2001 INSC 0359 SUPREME COURT OF INDIA Vaibhav Verma Vs. State of H.P. (Dr.A.S.Anand CJI., R.C.Lahoti and Doraiswamy Rajuu Raju JJ.) 10.04.2001 ORDER The Text below is only a summarized version of the order pronounced Selected candidates in combined pre medical test not admitted into course due to non existence of college. After starting of college student selected during previous year which were not admitted in previous year were granted admission but student selected in relevant year denied admission. Supreme Court held that such students can be admitted in case no seats remained unoccupied if no entrance test was held in current year. 1 SpotLaw