/2022 INSC 0211/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL/APPELLATE JURISDICTION  WRIT PETITION (CIVIL) NO. 53 OF 2022 DR. N. KARTHIKEYAN AND ORS.   ...PETITIONER(S) VERSUS THE STATE OF TAMIL NADU AND ORS.    ...RESPONDENT(S) WITH CIVIL APPEAL NO. 2066   OF 2022 [Arising out of SLP(C) No.2514 of 2022] CIVIL APPEAL NO. 2065 OF 2022 [Arising out of SLP(C) No.13557 of 2020] WRIT PETITION (CIVIL) NO. 1299 OF 2020 CIVIL APPEAL NO. 3840 OF 2020 CIVIL APPEAL NOS. 3841­3843 OF 2020 O R D E R B.R. GAVAI, J. 1. Leave granted in all the Special Leave Petitions. 1 2. Rule granted in the Writ Petitions. 3. Writ Petition (Civil) No.53 of 2022 challenges the validity of G.O.   (Ms.)   No.   462   dated   7 th   November,   2020,   issued   by   the Health   and   Family   Welfare   (MCA­1)   Department   of   the Government of Tamil Nadu (hereinafter referred to as “the said G.O.”).   The basic contention of  the  writ  petitioners is that  the reservation   of   50%   Super   Specialty   seats   (DM/M.Ch.)   for   in­ service candidates in Government Medical Colleges in the State of Tamil Nadu is not permissible in law.   4. Civil Appeal arising out of Special Leave Petition (Civil) No. 2514 of 2022 challenges the judgment and order of the learned Single   Judge   of   the  High   Court   of   Judicature   at   Madras   dated 12 th  January, 2022, vide which, the said High Court has issued a   direction   to   the   Director   of   Medical   Education,   Kilpauk, Chennai   to   implement   the   said   G.O.   for   the   academic   year 2021­2022 itself, if there is no legal impediment to do the same. 2 5. This Court vide interim order dated 27 th   November, 2020, passed in Civil Appeal No. 3840 of 2020 1   had directed that the counselling   for   admission   to   Super   Specialty   Medical   Courses for   the   academic   year   2020­2021   shall   proceed   without providing for reservations to in­service doctors.   6. The   writ   petitioners   as   well   as   the   appellants   in   the present   case   have   urged   this   Court   to   continue   the   aforesaid interim  order  of this Court dated 27 th   November, 2020 (supra), even for the academic year 2021­2022. 7. Per   contra,   this   request   made   by   the   writ petitioners/appellants   is   vehemently   opposed   by   the   learned counsels   appearing   on   behalf   of   the   State   as   well   as   the   in­ service candidates.   8. We   have,   therefore,   heard   the   learned   counsels   for   the parties   on   the   limited   question,   as   to   whether   the   interim protection,   which   was   granted   for   the   academic   year   2020­ 1 [Dr. Prerit Sharma & Ors. Versus Dr. Bilu B.S. & Ors.] 3 2021,   vide   order   dated   27 th   November,   2020   (supra),   should also be continued for the academic year 2021­2022 or not. 9. We   have   heard   Shri   Dushyant   Dave,   Shri   Shyam   Divan and   Shri   Gopal   Sankaranarayanan,   learned   Senior   Counsel appearing on behalf of the writ petitioners/appellants as well as Ms.   Aishwarya   Bhati,   learned   Additional   Solicitor   General (“ASG”) appearing for the Union of India.   10. Shri C.S. Vaidyanathan, learned Senior Counsel and Shri Amit   Anand   Tiwari,   learned   Additional   Advocate   General (“AAG”) have made submissions on behalf of the State of Tamil Nadu   and   Shri   P.   Wilson,   learned   Senior   Counsel   has   argued on behalf of the in­service doctors.  11. The   learned   Senior   Counsel   appearing   on   behalf   of   the writ   petitioners/appellants   submitted   that   the   nine­judge Constitution Bench of this Court in the case of  Indra Sawhney &   Ors.   vs.   Union   of   India   &   Ors. 2   as   well   as   Constitution Bench  of this Court in the case of   Dr.   Preeti  Srivastava  and 2 1992 Supp. (3) SCC 217 4 another   vs.   State   of   M.P.   and   others 3   have   specifically   held that   there   cannot   be   any   reservation   for   admission   in   Super Specialty   courses.     It   is   submitted   that   NEET­SS     2021 Information   Bulletin   (hereinafter   referred   to   as   “NEET Bulletin”),   in   clause   10.10,   specifically   states   that,   as   per judgment   of   the   Constitution   Bench   of   this   Court   in   Writ Petition (C) No.350 of 1998, there is no reservation of seats for Super   Specialty   (DM/M.Ch.)   courses.     It   is   submitted   that   the case of   Dr. Sweety Bhartiya vs.   State of M.P. & Ors. , which is referred to in the NEET Bulletin, is a case which was a part of   the   batch   of   cases   disposed   of   by   this   Court   in   the   case   of Dr. Preeti Srivastava  (supra) . 12. The   learned   Senior   Counsel   further   submitted   that   since the   matters   regarding   co­ordination   and   determination   of standards   in   institutions   for   higher   education   or   research   and scientific   and   technical   institutions   are   squarely   covered   by Item 66 in List­I of the Seventh Schedule to the Constitution of India,   it   is   the   Regulation   issued   by   the   Medical   Council   of 3 (1999) 7 SCC 120 5 India,   which   would   prevail   over   the   said   G.O.     It   is   submitted that the State will have no power to provide reservation of seats in Super Specialty courses, in view of the stipulation contained in clause 10.10 of the NEET Bulletin. 13. Shri   Dave   and   Shri   Divan   further   submitted   that   the finding   of   the   Constitution   Bench   of   this   Court   in   the   case   of Tamil   Nadu   Medical   Officers   Association   and   others   vs. Union  of  India   and  others 4   to  the  effect that  the States have legislative   competence   and   authority   to   provide   reservation   for in­service candidates does not lay down a correct proposition of law.  It is submitted that, in view of the judgments of this Court in the cases of  Indra Sawhney  (supra),  Dr. Preeti Srivastava (supra)   and   other   cases,   it   is   not   at   all   permissible   to   provide reservation for Super Specialty courses.   It is submitted that it is   only   merit   and   merit   alone   which   shall   weigh   while   giving admissions in the Super Specialty courses.   4 (2021) 6 SCC 568 6 14. It is also submitted by Shri Dave and Shri Divan that the judgment   of   this   Court   in   the   case   of   Tamil   Nadu   Medical Officers Association   (supra) is restricted only to postgraduate degree/diploma   courses   and   cannot   be   made   applicable   to Super Specialty courses.   It is, therefore, urged that the interim order dated 27 th   November, 2020 (supra), which was passed by this   Court   for   the   academic   year   2020­2021,   should   also   be continued for the academic year 2021­2022.  15. Ms.   Aishwarya   Bhati,   learned   ASG   appearing   for   the Union   of   India   supported   the   request   made   by   the   writ petitioners/appellants   and   submitted   that   the   stand   of   the Union   of   India   was   also   to   continue   the   interim   protection, which   was   granted   by   this   Court,   vide   order   dated   27 th November, 2020 (supra), for the academic year 2020­2021. 16. Shri   C.S.   Vaidyanathan,   learned   Senior   Counsel appearing on behalf of the State of Tamil Nadu, submitted that this Bench, consisting  of two Judges, is bound by  the law laid down   by   the   Constitution   Bench   in   the   case   of   Tamil   Nadu 7 Medical Officers Association  (supra).  It is submitted that the Constitution   Bench   in   the   case   of   Tamil   Nadu   Medical Officers   Association   (supra)   has   specifically   held   that   the State   is   within   its   competence   to   provide   reservation   for   in­ service candidates.  It is submitted that the Constitution Bench has specifically held that the State is empowered to provide for a   separate   source   of   entry   or   reservation   for   in­service candidates   seeking   admission   to   postgraduate   degree/diploma courses,   in   view   of   Schedule   VII   List   III   Entry   25   of   the Constitution of India.   It is submitted that, it has been held by this   Court   that   the   policy   for   such   a   reservation   must   provide that,   subsequent   to   obtaining   the   postgraduate   degree   by   the in­service   doctors   concerned   through   such   separate   channel, they must serve the State in the rural, tribal and hilly areas for a certain  amount  of  years and  execute  bonds for  such  sum  as the respective State may consider fit and proper.   17. Shri   Vaidyanathan   further   submitted   that   on   account   of non­availability   of   the   candidates   having   degree   in   super 8 specialization,   as   many   as   49   vacancies   for   the   posts   of Professors/Associate Professors and 58 vacancies for the posts of Assistant Professors could not be filled.   It is submitted that the   channel   for   admission   for   in­service   candidates/categories is provided so that in­service candidates would serve the State Government   and   that   they   could   be   appointed   on   the   vacant posts   of   Assistant/Associate   Professors   and   Professors.     It   is submitted   that   if   this   is   not   done,   there   is   a   danger   of   a   large number   of   Super   Specialty   seats   being   reduced   on   account   of non­availability of the requisite number of faculty.   18. It   is   further   submitted   that   all   the   candidates   selected through  in­service channels  for   the  Super   Specialty  courses  at the time of joining are required to execute a bond that they will serve the Government till their superannuation.  It is, therefore, submitted   that,   in­service   reservation   is   provided   with   an avowed   object   of   getting   services   of   such   candidates   till   their superannuation.     It   is   submitted   that,   per   contra,   if   all   the seats are filled in through open channel, prior experience would 9 show  that  all  such  candidates  would   leave  after   a  bond  period of two years or even prior to that by paying the bond money.  It is,   therefore,  submitted   that  this   will   lead  to   a   very  dangerous situation   wherein   the   faculty   members   would   not   be   available for Super Specialty seats and the number  of such seats would drastically reduce.   19. Shri Amit Anand Tiwari, learned AAG, submitted that the stand taken by the Union of India is inconsistent, inasmuch as the   Government   of   India   was   already   providing   separate entrance   examination   for   postgraduate   and   Super   Specialty seats   and   was   providing   for   separate   entry   for   in­service candidates   in   the   name   of   ‘sponsored   candidates’   (service candidates of  various  Government  Institutions).    He, therefore, submitted that the Union of India cannot be permitted to take a contrary view and oppose the separate channel provided for in­ service candidates by the State of Tamil Nadu.    20. We   clarify   that   we   are   passing   the   present   order   for   the limited purpose of considering, as to whether the interim order 10 dated   27 th   November,   2020   (supra),   which   was   granted   for   the academic   year   2020­2021,   should   also   be   continued   for   the academic   year   2021­2022   or   not.     We   further   clarify   that   the present   order   is   being   passed   only   on   prima   facie considerations.   21. No   doubt   that   this   Court   has   passed   the   interim   order dated   27 th   November,   2020   (supra),   thereby   directing   that counselling   for   admission   to   Super   Specialty   medical   courses for   the   academic   year   2020­2021   shall   proceed   without providing for reservation to in­service candidates/doctors.   It is relevant to note that this Court in the interim order dated   27 th November,   2020   (supra),   has   specifically   observed   that   the process   for   admissions   to   Super   Specialty   medical   courses started   on   3 rd   August,   2020,   and   it   was   made   clear   to   all   the competing   candidates   that   there   shall   be   no   reservation   to Super Specialty medical courses. This Court further notes that the said G.O. was issued on 7 th   November, 2020, i.e., after the admission process had begun.  It could thus be seen that what 11 weighed   with   this   Court   while   passing   the   interim   order   dated 27 th   November,   2020   (supra)   was   that   the   rules   of   the   game were   changed   after   the   admission   process   had   begun. However,   in   the   penultimate   para,   this   Court   has   specifically clarified that it had not expressed any opinion on the validity of said   G.O.   This   Court   also   reiterated   that   the   said   direction would be operative only for the  academic year 2020­2021 .   22. Insofar   as   academic   year   2021­2022   is   concerned, undisputedly,   the   said   G.O.   was   notified   prior   to   the commencement of the admission process for the said academic year.  23. The   Constitution   Bench   in   the   case   of   Tamil   Nadu Medical Officers Association  (supra) has specifically held that the State is empowered to provide a separate channel/source of entry   or   reservation   for   admission   to   postgraduate degree/diploma   medical   courses   insofar   as   in­service candidates are concerned.   12 24. It   will   not   be   out   of   place   to   mention   that   this   Bench   is sitting   in   a   combination   of   two   Judges.     Strong   reliance   has been placed on behalf of the writ petitioners/appellants on the Constitution   Bench   judgment   in   the   case   of   Dr.   Preeti Srivastava   (supra).   With  equal  vehemence, reliance  is  placed by   the   State   of   Tamil   Nadu   and   the   in­service candidates/doctors on the Constitution Bench judgment in the case of  Tamil Nadu Medical Officers Association  (supra).  As such,   we   are   faced   with   a   challenge   as   to   which   of   these   two Constitution   Bench   judgments   should   guide   us   while considering   the   question,   as   to   whether   the   interim   protection as was granted for the academic year 2020­2021 also needs to be continued or not for the academic year 2021­2022.  25. In the case of  Dr. Preeti Srivastava  (supra), the question that fell for consideration before the Constitution Bench was, as to   whether   any   type   of   relaxation   would   be   permissible   at   the Super Specialty level.  In the said case, the minimum qualifying marks for the general category candidates were 45%.  However, 13 the   minimum   qualifying   marks   for   the   reserved   category candidates   were   lowered   down   to   20%.     In   this   situation,   this Court   found   that   this   would   make   it   difficult   for   the   reserved category candidates to bring their performance on par with the general   category   candidates   in   the   course   of   postgraduate studies.       This   Court,   therefore,   found   that   lowering   the qualifying   criteria   for   reserved   category   candidates,   thereby resulting   in   great   disparity   of   qualifying   marks   between   a general   category   candidate   on   one   hand   and   a   reserved category candidate on the other hand, was not permissible.   26. However,   in   the   case   of   Tamil   Nadu   Medical   Officers Association   (supra),   the   question,   as   to   whether   the   States have  legislative  competence  to   provide  for   a  separate  source of entry or reservation for in­service candidates seeking admission to   postgraduate   degree/diploma   medical   courses,   directly   fell for   consideration   before   the   Constitution   Bench.     The conclusions  in   the   judgment   of  M.R.  Shah,   J.   in  the  said  case are as under: 14 “ Conclusions 23.   The   sum   and   substance   of   the   above discussion   and   conjoint   reading   of   the decisions   referred   to   and   discussed hereinabove, our conclusions are as under: 23.1.   That List I Entry 66 is a specific entry having a very limited scope. 23.2.   It   deals   with   “coordination   and determination   of   standards”   in   higher education. 23.3.   The   words   “coordination   and determination   of   standards   would   mean laying down the said standards. 23.4.   The   Medical   Council   of   India   which has   been   constituted   under   the   provisions of   the   Indian   Medical   Council   Act,   1956   is the   creature   of   the   statute   in   exercise   of powers   under   List   I   Entry   66   and   has   no power to make any provision for reservation, more   particularly,   for   in­service   candidates by   the   States   concerned,   in   exercise   of powers under List III Entry 25. 23.5.   That   Regulation   9   of   the   MCI Regulations,   2000   does   not   deal   with and/or   make   provisions   for   reservation and/or affect the legislative competence and authority   of   the   States   concerned   to   make reservation   and/or   make   special   provision 15 like   the   provision   providing   for   a   separate source   of   entry   for   in­service   candidates seeking   admission   to   postgraduate   degree courses   and   therefore   the   States   concerned to   be   within   their   authority   and/or legislative   competence   to   provide   for   a separate   source   of   entry   for   in­service candidates   seeking   admission   to postgraduate   degree   courses   in   exercise   of powers under List III Entry 25. 23.6.   If   it   is   held   that   Regulation   9,   more particularly,   Regulation   9(IV)   deals   with reservation for in­service candidates, in that case,   it   will   be   ultra   vires   of   the   Indian Medical   Council   Act,   1956   and   it   will   be beyond   the   legislative   competence   under List I Entry 66. 23.7.   Regulation   9   of   the   MCI   Regulations, 2000   to   the   extent   tinkering   with reservation   provided   by   the   State   for   in­ service   candidates   is   ultra   vires   on   the ground   that   it   is   arbitrary,   discriminatory and   violative   of   Articles   14   and   21   of   the Constitution of India. 23.8.   That   the   State   has   the   legislative competence   and/or   authority   to   provide   for a   separate   source   of   entry   for   in­service candidates   seeking   admission   to postgraduate   degree/diploma   courses,   in exercise   of   powers   under   List   III   Entry   25. However, it is observed that the policy must 16 provide   that   subsequent   to   obtaining   the postgraduate   degree   by   the   in­service doctors concerned obtaining entry in degree courses   through   such   separate   channel serve the  State  in  the rural, tribal and  hilly areas   at   least   for   five   years   after   obtaining the   degree/diploma   and   for   that   they   will execute   bonds   for   such   sum   the   respective States may consider fit and proper. 23.9.   It is specifically observed and clarified that   the   present   decision   shall   operate prospectively   and   any   admissions   given earlier   taking   a   contrary   view   shall   not   be affected by this judgment.” 27. The conclusions in the judgment of Aniruddha Bose, J. in the said case read thus: “ 95.   Because of these reasons, we hold that there   is   no   bar   in   Regulation   9   of   the   MCI Postgraduate   Medical   Education Regulations,   2000   as   it   prevailed   on   15­2­ 2012   and   subsequently   amended   on   5­4­ 2018   on   individual   States   in   providing   for reservation   of   in­service   doctors   for admission into postgraduate medical degree courses.   But   to   take   benefit   of   such separate   entry   channel,   the   aspiring   in­ service   doctors   must   clear   NEET examination   with   the   minimum   prescribed 17 marks   as   stipulated   in   the   2000 Regulations. 96.   We   respectfully   differ   from   the   views expressed   by   the   Bench   of   three   Hon'ble Judges   of   this   Court   in   State   of U.P.   v.   Dinesh   Singh   Chauhan   [ State   of U.P.   v.   Dinesh Singh Chauhan , (2016) 9 SCC 749 : 8 SCEC 219] to the extent it has been held in the said decision that reservation for the said category of in­service doctors by the State would be contrary to the provisions of the 2000 Regulations. In our opinion, that is not the correct view under the Constitution. The reference is answered accordingly. 97.   We   also   expect   that   the   statutory instruments   of   the   respective   State Governments   providing   for   such   separate channel   of   entry   should   make   a   minimum service   in   rural   or   remote   or   difficult   areas for   a   specified   period   mandatory   before   a candidate   could   seek   admission   through such separate channel and also subsequent to   obtaining   the   degree.   On   completion   of the   course,   to   ensure   the   successful candidates   serve   in   such   areas,   the   State shall   formulate   a   policy   of   making   the   in­ service   doctors   who   obtain   entry   in postgraduate   medical   degree   courses through   independent   in­service   channel execute   bonds   for   such   sum   the   respective States may consider fit and proper.” 18 28. The question that is required to be decided in the present batch   of   cases   is,   as   to   whether   the   said   G.O.   which   provided for   50%   reservation   for   admission   in   Super   Specialty courses/seats is permissible in law or not.   29. The   Constitution   Bench   in   the   case   of   Tamil   Nadu Medical   Officers   Association   (supra)   clearly   holds   that   it   is within   the   competence   of   the   State   Legislature   to   provide separate   channel/source   of   entry   or   reservation   for   in­service candidates   seeking   admission   to   postgraduate   degree/diploma medical courses. Though,  it is sought  to be urged on behalf of the   writ   petitioners/appellants   that   the   judgment   of   the Constitution   Bench   in   the   case   of   Tamil   Nadu   Medical Officers   Association   (supra)   deals only  with the postgraduate degree/diploma   medical   courses   and   cannot   be   made applicable   to   Super   Specialty   courses,   and   that   the   present cases   would   be   governed   by   the   Constitution   Bench   judgment in the case of  Dr. Preeti Srivastava  (supra); we find it, at least 19 prima   facie ,   difficult   to   accept   the   said   proposition   made   on behalf of the writ petitioners/appellants.    30. As to what is  ratio decidendi  has been succinctly explained by   this   Court   in   the   case   of   Regional   Manager   and   Another vs.   Pawan   Kumar   Dubey 5   as under: “7..........Indeed,   we   do   not   think   that the   principles   of   law   declared   and applied   so   often   have   really   changed. But,   the   application   of   the   same   law   to the   differing   circumstances   and   facts of   various   cases   which   have   come   up to   this   Court   could   create   the impression   sometimes   that   there   is some   conflict   between   different decisions   of   this   Court.   Even   where there   appears   to   be   some   conflict,   it would,   we   think,   vanish   when   the ratio   decidendi   of   each   case   is   correctly understood.   It   is   the   rule   deducible from   the   application   of   law   to   the   facts and   circumstances   of   a   case   which constitutes   its   ratio   decidendi   and   not some   conclusion   based   upon   facts which   may   appear   to   be   similar.   One additional   or   different   fact   can make   a world   of   difference   between conclusions   in   two   cases   even   when the same   principles   are applied in each case to similar   facts.” 5 (1976) 3 SCC 334 20 31. It   would   also   be   relevant   to   refer   to   the   following observations   of   this   Court   in   the   case   of   Union   of   India   and Others vs. Dhanwanti Devi and Others 6 :  “9 ...........  It is not everything said by a judge   while   giving   judgment   that constitutes  a pr e c e d e nt.             T he       only thing       i n       a               J udg e 's   decision binding   a   party   is   the   principle   upon which  the case is decided and for this reason   it   is   important   to   analyse   a decision   and   isolate  from   it   the   ratio decidendi.  According  to the  well settled theory   of   precedents,   every   decision contains   three   basic   postulates   (i) findings   of   material   facts,   direct   and inferential.   An inferential finding of facts is  the   inference   which   the   Judge   draws from   the   direct,   or   perceptible   facts;   (ii) statements   of   the   principles   of   law applicable   to   the   legal   problems disclosed        by        the        facts;     and (iii)   judgment   based   on   the   combined effect of   the above.   A decision is only an authority   for   what   it   actually   decides. What   is   of   the   essence   in   a   decision   is its   ratio   and   not   every   observation found   therein   nor   what   logically   follows from   the   various   observations   made   in the   judgment.   Every   judgment   must   be read as   applicable   to   the   particular   facts proved,   or   assumed   to   be   proved,   since 6 (1996) 6 SCC 44 21 the   generality   of   the   expressions   which may   be   found   there   is   not   intended   to be   exposition   of   the   whole   law,   but governed   and   qualified   by   the   particular facts   of   the   case   in   which   such expressions   are   to   be   found.   It   would, therefore,   be   not   profitable   to   extract   a sentence   here   and   there   from   the judgment   and   to   build   upon   it because the essence of the decision is its ratio   and   not   every   observation   found therein.   The   enunciation   of   the   reason or   principle   on   which   a   question   before a   court   has   been   decided   is   alone binding   as   a   precedent.   The   concrete decision   alone   is binding     between   the parties   to   it,   but   it   is   the   abstract   ratio decidendi,   ascertained   on   a consideration   of   the   judgment   in relation   to   the   subject   matter   of   the decision,   which   alone   has   the   force   of law   and   which,   when   it   is   clear   what   it was,   is   binding.   It   is   only   the   principle laid   down   in   the   judgment   that   is binding   law   under   Article   141   of   the Constitution.   A   deliberate   judicial decision   arrived   at   after   hearing   an argument   on   a   question   which   arises   in the   case   or   is   put   in   issue   may constitute   a   precedent,   no   matter   for what   reason,   and   the   precedent   by   long recognition   may   mature   into   rule   of stare   decisis.   It   is   the   rule   deductible from   the   application   of   law   to   the   facts and   circumstances   of   the   case   which constitutes its   ratio   decidendi.” 22 32. At   the   cost   of   repetition,   we   may   state   that   the   issue involved in the case of  Dr. Preeti Srivastava  (supra) was, as to whether   a   relaxation   can   be   provided   insofar   as   minimum qualifying   marks   are   concerned   to   the   reserved   category candidates, resulting in a huge disparity of qualifying marks for the   reserved   category   candidates   as   against   the   general category candidates.  The question, as to whether a reservation or a separate channel for admission can be provided to the in­ service   candidates   did   not   fall   for   consideration   in   the   case   of Dr. Preeti Srivastava  (supra).   33. As   against   this,   in   the   case   of   Tamil   Nadu   Medical Officers   Association   (supra) ,  a  direct  question,  as  to  whether the   State   was   competent   to   provide   reservation   by   a   separate channel   for   in­service   candidates   seeking   admission   to postgraduate   degree/diploma   medical   courses   was   permissible or   not,   fell   for   consideration   before   the   Constitution   Bench. The   Constitution   Bench   in   the   case   of   Tamil   Nadu   Medical Officers   Association   (supra)   has   held   that   insofar   as 23 admission   to   postgraduate   courses   are   concerned,   it   is   within the competence of the State Legislature to do so.   34. As   such,   we   find   that   the   facts   in   the   present   case   are much nearer  to the facts that fell for  consideration in the case of   Tamil  Nadu  Medical  Officers   Association   (supra) . We  are also   of   the   prima   facie   view   that   the   facts   that   fell   for consideration in the case of  Dr. Preeti Srivastava  (supra) were distinct from the facts that fall for consideration in the present case.  We are, therefore, of the considered view that taking into consideration   the   principles   of   judicial   discipline   and   judicial propriety,   we   should   be   guided   by   the   judgment   of   the Constitution   Bench   in   the   case   of   Tamil   Nadu   Medical Officers   Association   (supra)   rather   than   the   judgment   of   the Constitution   Bench   in   the   case   of   Dr.   Preeti   Srivastava (supra).  35. We are, therefore, of the view that no case is made out for continuing   the   interim   protection   which   was   granted   for   the academic   year   2020­2021   vide   interim   order   dated   27 th 24 November, 2020   (supra) and thus, we reject the prayer  in that regard.   Needless to say that the State of Tamil Nadu would be at   liberty   to   continue   the   counselling   for   academic   year   2021­ 2022  by taking into consideration the reservation provided by it as per the said G.O.   36. List the matters for hearing after vacations.   …..….......................J. [L. NAGESWARA RAO ]                     …….........................J. [B.R. GAVAI] NEW DELHI; MARCH 16, 2022 25