1997 INSC 0920 SUPREME COURT OF INDIA R. Nithyapriya Vs. Revenue Divisional Officer (S. C. Agrawal and S. Rajendra Babu JJ.) 29.09.1997 ORDER The Text below is only a summarized version of the order pronounced The appellant was denied admission to MBBS Course in 1994-95 and 1995-96 sessions, as she could not produce community certificate, which was wrongfully denied by the State authorities. Thus, court directed to give her admission in the 1997-98 session against an available vacancy and if no vacancy was there then she should be accommodated in the first available vacancy.