professor and eight research papers for the post of Professor may be a desirable qualification. "

(Emphasis Supplied) Clause 4 of Schedule-I states that the appointing authority may consider the holders of equivalent post qualification, which may be approved by the MCI from time to time and MCI shall determine the equivalent qualification under the regulations. The consideration of equivalence will arise if the Post Graduate degrees are awarded by a University to the students, who have completed the course through approved Medical Colleges or Medical Institutions and not to the examinations passed without undergoing the prescribed duration of P.G. Course. The said view alone is possible to give effective meaning to Section 10A of the MCI Act, which reads as follows:
"10A. Permission for establishment of new medical college, new course of study, etc.(1) Notwithstanding anything contained in this Act or any other law for the time being in force,
(a) no person shall establish a medical college; or
(b) no medical college shall
(i) open a new or higher course of study or training (including a post-graduate course of study or training) which would enable a student of such course or training to qualify himself for the award of any recognised medical qualification; or
(ii) increase its admission capacity in any course of study or training (including a post-graduate course of study or training), except with the previous permission of the Central Government obtained in accordance with the provisions of this section.

Explanation 1.For the purposes of this section, person includes any University or a trust but does not include the Central Government."

In Clause 7 of Schedule-I it is stated that in case where candidates with requisite experience are not available, a reference may be made by the appointing authority to MCI for consideration on merits. Thus it is evident that in case of non-availability of experienced candidates for appointment in P.G. departments, the appointing authority viz., the Government can approach the MCI to get relaxation of experience and the MCI can consider the request on merits. Relaxation of qualification while appointing teachers in Medical Colleges/Institutions is not permissible as per 1998 Regulation.

19. The learned Senior Counsel appearing for the University during the course of the arguments contended that since the appointing authority is given discretion to consider holder of equivalent qualification, which may be approved by the MCI, there is no illegality on the part of the University in conducting the examination as one time measure and to submit the proposal before the MCI to determine as to whether the examination conducted is equivalent to M.D.Immuno Haematology or not. If the said submission is accepted, it will have disastrous consequences as all the Universities including Deemed Universities will conduct P.G. examinations either by conducting course or without conducting course, without the approval of Governing Board of the Medical Council of India or the Central Government and plead before the MCI to declare the P.G.Degree/Diploma as equivalent to that of approved course of MCI. The same cannot be the intention of the Central Government while framing the Regulations, 1998, which was framed in exercise of the powers conferred under Section 33 of the MCI Act, 1956. Section 33 clearly states that the Medical Council of India may with previous sanction of the Central Government make regulations, generally to carry out the purposes of the MCI Act, 1956. If the interpretation given by the learned Senior Counsel for the University is accepted, the same may not be to carry out the purpose of the Act and the object of the Act will get defeated. Thus, the contention raised by the learned Senior Counsel to justify the stand of the University that the University will approach the MCI to get equivalence for the purpose of appointment of faculty members in Government colleges cannot be countenanced.

20. In this case, number of eligible candidates are available for selection as Lecturers, Readers and Professors in Government Medical Colleges, and therefore there is no compelling reason for the appointing authority even to approach the MCI. Already the MCI has declared the M.D.(Pathology) and Bacteriology as eligible qualification as stated supra for appointing persons in the above referred three cadre posts in Government Medical Colleges and other Institutions in the Department of Blood Transfusion. As on today the sanctioned strength in M.D.Pathology in various Colleges/Institutions in the State of Tamil Nadu are 68 with the following break-up details:

In Government Medical Colleges ... 34 seats In Private Medical Colleges affiliated to 4th respondent University ... 12 seats In Madras University ... 1 seat In Annamalai University ... 3 seats In Deemed Universities functioning within the State of Tamil Nadu ... 18 seats
----------
Total ... 68 Seats
----------
and number of candidates possessing M.D.(Pathology) qualification are waiting for employment.

21. The contention of the University that the University may be permitted to conduct examination to assess the merit of 22 candidates as one time measure for approaching the MCI to get equivalence certificate cannot be justified in the absence of any imminent necessity i.e, dearth of candidates. The University is entitled to conduct examination for awarding M.D degree or equivalent degree only to candidates, who are trained in three year P.G degree course in M.D. Immuno Haematology through approved medical institutions in terms of Section 10A of the MCI Act, 1956. It is also a fact that for completing M.D.course in Immuno Haematology, the Diploma Holders (DCP candidates) are bound to undergo three years course like M.B.B.S degree holders. P.G.Diploma holders in other branches are permitted to do M.D.course in the relevant subject for two years, i.e, one year less than the fresh medical graduates. Thus, it is manifest that 22 candidates, who are members of 7th respondent Association are not even entitled to get relaxation of one year duration in M.D. Course and they are bound to attend three years regular course in an approved institution/Medical College after getting prior permission from the Central Government/MCI as required under section 10A of the MCI Act, 1956. The University is also not justified in contending that under section 10B of the MCI Act, 1956 it is entitled to confer degree. Sections 10A and 10B should be read together and Section 10B cannot be read in isolation or independently. If the interpretation made by the learned Senior Counsel for the University is accepted, statutory provision namely Section 10A of the Act will lose its significance.

22. The issue regarding conduct of PG degree/ Diploma/certificate course by the Government/University or granting permission to any medical college/institution without prior permission of the Central Government/MCI is already considered in several decisions, particularly in the decision of the Division Bench of this Court reported in 2008 (6) CTC 568 (Dr.V.Balaji v. Union of India). In the said case a Diploma/Certificate of Diabetology course permitted by Government in Government Colleges without previous permission of the Central Government was held illegal. In the said decision in paragraphs 18 to 22 it is held thus, " 18. The MCI Act of 1956 has been enacted by the Parliament in terms of the legislative authority under Entry 66 of List I. The aforesaid subject under Entry 66 always remained a preserve of the Parliament, even before the 42nd amendment of the Constitution. After the 42nd amendment, which came into effect on 3.1.1977, Entry 66 remained the same. But as a result of the 42nd amendment, Entry 11 in the State List (List II) was deleted. Entry 11 in the State List before deletion was as follows: -

11. Education including universities subject to the provisions of entries 63, 64, 65 and 66 of List I and entry 25 of List III.

19. Apart from deletion of the said Entry 11, Entry 25 of the Concurrent List (List III) was also amended by the 42nd amendment. Entry 25 of the Concurrent List prior to the 42nd amendment read as follows: -

25.Vocational and technical training of Labour. After the amendment it reads as follows: -
25. Education, including technical education, medical education and universities, subject to the provisions of Entries 63, 64, 65 and 66 of List I; vocational and technical training of labour.

20. A perusal of the changes made by the 42nd amendment in the State List and the Concurrent List would unmistakably show that the intention which is reflected by the said amendment is to confer the Parliament with an extensive power to legislate in the field of higher and technical education in order to maintain uniform standards throughout India and to take away from the State List legislative power by deletion of Entry 11 and also by amending Entry 25 of the Concurrent List. Therefore, the States exercise of executive power must be made consistent with the aforesaid constitutional Scheme of curbing of its legislative power in respect of higher and technical education. If the State cannot make law in an area in view of lack of its legislative competence, as it cannot do in the filed of higher and technical education, especially when it is occupied by the said Act, which is a central law, it cannot issue executive orders in that area. That is the mandate of Article 162.

21. The argument of the learned counsel for the State that since the certificate course in the field of medical education is not a recognized qualification under the schedule to the said Act, the State does not need the permission of the Central Government or the Medical Council of India to start the said certificate course is equally untenable. If the States argument is upheld, then it would amount to allowing the State to run a parallel course, whether it is an under-graduate or post-graduate course of 6 months or one year, even though it is contrary to any post-graduate course, which is run with the permission of the Medical Council of India. In the instant case, it has been admitted by the State that the Post Graduate Medical Course is now running in Medical Colleges in the State with the permission of the Medical Council of India. Therefore, by the impugned G.O the State is seeking to introduce in exercise of its so-called executive power, a course of a different nature on the same subject, may be for a smaller duration, and by giving it a different name. The same is nothing but a course in medical education.

22. To our judgment, this is clearly not permissible having regard to the constitutional scheme discussed above which controls the legislative power of the State in higher and technical education. A Certificate Course in Diabetology, which is a speciality, certainly falls in that category. "

(Emphasis supplied)

23. In the decisions reported in (1999) 7 SCC 120 (Dr.Preeti Srivastava v. State of Madhya Pradesh & Others); (2001) 8 SCC 664 (State of Punjab v. Dayanand Medical College); (2003) 7 SCC 83 (State of Madhya Pradesh & Others v. Gopal D.Tirthani & Others) and (2007) 10 SCC 201 (Maharashtra University of Health Sciences V. Paryani Mukesh Jawaharlal), the Honourable Supreme Court held that the State Governments and Universities are bound to follow provisions of the MCI Act, 1956, and the regulations framed for admission of students and also for conducting examinations. In W.A.No.901 to 909 of 2011, etc., batch, by order dated 16.11.2011 the Honourable First Bench of this Court held that the 4th respondent University is bound to follow MCI Regulations for conducting examinations and for declaring the results of the students. Thus, it is beyond doubt that the University is bound to follow the MCI Act, 1956 and the Regulations framed in their letter and spirit.

24. On the basis of the above judgments and the findings, the decision taken by the University on 2.8.2011 to conduct special examination for M.D.Immuno Haematology and Blood Transfusion Medicine for the candidates who have passed DCP Diploma course, without undergoing regular M.D.course (three years course) is declared as illegal as the same is contrary to the MCI Act, 1956 and MCI Regulations.

In fine, the writ petition is allowed and the impugned notification of the University dated 2.8.2011 is set aside. No costs. Connected miscellaneous petitions are closed.

Vr To

1. The Secretary to Government, Ministry of Health & Family Welfare, Nirman Bhavan, Maulana Azad Road, New Delhi  110 011.

2. The Secretary, Medical Council of India, Pocket-14, Sector-8, Dwaraka Phase-1, New Delhi  110 077.

3. The Secretary to Government, Health and Family Welfare (MCAI) Department, Fort St.George, Chennai  600 009.

4. The Director of Medical Education, Kilpauk, Chennai  600 010.

5. The Registrar, Tamil Nadu Dr.MGR Medical University, 69, Anna Salai, Guindy, Chennai  600 032.

6. The Academic Officer, Tamil Nadu Dr.MGR Medical University, 69, Anna Salai, Guindy, Chennai 600 032