2021 INSC 0084 1 ITEM NO.1502 Court 8 (Video Conferencing) SECTION X S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Writ Petition(s)(Civil) No(s).932/2019 DUMKA MEDICAL COLLEGE & ANR. Petitioner(s) VERSUS BOARD OF GOVERNORS IN SUPERSESSION OF MEDICAL COUNCIL OF INDIA & ANR. Respondent(s) WITH W.P.(C) No.945/2019 (X) W.P.(C) No.970/2019 (X) W.P.(C) No.72/2021 (X) Date : 16-02-2021 These matters were called on for pronouncement of judgment today. For Petitioner(s) Mr. Guru Krishna Kumar, Sr. Adv. Mr. Navaniti Prasad Singh, Sr. Adv. Mr. Vaibhav Niti, AOR Mr. Dhananjay Pathak, Adv. Mr. Manoj Prasad, Adv. Ms. Madhavi Agrawal, Adv. Ms. Aasia Hasan, Adv. Mr. Barun Kumar Sinha, AAG Mr. P. S. Sudheer, Adv. Mr. Kumar Anurag Singh,Adv. Mr. Anando Mukherjee, AOR Mr. Vaibhav Niti, AOR Ms. Tulika Mukherjee, AOR For Respondent(s) Mr. Gaurav Sharma, AOR Mr. Dhawal Mohan,Adv. Mr. Prateek Bhatia,Adv. Mr. Gaurav Sharma, AOR Mr. Gurmeet Singh Makker, AOR Hon’ble Mr.Justice L.Nageswara Rao pronounced the judgment of the Bench comprising His Lordship and Hon’ble Mr.Justice Krishna Murari. 2 The Writ petitions are dismissed in terms of the signed non-reportable judgment. Pending applications, if any shall also stand disposed of. (B.Parvathi) (Pradeep Kumar) Court Master Court Master (Signed non-reportable judgment is placed on the file)