2018 INSC 0541 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION WRIT PETITION [C] NO. 766 OF 2018 RAJDEEP GHOSH …  PETITIONER VERSUS STATE OF ASSAM  & ORS. …  RESPONDENTS WITH WRIT PETITION [C] NO. 795/2018 WRIT PETITION [C] NO. 831/2018 WRIT PETITION [C] NO. 768/2018 WRIT PETITION [C] NO. 763/2018  S.L.P. [C] No. 16200/2018,  WRIT PETITION [C] NO. 758/2018,  WRIT PETITION [C] NO. 771/2018,  WRIT PETITION [C] NO. 767/2018, WRIT PETITION [C] NO. 759/2018, WRIT PETITION [C] NO. 765/2018, WRIT PETITION [C] NO. 760/2018, WRIT PETITION [C] NO. 776/2018, WRIT PETITION [C] NO. 781/2018, WRIT PETITION [C] NO. 780/2018, WRIT PETITION [C] NO. 813/2018, WRIT PETITION [C] NO. 835/2018, WRIT PETITION [C] NO. 800/2018, WRIT PETITION [C] NO. 812/2018 AND WRIT PETITION [C] NO. 821/2018. J U D G M E N T ARUN MISHRA, J. 1. The   writ   petitions   have   been   preferred   under   Article   32   of   the Constitution   of   India   questioning   the   constitutional   validity   of   Rule 1 3(1)(c)   of   the   Medical   Colleges   and   Dental   Colleges   of   Assam (Regulations   of   Admission   into   1 st   year   MBBS/BDS   Courses)   Rules, 2017 (in short referred to as ‘the Rules of 2017’). The petitioners have come with the case that though State can provide for preference in the matter of admission, however, such classification must be based upon objective criteria and must have a rational nexus with the objective it seeks to achieve.  2. Rule   3   of   the   Rules   of   2017   provides   for   eligibility   for   the   State quota seats. Same is extracted hereunder : “Rule 3 – Eligibility for State Quota Seats: The following conditions must be fulfilled:­ 1.(a) The candidate must be a citizen of India. (b)   The   candidate   must   be   a   permanent   citizen   of Assam.     The   father/   mother   or   the   candidate   must be   residing   in   the   State   of   Assam   continuously   for not less than a period of 20 years.  (The certificate at Annexure   –   I   in   Application   Form   at   Schedule   –   I   of these   rules   must   be   submitted   if   a   candidate   is called for counseling):  Provided   that   this   shall   not   be   applicable   to   the sons/   daughters   of   officers   of   All   India   Services allotted to Assam (certificate regarding the service of father/   mother   of   the   candidate   from   the   concerned authority/department of Government of Assam must be submitted if a candidate is called for counseling. (c) The candidate  must study in all  the classes from class VII to XII in the State of Assam and must pass the   Qualifying   Examination   or   its   equivalent examination  from  any Institute situated in the State of   Assam.     (Certificate   at   Annexure­II   in   Application Form   at   Schedule   –   I   of   these   rules   must   be submitted if a candidate is called for counseling.) 2 Provided   that   if   a   candidate   studies   outside   Assam from   Class   –   VII   onwards   because   his/her   father/ mother   is   posted   outside   Assam   as   a   Assam   State Government   Employee   or   as   a   Central   Government employee   or   as   an   employee   of   a   Corporation/ Agency/   instrumentality   under   Government   of Assam   or   Central   Government   whether   on deputation   or   transfer   or   regular   posting   then   the period   for   which   the   said   father/mother   is   working outside   the   State   shall   be   relaxable   for   such candidate.     (Certificate   of   employment   of father/mother outside the State indicating the period of   service   from   the   concerned   authority   must   be submitted if a candidate is called for counseling.)  (d) Candidate’s age should not be below 17 years and above   25   years   of   age   on   the   31 st   December   of   the year in which the admission is sought for: Provided that the maximum age limit is relaxable by 3   years   in   case   of   candidates   belonging   to SC/ST(P)/ST(H)/ OBC/MOBC category.” 3. The   petitioners   have   questioned   aforesaid   Rule   3(1)(c)   which requires that a candidate must study in all the classes from Class VII to XII in the State of Assam and must pass the qualifying examination or  its equivalent examination  from  any  Institute  situated  in the  State of Assam. The exception has been carved out in case father or mother is  posted  outside  Assam  as  an   Assam   State  Government  employee  or Central   Government   employee   or   as   an   employee   of   a Corporation/Agency/instrumentality under the Government of Assam or Central Government. 4. The   petitioners   submit   that   they   have   not   passed   Class   XII. Some of the petitioners have not passed both  Class XI and Class XII. They   are   residents   of   the   State   of   Assam.   They   claim   that   they   have 3 studied   in   Assam   for   sufficient   period.   However,   they   are   not   eligible as per the aforesaid criteria prescribed under Rule 3(1)(c) of the Rules of 2017. 5. The petitioners have urged that classification made is violative of Article   14.   No   expert   study   has   been   done   so   as   to   find   out   the candidates who have studied from Class VII to XII outside the State of Assam are likely not to serve the State after they acquire their MBBS degree.   In   the   absence   of   such   study   and   collection   of   material,   the action   is   unsustainable   and   is   not   in   accordance   with   the   law   laid down in  Dr. Jagadish Saran & Ors. v. Union of India  (1980) 2 SCC 768. As   the   parents   of   the   petitioner   are   permanent   residents   of   State   of Assam   and   fulfill   other   conditions   of   eligibility,   denial   of   State­quota seats only on the ground that they have completed their class XI and XII from outside the State of Assam, is clearly irrational, unreasonable and   arbitrary.   The   State   Government   obtains   a   bond   agreement   to serve   the   State   for   a   period   of   5   years   or   render   one   year   of   rural service   on   completion   of   the   MBBS   course   and   in   case   of   breach,   to pay a sum of Rs.30 lakhs to the Government as compensation. While a   student   is   admitted   in   the   MBBS   course   that   would   ensure   the incumbent would serve the State as provided in bond after passing out MBBS. Considering the provisions contained in Rule 15 of the Rules of 2017,   the   requirement   of   study   in   educational   institution/s   in   the State, as provided in Rule 3(1)(c) has to be construed as directory and 4 not   mandatory.     The   classification   made   is   a   hostile   one   and   is   not based   on   any   intelligible   differentia.   In   case   any   parent   is   in   the employment   of   other   State   Government   and   is   serving   in   the   other State   or   in   the   case   of   a   person,   his   parent   is   doing   a   private   job outside,   could   not   have   been   discriminated   and   ought   to   have   been kept   at   par   in   the   excepted   category   as   provided   in   Rule   3(1)(c)   as Central Government or State Government servant.  6. The petitioners have submitted that the admission rules framed by  the  State Government have  undergone changes  from time  to  time. In   the   Rules   of   2007,   Rule   3(2)(c)   provided   for   4   years   schooling   in Assam either in (i) HSLC or (ii) HSLC and HSSLC stages combined as an   eligibility   condition   for   appearing   in   the   qualifying   examination. The   proviso   to   the   said   rule,   however,   relaxed   the   above   condition   in case   the   father   or   the   mother   of   the   candidate   have   completed   their schooling in the State for a minimum of 4 years in HSLC level. 7. Rule   3(1)   of   the   2015   Rules   provided   the   following   eligibility conditions: (a) The candidate must be a citizen of India. (b) (c) The   candidate   must   be   a   permanent   resident   of Assam.     The   candidate   or   his/   her   father/   mother must be residing in the State of Assam continuously for not less than  a  period  of  20  years.    (The  original PRC certificate at Annexure – I in Application form B at Schedule – I of these rules must be submitted if a candidate is called for counseling): Provided   that   this   shall   not   be   applicable   to   the sons/   daughters   of   officers   of   All   India   Services 5 allotted to Assam (certificate regarding the service of father/   mother   of   the   candidate   from   the   concerned authority/   department   of   Government   of   Assam must   be   submitted   if   a   candidate   is   called   for counseling.) (d) The   candidate   including   sons/   daughters   of   officers of   All   India   Services   must   study   in   all   classes   from class VII to XII in the State of Assam and must pass the   Qualifying   Examination   from   the   Institutes situated   in   the   State   of   Assam.   (Certificate   at Annexure­II   in   Application   Form   B   at   Schedule­I   of these   rules   must   be   submitted   if   a   candidate   is called for counseling.) Provided   that   if   a   candidate   studies   outside   Assam from   Class   –   VII   onwards   because   his/   her   father/ mother   is   posted   outside   Assam   as   a   State Government   employee   on   deputation   or   transfer   or regular   posting   then   the   period   for   which   father/ mother   is   working   outside   the   State   shall   be relaxable   for   such   candidate.     (Certificate   of employment   of   father/   mother   outside   the   State indicating the period of service must be submitted if a candidate is called for counseling.)” In 2016 “Rule 3(1)(c) was amended as follows: (c)   The   candidate,   including   sons/   daughters   of Officers   of   All   India   Services,   must   study   in   all classes from class VI to X in the State of Assam and must   pass   the   HSLC   or   its   equivalent   examination conducted   by   the   Government   recognized   Board/ Council   from   any   institute   situated   in   the   State   of Assam   (Certificate   at   Annexure­II   in   Application Form   B   at   Schedule   –   I   of   these   rules   must   be submitted if a candidate is called for counselling).” 8. The   petitioners   have   further   submitted   that   Rule   3(1)(c)   as amended   in   2016,   was   questioned   before   the   Guwahati   High   Court and it was struck down. It was  declared to be irrational  and violative of Article 14 of the Constitution of India. The review petition was also filed and the same was dismissed. Thereafter, Rules of 2017 have been 6 enacted   prescribing   the   aforesaid   criteria   of   study   in   Rule   3(1)(c).   In February   2018,   NEET   examination   was   conducted   on   all   India   basis for   admission   in   any   medical   college   including   dental   colleges   and Ayurvedic   colleges   and   the   result   of   NEET   has   been   declared.   Notice for counseling was issued on 22.6.2018. Pursuant thereto counseling was   held   on   29.6.2018.   As   per   the   NEET   position,   the   petitioners claimed   that   they   were   entitled   to   admission.   However,   it   was   not given  to  them owing  to  not fulfilling  the irrational  criteria under Rule 3(1)(c).  9. In   the   counter   affidavit   filed   by   the   State   of   Assam   in   W.P.   [C] No.758/2018, it was contended that in the Rules of 2007 requirement of   4   years   of   school   education   between   6 th   to   12 th   standard   was necessary   in   the   State   of   Assam.   Having   regard   to   the   level   of backwardness,   inadequate   development,   lack   of   adequate   number   of doctors to provide services all over the State of Assam including in the remote   areas,   it   was   considered   to   be   quintessential   to   ensure   that admissions   in   medical   MBBS   courses   in   the   Government   medical colleges   do   become   available   to   bona   fide   candidates   of   Assam belonging to the State. The rules were amended in the year 2015 and the requirement of 6 years of schooling was introduced between 7 th   to 12 th   standard in the State of Assam. The other two requirements were that   the   candidate   must   be   a   permanent   resident   of   State   of   Assam and   the   candidate   or   his/her   father/mother   must   be   residing   in   the 7 State   of   Assam   continuously   for   a   minimum   period   of   20   years.   This amendment was notified. It was known to all concerned that there is a requirement of undertaking the study in the schools of State of Assam. Thus, after having taken a conscious decision to exercise their choice to study class XI and XII, in schools outside the State of Assam, they cannot   stake   the   claim   that   they   should   be   considered   eligible   for admission in the MBBS course in Government colleges in the State of Assam   as   against   State   quota   seats.   The   petitioners   do   not   fulfill   the criteria. 10. The   amendment   of   2016   made   in   Rule   3(1)(c)   was   challenged before   the   High   Court   of   Guwahati.   The   provisions   of   2016   were different   and   in   the   review   application,   the   High   Court   had   observed that   the   State   can   lay   down   any   reasonable   eligibility   criteria   of domicile   for   admission   under   the   State   quota   seats   for   medical courses   in   the   State   of   Assam.   It   is   contended   that  the   State   can   lay down   the   criteria   of   institutional   preference   or   number   of   years   of study   in   the   State.   Thereafter,   the   amendment   in   rules   has   been made.   11. Rules   of   2017   prescribe   6   years   of   schooling   from   Class   VII   to Class   XII   in   the   State   of   Assam.   Other   requirements   being   that   the candidate   must  be   a  permanent   resident   and   father/mother   must  be residing in the State continuously for 20 years. Rule 15 provides for a 8 bond   to   be   filed   containing   the   aforesaid   stipulation.   The   High   Court has   upheld   the   validity   of   the   rule   by   judgment   dated   2.8.2017. Special   leave   petition   was   preferred   against   the   same   judgment. Special  leave  petition  was  disposed  of  and was not decided  on merits as admissions already made were not to be disturbed after the lapse of time   frame.   The   petitioners   were   fully   aware   while   they   were   taking instructions  outside  the  State that they could not be eligible to  stake their claim in the State quota seats in the State of Assam.   They have not   questioned   the   rule   before   appearing   for   NEET   examination.   The stipulation   of   pursuing   the   study   from   Class   VII   to   Class   XII   in   the State of Assam has been provided with the object that the candidates stay   back   in   the   State   of   Assam   after   completion   of   their   studies   to serve   the   State   and   its   requirement.   The   stipulation   made   is constitutionally   valid   and   is   in   the   best   interest   of   the   State.   Having regard   to   the   limited   resources   available   at   the   State’s   disposal,   the provision   is   constitutional   and   legal.   It   is   necessary   for   the   State   of Assam   to   have   the   doctors   to   take   care   of   its   inhabitants   in   the   far­ flung northeast area. 12. Education   is   a  State   subject  and   one   of   the   Directive   Principles enshrined in Part IV of the Constitution is that the State should make effective   provisions   for   education   within   the   limits   of   its   economy. Concession   given   to   the   residents   of   the   State   in   the   matter   of admission is obviously calculated to serve their interest as presumably 9 some   of   them   may   after   passing   out   of   the   college,   settle   down   as doctors   and   serve   the   needs   of   the   locality.   The   classification   is reasonable and has a correlation with the object to be achieved by the legislation   and   is   not   amenable   to   challenge.   A   similar   stipulation   in the case of other States has been upheld by this Court. Law has been settled by this Court as to the MBBS/BDS courses. 13. It was submitted by learned senior and other counsel appearing on   behalf   of   the   petitioners   that   classification   made   in   Rule   3(1)(c)   of the Rules of 2017 is violative of Article 14, arbitrary and unreasonable. The condition of obtaining education from Class VII to XII in the State of   Assam   is   wholly   uncalled   for,   for   obtaining   a  better   education   and the   students   usually   go   out   of   the   State.   The   state   could   not   have deprived them of staking their claims against the State­quota seats in the   medical   colleges   in   Assam.   It   was   also   urged   that   the   coaching facilities are not available in the State of Assam, as such some of the students   have   obtained   admission   outside,   due   to   coaching   facilities available in other States. Thus, it could not be said to be reasonable to impose a rider of obtaining an education of Class XI and XII in State of Assam   only.   It   was   further   urged   that   the   parents   of   certain candidates/petitioners   are   in   the   Government   service   of   other adjoining   States   such   as   Arunachal   Pradesh.   Their   wards   have   also been deprived of admission as they have obtained the education from the   place   where   their   parents   are   staying   in   other   States.   Thus,   the 10 classification   made   is   unreasonable   and   arbitrary.   It   was   also submitted   that   distinction   could   not   have   been   made   between   the Government employment and private employment and in case parents are also in private employment outside the State and the students are obtaining   education   in   other   States   where   their   parents   are   residing, they   ought   not   to   have   been   ousted   from   the   eligibility   criteria prescribed   in   Rules   3(1)(c).   Thus,   the   same   deserves   to   be   struck down.   14. Mr.   Maninder   Singh,   learned   ASG   and   Mr.   Nalin   Kohli,   learned AAG   and   other   learned   counsel   appearing   on   behalf   of   the respondents supported the rule. It was submitted that it was open to the   State   Government  to   make   such   a   provision.   The   same   has   been enacted in order to enable the students to obtain an education in the State of Assam who are otherwise also residents of Assam and in order to ensure that after obtaining the education, they cater to the needs of the   State   of   Assam.   There   is   a  dearth   of   doctors.   Thus,   the   provision could   have   been   made   providing   reservation   on   the   ground   of residence   and   education   in   the   State,   otherwise,   the   classification made is reasonable. Provision has been made for the employees of the State of Assam or the Central Government employees or the employees of   the   Corporation/agency/instrumentalities   or   who   are   posted outside on deputation etc. The relaxation has been given to them. The classification   of   obtaining   the   education   that   has   been   made   is 11 reasonable.   Besides   that,   its   aim   has   a   rational   nexus   with   the objective sought to be achieved by serving the populace of the State of Assam.   The   students   who   have   obtained   education   outside   the   State are   not   likely   to   stay   in   Assam.   The   provision   of   Rule   15   regarding furnishing of bond requiring the MBBS students to serve the State for 5  years  or  to  pay   Rs.30  lakhs  in  case  of  default  cannot  be  said  to  be an   adequate   safeguard,   as   such   provision   for   such   reservation   is permissible to be made with respect to the seats of State quota. They are   required   to   be   fulfilled   as   per   the   eligibility   criteria   prescribed   by the Government. 15. The main question for consideration is whether the classification that   has   been   made   in   Rule   3(1)(c)   to   the   Rules   of   2017   is unreasonable and violative of the provisions contained in Article 14 of the   Constitution   of   India   and   students   passing   out   or   obtaining education   in   other   States   in   the   aforesaid   exigencies   have   been illegally ousted from the eligibility criteria prescribed for seats of State quota.  16. A bare reading of Rule 3(1)(c) makes it clear that the requirement is   multi­fold.   Firstly,   the   candidate   must   be   a   citizen   of   India, secondly,  he/she  must be  a  permanent citizen of Assam  and for that father/mother or the candidate must be residing in the State of Assam continuously for not less than a period of 20 years. The exception has 12 been   carved   out   with   respect   towards   of   the   employees   of   all­India services allotted to Assam. The third requirement is that the candidate must   study   in   all   the   classes   from   class   VII   to   XII   in   the   State   of Assam   and   must   pass   a   qualifying   examination   equivalent   from   an institution situated in Assam. Exception has been carved out in favour of such candidates whose parents are posted, his/her father or mother is   posted   outside   the   State   of   Assam   as   Assam   State   Government employee   or   as   Central   Government   employee   or   as   the   employee   of Corporation/Agency/instrumentality under the Government of Assam or   Central   Government,   on   deputation,   transfer   or   regular   posting. The   exception   has   been   given   for   the   period   father   or   mother   is working   outside   the   State,   besides   the   eligibility   criteria   prescribing the age of the candidate to be between 17 and 25 years. Three years’ relaxation   has   been   given   to   SC/ST(P)/ST(H)/OBC   category   in   the maximum age limit.  17. Before   dwelling   upon   the   rival   submissions,   it   is   appropriate   to take note of the various decisions referred to at Bar.   In   D.P. Joshi v. State   of   Madhya   Bharat   &   Anr .,   AIR   1955   SC   334,   the   student   who was   a   resident   of   Madhya   Bharat   was   obtaining   an   education   in Indore in Malwa region in a medical college. There was discrimination with   respect   to   the   fees.   This   Court   had   observed   that   the classification to help the students who are residents of Madhya Bharat 13 was   made   with   the   legitimate   and   laudable   objective   to   encourage education within its borders. The Court has observed: “15.     The   object   of   the   classification   underlying   the impugned   rule   was   clearly   to   help   to   some   extent students   who   are   residents   of   Madhya   Bharat   in   the prosecution of their studies, and it cannot be disputed that it is quite a legitimate and laudable objective for a State   to   encourage   education   within   its   borders. Education   is   a   State   subject,   and   one   of   the   directive principles declared in Part IV of the Constitution is that the   State   should   make   effective   provisions   for education within the limits of its economy. (Vide article 41).     The   State   has   to   contribute   for   the   upkeep   and the running of its educational institutions. We   are   in   this   petition   concerned   with   a   Medical College,   and   it   is   well­known   that   it   requires considerable finance to maintain such an institution. If the State has to spend money on it, is it unreasonable that it should so order the educational system that the advantage of it would to some extent at least enure for the   benefit   of   the   State?   A   concession   given   to   the residents of the State in the matter of fees is obviously calculated   to   serve   that   end,   as   presumably   some   of them   might,   after   passing   out   of   the   College,   settle down as doctors and serve the needs of the locality. The classification is thus based on a ground which has a   reasonable   relation   to   the   subject­matter   of   the legislation and is in consequence not open to attack. It has   been   held   in   The   State   of   Punjab   v.   Ajaib   Singh and another, AIR 1953 SC 10 (G), that a classification might validly be made on a geographical basis. Such a classification   would   be   eminently   just   and   reasonable, where   it   relates   to   education   which   is   the   concern primarily   of   the   State.   The   contention,   therefore,   that the   rule   imposing   capitation   fee   is   in   contravention   of article 14 must be rejected.” 18. In   Kumari N. Vasundara v. State of Mysore & Anr . 1971 (2) SCC 22,   this   Court   considered   the   Government  rules   for   admission   to   the pre­professional course in medical college. Rule 3 of the selection rules 14 prescribed the condition of residence for 10 years. It was held that the object of  the Rules  was  to  ensure  imparting  medical  education  to  the best   talent   available   out   of   the   class   of   persons   who   were   likely   to serve as doctors, the inhabitants of the State of Mysore and the same does   not   suffer   from   the   vice   of   unreasonableness.   The   Court   had observed: “7.     In   D.P.   Joshi   v.   The   State   of   Madhya   Bharat   and Anr., AIR 1955 SC 334, this Court had while upholding by   majority   the   rules,   made   by   the   State   of   Madhya Bharat,   for   admission   to   the   Mahatma   Gandhi Memorial   Medical   College,   Indore,   charging   capitation fee   from   non­Madhya   Bharat   students   laid   down   that in   those   rules   the   word   "domicile"   was   used   in   its popular   sense   conveying   the   idea   of   residence. Venkatarama Ayyar. J., speaking for the majority said: “It was also urged on behalf of the respondent that   the   word   "domicile"   in   the   rule   might   be construed not in its technical legal sense, but in   a   popular   sense   as   meaning   "residence", and   the   following   passage   in   Wharton's   Law Lexicon, 14th Edition, page 344 was quoted as supporting such a construction: "By   the   term   'domicile',   in   its   ordinary acceptation,   is   meant   the   place   where   a person   lives   or   has   his   home.   In   this sense, the  place where a person  has  his actual   residence,   inhabitancy,   or commorancy,   is   sometimes   called   his domicile".         In   Mcmullen   v.   Wadsworth   (1880)   14  A.C. 631,   it   was   observed   by   the   Judicial Committee   that   "the   word   'domicil'   in   Article 63   (of   the   Civil   Code   of   Lower   Canada)   was used   in   the   sense   of   residence,   and   did   not refer   to   international   domicile".   What   has   to be   considered   is   whether   in   the   present context   "domicile"   was   used   in   the   sense   of residence. The rule requiring the payment of a 15 capitation   fee   and   providing   for   exemption therefrom   refers   only   to   bona   fide   residents within   the   State.   There   is   no   reference   to domicile   in   the   rule   itself,   but   in   the Explanation which follows, Clauses (a) and (b) refers   to   domicile,   and   they   occur   as   part   of the   definition   of   "bona   fide   resident".   In Corpus   Juris   Secundum,   Volume   28,   page   5, it is stated: "The   term   'bona   fide   residence'   means the residence with domiciliary intent." There   is,   therefore,   considerable   force   in   the contention   of   the   respondent   that   when   the rulemaking   authorities   referred   to   domicile   in Clauses (a) and (b) they were thinking really of residence.   In   this   view   also,   the   contention that   the   rule   is   repugnant   to   Article   15(1) must fail." Under   the   impugned   rule,   in   that   case,   no   capitation fee was to be charged from the students who were bona fide   residents   of   Madhya   Bharat,   and   the   expression "bona   fide   resident"   for   the   purpose   of   the   rule   was defined as (to quote the relevant portion): “one who is­ (a) a citizen of India whose original domicile is in   Madhya   Bharat   provided   he   has   not acquired a domicile elsewhere, or (b) a citizen of India, whose original domicile is not in Madhya Bharat but who has acquired a domicile   in   Madhya   Bharat   and   has   resided there for not less than 5 years at the date, on which he applies for admission, or (c)   a   person   who   migrated   from   Pakistan before   September   30,   1948,   and   intends   to reside in Madhya Bharat permanently, or (d) x x x x.” In   our   view,   the   word   "domicile"   as   used   in   Rule   3   in the   present   case   is   also   used   to   convey   the   idea   of   an intention to reside or remain in the State of Mysore. If classification   based   on   residence   does   not   impinge upon   the   principle   of   equality   enshrined   in   Article   14 as   held   by   this   Court   in   the   decision   already   cited 16 which is binding upon us, then the further condition of the   residence   in   the   State   being   there   for   at   least   ten years   would   also   seem   to   be   equally   valid   unless   it   is shown   by   the   petitioner   that   selection   of   the   period   of ten   years   makes   the   classification   so   unreasonable   as to render it arbitrary and without any substantial basis or   intelligible   differentia.   The   object   of   framing   the impugned   rule   seems   to   be   to   attempt   to   impart medical education to the best talent available out of the class   of   persons   who   are   likely,   so   far   as   it   can reasonably   be   foreseen,   to   serve   as   doctors,   the inhabitants   of   the   State   of   Mysore.   It   is   true   that   it   is not   possible   to   say   with   absolute   certainty   that   all those   admitted   to   the   medical   colleges   would necessarily   stay   in   Mysore   State   after   qualifying   as doctors:   they   have   indeed   a   fundamental   right   as citizens   to   settle   anywhere   in   India   and   they   are   also free,   if   they   so   desire   and   can   manage,   to   go   out   of India   for   further   studies   or   even   otherwise.   But   these possibilities   are   permissible   and   inherent   in   our Constitutional   set­up   and   these   considerations   cannot adversely   affect   the   Constitutionality   of   the   otherwise valid   rule.   The   problem   as   noticed   in   Minor   P. Rajendran's case, (1968) 2 SCR 786 and as revealed by a   large   number   of   cases   which   have   recently   come   to this Court Is that the number of candidates desirous of having   a   medical   education   is   very   much   larger   than the   number   of   seats   available   in   medical   colleges.   The need and demand for doctors in our country is so great that   young   boys   and   girls   feel   that   in   medical profession   they   can   both   get   gainful   employment   and serve the people. The State has, therefore, to formulate with   reasonable   foresight   a   just   scheme   of classification   for   imparting   medical   education   to   the available  candidates  which  would   serve  the  object and purpose   of   providing   broad­based   medical   aid   to   the people   of   the   State   and   provide   medical   education   to those   who   are   best   suited   for   such   education.   Proper classification   inspired   by   this   consideration   and selection   on   merit   from   such   classified   groups, therefore,   cannot   be   challenged   on   the   ground   of inequality   violating   Article   14.   The   impugned   rule   has not been shown by the petitioner to suffer from the vice of  unreasonableness.  The  counter­affidavit  filed  by   the State,   on   the   other   hand,   discloses   the   purpose   to   be 17 that of serving the interests of the residents of the State by providing medical aid for them. 8.   The   petitioner's   argument   that   candidates   whose parents have of necessity to remain out of Mysore State and who have also by compelling reasons to shift their residence frequently from one State to another without completing   ten   years   in   any   one   State,   would   suffer because their parents cannot afford to arrange for their children's   residence   in   Mysore   State   for   ten   years during   the   first   17   years   of   their   age,   merely   suggests that   there   is   a   likelihood   of   some   cases   of   hardship under   the   impugned   rule.   But   cases   of   hardship   are likely  to arise in the working of almost any rule  which may   be   framed   for   selecting   a   limited   number   of candidates   for   admission   out   of   a   long   list.   This, however,   would   not   render   the   rule   unconstitutional. For   relief   against   hardship   in   the   working   of   a   valid rule, the petitioner has to approach elsewhere because it relates to the policy underlying the rule. Redress for the grievance against the wide gap between the number of   seats   in   the   medical   colleges   and   the   number   of candidates aspiring to become doctors for earning their own livelihood and for serving the needs of the country, is   also   to   be   sought   elsewhere   and   not   in   this   Court, which   is   only   concerned   with   the   constitutionality   of the rule.” 19. In  Dr. Pradeep Jain & Ors. v. Union of India & Ors ., (1984) 3 SCC 654,   the   Court   has   observed   that   for   the   MBBS   course   residence requirement in a particular State in the matter of admission cannot be said to be irrational or irrelevant and neither in violation of Article 14. The Court observed: “19. It   will   be   noticed   from   the   above   discussion that though intra­state discrimination between persons resident   in   different   districts   or   regions   of   a   State   has by   and   large   been   frowned   upon   by   the   court   and struck down as invalid as in Minor P. Rajendran's case (supra)   and   Perukaruppan's   case   (supra),   the   Court has   in   D.N.   Chanchalas   case   and   other   similar   cases up­held   institutional   reservation   effected   through 18 university   wise   distribution   of   seats   for   admission   to medical colleges. The Court has also by its decisions in D.P.   Joshi's   case   and   N.   Vasundhara's   case   (supra) sustained   the   constitutional   validity   of   reservation based   on   residence   within   a   State   for   the   purpose   of admission to medical college. These decisions which all relate   to   admission   to   MBBS   course   are   binding   upon us and it is therefore not possible for us to hold, in the face   of   these   decisions,   that   residence   requirement   in at State for admission to MBBS course is irrational and irrelevant and  cannot  be introduced  as a condition  for admission without violating the mandate of equality of opportunity   contained   in   Article   14   We   must   proceed on the basis that at least so far as admission to MBBS course   is   concerned,   residence   requirement   in   a   State can   be   introduced   as   a   condition   for   admission   to   the MBBS   course.   It   is   of   course   true   that   the   Medical Education   Review   Committee   established   by   the Government   of   India   has   in   its   report   recommended after   taking   into   account   all   relevant   considerations, that   the   "final   objective   should   be   to   ensure   that   all admissions   to   the   MBBS   course   should   be   open   to candidates on an All India basis without the imposition of existing domiciliary condition", but having  regard to the practical difficulties of transition to the stage where admissions   to   MBBS   course   in   all   medical   colleges would   be   on   All   India   Basis,   the   Medical   Education Review   Committee   has   suggested   "that   to   begin   with not less than 25 per cent seats in each institution may be open to candidates on all India basis." We are not all sure   whether   at   the   present   stage   it   would   be consistent   with   the   mandate   of   equality   in   its   broader dynamic sense to provide that admissions to the MBBS course in all medical colleges in the country should be on   all   India   basis.   Theoretically,   of   course,   if admissions are given on the basis of all India national entrance   examination,   each   individual   would   have equal   opportunity   of   securing   admission,   but   that would   not   take   into   account   diverse   consideration, such   as,   differing   level   of   social,   economic   and educational   development   of   different   regions,   disparity in   the   number   of   seats   available   for.   admission   to   the MBBS course in different States, difficulties which may be experienced by students from one region who might in   the   competition   on   all   India   basis   get   admission   to the   MBBS   course   in   another   region   far   remote   from 19 their   own   and   other   allied   factors.   There   can   be   no doubt   that   the   policy   of   ensuring   admissions   to   the MBBS   course   on   all   India   basis   is   a   highly   desirable policy, based as it is on the postulate that India is one national   and   every   citizen   of   India   is   entitled   to   have equal opportunity for education and advancement, but it   is   an   ideal   to   be   aimed   at   and   it   may   not   be realistically   possible,   in   the   present   circumstances,   to adopt   it,   for   it   cannot   produce   real   equality   of opportunity   unless   there   is   complete   absent   of disparities   and   inequalities   a   situation   which   simply does not exist in the country today. There are massive social   and   economic   disparities   and   inequalities   not only   between   State   and   State   but   also   between   region and   region   within   a   state   and   even   between   citizens and citizens within the same region. There is a yawning gap   between   the   rich   and   the   poor   and   there   are   so many   disabilities   and   injustices   from   which   the   poor suffer   as   a   class   that   they   cannot   avail   themselves   of any   opportunities   which   may   in   law   be   open   to   them. They   do   not   have   the   social   and   material   resources   to take   advantage   of   these   opportunities   which   remain merely on paper recognised by law but non­existent in fact.     Students   from   backward   States   or   regions   will hardly   be   able   to   compete   with   those   from   advanced States   or   regions   because,   though   possessing   an intelligent   mind,   they   would   have   had   no   adequate opportunities for development so as to be in a position to   compete   with   others.   So   also   students   belonging   to the   weaker   sections   who   have   not,   by   reason   of   their socially   or   economically   disadvantaged   position,   been able to secure education in good schools would be at a disadvantage   compared   to   students   belonging   to   the affluent or well­to­do families who have had the best of school   education   and   in   open   All   India   Competition, they would be likely to be worsted. There would also be a number of students who, if they do not get admission in   a   medical   college   near   their   residence   and   are assigned admission in a far of college in another State as   a   result   of   open   All   India   competition,   may   not   be able   to   go   to   such   other   college   on   account   of   lack   of resources and facilities and in the result, they would be effectively   deprived   of   a   real   opportunity   for   pursuing the   medical   course   even   though   on   paper   they   would have   got   admission   in   medical   college.   It   would   be tantamount   to   telling   these   students   that   they   are 20 given   an   opportunity   of   taking   up   the   medical   course, but   if   they   cannot   afford   it   by   reason   of   the   medical college   to   which   they   are   admitted   being   far   away   in another   State,   it   is   their,   bad   luck:   the   State   cannot help   it,   because   the   State   has   done   all   that   it   could, namely,   provide   equal   opportunity   to   all   for   medical education. But the question is whether the opportunity provided is real or illusory? We are therefore of the view that a certain percentage of reservation on the basis of residence   requirement   may   legitimately   be   made   in Order   to   equalise   opportunities   for   medical   admission on   a   broader   basis   and   to   bring   about   real   and   not formal,   actual   and   not   merely   legal,   equality.   The percentage of reservation made on this count may also include   institutional   reservation   for   students   passing the   PUC   or   pre­medical   examination   of   the   same university   or   clearing   the   qualifying   examination   from the   school   system   of   the   educational   hinterland   of   the medical   colleges   in   the   State   and   for   this   purpose, there   should   be   no   distinction   between   schools affiliated   to   State   Board   and   schools   affiliated   to   the Central   Board   of   Secondary   Education,   It   would   be constitutionally   permissible   to   provide,   as   an   interim measure   until   we   reach   the   stage   when   we   can consistently   with   the   broad   mandate   of   the   rule   of equality in the larger sense ; ensure admissions to the M.B.B.S,   course   on   the   basis   of   national   entrance examination an ideal which we must increasingly strive to reach for reservation of a certain percentage of seats in   the   medical   colleges   for   students   satisfying   a prescribed   residence   requirement   as   also   for   students who have passed P.U.C. or pre­medical examination or any other qualifying examination held by the university or   the   State   and   for   this   purpose   it   should   make   no difference   whether   the   qualifying   examination   is conducted by the State Board or by the Central  Board of Secondary Education, because no discrimination can be   made   between   schools   alleviated   can   be   made between   schools   affiliated   to   the   Central   Board   of Secondary   Education.   We   may   point   out   that   at   the close   of   the   arguments   we   asked   the   learned   Attorney General to inform the court as to what was the stand of the   Government   of   India   in   the   matter   of   such reservation   and   the   learned   Attorney   General   in response to the inquiry made by the Court filed a policy 21 statement which contained the following formulation of the policy of the Government of India: Central Government is generally opposed to the   principle   of   reservation   based   on domicile   or   residence   for   admission   to   an institution   of   higher   education,   whether professional   or   otherwise.   In   view   of   the territorially articulated nature of the system of   institutions   of   higher   learning   including institutions   of   professional   education,   there is   no   objection,   however,   to   stipulating reservation   or   preference   for   a   reasonable quantum   in   undergraduate   courses   for students   hailing   from   the   school   system   of educational   hinterland   of   the   institutions. For   this   purpose,   there   should   be   no distinction between school affiliated to State Board and schools affiliated to CBSE. We are glad to find that the policy of the Government of India   in   the   matter   of   reservation   based   on   residence requirement   and   institutional   preference   accords   with the view taken by us in that behalf. We may point out that   even   if   at   some   stage   it   is   decided   to   regulate admissions   to   the   M.B.B.S,   course   on   the   basis   of   All India   Entrance   Examination,   some   provision   would have   to   be   made   for   allocation   of   seats   amongst   the selected   candidates   on   the   basis   of   residence   or institutional   affiliation   so   as   to   take   into   account   the aforementioned factors."  20. In   Anant   Madaan   v.   State   of   Haryana   and   Ors .,   (1995)   2   SCC 135,   the   Court   considered   the   validity   of   the   provision   providing reservation   of   85%   seats   on   the   basis   of   candidate’s   education   for preceding 3 years in the State along with the requirement of domicile. The condition was held not to be violative of Article 14. The Court has observed: “4. The petitioners before the Punjab and Haryana High   Court   had   challenged   the   eligibility   conditions   of 22 1994   insofar   as   they   require   that   candidates   should have studied for the 10th, 11th and 12th standards as regular   candidates   in   recognised   institutions   in Haryana.   They   had   also   challenged   the   Corrigendum. The   two   learned   Judges   of   the   Punjab   and   Haryana High   Court   who   heard   these   writ   petitions   differed. Hence the petitions were referred to a third Judge who concurred   with   one   of   the   Judges   and   held   that   the condition   requiring   a   candidate   to   have   studied   in   the 10th, 10+1 and 10+2 classes in recognised institutions in   Haryana   was   valid.   The   condition   in   the Corrigendum   which   required   an   affidavit   from   the parent or guardian of the candidate that the candidate was not appearing or had not appeared in the entrance test   of   any   State   or   Union   Territory   was,   however, struck   down   as   arbitrary   and   unreasonable.   In   the present   appeals,   however,   we   are   not   concerned   with the Corrigendum. *** *** *** 8.   In   view   of   the   above   facts,   we   have   to   consider whether   the   condition   requiring   a   candidate   to   have studied in 10th, 10+1 and 10+2 classes in a recognised institution   in   the   State   of   Haryana,   can   be   considered as   arbitrary   or   unreasonable.   It   is   by   now   well   settled that preference in admissions on the basis of residence, as   well   as   institutional   preference,     is   permissible   so long   as   there   is   no   total   reservation   on   the   basis   of residential or institutional preference. As far back as in 1955, in the case of D.P. Joshi v. The State of Madhya Bharat and Anr., AIR 1955 SC 334, this Court, making a distinction between the place of birth  and residence, upheld   a   preference   on   the   basis   of   residence,   in educational institutions. 9. In the case of   Jagadish Saran (Dr) v. Union of India , (1980)   2   SCR   831,   this   Court   reiterated   that   regional preference or  preference  on  the ground  of  residence  in granting   admission   to   medical   colleges   was   not arbitrary   or   unreasonable   so   long   as   it   was   not   a wholesale reservation on this basis. This Court referred to   various   reasons   why   such   preference   may   be required.   For   example,   the   residents   of   a   particular region   may   have   very   limited   opportunities   for technical  education while  the region may  require  such technically   qualified   persons.   Candidates   who   were residents   of   that   region   were   more   likely   to   remain   in 23 the region and serve their region if they were preferred for   admission   to   technical   institutions   in   the   State, particularly   medical   colleges.   A   State   which   was   short of   medical   personnel   would   be   justified   in   giving preference   to   its   own   residents   in   medical   colleges   as these   residents,   after   qualifying   as   doctors,   were   more likely   to   remain   in   the   State   and   give   their   services   to their State. The Court also observed that in the case of women students, regional or residential preference may be justified as their parents may not be willing to send them   outside   the   State   for   medical   education.   We, however,   need   not   examine   the   various   reasons   which have   impelled   this   Court   to   uphold   residential   or institutional   preference   for   admission   to   medical colleges. The question is settled by the decision of this Court   in   Pradeep   Jain   (Dr)   v.   Union   of   India,   (1984)   3 SCR   942.   This   Court   has   observed,   in   that   judgment: (SCR p.981: SCC p.687, para 19) “We   are,   therefore,   of   the   view   that   a   certain percentage   of   reservation   on   the   basis   of residence   requirement   may   legitimately   be made   to   equalize   opportunities   for   medical admission   on   a   broader   basis   and   to   bring about   real   and   not   formal,   actual   and   not merely   legal,   equality.   The   percentage   of reservation   made   on   this   count   may   also include   institutional   reservation   for   students passing   the   PUC   or   pre­medical   examination of   the   same   university   or   clearing   the qualifying examination from the school system of   the   educational   hinterland   of   the   medical colleges in the State....” This   Court   held   in   that   case   that   reservation   to   the extent of 70% on this basis would be permissible. This percentage   of   reservation   was   subsequently   increased to 85% by this Court in the case of Dinesh Kumar (Dr) v.   Motilal   Nehru   Medical   College,     (1986)   3   SCR   345. This   Court,   in   that   case,   directed   an   entrance examination   on   an   All   India   basis   for   the   remaining 15% of seats. 10. In the present case, the reservation which has been made on the basis of candidates having studied for the preceding three years in recognised schools/colleges in Haryana is in respect of these 85% of seats. It excludes 15%   seats   which   have   to   be   filled   in   on   an.   All   India 24 basis.   This   eligibility   criterion,   therefore,   is   in conformity   with   the   decisions   of   this   Court   referred   to above.   It   cannot,   therefore,   be   considered   as   arbitrary or   unreasonable   or   violative   of   Article   14   of   the Constitution.” 21. In   Dr.   Jagadish   Saran   and   Ors.   v.   Union   of   India ,   (1980)   2   SCC 768, the question arose of the constitutionality of reservation of seats or   quota   for   local   candidates   in   professional   courses.   Whether   it   was in denial of equal opportunity in higher education. The Court observed that   the   region   where   the   institution   is   situated   is   a   relevant consideration   for   degree   courses,   but   considerations   are   different,   if the course is on a higher level of specialty, and in case the concession is apparently discriminatory, the burden of proof is on the respondent­ State.   Where   the   data,   facts,   and   figures   are   insufficient   the   court would be reluctant to rule unconstitutionality and pass consequential orders   if   its   effect   is   to   be   wide­ranging   involving   policy   matters.   The Court has observed that ‘equal protection of the laws’ for full growth is guaranteed,   apart   from   ‘equality   before   the   law’.     Even   so   in   our imperfect   society,   some   objective   standards   like   common   admission tests   are   prescribed   to   measure   merit,   without   subjective manipulation   or   university­wise   invidiousness.   The   Court   has observed   that   preference   can   be   given   to   the   students   of   the University.   That   strategy   ensures   the   probability   of   their   serving   the backward   people   for   whom   medical   courses   were   opened.   The   Court held: 25 “20.   Again,   if   the   State   finds   that   only   students   from the backward regions, when given medical  graduation, will   care   to   serve   in   that   area,   drawn   towards   it   by   a sense   of   belonging,   and   those   from   outside   will,   on graduation,   leave   for   the   cities   or   their   own   regions,   it may   evolve   a   policy   of   preference   or   reservation   for students   of   that   University.   That   strategy   ensures   the probability   of   their   serving   the   backward   people   for whose   benefit   the   medical   courses   were   opened.   Such measures   which   make   for   equality   of   opportunity   for medical   education   and   medical   service   for   backward human   sectors   may   be   constitutionalised   even   by Articles   14   and   15.   But   it   must   be   remembered   that exceptions   cannot   over­rule   the   rule   itself   by   running riot or by making reservations as a matter of course, in every   university   and   every   course.   For   instance,   you cannot   wholly   exclude   meritorious   candidates   as   that will promote sub­standard candidates and bring about a fall in medical competence, injurious, in the long run, to the very region. It is no blessing to inflict quacks and medical   midgets   on   people   by   wholesale   sacrifice   of talent   at   the   threshold.   Nor   can   the   very   best   be rejected from admission because that will be a national loss   and  the   interests  of  no   region   can  be  higher  than those   of   the   nation.   So,   within   these   limitations, without   going   into   excesses,   there   is   room   for   play   of the State's policy choices. *** *** *** 27.     The   conclusion   that   we   reach   from   this   ruling which adverts to earlier precedents on the point is that university­wise   preferential   treatment   may   still   be consistent   with   the   rule   of   equality   of   opportunity where   it   is   calculated   to   correct   an   imbalance   or handicap and permit equality in the larger sense. *** *** *** 32.     If   university­wise   classification   for   post­graduate medical   education   is   shown   to   be   relevant   and reasonable   and   the   differential   has   a   nexus   to   the larger goal of equalisation of educational  opportunities the vice of discrimination may not invalidate the rule. *** *** *** 40.  Coming to brass tacks, deviation from equal marks will meet with approval only if the essential conditions 26 set   out   above   are   fulfilled.   The   class   which   enjoys reservation   must   be   educationally   handicapped.   The reservation   must   be   geared   to   getting   over   the handicap.   The   rationale   of   reservation   must   be   in   the case   of   medical   students,   removal   of   regional   or   class inadequacy   or   hike   disadvantage.   The   quantum   of reservation   should   not   be   excessive   or   societally injurious,   measured   by   the   overall   competency   of   the end­product,   viz.   degree­holders.   A   host   of   variables influence the quantification of the reservation. But one factor deserves great  emphasis. The higher  the level of the   specialty   the   lesser   the   role   of   reservation.   Such being   the   pragmatics   and   dynamics   of   social   justice and   equal   rights,   let  us   apply   the   tests   to   the   case   on hand. *** *** *** 44.     Secondly,   and   more   importantly,   it   is   difficult   to denounce   or   renounce   the   merit   criterion   when   the selection   is   for   post­graduate   or   post­doctoral   courses in specialised subjects. There is no substitute for sheer flair,   for   creative   talent,   for   fine­tuned   performance   at the difficult heights of some disciplines where the best alone   is   likely   to   blossom   as   the   best.   To   sympathise mawkishly   with   the   weaker   sections   by   selecting   sub­ standard candidates is to punish society as a whole by denying   the   prospect   of   excellence   say   in   hospital service.   Even   the   poorest,   when   stricken   by   critical illness, needs the attention of super­skilled specialists, not humdrum  second­rates. So it is that relaxation on merit, by over­ruling equality and quality altogether, is a   social   risk   where   the   stage   is   post­graduate   or   post­ doctoral.” 22. The   Court   also   observed   that   law   is   no   absolute   logic   but   the handmaid   of   current   social   facts   of   life.     This   Court   has   held   that considerations   are   different   for   the   MBBS   Course   which   is   the   basic course   and  the   selection   for   postgraduate  or   post­doctoral   courses   in specialised subject.  It also observed that it was permissible to provide reservation   in   basic   courses   like   MBBS   course,   but   it   would   be 27 different   if   such   reservation   is   made   for   super­skill   specialities.   The Court   has   laid   down   such   reservation   is   permissible   in   the   basic MBBS degree course, not postgraduate or post­doctoral courses. 23. A Constitution Bench of this Court in  Saurabh Chaudri & Ors. v. Union   of   India   &   Ors.   (2003)   11   SCC   146   considered   the   question   of reservation   for   postgraduate   courses   in   medical   colleges   by   providing an   institutional   preference.   With   a   majority,   the   Court   observed   that the expression ‘place of birth’ is  not synonymous with the expression ‘domicile’   and   they   reflect   two   different   concepts.   The   term   ‘place   of birth’   appears   in   Article   15(1)   but   not   domicile.   The   question   of whether   a   reservation   on   the   basis   of   domicile   is   impermissible   in terms   of   Article   15(1),   was   answered   in   the   negative.   The   strict scrutiny test or the intermediate scrutiny test applicable in the United States   of   America   cannot   be   applied.   Such   a   test   is   not   applied   in Indian courts. Such a test may be applied in a case where by reason of a   statute   the   life   and   liberty   of   a   citizen   is   in   jeopardy.   The constitutionality   of   a   statute   is   to   be   presumed   and   the   burden   to prove contra is on him who asserts the thing. The courts always lean against   a   construction   which   reduces   the   statute   to   a   futility.   A statute   or  any  enacting  provision  therein  must  be  so  construed  as  to make   it   effective   and   operative   on   the   principle   expressed   in   the maxim   ut   res   magis   valeat   quam   pereat   i.e. ,   i t  is   better   for   a   thing   to have   an   effect   than   to   be   made   void .   Even   applying   the   said   test,   it 28 was   observed   that   it   could   not   be   held   that   the   institutional reservation   should   be   done   away   with,   having   regard   to   the   present­ day scenario. The lawmakers cannot shut their eyes to the local needs also.   The   local   needs   must   receive   due   consideration   keeping   in   view the duties of the State contained in Articles 41 and 47. The reservation by institutional preference is not ultra vires Article 14. The hardship of a   few   cannot   be   the   valid   basis   for   determining   the   validity   of   any statute. The Court observed: “65.   Hence,   we   may   also   notice   the   argument, whether   institutional   reservation   fulfills   the aforementioned criteria or not must be judged on the following: ­ 1. There is a presumption of constitutionality; 2. The burden of proof is upon the writ petitioners as they   have   questioned   the   constitutionality   of   the provisions; 3.   There   is   a   presumption   as   regard   the   State's power on extent of its legislative competence; 4.   Hardship   of   few   cannot   be   the   basis   for determining the validity of any statute. *** *** *** 67. This   Court   may,   therefore,   notice   the following: (i) The State runs the Universities. (ii)   It   has   to   spend   a   lot   of   money   in   imparting medical education to the students of the State. (iii)   Those   who   get   admission   in   Post   Graduate Courses   are   also   required   to   be   paid   stipends. Reservation   of   some   seats   to   a   reasonable   extent, thus, would not violate the equality clause. 29 (iv)   The   criteria   for   institutional   preference   has   now come to stay. It has worked out satisfactorily in most of the States for last about two decades. (v)   Even   those   States   which   defied   the   decision   of this   Court   in   Dr.   Pradeep   Jain's   case   (supra)   had realized the need for institutional preference. (vi) No sufficient material has been brought on record for   departing   from   this   well­established   admission criteria. (vii)   It   goes   beyond   any   cavil   of   doubt   that institutional preference is based on a reasonable and identifiable   classification.   It   may   be   that   while working   out   the   percentage   of   reservation   invariably some   local   students   will   have   preference   having regard to the fact that domicile/residence was one of the   criteria   for   admission   in   MBBS   Course.   But together   with   the   local   students   15%,   students   who had   competed   in   all   India   Entrance   Examination would   also   be   getting   the   same   benefit.   The percentage of students who were to get the benefit of reservation   by   way   of   institutional   preference   would further   go   down   if   the   decision   of   this   Court   in   Dr. Pradeep Jain's case (supra) is scrupulously followed. (viii) Giving of such a preference is a matter of State policy   which   can   be   invalidated   only   in   the   event   of being   violative   of   Article   14   of   the   Constitution   of India. (ix)   The   students   who   would   get   the   benefit   of institutional preference being on identifiable ground, there is hardly any scope for manipulation. *** *** *** 70. We,   therefore,   do   not   find   any   reason   to depart   from   the   ratio   laid   down   by   this   Court   in Dr. Pradeep Jain (supra). The logical corollary of our finding   is   that   reservation   by   way   of   institutional preference   must   be   held   to   be   not   offending   Article 14 of the Constitution of India.” 30 24. Reliance   has   also   been   placed   on   certain   observations   made   in Dr. Pradeep Jain  (supra) thus : “13.    We  may   now  proceed   to   consider  what  are   the circumstances in which departure may justifiably be made from the principle of selection based on merit. Obviously,   such   departure   can   be   justified   only   on equality­oriented   grounds,   for   whatever   be   the principle of selection followed for making admissions to   medical   colleges,   it   must   satisfy   the   test   of equality. Now the concept of equality under the Constitution is a   dynamic   concept.   It   takes   within   its   sweep   every process of equalisation and protective discrimination. Equality   must   not   remain   mere   idle   incantation   but it must become a living reality for the large masses of people.   In   a   hierarchical   society   with   an   indelible feudal   stamp   and   incurable   actual   inequality,   it   is absurd   to   suggest   that   progressive   measures   to eliminate   group   disabilities   and   promote   collective equality   are   antagonistic   to   equality   on   the   ground the   every   individual   is   entitled   to   equality   of opportunity   based   purely   on   merit   judged   by   the marks   obtained   by   him.   We   cannot   countenance such   a   suggestion,   for   to   do   so   would   make   that equality   clause   sterile   and   perpetuate   existing inequalities.   Equality   of   opportunity   is   not   simply   a matter   of   legal   equality.   Its   existence   depends   not merely   on   the   absence   of   disabilities   but   on   the presence   of   abilities.   Where,   therefore,   there   is inequality,   in   fact,   legal   equality   always   tends   to accentuate   it.   What   the   famous   poet   Willian   Blanks said   graphically   is   very   true,   namely,   "One   law   for the   Lion   and   the   Ox   is   oppression,"   Those   who   are unequal,   in   fact,   cannot   treated   by   identical standards;   that   may   be   equality   in   law   but   it   would certainly   not   be   real   equality.   It   is,   therefore, necessary   to   take   into   account   de   facto   inequalities which   exist   in   the   society   and   to   take   affirmative action by way of giving preference to the socially and economically   disadvantaged   persons   or   inflicting handicaps   on   those   more   advantageously   placed,   in Order   to   bring   about   real   equality.   Such   affirmative action   though   apparently   discriminatory   is 31 calculated to produce equality an a broader basis by eliminating   de   facto   inequalities   and   placing   the weaker   sections   of   the   community   on   a   footing   of equality   with   the   stronger   and   more   powerful section,   so   that   each   member   of   the   community, whatever   is   his   births   occupation   or   social   position may   enjoy   equal   opportunity   of   using   to   the   full   his natural endowments of physique, of character and of intelligence. We   may   in   this   connection   usefully   quote   what Mathew,   J.   said   in   Ahmedabad   St.   Xavier's   College Society   and   Anr.   v.   State   of   Gujarat     [1975]1   SCR 173. “...   It is obvious that "equality  in law precludes discrimination  of  any  kind;  whereas  equality,  in fact,   may   involve   the   necessity   of   differential treatment   in   Order   to   attain   a   result   which establishes   an   equilibrium   between   different situations” We   cannot,   therefore,   have   arid   equality   which   does not   take   into   account   the   social   and   economic disabilities and inequalities from which large masses of people suffer in the country. Equality in law must produce   real   equality;   de   jure   equality   must ultimately   find   its   raison   d'etre   in   de   facto   equality. The   State   must,   therefore,   resort   to   compensatory State   action   for   the   purpose   of   making   people   who are   factually   unequal   in   their   wealth,   education   or social   environment,   equal   in   specified   areas.   The State   must,   to   use   again   the   words   of   Krishna   Iyer. J.   in   Jagdish   Saran's   case   (supra)   weave   those special facilities into the web of equality which, in an equitable   setting   provide   for   the   weak   and   promote their   levelling   up   so   that,   in   the   long   run,   the community   at   large   may   enjoy   a  general   measure   of real   equal   opportunity   equality   is   not   negated   or neglected   where   special   provisions   are   geared   to   the large   goal   of   the   disabled   getting   over   their disablement   consistently   with   the   general   good   and individual   merit."   The   scheme   of   admission   to medical   colleges   may,   therefore,   depart   from   the principle   of   selection   based   on   merit,   where   it   is necessary to do so for the purpose of bringing about 32 real   equality   of   opportunity   between   those   who   are unequal’s. *** *** *** 21.     But, then to what extent can reservation based on   residence   requirement   within   the   State   or   on institutional   preference   for   students   passing   the qualifying   examination   held   by   the   university   or   the state   be   regarded   as   constitutionally   permissible?   it is not possible to provide a categorical answer to this question   for,   as   pointed   out   by   the   policy   statement of   Government   of   India,   the   extent   of   such reservation   would   depend   on   several   factors including opportunities for professional education in that   particular   area,   the   extent   of   competition,   level of   educational   development   of   the   area   and   other relevant   factors.   It   may   be   that   in   a   State   were   the level   of   educational   development   is   woefully   low, there are comparatively inadequate opportunities for training   in   the   medical   speciality   and   there   is   large­ scale   social   and   economic   backwardness,   there   may be justification for reservation of a higher percentage of seats in the medical colleges in the State and such higher   percentage   may   not   militate   against   "the equality   mandate   viewed   in   the   perspective   of   social justice".  So   many   variables   depending  on  social  and economic   facts   in   the   context   of   educational opportunities   would   enter   into   the   determination   of the question as to what in the case of any particular State,   should   be   the   limit   of   reservation   based   on residence   requirement   within   the   State   or   on institutional   preference.   But,   in   our   opinion,   each reservation should in no event exceed the outer limit of 70 per cent of the total number of open seats after taking   into   account   other   kinds   of   reservations validly   made.   The   Medical   Education   Review Committee has suggested that the outer limit should not   exceed   75   percent   but   we   are   the   view   that   it would   be   fair   and   just   to   fix   the   outer   limit   at   70 percent.   We   are   laying   down   this   outer   limit   of reservation in an attempt to reconcile the apparently conflicting claims of equality and excellence. We may make it clear that this outer limit fixed by us will be subject   to   any   reduction   or   attenuation   which   may be made by the Indian Medical Council which is the statutory   body   of   medical   practitioner   whose 33 functional   obligations   include   setting   standards   for medical   education   and   providing   for   its   regulation and   coordination.   We   are   of   the   opinion   that   this outer limit fixed by us must gradually over the years be   progressively   reduced   but   that   is   a   task   which would   have   to   be   performed   by   the   Indian   Medical Council. We would direct the Indian. Medical Council to   consider   within   a   period   of   nine   months   from today   whether   the   outer   limit   of   70  percent  fixed   by us   needs   to   be   reduced   and   if   the   Indian   Medical Council   determines   a   shorter   outer   limit,   it   will   be binding   on  the   States  and   the  Union   Territories.   We would   also   direct   the   Indian   Medical   Council   to subject  the  outer  limit  so  fixed  to  reconsideration   at the   end   of   every   three   years   but   in   no   event   should the   outer   limit   exceed   70   percent   fixed   by   us.   The result is that in any event at least 30 per cent of the open   seats   shall   be   available   for   admission   of students on all India basis irrespective of the State or university   from   which   they   come   and   such admissions   shall   be   granted   purely   on   merit   on   the basis  of either  all  India Entrance  Exam.  or  entrance examination   to   be   held   by   the   State.   Of   course,   we need   not   add   that   even   where   reservation   on   the basis   of   residence   requirement   or   institutional preference is made in accordance with the directions given   in   this   judgment,   admissions   from   the   source or   sources   indicated   by   such   reservation   shall   be based   only   on   merit,   because   the   object   must   be   to select   the   best   and   most   meritorious   student   from within such source or sources.” (emphasis supplied) 25. In  Nikhil Himthani v. State of Uttarakhand & Ors .  (2013) 10 SCC 237,   the   question   arose   with   respect   to   admission   into   professional colleges pertaining to medical and dental colleges in postgraduate and super   specialty   courses.   It   was   observed   that   merit   cannot   be compromised   by   making   a   reservation   on   the   basis   of   other considerations   like   residential   requirement   etc.     The   decisions   in 34 Jagadish Saran  (supra) and Pradeep Jain (supra) had been referred to and it was observed: “19. Thus, it will be clear from what has been held by the   three­Judge   Bench   of   this   Court   in   Magan Mehrotra and Ors. v. Union of India and Ors. (supra) that no preference can be given to candidates on the basis   of   domicile   to   compete   for   the   institutional quota of the State if such candidates have done their MBBS course in colleges outside the State in view of the   decisions   of   this   Court   in   Dr.   Pradeep   Jain   and Ors.   v.   Union   of   India   and   Ors.   (supra).   Hence, clauses   2   and   3   of   the   Eligibility   Criteria   in   the Information Bulletin are also violative of Article 14 of the Constitution.” 26. The   aforesaid   observations   have   been   made   with   respect   to   the postgraduate   course   in   respect   of   which   the   different   yardstick   of merit has to be applied. Thus, the decision in   Nikhil Himthani   (supra) no way espouses the cause of the petitioners. 27. In   Vishal   Goyal   &   Ors.   v.   State   of   Karnataka   &   Ors .   (2014)   11 SCC 456, the question again came up for consideration with respect to reservation   of   seats   with   State   quota   in   postgraduate   courses.   It   was held   at   the   postgraduate   level   even   partial   reservation   based   on residence   requirement   is   impermissible.   The   observation   has   been made   the   criteria   for   the   postgraduate   course   does   not   hold   good   for basic   MBBS   course.   Decisions   in   Magan   Mehrotra   v.   Union   of   India (2003)   11   SCC   186,   Dr.   Pradeep   Jain   (supra),   Saurabh   Chaudri (supra),   Nikhil   Himthani   (supra)   and   other   decisions   have   been 35 considered  and  this   Court  has   observed  with   respect to   postgraduate courses thus: “11. Mr.   Mariarputham   is   right   that   in   Saurabh Chaudri   v.   Union   of   India   (supra),   this   Court   has held   that   institutional   preference   can   be   given   by   a State,   but   in   the   aforesaid   decision   of   Saurabh Chaudri,   it   has   also   been   held   that   decision   of   the State   to   give   institutional   preference   can   be invalidated by the Court in the event it is shown that the   decision   of   the   State   is   ultra   vires   the   right   to equality   Under   Article   14   of   the   Constitution.   When we   examine   Sub­clause   (a)   of   Clause   2.1   of   the   two Information Bulletins, we find that the expression "A candidate of Karnataka Origin" who only is eligible to appear   for   Entrance   Test   has   been   so   defined   as   to exclude  a  candidate  who  has   studied  MBBS   or  BDS in   an   institution   in   the   State   of   Karnataka   but   who does   not   satisfy   the   other   requirements   of   Sub­ clause   (a)   of   Clause   2.1   of   the   Information   Bulletin for   PGET­2014.   Thus,   the   institutional   preference sought to be given by Sub­clause (a) of Clause 2.1 of the   Information   Bulletin   for   PGET­2014   is   clearly contrary to the judgment of this Court in Dr. Pradeep Jain's case (supra).  13. Sub­clause   (a)   of   Clause   2.1   of   the   two Information   Bulletins   does   not   actually   give institutional preference to students who have passed MBBS   or   BDS   from   Colleges   or   Universities   in   the State   of   Karnataka,   but   makes   some   of   them ineligible   to  take   the  Entrance  Test  for  admission   to Post Graduate Medical or Dental courses in the State of   Karnataka   to   which   the   Information   Bulletins apply.” 28. The ratio of the aforesaid decision in  Vishal Goyal  (supra) for the postgraduate course is not attracted to the basic course that is MBBS course   as   laid   down   in   the   dictum   itself.   The   eligibility   criteria   for 36 basic MBBS course may be different and can be based on domicile but not for the postgraduate and post­doctoral courses. 29. Dr. Kriti Lakhina & Ors. v. State of Karnataka & Ors . WP [C] No. 204/2018   decided   on   4.4.2018,   relied   on   by   petitioners.     The   Court dealt with the case of admissions to postgraduate medical not that of MBBS/BDS   course.   Thus,   the   provision   made   as   to   institutional preference was  held  to  be ultra vires  Article  14. The decision  is of no applicability with respect to basic MBBS/BDS/Ayurvedic Courses. 30. In   E.V.   Chinnaiah   v.   State   of   A.P.   &  Ors .  (2005)   1  SCC   394,   the Court  dealt  with   respect   to   extent   of   reservation   for   a   class   based   on the   micro   distinction.   Further   sub­classification   of   the   Scheduled Castes for providing reservation came up for consideration. The Court has   held   that   the   classification   whether   permissible   or   not,   must   be judged   on   the   touchstone   of   the   object   sought   to   be   achieved.   It   was observed: “39.     Legal   constitutional   policy   adumbrated   in   a statute   must   answer   the   test   of   Article   14   of   the Constitution   of   India.   Classification   whether permissible or not must be judged on the touchstone of   the   object   sought   to   be   achieved.   If   the   object   of reservation is to take affirmative action in favour of a class which is social, educationally and economically backward, the State's jurisdiction while exercising its executive   or   legislative   function   is   to   decide   as   to what   extent   reservation   should   be   made   for   them either in Public Service or for obtaining admission in educational institutions. In our opinion, such a class cannot be  sub­divided  so  as  to  give  more  preference 37 to a minuscule proportion of the Scheduled Castes in preference to other members of the same class.” 31. The decision in  Deepak Sibal v. Punjab University & Anr . (1989) 2 SCC 145 has also been pressed into service with respect to intelligible differentia  test  applied   to  the   facts   with  respect  to  private  employees. The   said   question   arose   with   respect   to   admission   to   LL.B.   classes. There   was   the   exclusion   of   private   employees.   Admissions   were restricted   only   to   Government,   semi­Government   and   employees   of other   institutions   on   two   grounds.   Firstly,   regarding   production   of bogus   certificates   of   employment   from   the   private   employers   and secondly,   imparting   legal   education   to   the   employees   of   Government, semi­Government   and   other   institutions.     The   Court   observed   that   it was   not   appropriate   to   exclude   the   employees   of   private establishments.   The   classification   was   not   based   on   intelligible differentia.   The   Court   further   observed   that   a   classification   need   not be   made   with   mathematical   precision   but   if   there   be   little   or   no difference   between   the   persons   or   things   which   have   been   grouped together and those left out of the group, in that case, the classification cannot   be   said   to   be   a   reasonable   one.   There   is   no   dispute   with   the aforesaid   proposition   with   respect   to   intelligible   differentia   test   laid down   in   E.V.   Chinnaiah   (supra)   and   Deepak   Sibal   (supra).   However, the test to be applied in the instant case is whether the classification made is violative or irrational or lacks intelligible differentia criteria. 38 32. As   held   in   the   aforesaid   decisions,   it  is   permissible   to   lay   down the   essential   educational   requirements,   residential/domicile   in   a particular State in respect of basic courses of MBBS/BDS/Ayurvedic. The object sought to be achieved is that the incumbent must serve the State   concerned   and   for   the   emancipation   of   the   educational standards   of   the   people   who   are   residing   in   a   particular   State,   such reservation   has   been   upheld   by   this   Court   for   the   inhabitants   of   the State and prescription of the condition of obtaining an education in a State.   The   only   distinction   has   been   made   with   respect   to postgraduate and post­doctoral super specialty course. 33. Rule   3(1)(c)   of   the   Rules   of   2017   lays   down   the   requirement   of obtaining education in the State and relaxation has been given to the wards   of   the   State   Government   employees   or   Central   Government employees   or   to   an   employee   of   Corporation/Agency/instrumentality under the Government of Assam or the Central Government, whether on deputation or transfer on regular posting from obtaining education from class VII to XII for the period his/her father or mother is working outside the State. As urged on behalf of the petitioners the employees of   other   State   Government  but  residents   of   Assam,   similar   relaxation ought   to   have   been   made   cannot   be   accepted.   Thus,   their   exclusion cannot   be   said   to   be   irrational   and   arbitrary.   The   wards   of   the employees in the service of other States like Government employees of 39 Arunachal   Pradesh,   in   our   opinion,   form   a   totally   different   class. When  the wards are  obtaining  education  outside  and the  parents  are working in Arunachal Pradesh as Government employee or elsewhere, they   are   not   likely   to   come   back   to   the   State   of   Assam.     As   such Government   of   Assam   holds   that   they   should   provide   preference   to State   residents/institutional   preference   cannot   be   said   to unintelligible   criteria   suffering   from   vice   of   arbitrariness   in   any manner   whatsoever,   thus,   Rule   3(1)(c)   framed   by   the   Government   of Assam is based on an intelligible differentia and cannot be said to be discriminatory and in violation of Article 14. 34. With   respect  to   the   private   employees   also,   the   submission   was raised   that   wards   of   private   employees   working   outside   the   State ought to have been placed at the similar footing as that of the wards of the   State   Government/Central   Government   employees   etc.   In   our opinion,   when   once   parents   have   moved   outside   in   a   private employment   and   wards   obtaining   education   outside,   they   are   not likely   to   come   back,   thus,   their   exclusion   as   afore­stated   footing cannot be said to be irrational or illegal.  35. It was urged that some of the students may obtain admission in other States for the purpose of better coaching. Relevant data has not been placed on record by the petitioners that in Assam coaching is not available. Apart from that, when they can afford to obtain coaching in 40 other   States,   they   stand   on   a   different   footing,   they   are   the   one   who belongs   to   an   affluent   class   who   can   afford   expensive   education   in other   States   and   it   is   not   necessary   that   they   should   be   adjusted   in State quota seat, they can stake claim for All India Quota Seats for the State of Assam. They can stake their claim with respect to open seats within   the   State   of   Assam.   The   exclusion   is   not   total   for   them. However, with respect to the State­quota seats, since it is open to the State   Government   to   lay   down   the   educational   as   well   as   domicile requirement,   incumbents   must   fulfill   the   criteria.   The   criteria   so   laid down in Rule 3(1)(c) of Rules of 2017, cannot be said to be ultra vires of Article 14 of the Constitution of India. 36. In   view   of   the   aforesaid   discussion,   we   find   that   the   writ petitions/SLP   are   devoid   of   substance.     Rule   3(1)(c)   of   the   Rules   of 2017 is in consonance with the spirit of Article 14 of the Constitution of   India.   The   writ   petitions/SLP   deserve   dismissal   and   the   same   are hereby dismissed. Parties to bear their own costs. ……………………………J. (Arun Mishra) New Delhi; .…………………………. J. August 17, 2018. (S. Abdul Nazeer) 41