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 16, Cited by 0]

Delhi High Court

Damini Sonker vs Union Of India & Anr. on 22 March, 2023

Author: Jyoti Singh

Bench: Jyoti Singh

                                        Neutral Citation Number: 2023:DHC:2011
                          $~
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI

                          %                                    Date of decision: 22nd March, 2023

                          +     W.P.(C) 11796/2022 & C.M. APPL. 49111/2022
                                DAMINI SONKER                       ..... Petitioner
                                             Through: Mr. Nitin Saluja, Ms. Shivani
                                             Luthra Lohiya, Mr. Ankur Sinha and
                                             Mr. Saahil Mongia, Advocates.
                                                      versus
                                UNION OF INDIA & ANR.                ..... Respondents
                                              Through: Mr. Jivesh Kumar Tiwari,
                                              Senior Panel Counsel with Mr. Prajesh
                                              Vikram Srivastava, Government Pleader and
                                              Ms. Samiksha Mittal, Advocate for R-1.
                                              Mr. Atul Kumar, Ms. Sweety Singh,
                                              Ms. Archana Kumari, Mr. Rahul Pandey,
                                              Mr. Amitabh Ranjan and Mr. Rajiv Ranjan,
                                              Advocates for R-2.

                                CORAM:
                                HON'BLE MS. JUSTICE JYOTI SINGH

                                                               JUDGEMENT

JYOTI SINGH, J.

1. This writ petition has been filed by the Petitioner seeking the following reliefs:-

"(a) Quash the memorandum dated 18.06.2021, 12.07.2021, 01.09.2021, 22.10.2021 and 04.07.2022 whereby the Respondent No.2 had rejected the Petitioner's request to allow the Petitioner to rejoin the M.Sc. Nuclear Medicine Course in Nuclear Medicine Dept. AIIMS;
(b) Direct the Respondent No. 2 to allow the Petitioner to appear for the final examination of M.S.C. Nuclear Medicine being held in December, 2022 or any future date;
(c) Direct the Respondent No.2 to grant of study leave to the Petitioner for completion of her M.S.c. in Nuclear Medicine."

2. Petitioner joined the two-years M.Sc. Nuclear Medicine Signature Not Verified Course in Nuclear Medicine Department, AIIMS/Respondent No.2 Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 1 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 (hereinafter referred to as 'AIIMS') on 03.08.2019, but did not complete the same. Case set up by the Petitioner is that on account of Pandemic COVID-19 and the consequent lockdown imposed by the Government, she was unable to attend the course from 27.03.2020 upto 02.09.2020 due to lack of transportation facilities. The grievance of the Petitioner, in a nut-shell, is that AIIMS had acted arbitrarily and unreasonably firstly, by disallowing the Petitioner from appearing for the M.Sc. Final Exam in July, 2021 by extending the course from 31.07.2021 to 07.01.2022, despite the Petitioner submitting her thesis on time and secondly, in not accepting the withdrawal of her resignation, when only 3 examinations and one viva-voce remained for obtaining the M.Sc. Degree.

3. Facts necessary for adjudication of the writ petition, shorn of unnecessary details are that after joining the M.Sc. Course on 03.08.2019, Petitioner regularly attended her classes until 27.03.2020 whereafter she was forced to take leaves due to the pandemic. It is stated that on 13.04.2020, Petitioner wrote to AIIMS expressing her inability to reach the department due to ongoing pandemic and the lockdown and requested vide a subsequent letter dated 09.06.2020 to exempt her from joining the course, till the situation changed.

4. On 30.06.2020, Memorandum was issued by AIIMS asking the Petitioner to explain why she was not attending the classes/duties despite availability of DTC buses as well as special buses arranged for commuting to AIIMS. By a letter dated 17.07.2020, Petitioner reminded the department that she had already informed by her earlier letters that she was unable to join the course due to lockdown. Petitioner subsequently joined back on 03.09.2020 and resumed her course.

Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 2 of 18 Signing Date:25.03.2023 20:22:07

Neutral Citation Number: 2023:DHC:2011

5. In the meantime, on 21.08.2020, Petitioner appeared in the Computer Based Test ('C.B.T.') for appointment to the post of Technician (Radiology) in AIIMS, as there was no bar in applying for the said post during the M.Sc. course. On 29.10.2020, AIIMS issued an order regularizing 163 leaves taken by the Petitioner from 27.03.2020 to 02.09.2020 as also postponing her final examination from July, 2021 to December, 2021, simultaneously extending the M.Sc. registration upto 07.01.2022.

6. Petitioner avers that on 08.03.2021, she submitted her thesis and a month later on 05.04.2021, she cleared the C.B.T. Examination and received an offer letter to join as Technician (Radiology) within 60 days. As per Clause 14 of the offer of appointment, it was mandatory that the Petitioner submitted either a course completion certificate or certificate of discontinuation of the M.Sc. Course at the time of joining, failing which she would not be allowed to join the post and the offer of appointment was liable to be cancelled/withdrawn. Under Clause 2(C), a relieving order with acceptance of resignation from an employer was required to be submitted where a candidate was an employee in a Government Sector. Since the Petitioner had accepted the offer letter on 07.04.2021 to join the post of Technician (Radiology), by a letter dated 25.05.2021 she requested AIIMS to permit her to complete her academic tenure and appear in the final examination.

7. On 01.06.2021, Petitioner wrote to Director (AIIMS) apprising him that she had accepted the offer letter and was joining as Technician (Radiology) on 03.06.2021. As required, Petitioner tendered her resignation on 02.06.2021 with a request to accept the same with effect from the same day. AIIMS accepted the resignation on 02.06.2021 itself and Petitioner joined as Technician in the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 3 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 Radiology Department on 03.06.2021. Soon thereafter on 11.06.2021, Petitioner requested Head of the Department, Surgical Block of AIIMS, to grant permission for appearing in the final examination, but the request was declined on 18.06.2021. On 28.06.2021, Petitioner sought withdrawal of the resignation with permission to re-join and complete the remaining M.Sc. course.

8. By a letter dated 12.07.2021, request of the Petitioner was rejected by AIIMS, however, notwithstanding the rejection, Petitioner reiterated the request on 30.07.2021 and also sought condonation of the absence period from 27.03.2020 upto 02.09.2020, which met the same fate on 01.09.2021. Repeated requests made thereafter, for permission to appear in the final examination, were not accepted and finally, vide Memorandum dated 04.07.2022, Petitioner was informed that her request could not be acceded to. Petitioner has approached this Court seeking a direction to AIIMS to accept the withdrawal of her resignation and permit her to take final examination, enabling her to obtain the M.Sc. Degree in Nuclear Medicine.

9. Contentions raised on behalf of the Petitioner:

A. Petitioner is an exceptional student who completed her B.Sc. (Hons.) in Medical Technology in Radiography from AIIMS in 2019, after which she cleared the Competitive Examination and joined the M.Sc. Course. Petitioner has undergone more than 80% of the course and also submitted her thesis on "Scintigraphic images restoration using Richardson-Lucy Algorithm", which was later published in a very reputed Journal "Nuclear Medicine Communication". Petitioner had no intent to discontinue the course but was forced by the circumstances arising out of the pandemic. Petitioner's father was the only earning member whose factory was sealed in 2016 and after Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 4 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 which he was doing small jobs, which had to be discontinued during COVID-19. Thus, having no source of income, Petitioner had no option but to accept the post of Technician (Radiology) and since the pre-condition of the job was resignation/submission of course completion or discontinuation certificate, Petitioner had to tender her resignation from the M.Sc. Course. Having secured a job, Petitioner requested AIIMS to permit her to re-join the course and take the final examination in June, 2021 itself, which request was declined, without any basis.
B. On account of Pandemic COVID-19, a Circular was issued by AIIMS on 20.03.2020, intimating that all lectures will be conducted through online streaming/SARAL platform and clinical postings shall stand cancelled till further orders. It was also stated in the Circular that the students would no longer be required to remain present in the campus and could stay home. These instructions were applicable to students in various courses, which included M.Sc. From 24.03.2020, OPD patients' registration was closed till further orders and no actual patient care was taking place. All public transportation was closed at this time and resumed only on 07.09.2020, on account of which Petitioner could not physically attend the training from 27.03.2020 upto 02.09.2020. Nevertheless, Petitioner attended all the online classes and submitted the assignments on time.

C. Upon re-joining on 03.09.2020, in order to cover the missed period of patient care, Petitioner attended extra physical training and for this reason, the 163 leaves taken by her were regularized. On 08.03.2021, Petitioner submitted her thesis and there is no failure even on that score. In fact, the examination Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 5 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 which was scheduled earlier in June, 2021 was conducted only in December, 2022 and there was no reason why the Petitioner could not be permitted to complete the course.

D. No doubt, hostel facility was available in the campus of AIIMS, however, Petitioner could not avail of the same on account of financial as well as health reasons, as most of the inmates were turning Covid positive while staying in the hostel, including the staff. Discrimination has been meted out to the Petitioner as there were students in other courses, such as B.Sc., MBBS etc. who were allowed to attend online classes and leave the hostel but their courses were not extended and they were permitted to take examinations on the scheduled dates. Candidates Apoorva Tyagi and Deepak Kumar, who did not resign from their course, received an extension for joining their jobs much after the last date of joining, whereas Petitioner's request dated 16.04.2021 seeking extension of time to join the post of Technician (Radiography) was also disallowed.

E. In Major Amandeep Singh v. University of Delhi and Another, 2015 SCC Online Del 14584; Bessy Edison and Another v. Indira Gandhi National Open University, 2011 (121) DRJ 238 and Rajeev Kumar and Ors. v. Government of India, Manu/DE/1499/2021, Courts have held that jurisdiction of the High Court under Article 226 of the Constitution of India is an equity jurisdiction and therefore, in order to do substantial justice, Petitioner must be permitted to complete the M.Sc. course as this would enable her to acquire a higher qualification and a post-graduate degree. In Dr. Rohit Kumar v. Secretary Office of Lieutenant Governor of Delhi and Others, (2021) 8 SCC 381, the Supreme Court granted study leave to a doctor to Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 6 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 pursue M.D. Course in Paediatrics, during the COVID-19 period. In Dr. Samjaison v. Deputy Director of Health Services and Others, 2020 SCC OnLine Mad 1904, the Madras High Court observed that once a doctor gets admission in a speciality course, the employer/Government cannot thwart his chances. A similar leeway was given by the Supreme Court recently in Archita & Ors. v. National Medical Commission & Ors., W.P.(C) No.607/2022, while dealing with Indian students who were in the last year of their Undergraduate Medical Course and had to leave their Institutes and return to India due to natural calamity. It is, therefore, urged that Petitioner be permitted as a one-time measure to complete the remaining training, without this being treated as a precedent and Petitioner undertakes to take unpaid leave from the Radiology Department.

10. Contentions raised on behalf of AIIMS:

A. M.Sc. (Nuclear Medicine) Course is a course of two-years duration and was to be completed by the Petitioner by July, 2021 with final examination in May, 2021. During the outbreak of COVID-19 Pandemic, AIIMS was under huge workload and pressure, Petitioner did not join physical duties at AIIMS and sought leaves in different spells from 27.03.2020 to 02.09.2020, citing frivolous excuses of non-availability of transportation, despite the availability of hostel accommodation and transport for most spells, including special buses deployed for the purpose. Other course-mates of the Petitioner availed the facilities and attended the classes/duties physically and contributed to patient care in the testing times. B. It was clearly mentioned in the Admission Letter issued to the Petitioner that she was entitled to 24 days' leave in the 1st year Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 7 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 and 30 days in the 2nd year and in case leave was extended, course/registration period will be extended and final examination would be postponed for 6 months. Several letters were issued to the Petitioner by the HoD, Nuclear Medicine, including Memorandum dated 15.06.2020, followed by two reminders on 30.06.2020 and 15.07.2020. Petitioner was also informed that the M.Sc. Course requires physical presence and training for participation in patient care services. By a Memorandum dated 29.10.2020, AIIMS regularized the 163 days' leaves taken by the Petitioner and also informed her that on account of her excessive leaves, which was close to one semester, her registration was extended by 160 days i.e. upto 07.01.2022 instead of 31.07.2021 and that she would have to attend physically. The final examination was also postponed by six months i.e. December, 2021 instead of May, 2021.

Although, a request was made by the Petitioner to allow her to appear in the examination in June, 2021, the same was not acceded to being impermissible under the Rules and more importantly, because the course required physical participation for physical training and patient care services. All this was accepted by the Petitioner at the relevant time as she was conscious of the indulgence shown to her by AIIMS. C. AIIMS cannot be faulted for the Petitioner not having completed the 7 months training, as it is the Petitioner who is responsible for the circumstances, she finds herself in today. Being in the midst of the M.Sc. course, Petitioner readily accepted the appointment to the post of Technician (Radiology) and willingly and on her own volition, chose to resign w.e.f. 02.06.2021 and also deposited money towards the penalty for Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 8 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 midstream withdrawal. With the acceptance of resignation, the student-institution relationship came to an end and no law permits/mandates its revival. In fact, it is the Institute which has suffered as the Petitioner was not available for patient care during the testing times of COVID-19 and one seat in the M.Sc. Course is wasted.

D. M.Sc. Course in Nuclear Medicine is not a distance learning course. Its curriculum includes physical/hands-on training which prepares the students to operate high-end equipments like PET/CT, SPECT/CT gamma camera, using ward monitoring of patients, doses, etc. and needless to state that this training cannot be imparted to the students without physical presence. At this stage, it would be impossible to accommodate the Petitioner for the balance 7 months curriculum with the upcoming batches, particularly, when none of the adverse circumstances can be attributed to AIIMS.

E. Impugned action is neither illegal nor arbitrary and no vested right of the Petitioner has been infringed or violated, calling for interference by this Court under Article 226 of the Constitution of India. As held in M.P. Mittal v. State of Haryana and Others, (1984) 4 SCC 371, discretionary remedies under Article 226 are for doing justice and correcting injustice and not vice- versa. No injustice has been meted out to the Petitioner and any indulgence at this stage would amount to setting a bad precedent and compromising with the standards and reputation of AIIMS, which is an Institute of National importance. This would also amount to injustice to those students who joined physical classes during the pandemic and completed their courses on time against all odds. Courts have repeatedly held Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 9 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 that there should be least judicial interference in academic matters, which require diligence of experts in their respective fields. [Ref: Maharashtra State Board of Secondary and Higher Secondary Education and Another v. Paritosh Bhupeshkumar Sheth and Others, (1984) 4 SCC 27; All India Council for Technical Education v. Surinder Kumar Dhawan and Others, (2009) 11 SCC 726; Dr. Rajat Duhan & Ors. v. All India Institute of Medical Sciences & Ors., LPA 655/2019 dated 22.11.2019; Indian Institute of Technology Kharagpur and Others v. Soutrik Sarangi and Others, 2021 SCC OnLine SC 826; Medical Council of India v. Madhu Singh and Others, (2002) 7 SCC 258 and Union of India and Others v. N. Murugesan and Others, (2022) 2 SCC 25].

F. Plea of the Petitioner that there is discrimination qua other candidates is wholly misconceived. Apoorva Tyagi and Deepak Kumar, who were permitted extended time for joining till August, 2021, had not taken 163 days' leaves and nor were their examinations extended till December, 2021. In fact, it is the Petitioner to whom undue indulgence was shown by AIIMS by regularizing her excessive leaves of 163 days and allowing her to complete physical training and undertake examination after long leave. Petitioner can, therefore, have no cause to complain and/or alleged discrimination. Petitioner is not entitled to any more indulgence and if granted, it would be against the settled law that sympathy can have no place in academic matters.

G. Even otherwise, the writ petition is filed belatedly since the first rejection of her request was on 18.06.2021. It was only because Petitioner was making repeated representations that AIIMS was Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 10 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 passing orders thereon, however, this cannot justify the delay of over one year in approaching the Court in July, 2022.

11. I have heard learned counsels for the parties and examined their contentions.

12. At this stage, it would require a mention that during the pendency of the writ petition, AIIMS issued Notice No.137/2022 dated 20.09.2022, declaring the Schedule of 'Post Graduate/Post Doctoral (DM/M.Ch. & M.Sc. Courses) Professional Examinations' to be held on 02.12.2022, 05.12.2022 and 07.12.2022 and the tentative dates for viva-voce were from 10.12.2022 to 17.12.2022. Interim relief was sought by the Petitioner to appear in the examination, subject to final outcome of the writ petition as well as for a direction to AIIMS to grant study leave for appearing in the examination. Grant of interim relief was vehemently opposed on behalf of AIIMS, however, in order to balance the equities and to ensure that the Petitioner is not confronted with a situation of fate accompli, if she was to ultimately succeed in the writ petition, this Court permitted the Petitioner to appear in the examination scheduled to begin from 02.12.2022. It was made clear that no equity will be created in favour of the Petitioner by merely appearing in the examination and the same shall be subject to final outcome of the writ petition. The Court was informed on 08.12.2022 that Petitioner had undertaken the examination and permission was sought to participate in the viva- voce, without creating equities in her favour and subject to outcome of the petition. Petitioner was permitted accordingly and it was directed that her result shall not be declared and will be placed in a sealed cover.

13. Pithily put, learned counsel for the Petitioner primarily pitched his case on well settled doctrines of 'equity', 'justice' and 'fairness'. It Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 11 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 needs no reiteration that he who seeks equity must do equity. [Ref.:

Halsbury's Laws of England, 4th Edn. Vol. 16, pp. 874-76]. As the facts unfold, Petitioner joined the course on 03.08.2019 and was on leave from 27.03.2020 to 02.09.2020. She has not been able to controvert the stand of AIIMS that transport as well as hostel facilities were available during the relevant period, which she did not avail, while her course-mates had attended physically. At the time of taking admission to the Course, Petitioner was clearly apprised in writing, as part of the terms and conditions of the admission letter that she was entitled to 24 days leave in the 1st Year and 30 days in the 2nd Year and in case leave was extended in any year, the registration period would also be extended and final examination would be postponed by six months. Despite this, being mindful of the Pandemic and giving her the benefit of doubt, AIIMS regularized the extraordinary leaves of 163 days, postponed the final examination to December, 2021 and also extended the registration of the course up to 07.01.2022, enabling her to complete the course. Strangely, Petitioner contests the postponement of the examination, as being adverse to her without realising that the number of leaves taken by her totalled to a period of 4 working months, i.e. almost one semester and in the absence of the extension she was not even eligible to appear for the examination in May, 2021. An act of benevolence is being looked at by the Petitioner as an act of prejudice, which is wholly unjustified.

14. It cannot be overlooked that the hurdles in the way of the Petitioner are her own creations. Despite the fact that the leaves taken by the Petitioner were condoned/regularized, she did not think it appropriate or important to join the physical training and complete the course, which she is now anxious to do and instead joined the post of Technician (Radiology) in another department of AIIMS. Preferring a Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 12 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 job over M.Sc. course, Petitioner took a conscious call, which she was certainly entitled to take, and tendered her resignation on 02.06.2021. Once the resignation was tendered, AIIMS accepted the same and Petitioner deposited the penalty for midstream withdrawal. With the acceptance of resignation, relationship of the Petitioner was severed with the Institute and there is no provision under All India Institute of Medical Sciences Act, 1956 (hereinafter referred to as 'AIIMS Act') or Regulations or in service jurisprudence and none has been shown to the Court, which mandates AIIMS to permit the Petitioner to withdraw her resignation and re-join the course.

15. AIIMS has rightly brought forth that Petitioner cannot be permitted to withdraw her resignation and the reasons can be captured as: (a) there is no enabling provision under the AIIMS Act or Regulations, which permits AIIMS to accept the request for withdrawal of resignation; (b) Petitioner has not undergone 7 months of training in a two-years course; (c) the session was 2019-2021 and her resignation was accepted w.e.f. 02.06.2021 i.e. one and a half years ago and the relationship between the parties severed at that stage; (d) if permitted to give the examination, the two-years course will be cut-short to a duration of less than one and a half years which will be legally incorrect as also unfair to the course mates and permitting her to take the 7 months training will extend the course and will take her with the next session and would also encourage students to join courses, withdraw midstream and re-join on individual whims;

(e) AIIMS has been extremely indulgent and given her opportunity at every stage to complete her physical training and undertake the examination but the Petitioner chose to resign and withdraw from the course mid-stream and no further indulgence can be granted; and (f) AIIMS is an Institute of National important and permitting the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 13 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 Petitioner to take advantage of her own wrongs would set a bad precedent and would be against the ethos and academic standards that the Institution maintains. This Court entirely agrees. Looking at the glaring facts, this Court cannot agree with the Petitioner that balance of equity tilts in her favour.

16. Indisputably, the conduct of the Petitioner has resulted in an irreversible situation where Petitioner has not undergone the mandatory 7 months physical/hands-on training. Petitioner rightly states that AIIMS had published a Circular dated 20.03.2020 by which it had notified to all that all lectures will be held online in view of the ongoing pandemic and the students could stay at home, if they wished to and this would apply to all courses mentioned therein, including M.Sc., however, the point that is missed is that an exception was clearly carved out for those specialities where academic training was largely through participation in patient care services. As per Head of Department, Nuclear Medicine, AIIMS, the M.Sc. (Nuclear Medicine) Course is basically a hands-on training to prepare candidates to operate high-end equipments like PET/CT, SPECT/CT gamma camera, using ward monitoring of patient's dose etc., which cannot be imparted without physical presence of the candidates, just as 'a swimmer cannot learn swimming without entering water'. It needs no gainsaying that it is not for this Court to substitute the opinion of experts in the field who have set the curriculum of the M.Sc. Course including the hands on training, patient care etc. and any interference either to exempt the Petitioner from training or extend the Course by allowing her to undergo the training etc. at this stage in unwarranted.

17. As held in several judgments, requirements of training, attendance, etc., particularly in courses undertaken in professional Institutes are designed and tailor-made to suit the courses and to Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 14 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 interfere in a curriculum is beyond the remit of this Court. It has been held in M.P. Mittal (supra), that discretionary remedies under Article 226 are for doing justice and correcting injustice and not the other way round. In Maharashtra State Board of Secondary and Higher Secondary Education and Another (supra), the Supreme Court held that the Courts should be extremely reluctant to substitute their views as to what is wise, prudent and proper in relation to academic matters in preference to those formulated by professional men possessing technical expertise and rich experience of actual day- to-day working of educational institutions and that it will be wholly wrong for the Court to make a pedantic and purely idealistic approach to the problems of this nature, isolated from actual realities and grassroot problems involved in the working of the system and unmindful of the consequences which emanate if a purely idealistic view as opposed to a pragmatic one was to be propounded. Relevant part of the judgment is extracted hereunder for ready reference:

"29. Far from advancing public interest and fair play to the other candidates in general, any such interpretation of the legal position would be wholly defeasive of the same. As has been repeatedly pointed out by this Court, the Court should be extremely reluctant to substitute its own views as to what is wise, prudent and proper in relation to academic matters in preference to those formulated by professional men possessing technical expertise and rich experience of actual day-to-day working of educational institutions and the departments controlling them. It will be wholly wrong for the Court to make a pedantic and purely idealistic approach to the problems of this nature, isolated from the actual realities and grass root problems involved in the working of the system and unmindful of the consequences which would emanate if a purely idealistic view as opposed to a pragmatic one were to be propounded. It is equally important that the Court should also, as far as possible, avoid any decision or interpretation of a statutory provision, rule or bye-law which would bring about the result of rendering the system unworkable in practice. It is unfortunate that this principle has not been adequately kept in mind by the High Court while deciding the instant case."
Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 15 of 18 Signing Date:25.03.2023 20:22:07

Neutral Citation Number: 2023:DHC:2011

18. The Supreme Court in All India Council for Technical Education (supra), held that Courts' interference in academic/ educational matters is not proper as they cannot create or continue courses. Relevant paras of the said judgment are as follows:-

"16. The courts are neither equipped nor have the academic or technical background to substitute themselves in place of statutory professional technical bodies and take decisions in academic matters involving standards and quality of technical education. If the courts start entertaining petitions from individual institutions or students to permit courses of their choice, either for their convenience or to alleviate hardship or to provide better opportunities, or because they think that one course is equal to another, without realising the repercussions on the field of technical education in general, it will lead to chaos in education and deterioration in standards of education.
17. The role of statutory expert bodies on education and the role of courts are well defined by a simple rule. If it is a question of educational policy or an issue involving academic matter, the courts keep their hands off. If any provision of law or principle of law has to be interpreted, applied or enforced, with reference to or connected with education, the courts will step in. In J.P. Kulshrestha (Dr.) v. Allahabad University [(1980) 3 SCC 418 : 1980 SCC (L&S) 436] this Court observed: (SCC pp. 424 & 426, paras 11 & 17) "11. ... Judges must not rush in where even educationists fear to tread. ...
* * *
17. ... While there is no absolute ban, it is a rule of prudence that courts should hesitate to dislodge decisions of academic bodies."

19. In this context, I may refer to a judgment of this Court in Dr. Manjunath M. v. Guru Gobind Singh Indraprastha University and Another, 2021 SCC OnLine Del 4533, where in a similar situation resulting out of Pandemic COVID-19, the Court refused to indulge the Petitioner and held that a wide jurisdiction of the writ Court to act upon equitable considerations has to be exercised judiciously and a balance has to be struck between Petitioner's predicament and the assessment of the concerned academic institution and that despite sympathy, the Court in its limitation in a writ jurisdiction cannot come to the aid of the Petitioner.

Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 16 of 18 Signing Date:25.03.2023 20:22:07

Neutral Citation Number: 2023:DHC:2011

20. No doubt, if in a given case, an action is manifestly arbitrary or unfair, Courts can interfere but as noted above, the conduct of AIIMS has been far from unreasonable or arbitrary calling for interference. Contrary to the stand of the Petitioner, Court finds that AIIMS has been extremely indulgent towards the Petitioner and every possible assistance was rendered to facilitate the Petitioner for completing the two-years M.Sc. course and may it be said that Court does not find anything amiss in the conduct of AIIMS.

21. Last but not the least, I may deal with the argument of the Petitioner that there is violation of principle of equality enshrined in Article 14 of the Constitution of India as two other candidates were permitted to join till August, 2021. AIIMS has categorically replied to the said allegations and submitted that Apoorva Tyagi and Deepak Kumar were permitted to join till August, 2021 as they had neither taken leave of 163 days nor resigned and unlike in the case of the Petitioner, their examination was not extended till December, 2021. Petitioner requested in her letter dated 16.04.2021 to permit her to appear in the examination scheduled in June, 2021, which could not be acceded to as due to shortage of 7 months training period and inordinate 163 days leaves, her examination date had been extended. Therefore, no parity can be claimed by the Petitioner as she was not similarly placed as the two candidates.

22. The judgments relied upon by the Petitioner, in my view, also do not come to her aid. In Major Amandeep (supra), Court had made an exception to permit the Petitioner to appear in the examination as being posted at tough terrains, he was unable to avail of that chance, a factor beyond his control. In Bessy Edison (supra), it was observed that Court has the discretion to make exceptions in case of injustice. This proposition is beyond doubt. However, Petitioner cannot take the Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 17 of 18 Signing Date:25.03.2023 20:22:07 Neutral Citation Number: 2023:DHC:2011 help of the judgment, as in the present case, permitting the Petitioner to complete the course at this stage would amount to injustice to the Institute. In Archita (supra), the Court was dealing with an extreme and harsh situation and held that Ukraine-Russian War was an extreme exceptional circumstance which affected the students and it goes without saying that facts of the present case are exactly the opposite.

23. For all the aforesaid reasons, this Court finds no merit in the writ petition. Petitioner has participated in the examination, held in December, 2022, as aforementioned, pursuant to interim orders of this Court, where it was made clear that the participation will not create any equity and will be subject to outcome of this writ petition. In view of dismissal of the writ petition, AIIMS need not declare the result of the examination qua the Petitioner, which has been placed in a sealed cover.

24. Writ petition is accordingly dismissed along with pending application.

JYOTI SINGH, J MARCH 22 , 2023/kks Signature Not Verified Signed By:KAMAL KUMARW.P.(C) 11796/2022 Page 18 of 18 Signing Date:25.03.2023 20:22:07