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 17, Cited by 7]

Delhi High Court

Mohammad Parvez Akhtar vs Union Of India And Others on 31 August, 2009

Author: Anil Kumar

Bench: Anil Kumar

*                 IN THE HIGH COURT OF DELHI AT NEW DELHI

+                         Writ Petition No.10133/2009

%                         Date of Decision:   31.08.2009

Mohammad Parvez Akhtar                              .... Petitioner
                  Through Mr.A.R. Masoodi, Advocate

                                   Versus

Union of India and others                             .... Respondents
                      Through Mr.Gaurav Duggal, Advocate for Union
                              of India. Mr. Maninder Singh Sr,.
                              Advocate with T. Singhdev, Advocate for
                              Medical Council of India.

CORAM:
HON'BLE MR. JUSTICE ANIL KUMAR

1.      Whether reporters of Local papers may be                YES
        allowed to see the judgment?
2.      To be referred to the reporter or not?                  YES
3.      Whether the judgment should be reported in              YES
        the Digest?


ANIL KUMAR, J.

*

1. The point for determination is whether the petitioner who did his intermediate from U.P. Board in 2006 and later on in 2007 took the additional subject of Biology with practicals is eligible for admission to MBBS Course under All India Pre Medical Entrance Examination 2009.

2. Brief facts to comprehend the controversies are that the petitioner passed his High School examination through U.P. Board in 2004 and WP(C) 10133 of 2009 Page 1 of 26 thereafter he appeared for Intermediate examination through U.P. Board in the year 2006 and was declared successful. A year after in 2007 petitioner took an additional subject of Biology with practicals and appeared privately during the Session 2007 and qualified the additional subject of Biology. The petitioner has contended that U.P. Board High School and Intermediate Education has issued an appropriate certificate to him for Biology as well, after issuing the Intermediate Examination 2006 certificate.

3. The petitioner appeared in All India Pre Medical Entrance Examination for admission to MBBS/BDS courses and was successful by obtaining All India rank of 1435 and category rank of 1421. The petitioner asserted that he took the medical entrance examination as a OBC candidate but as per his merit he has qualified against an unreserved seat also.

4. The petitioner contended that the Intermediate examination of U.P. Board is recognized under the Bulletin of Information issued for All India Pre Medical Entrance Examination 2009 and para 8 of the Bulletin of Information detailed the qualification and qualifying examination Codes.

WP(C) 10133 of 2009 Page 2 of 26

5. The petitioner pleas is that he has a requisite certificate of Intermediate examination as specified under para 8, Code 2. After being declared successful as he obtained a good rank on merit, petitioner went for counseling as per his merit ranking against an unreserved seat which was scheduled for 12th June, 2009 to 20th June, 2009. The petitioner had been called for counseling by letter dated 5th June, 2009 and the venue for counseling was at Mumbai.

6. The petitioner contended that he participated in the counseling and a composite list of allotment of seats for MBBS course was circulated on website on 20.06.2009, however, against the name of the petitioner, a cross mark was put and he has not been allotted a seat of his choice. The petitioner also contended that no valid reason was communicated for not granting him admission to MBBS course.

7. The petitioner filed the present writ petition on 8th July, 2009 seeing direction to the respondents to include the petitioner‟s candidature for MBBS Course in second round of counseling scheduled with effect from 8th July, 2009 and allot a seat in the MBBS Course in the college of his choice.

WP(C) 10133 of 2009 Page 3 of 26

8. The petitioner also contended the eligibility criteria for appearing in All India Pre Medical Entrance Examination is based on the criteria issued by Medical Council of India. The eligibility criteria given by Medical Council of India and as given in the Bulletin of Information are as under:-

BULLETIN OF INFORMATION MEDICAL COUNCIL OF INDIA "(v) Qualifications and "CHAPTER II Qualifying examination Codes:
ADMISSION, SELECTION, Code : 01 MIGRATION AND TRAINING:-
The Higher/Senior Secondary 4. Admission to the Medical Examination or the Indian School Course - Eligibility Criteria: No Certificate Examination which is candidate shall be allowed to be equivalent to 10+2 admitted to the Medial Curriculum Higher/Secondary Examination of first Bachelor of Medicine and after a period of 12 years study, Bachelor of Surger (MBBS) course the last two years of such study until:
comprising Physics, Chemistry, Biology (which shall include (1) He/she shall complete the practical texts in these subjects) age of 17 years on or before 31st and Mathematics or any other December of the year admission to elective subject with English as the MBBS course; prescribed by the National Council (2) He/she has passed of Education Research and qualifying examination as under:-
Training after introduction of the
10+2+3 educations structure as         (a)    The    higher     secondary
recommended by the National            examination or the Indian School
Committee on Education.                Certificate Examination which is
                                       equivalent    to    10+2     Higher
                   OR                  Secondary Examination after a
CODE : 2                               period of years study, the last two
                                       years of study comprising of
The    Intermediate/Pre-degree         physics, Chemistry, Biology and
Examination in Science of an           Mathematics or any other elective
Indian   University/Board   or         subjects with English at a level not
other  recognised    examining         less than the core course for
body with Physics, Chemistry,          English as prescribed by the


 WP(C) 10133 of 2009                                             Page 4 of 26
Biology (which shall include National Council for Educational practical test in these subjects) Research and Training after the and English. introduction of the 10+2+3 years educations structure as OR recommended by the National CODE : 03 Committee on education;
The Pre-professional/Pre-medical Note: Where the course content is Examination with Physics, not as prescribed for 10+2 Chemistry, Biology & English after education structure of the National passing either the Higher Committee, the candidates will have to undergo a period of one Secondary Examination or the Pre-
University or an equivalent year pre-professional training examination. The pre- before admission to the Medical colleges;
professional/Pre-medical
examination shall include practical                    OR
test in these subjects.
                                       (b)   The           intermediate
                   OR                  examination in science of an
                                       Indian    University/Board    or
CODE : 04
                                       other   recognized    examining
The first year of the three years‟     body with Physics, Chemistry
degree course of a recognized          and Biology which shall include
University with Physics, Chemistry     a practical test in these
and Biology including practical        subjects and also English as a
tests in these subjects provided       compulsory subject;
the examination is a University
Examination and further that                           OR
he/she has passed the earlier          (c)   The      pre-professional/pre-
qualifying    examination    with      medial examination with Physics;
Physics, Chemistry, Biology and        Chemistry and Biology, after
English.                               passing     either     the    higher
                   OR                  secondary school examination, or
                                       the pre-university or an equivalent
CODE : 05                              examination.            The      pre-
                                       professional/pre-medical
B.Sc. Examination of an Indian         examination     shall    include    a
University provided that he/she        practical    test     in     Physics,
has passed the B.Sc. Examination       Chemistry and Biology and also
with not less than two of the          English as a compulsory subject;
subjects    Physics,    Chemistry,
Biology (Botany, Zoology) and                          OR
further than he/she has passed
the earlier qualifying examination (d)       The first year of the three


 WP(C) 10133 of 2009                                              Page 5 of 26
with Physics, Chemistry, Biology years degree course of a recognized and English university with Physics, chemistry and Biology including a practical OR test in three subjects provided the CODE : 06 examination is a "University Examination" and candidate has Any other examination which is passed 10+2 with English at a scope and standard (Last 02 years level not less than a core course;
of 10+2 Study comprising of
Physics, Chemistry and Biology;                     OR
which shall included practical test (e)    B.Sc examination of an
in subjects.) is found to be Indian University, provided that equivalent to the Intermediate he/she has passed the B.Sc Science Examination of an Indian examination with not less than two University/Board, taking Physics, of the following subjects Physics, Chemistry and Biology including Chemistry, Biology (botany, practical tests in each of these Zoology) and further that he/she subjects and English. has passed the earlier qualifying examination with the following Provided that to be eligible for competitive entrance examination, subjects - Physics, Chemistry, candidate must have passed any of Biology and English.
the qualifying examinations as                         OR
enumerated above. Provided also
that to be eligible for competitive    (f)   Any    other    examination
entrance       examination       the   which, in scope and standard is
candidate must have passed in the      found to be equivalent to the
subjects of Physics, Chemistry,        intermediate science examination
Biology and English individually       of an Indian University/Board,
and must have obtained a               taking Physics, Chemistry and
minimum of 50% marks taken             Biology including practical test in
together in Physics, Chemistry and     each of these subjects and
Biology     at     the    qualifying   English.
examination.     In respect of the
candidates belonging to Scheduled      Note:
Castes, Scheduled Tribes or Other             The pre-medical course may
Backward Classes the marks             be conducted either at Medical
obtains in Physics, Chemistry and      college or a Science Course.
Biology     taken     together    in
qualifying examination be 40%                Marks      obtained      in
instead of 50% for General             Mathematics are not to be
Candidates.                            considered for admission to MBBS
                                       Course.
Provided further that the students
of Indian nationality educated                 After the 10+2 course is

 WP(C) 10133 of 2009                                            Page 6 of 26
aboard seeking admission into introduced, the integrated course medical colleges in India must should be abolished." have passed in the subjects of Physics, Chemistry, Biology and English upto the 12th standard level with 50% marks and their equivalency determined as per regulation of the Medical Council of India and the concerned University. If a candidate does not fall within the qualifications prescribed as per Code number 01-06 he/she should furnish complete details to determine eligibility."

9. According to the petitioner, he fulfills the eligibility criteria set out by Medical Council of India and as stipulated in the Bulletin of Information and as he is entitled for admission according to his merit ranking. The petitioner has contended that though he is entitled for admission but he was verbally communicated that since he had not studied Biology during the last two years of study in the Intermediate course, therefore, he cannot be allocated a seat in the MBBS course. The petitioner also contended that on the basis of similar certificates as possessed by the petitioner, many candidates have participated in Pre Medical Entrance Examination and no such objection has been raised in case of such other candidates, as has been raised in case of petitioner.

WP(C) 10133 of 2009 Page 7 of 26

10. The writ petition is contested by the respondent/Medical Council of India who filed a short affidavit contending inter alia that Medical Council of India (MCI) is a statutory authority created and constituted by Central Government under an Act of Parliament, namely, Indian Medical Council of India Act, 1956. According to the MCI, it has been given the responsibility of maintenance of highest standard of medical education. The MCI has framed various regulations with the prior approval of the Central Government for laying down the minimum norms and requirement. It is contended that Regulations of MCI on various occasions put to judicial scrutiny and the Supreme Court through its various pronouncements has held that the regulations as framed by the MCI with the prior approval of the Central Government are statutory in character and are binding and mandatory.

11. Relying on Chapter II, relating to admission, selection, migration and training, it is contended that to be eligible, a candidate should have undergone 10+2 examination, i.e., 12 years of study, where the last two years of study should comprise of Physics, Chemistry, Biology and Mathematics or any other elective subject with English. It has been asserted that a candidate for PMT examination is obliged not only to WP(C) 10133 of 2009 Page 8 of 26 qualify his senior secondary examination with Physics, Chemistry, Biology and English but should also obtain a minimum 50% marks in Physics, Chemistry, Biology subjects taken together and having passed English as one of the compulsory subjects. Relying on the regulations for admission, it is contended that a student must have undergone regular and co-terminus/simultaneous teaching and training in the subjects of Physics, Chemistry and Biology in his/her Senior Secondary Examination (10+2) and last two years of study should comprise of these subjects as regular subjects and not as optional subjects, passing of which is mandatory for a candidate to be treated as having passed the said senior secondary (10+2) examination, as per the statutory regulations.

12. The Medical Council of India has asserted that study of Biology should be for a period of two years in 11th and 12th standards, in 10+2 pattern and since the petitioner has not undergone regular study of Biology in 11th and 12th standard in all the science subjects, especially Biology, he is not eligible to get admission to the MBBS course.

13. The respondent No.3 also contended that there is a qualitative difference between undergoing studying and training as a regular WP(C) 10133 of 2009 Page 9 of 26 student and securing qualification as a private student without regular teaching and training throughout the prescribed duration in the required seats. According to MCI, the entire scheme of statutory regulation of the MCI clearly lays down that the candidate concerned has to undergo regular teaching and training in 11th and 12th standard Admission in medical courses in the All India quota is the exclusive responsibility of the Director General of Health Services, Government of India and for the State quotas it is the competent State/University authorities. From the total seats of all the medical colleges all over the country, as per the directions of the Supreme Court, 15% of those seats are to be filled up on all India basis. Relying on para 8 of the Bulletin of Information for All India Pre Medical Entrance Examination 2009, it is contended that the merit list is to be prepared on the basis of clauses of the regulation on Graduate Medical Education, 1997 under which a candidate for a PMT examination is obliged not only to qualify his senior secondary examination with Physics, Chemistry, Biology and English but must also obtain 50% marks taken together in three subjects and he/she should have undergone two years of study in these subjects.

14. Relying on the decision in Raghukul Tilak v. Union of India & Another in W.P.C. No.12487/2006, it is contended that a candidate who had passed 12th examination conducted by Board of Secondary WP(C) 10133 of 2009 Page 10 of 26 Education, Rajasthan, in the year 2000 with the subjects of Physics, Chemistry, Mathematics, Hindi, English and Computer Science as an additional subject but who had not studied Biology for two years was held to be not eligible though the candidate had appeared in All India PMT Examination in the year 2006 and had secured a rank of 1600. Reliance has also been placed on the decision of the Division Bench in LPA No.2033 of 2006 titled Raghukul Tilak v. Union of India and another decided on 31st May, 2007 reported as AIR 2007 Delhi 237. It is also contended that in a Special Leave Petition (Civil) NO.13571/2007 titled Raghukul Tilk v. Union of India and Others was filed against the decision of the Division Bench which was also dismissed.

15. The MCI also contended that qualification as enunciated in the Information Bulletin issued by Central Board of Secondary Education for the entrance examination are in conformity with the statutory regulations of the MCI and since the petitioner has not undergone regular teaching and training/practical in the subject Biology as part of his regular course curricula for classes 11th and 12th along with Physics and Chemistry, therefore, he is not eligible for admission to MBBS course.

WP(C) 10133 of 2009 Page 11 of 26

16. A counter affidavit has also been filed on behalf of Director General of Health Services taking the similar pleas as has been raised by the Medical Council of India besides the plea that at the time of applying for All India Pre Medical/Pre Dental Examination to Central Board of Secondary Education which conducts the entrance examination, the candidates are not required to submit all the originals or photocopy of the certificate and mark sheet and the eligibility of the candidate is examined only at the time of counselling on the basis of original documents brought by the candidates. It was contended that the petitioner appeared for counselling on 20th June, 2009, however, while verifying his education certificate, it was found that the petitioner did not possess the qualification required for admission to MBBS/BDS course as fixed by MCI. It is contended that his case was also examined by the Allotment Committee Members with reference to aforesaid regulations of MCI and he was not allowed to attend the counselling as he had not studied Biology subject for a mandatory period of two years.

17. The pleas and contentions raised by the respondents in the counter affidavits were refuted by the petitioner who filed the rejoinder affidavit contending inter alia that the petitioner had applied under clause 8 (V) Code 2 and he is fully eligible as the eligibility is pari materia with Regulation 4(2)(b) of Medical Council of India Regulation. WP(C) 10133 of 2009 Page 12 of 26 It is contended that the regulation framed by Medical Council of India qua the rules published do not bar a candidate on the basis of qualifying intermediate examination with Biology as an additional subject through U.P. Board. The petitioner also contended that after passing the intermediate examination, he had opted for an additional subject, Biology in the year 2007 and the course of additional subject is co-extensive and rather same can be compared to what is taught during regular study of intermediate. The petitioner pointed out that he underwent the practical along with the regular students of intermediate course and he did not joint any other course during the year 2007. The petitioner also contended that CBSE Board offers the choice of all the subjects, namely, Physics, Chemistry, Mathematics and Biology during the course of two years study, however, in U.P. Board intermediate education, the Mathematics with Biology is not permitted and therefore for the students to become eligible to appear in the entrance test of medical education, he/she is bound to undergo the studies of additional subjects, namely, Biology for a period of one year along with the practical tests conducted by the respective institutions. The petitioner categorically asserted that the course of Biology prescribed by the intermediate Board as additional subject is same for the Biology as a regular subject and, therefore, the petitioner is eligible under Rule 8 (v) Code 2.

WP(C) 10133 of 2009 Page 13 of 26

18. Learned counsel for the petitioner also relied on Harsh Pratap Sisodia v. Union of India and others, (1999) 2 SCC 575 to contend that the petitioner is eligible for admission to MBBS course. The learned counsel also relied on (1979) 1 SCC 572, State of Kerala v. Kumar T.P. Roshana and another ; (1980) 2 SCC 768, Dr. Jagadish Saran and Others v. Union of India; (1993) 3 SCC 332, Sharwan Kumar and others v. Director General of Health Services; another and (1995) 4 SCC 104, State of Tamil Nadu and Another v. Adhiyaman Educational & Research Institute and Others and (1976) 3 SCC 334, The Regional Manager and Another v. Pawan Kumar Dubey in support of pleas and contentions on behalf of the petitioner.

19. The learned counsel for the parties were heard in detail and the writ petition, replies to show cause notices and rejoinder and documents have been perused and considered in detail. Learned counsel for the respondents has relied on (2001) 8 SCC 427, Medical Council of India v. Sarang and Others to contend that in matters of academic standards, Court should not normally interfere or interpret the rules and subject matters should be left to the experts in the filled. Referring to Harsh Pratap Sisodia (supra) relied on by the petitioner, it is contended that the Supreme Court in that case had decided the objection of Maharashtra State regarding passing the qualifying WP(C) 10133 of 2009 Page 14 of 26 examination "in one and the same attempt" having no application to the candidates who qualify the entrance examination against 15% all India quota. The Supreme Court had not decided that a candidate who does not undergo two years of regular study for an additional subject and who undergoes only one year of studies of a subject as an additional subject will be eligible under the regulations of medical Council of India. Therefore, on the basis of the ratio of said precedent, it cannot be held that the petitioner is eligible. Learned senior counsel, Mr. Singh, also relied on (1991) 4 SCC 139, State of U.P. and Another v. Synthetics and Chemicals Ltd. and another to contend that a decision which is not express and is not founded on reason nor proceeded on consideration of issue, cannot be termed to be a law declared to have a binding effect as is contemplated under Article 141. Reliance was also placed by learned senior counsel on AIR 1989 SC 38, Municipal Corporation of Delhi v. Gurnam Kaur to contend that pronouncements of law which are not part of the ratio decidendi are classed as obiter dicta and are not authoritative.

20. In State of Kerala v. Kumar T.P. Roshana and another (supra) relied on by the petitioner, it was held by the Supreme Court that the selection criteria on comparison of marks obtained by candidates in different qualifying examination conducted by different university with WP(C) 10133 of 2009 Page 15 of 26 different standards, question papers and set of examination, will not be discriminatory so as to violate Article 14. The Supreme Court held that university wise allocation of seats in admission to medical college within the State is not discriminatory. The Supreme Court had rather held that benefit of reliefs granted by court should not be extended only to those affected persons who had moved the court but should be extended to those affected persons also who did not move the court. The ratio of the case relied on by the petitioner does not advance the plea of the petitioner that he is eligible for admission to the course of MBBS despite not having qualified Biology as regular subject with two years of study but qualifying the subject in one year as a private student.

21. In Dr, Jagadish Saran and Others (supra), the dispute was whether 70% of the reservation of seats by Delhi University in its medical courses was excessive or not. The Supreme Court had, however, held that no definite decision could be taken on account of scanty, fragmentary and unsatisfactory material given by the petitioner despite the sufficient opportunities given to the parties. The Supreme Court, however, directed the University to appoint a Committee who was bound to investigate in depth the justification for and quantum of reservation at the Post Graduate level from the angle of equality of opportunity for every Indian taking into consideration other WP(C) 10133 of 2009 Page 16 of 26 constitutionally relevant criteria. The ratio of said judgment is also of not any help to the petitioner. The sole question in the case of petitioner is whether he is eligible are not for admission to the course of MBBS despite not having undergone the study of the subject biology for two years with practical. The petitioner has studied biology as an additional subject for one year only.

22. In Sarwan Kumar (supra), the Supreme Court had approved the scheme prescribing the procedure to be followed for allotment of 15% all India Quota for admission to MBBS/BDS courses in various colleges in the Country. In State of Tamil Nadu and another (supra), the Supreme Court had held that the State Acts cannot lay down standards and requirements higher than those prescribed by the Central Act for technical educational institution and cannot deny situations/seats to applicants on the ground that they do not fulfill such higher standards and requirements. In this case, the short question involved was whether after coming into force of All India Council for Technical Education, the State Government had the power to grant and withdraw permission to start a technical institution as defined in the Central Act. It was held that if the supervision on the basis of Central Statute on one hand and of the State Statute on the other, is inconsistent and repugnant to each other, then the Central Statute will prevail and de- WP(C) 10133 of 2009 Page 17 of 26 recognition of the State government or dis-affiliation by the State University on grounds which are inconsistent with those enumerated in the Central Statute will be inoperative. In The Regional Manager and Another v. Pawan Kumar Dubey (supra) relied on by the petitioner, the Supreme Court was concerned with the question of reversion from the post of Senior Station In-charge to a substantive post of Junior Station In-charge which order was passed as a measure of punishment. The Supreme Court had elaborated about the ratio decindedi of a case, holding that it is the rule deducible from the application of law to the facts and circumstances of a case which constitute its ratio decidendi and not some conclusion based upon facts which may appear to be similar. It was held that one additional or different fact can make a world of difference become conclusion in two cases even when the same principles are applied in each case to similar facts. The ratio of any decision must be understood in the background of the facts of that case. What is of the essence in a decision is its ratio and not every observation found therein nor what logically follows from the various observations made in it. It must be remembered that a decision is only an authority for what it actually decides. It is well settled that a little difference in facts or additional facts may make a lot of difference in the precedential value of a decision. In Bhavnagar University v. Palitana Sugar Mills Pvt Ltd (2003) 2 SC 111 (vide para 59), the Supreme had observed:-

WP(C) 10133 of 2009 Page 18 of 26

" It is well settled that a little difference in facts or additional facts may make a lot of difference in the precedential value of a decision."

The Supreme Court in Bharat Petroleum Corporation Ltd and Anr. v. N.R.Vairamani and Anr. (AIR 2004 SC 778) had also held that a decision cannot be relied on without considering the factual situation. In the same judgment the Supreme Court also observed:-

" Court should not place reliance on decisions without discussing as to how the factual situation fits in with the fact situation of the decision on which reliance is placed. Observations of Courts are neither to be read as Euclid's theorems nor as provisions of the statute and that too taken out of their context. These observations must be read in the context in which they appear to have been stated. Judgments of Courts are not to be construed as statutes. To interpret words, phrases and provisions of a statute, it may become necessary for judges to embark into lengthy discussions but the discussion is meant to explain and not to define. Judges interpret statutes, they do not interpret judgments. They interpret words of statutes; their words are not to be interpreted as statutes.
In P.S.Rao Vs State, JT 2002 (3) SC 1, the Supreme Court had held as under:
". There is always a peril in treating the words of judgment as though they are words in a legislative enactment and it is to be remembered that judicial utterances are made in setting of the facts of a particular case. Circumstantial flexibility, one additional or different fact may make a world of difference between conclusion in two cases.
WP(C) 10133 of 2009 Page 19 of 26

23. The petitioner has contended that under Code 2 of clause 8 (v) of Bulletin of Information, the eligibility condition of study of last two years of Biology, Physics, Chemistry is not provided. What is provided is that a candidate should have obtained his intermediate/pre degree examination in science of an Indian University/Board or other recognized examining body with Physics, Chemistry and Biology which should include practical tests in these subjects and English. It is asserted that two years of study as provided in Code 1 is not provided in Code 2 and therefore, this condition cannot be read in Code 2 of clause 8 (v) of Bulletin of Information. The learned counsel has contended that the U.P Board from where the petitioner has done his intermediate had not permitted Mathematics with Biology and, therefore, the petitioner had Physics, Chemistry and Mathematics in 2006 when he passed the intermediate examination and, thereafter he studied Biology as a regular subject and attended the practical and qualified the Biology also and was awarded a certificate to that effect in 2007.

24. Under Code 1 of clause 8 (v) of Bulletin of Information which contemplates higher/senior secondary examination or the Indian school certificate examination equivalent to 10+2 higher/senior secondary examination after a period of 12 years study, the last two years study WP(C) 10133 of 2009 Page 20 of 26 should be of Physics, Chemistry, Biology which should also include practical tests. A student who had done 10+2 with Physics, Chemistry, Mathematics, Hindi and English and thereafter who had studied Biology as an additional subject and had qualified the additional subject in the regular examination and not in a supplementary examination, a dispute had arisen about his eligibility for admission to the MBBS course as he had not studied Biology for two years in the case of Raghukul Tilak v. Union of India and Anr, MANU/DE/9184/2006. The plea raised was that the insistence on the last two years of study in each of the subjects is not essential which point of view was also supported by Central Board of Secondary Education. However, Medical Council of India had insisted on last two years study in each subject being essentially on the premise that such two years study necessarily assimilates with periodic practicals, evaluation of the student and his aptitude in such activity, which is vital for a student of medicine. The Medical Council of India had also submitted that such insistence is not an empty or ritualistic exercise but a matter of standards having regard to the nature of medical education. The Single Judge of this Court relying on the decision of the Supreme Court in State of Tamil Nadu & Anr v. Adhiyaman Educational and Research Institute, (1995) 4 SCC 104 and other precedents had noted the need to adhere to standards, and not to permit deviations, even statutory deviations prescribed by academic bodies, other than the WP(C) 10133 of 2009 Page 21 of 26 technical or expert organization empowered to do so. The Supreme Court had held:-

"............As pointed out earlier, so far as technical institutions are concerned, the norms and standards and the requirements for their recognition and affiliation respectively that the State Government and the University may lay down, cannot be higher than or be in conflict and inconsistent with those laid down by the Council under the Central Act. Once it is accepted that the whole object of the Central Act is to determine and coordinate the standards of technical education throughout the country, to integrate its development and to maintain certain standard in such education, it will have to be held that such norms, standards and requirements etc will have to be uniform throughout the country. Uniformity for the purposes of coordinated and integrated development of technical education in the country necessarily implies a set of minimum standards the fulfillment of which should entitle an institution and its alumni, titles, degrees and certificates to recognition anywhere in the country."

25. In Raghukul Tilak (Supra) it was held that though the interpretation that a student who does not undergo training for two years in any of the three subjects but who qualifies in some subsequent additional or supplementary examination would also be eligible, appears to be tenable, on a textual interpretation of Code 1 and Code 6 of clause 8 (v) of Bulletin of Information. However on wider consideration of other codes such construction is impermissible as proviso to Code 6 clause 8 (v) dealing with students of Indian WP(C) 10133 of 2009 Page 22 of 26 nationality who study abroad, it is apparent that they should have qualified in all the three subjects after having studied up to 12th standard in those subjects after having studied for two years and consequently the continuous nature of education for last two years is essential in the facts and circumstances. In the circumstances the interpretation placed by MCI was given preference to the other interpretations and construction and such a candidate was held to be not eligible for admission to MBBS course who had not studied Biology for two years with practical. In an appeal filed against the said order, the Division Bench in AIR 2007 Delhi 237, Raghukul Tilak v. Union of India had held that the candidate did not fulfill the eligibility criterion mentioned in Code 1 of clause 8 (v) which contemplated that the student should have studied Biology in last two years before he qualified Senior Secondary Examination. The candidate Raghukul Tilak had not studied Biology for two years, therefore, it was held that he did not meet the eligibility criterion and merely passing in the subject of Biology in Class 12 does not satisfy the eligibility criterion. The decision of the Division Bench was upheld by the Supreme Court and the Special Leave Petition No.13571/2007 was dismissed by order dated 17th August, 2007.

WP(C) 10133 of 2009 Page 23 of 26

26. The plea of the petitioner that in Code 2 of clause 8 (v) of Bulletin of Information, two years of study in Biology is not specifically provided and so it should not be read into it is also not acceptable as on the basis of examination such distinction should not be carved out. Classification on the basis of type of examination i.e two years continuous study in one particular examination and not insisting for two years study in respect of another examination will not be permissible. The learned counsel for the petitioner has also contended that in the intermediate examination from the U.P Board a candidate is not allowed to take Mathematics with Biology. Therefore, the petitioner had taken Physics, Chemistry and Mathematics, he was not allowed to take Biology and therefore, after qualifying intermediate examination in 2006, he took Biology as an additional subject and qualified the same with practical in 2007 as a regular subject. This is not disputed that a candidate is entitled to take Physics, Chemistry and Biology even for the intermediate examination. Such a candidate who opts for biology in preference to Mathematics, study Biology for two years with practical. Therefore, if the petitioner wanted to join MBBS course he should have opted for Biology as a regular subject with a study of two years. If MCI insists on last two years study in each subject being essential on the reasoning that such study necessarily assimilates with periodic practical and evaluation of students in such activity is vital for the study of medicine, such insistence cannot be termed as an empty or WP(C) 10133 of 2009 Page 24 of 26 ritualistic experience but is a matter of maintaining standard having regard to the nature of medical education and it cannot be ignored on the grounds as has been alleged by the petitioner. If in Code 1 of clause 8 (v) a two years study in each subject is required, then for the same reasoning the two years study of each subject in necessary even under other Codes of clause 8 (v) and has to be read in Code 2 of clause 8 (v) also. This is not the case of the petitioner that none of the students who opted for subject Biology in intermediate examination were required to study Biology for two years. The petitioner had an option to study Biology with Chemistry and Physics for two years with practical, however, he opted not to study Biology for two years and instead took Mathematics as a subject for two years study. Had the petitioner opted for Biology as a regular subject he would have been eligible. The requirement of MCI cannot be whittled down or diluted on account of conscious act of the petitioner.

27. A Single Judge of this Court in Rubab v. Medical Council of India, W.P (C) No.2985/2008 decided on 5th November, 2008 had held that a candidate who passed the intermediate examination with subjects Physics, Chemistry and Mathematics as a regular candidate and thereafter, passed the intermediate examination in subject Biology including practical test which was permissible by the U.P Board, shall WP(C) 10133 of 2009 Page 25 of 26 not be eligible for admission to M.B.B.S course relying on Raghukul Tilak (Supra) by the Single Judge and the Division Bench.

28. Therefore, for the foregoing reasons the decision of the respondents not to admit the petitioner in the MBBS course despite having a merit ranking in the entrance examination on the ground that, he is not eligible as he had not done Biology for two years in intermediate examination, cannot be faulted.

30. The writ petition is, therefore, without any merit and it is dismissed. Parties are, however, left to bear their own costs.

August 31, 2009                                         ANIL KUMAR, J.
„Dev‟




WP(C) 10133 of 2009                                                  Page 26 of 26