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 5, Cited by 0]

Delhi High Court - Orders

Dr. Nishant vs Director General Of Health Service And ... on 4 November, 2022

Author: Sanjeev Narula

Bench: Sanjeev Narula

                          $~276 & 277
                          *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +    W.P.(C) 15292/2022
                               DR. NISHANT                      ..... Petitioner
                                                  versus

                                 DIRECTOR GENERAL OF HEALTH SERVICE AND ORS
                                                                      ..... Respondents
                                                  With

                          +      W.P.(C) 15293/2022
                                 HATTI PRANAV KIRAN                                         ..... Petitioner
                                                    versus

                                 DIRECTOR GENERAL OF HEALTH SERVICE AND ORS
                                                                      ..... Respondents

                                                 Through:       Mr. Santosh Tiwari, Advocate for Petitioner.
                                                                Mr. T. Singhdev, Advocate for R-2 & 3
                                                                (MCC & NMC).
                                                                Mr. Mr. Kirtiman Singh and Waize Ali
                                                                Noor and Advocates for R-4 (NBE).
                                 CORAM:
                                 HON'BLE MR. JUSTICE SANJEEV NARULA
                                                   ORDER

% 04.11.2022

1. Petitioners, who appeared in NEET (PG) 2022 examination held on 21st May 2022, after declaration of results on 02nd July 2022, seek directions to Respondents to change their category from 'General' to 'OBC' for the afore-said examination and consequent permission to participate in counselling process under the said category.

Signature Not Verified Digitally Signed W.P.(C) 15292/2022 & W.P.(C) 15293/2022 Page 1 of 5 By:SAPNA SETHI Signing Date:09.11.2022 16:28:33

2. Considering the identical reliefs sought and commonality of grounds of challenge, a common order is being passed.

3. In W.P. (C) 15292/2022, Petitioner belongs to 'Kurmi (Mahato)' community, which is recognized as 'Other Backward Class'/'OBC' by the state of Bihar, and the Petitioner has a certificate to that effect dated 08th November 2021. In W.P. (C) 15293/2022, Petitioner belongs to 'Veerashaiva Lingayat of category III (B)' community, which is recognized as 'Other Backward Class'/'OBC' by the state of Karnataka, and Petitioner has a certificate to that effect dated 08th October 2022. Both these communities also fall under the Central List of OBCs issued by the National Commission for Backward Classes.

4. It is the case of the Petitioners that while filling the application form, the Petitioners inadvertently selected the 'General' category instead of 'OBC'. The Petitioners have scored 179 and 185 marks out of 800, respectively. They also made separate but identical representation (by way of email communication both dated 30th October, 2022), where, they requested DGHS for conversion of category from General (UR) to OBC, as follows: "... am OBC candidate and due to error I have marked my category as GENERAL in while applying for NEET-PG 2022. Please allow me to convert my category to OBC-NCL and allow me to participate in the NEET-PG counselling as now the cut-off has been lowered and i am eligible for counselling in my category. Also this would cause no prejudice to any other candidate as i will only exercise my choice filling for the Deemed Universities and they don't offer any kind of reservations. Kindly oblige me Signature Not Verified Digitally Signed W.P.(C) 15292/2022 & W.P.(C) 15293/2022 Page 2 of 5 By:SAPNA SETHI Signing Date:09.11.2022 16:28:33 by changing my category." (sic) Receiving no response, Petitioners have approached this Court.

5. Counsel for Petitioners submits that: (i) Petitioners' fundamental rights under Articles 14 and 15 have been violated, in as much as, despite being bright and meritorious, they are being precluded from participating in counselling under their desired category; (ii) The online application form for said examination lacked clarity and hence, inadvertent error occurred on part of Petitioners; (iii) Further, no prejudice would be caused in case category is changed from 'General' to 'OBC' even at this stage, especially when the cut-off for OBC category has been reduced by the Respondents, and (iv) Parity is sought with similar reliefs granted by the Madras High Court.1

6. Per contra, counsel for Respondents urge that the issue of category conversion from General to OBC after declaration of result has been decided by this Court in a number of petitions. An identical relief was been rejected qua NEET (PG) 2022 examination vide judgment dated 14th September, 2022.2 A petition seeking review of the said judgment was also rejected on 22nd September 2022. Thereafter, two more petitions, also seeking identical relief qua NEET (PG) examination, were dismissed by this Court on 17th October 2022.3 Further, this issue was also decided in respect of JEE (Mains) Examination by this court on 31st August 2022, where no relief was 1 WPC 19405/2022 titled L. Anjana v. GOI, and WPC 27127/2021 titled R. Rithhika v. GOI.

2

W.P.(C) 13210/2022 titled Pallem Vennela v. Union of India and Ors. and other connected matters.

3

W.P.(C) 14661/2022 titled Reshma Shaliga S. v. DGHS & Ors., and W.P.(C) 14662/2022 titled Dr. Santosh Narayan R v. DGHS & Ors.

Signature Not Verified Digitally Signed W.P.(C) 15292/2022 & W.P.(C) 15293/2022 Page 3 of 5 By:SAPNA SETHI Signing Date:09.11.2022 16:28:33

granted to the candidate.4 The candidates' appeal against the said order was also dismissed vide judgment of the Division Bench dated 13th September 2022, confirming the order of this Court, observing that candidates "cannot be now permitted to change his category as it will result in redrawing of the entire results which will have a ripple effect of upsetting the entire selection process and allocation of seats to other OBC candidates".5 A similar view has also been taken by a coordinate bench of this court on 04 th February 2022 pertaining to NEET (UG) 2021.6 Thus, the position is clear and unambiguous, that such a change cannot be allowed as sought for in the present petitions.

7. Mr. T. Singhdev, counsel for Respondent No. 3 - National Medical Commission, further points out that the mop-up round has started on 31st October, 2022. Thus, at this belated a stage, Court intervention would lead to upsetting the counselling schedule.

8. The court has considered the submission of the counsels. It is an admitted position that the Petitioners wrongly filled up their application form. Thereafter, they did not make any attempt to correct their category, ever since they first filled up the application form in January-February 2022, and even appeared for the exam as General category candidates. Regardless of availability of certificate at the time of filling up of a form, candidates are expected to know which category they belong to since birth, and should fill-

4

In W.P.(C) 12565/2022 titled Shyam Sunder v. UOI & Anr.

5

In LPA 527/2022 titled Shyam Sunder v. UOI & Anr.

6

In WP(C) 1189/2022 titled Sharanya Kaja v. DGHS & Ors.

Signature Not Verified Digitally Signed W.P.(C) 15292/2022 & W.P.(C) 15293/2022 Page 4 of 5 By:SAPNA SETHI Signing Date:09.11.2022 16:28:33

up, which would be best suited for maximising their selection in the test. The representation made by the Petitioners, as extracted above, shows that the main reason for seeking change of category was only the reduction of cut-off marks, once the once the candidates realised that he have a better chance of securing admissions through such a route. It can also not be ignored that they have now approached this court at the eleventh hour, after counselling is already at an advanced stage, and the delay remains unaccounted for.

9. In W.P.(C.) 15293, the OBC certificate attached with the petition, too, has been obtained much after filling up of admission forms, and in fact, even after declaration of results, which also shows a clear case of afterthought in obtaining the caste certificate.

10. The issue urged and relief sought herein has already been decided by the undersigned in the above-mentioned orders. The grounds of 'lack of clarity at the time of applying' and of 'no prejudice being caused to anyone else', have been dealt with extensively in the above cases, and require no reiteration. The reasoning in the aforenoted orders shall also apply to present petitions.

11. For the foregoing reasons, there is no merit in the present petitions, and the same are dismissed.

SANJEEV NARULA, J NOVEMBER 4, 2022/nk Signature Not Verified Digitally Signed W.P.(C) 15292/2022 & W.P.(C) 15293/2022 Page 5 of 5 By:SAPNA SETHI Signing Date:09.11.2022 16:28:33