2000 INSC 1151 SUPREME COURT OF INDIA Vikas Sharma Vs. DG, Health Services (M. Jagannadha Rao and A. P. Misra JJ.) 11.01.2000 ORDER The Text below is only a summarized version of the order pronounced Vacancy was created on 15% seats of all India quota for MBBS BDS course due to migration of allotees. It was contended by the appellant that the vacant seats should be firstly filled up by the merit candidates of all India quota before they were surrendered to State. Court directed States not to fill up surrendered unfilled seats without disturbing the candidates to whom seats were already allotted.