2016 INSC 0060 Supreme Court - Daily Orders Dr. Ashish Ranjan And Ors. vs Union Of India And Ors. on 5 July, 2017 WP(C) 76/15 1 ITEM NO.302 COURT NO.2 SECTION X S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS I.A. No.49976/2017 In M.A. No.000072/2017 In Writ Petition (C) No.76 of 2015 DR. A SHISH RANJAN AND ORS. Petitioner(s) VERSUS UNION OF INDIA AND ORS. Respondent(s) (With appln.(s) for appropriate orders/directions) Date : 05 -07 -2017 These matters were called on for hearing today. CORAM : HON'BLE MR. JUSTICE DIPAK MISRA HON'BLE MR. JUSTICE N.V. RAMANA For Petitioner(s) For Applicant (s) Mr. Gaurav Sharma, AOR Mr. Prateek Bhatia, Adv. Mr. Dhawal Mohan, Adv. Ms. Amandeep Kaur, Adv. Ms. Vara Gaur, Adv. Ms. Vriti Jindal, Adv. For Respondent(s) Dr. Nishesh Sharma, Adv. UPON hearing the counsel the Court made the following O R D E R Signature Not Verified Digitally signed by Heard Mr. Gaurav Sharma, learned counsel for the CHETAN KUMAR Date: 2017.07.06 16:52:31 IST Reason: Medical Counsel of India as well as the Dental Council of Indi a WP(C) 76/15 It is submitted by Mr. Sharma that because of the order of stay granted by the Madurai Bench of Madras High Court, regarding publication of the result of NEET examination, delay has been caused in counselling. It is further stated by him that this Court has stayed the order passed by the Madurai Bench and, therefore, permission may be granted to allow counselling as prayed for by the Medical Council of India in the present applic ation. Be it noted, a table has been submitted by the Medical Council of India, which is to the following effect: - Schedule for Admission Seats filled up by DGHS Seats filled up by for All India Quota (15%) the State Govt. / / Deemed / Central Institutions Universities Conduct of Examination 7th MAY, 2017 7th MAY, 2017 (NEET 2017) Declaration of Result of 26th JUNE, 2017 26th JUNE, 2017 Qualifying Examination/ Entrance Examination 1st Round of counseling / 3rd JULY TO 15th JULY 2017 16th JULY to 24th Admiss ion JULY, 2017 Last date for Joining 22nd JULY, 2017 By 31st JULY, 2017 the allotted college and course 2nd Round of counseling / 1st to 7th AUGUST, 2017 8th AUGUST to 19th Admission AUGUST, 2017 Last date for joining By 16th AUGUST, 2017 By 25th AUGUST, 2 017 for the candidates allotted seats in 2nd Round of counseling Mop up round by DGHs for 18th AUGUST to 27th AUGUST, 2017 Deemed University/ Central Universities seats WP(C) 76/15 Mop round by States Not applicable 26th to 28th AUGUST, Commencement of ac ademic 1st AUGUST, 2017 session Last date up to which Not applicable 31st August, 2017 students can be admitted against vacancies arising due to any reason by Deemed Universities/ Medical Institutions A note has been appended to the table. It reads as foll ows: - “Note: 1. All India Quota Seats (15%) remaining vacant after last date for joining, i.e. 16th August, 2017, will be deemed to be converted into State quota. 2. Institue/college/courses permitted after 31st May will not be considered for admission/all otment of seats for current academic year. 3. In any circumstances, last date for admission/joining will not be extended afer 31st August. 4. For the purpose of ensuring faithful obedience to the above time -schedule, Saturday, Sunday or Holidays (except Na tional Holiday on account of Independence Day on Tuesday, 15th August) shall be treated as working days.” Regard being had to the aforesaid, we allow the prayer in terms of the table and the note appended thereto. Be it clarified, we have passed this order keeping in view the interdiction made by the Madurai Bench of Madras High Court, which has been ultimately stayed by this Court vide order dated 12th June, 2017. The Medical Council of India is WP(C) 76/15 granted liberty to circulate this order to the S tate Governments and the Union Territories. As the present scenario depicts a different situation, we are compelled to extend the time for medical admision. Time is also extended for admission in B.D.S. courses till 10th September, 2017. The interlocutory application is, accordingly, disposed of.