Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

Shahraza vs National Board Of Examinations In ... on 31 July, 2025

Author: N.Nagaresh

Bench: N.Nagaresh

                                          2025:KER:57541

        IN THE HIGH COURT OF KERALA AT ERNAKULAM

                        PRESENT

          THE HONOURABLE MR.JUSTICE N.NAGARESH

 THURSDAY, THE 31ST DAY OF JULY 2025 / 9TH SRAVANA, 1947

                WP(C) NO. 24458 OF 2025

PETITIONERS:

    1    SHAHRAZA
         AGED 24 YEARS
         AT STREET NO.31, MATTOOL,
         NEAR THANGALA JUMA MASJID, KANNUR,
         KERALA, PIN - 670302.

    2    KHADEEJA SHAJAHAN
         AGED 24 YEARS,
         VIJAYAMANGALATHU, VADAKKUMTHALA P.O,
         KARUNAGAPALLY, KERALA, PIN - 690536.

    3    NIMMI SUNIL
         AGED 24 YEARS,
         KANAKAKUNNIL, CHERIAZHEEKAL P.O,
         KARUNAGAPALLY, KERALA, PIN - 690573.


         BY ADVS.
         SHRI.JAVAD MOIDU
         SHRI.AMAL BABY



RESPONDENTS:

    1    NATIONAL BOARD OF EXAMINATIONS IN MEDICAL
         SCIENCES, REPRESENTED BY ITS DIRECTOR,
         NAMS BUILDING, MEDICAL ENCLAVE, ANSARI NAGAR,
         MAHATMA GANDHI MARG, NEW DELHI, PIN - 110029.
                                            2025:KER:57541
W.P.(C) No.24458/2025
                           :2:


    2     NATIONAL TESTING AGENCY
          REPRESENTED BY ITS DIRECTOR, FIRST FLOOR,
          NSIC-MDBP BUILDING, OKHLA INDUSTRIAL ESTATE,
          NEW DELHI, PIN - 110020.

    3     NATIONAL MEDICAL COMMISSION
          REPRESENTED BY ITS SECRETARY, POCKET-14,
          SECTOR-8, DWARKA, NEW DELHI, PIN - 110077.


          BY ADVS.
          SRI.T.SANJAY, STANDING COUNSEL
          SRI.K.S.PRENJITH KUMAR, STANDING COUNSEL


     THIS WRIT PETITION (CIVIL) HAVING COME UP           FOR
ADMISSION ON 31.07.2025, THE COURT ON THE SAME           DAY
DELIVERED THE FOLLOWING:
                                                               2025:KER:57541
W.P.(C) No.24458/2025
                                      :3:




                           N. NAGARESH, J.

         `````````````````````````````````````````````````````````````
                     W.P.(C) No.24458 of 2025

          `````````````````````````````````````````````````````````````
                 Dated this the 31st day of July, 2025


                            JUDGMENT

~~~~~~~~~ The petitioners, who propose to appear in the Foreign Medical Graduate Examination (FMGE), seek to direct the 2nd respondent-National Testing Agency to provide NEET UG Score Cards / Marks Cards or equivalent certificates to the petitioners and to direct respondents 1 and 2 to accept the candidature of the petitioners for the FMGE.

2. The petitioners completed their Plus Two (Science Stream) from recognised institutions in Kerala. They appeared for NEET UG Examination in the year 2021. Upon qualifying the NEET Examination, the petitioners took 2025:KER:57541 W.P.(C) No.24458/2025 :4: admission in various Medical Universities in Uzbekistan.

3. The petitioners are nearing completion of their MBBS equivalent degrees and are preparing to appear for the FMGE Examination. Along with the application for appearing in FMGE Examination, NEET UG Score Card has to be uploaded. When the petitioners tried to download the Score Card from the website of the 2nd respondent-NTA, they found that the Score Cards in respect of NEET UG 2020 and 2021 have been offloaded by the 2nd respondent.

4. The 2nd respondent has not provided any option for retrieval of past NEET UG Score Cards. In reply to their request, the 2nd respondent made Ext.P4 reply stating that they are unable to provide the requested Score Cards. The petitioners state that failure on the part of the 2nd respondent in providing certified/duplicate copy of the Score Card of NEET UG is prejudicing the education of the petitioners.

2025:KER:57541 W.P.(C) No.24458/2025 :5:

5. The 1st respondent filed a statement. The 1st respondent stated that as per Clause 4(2) of the Screening Test Regulations 2002, the petitioners have to obtain an Eligibility Certificate from the National Medical Commission. Only eligible candidates will be allowed to appear in the FMGE who have both the Eligibility Certificate and Provisional Pass Certificate / Degree Certificate of primary medical qualification. The petitioners are bound to upload the Score Cards for qualifying NEET UG for obtaining Eligibility Certificate.

6. The 2nd respondent also filed a statement. The 2nd respondent stated that the Score Cards of all candidates of NEET UG 2020 and 2021 were issued online on 17.10.2020 and 01.11.2021. As per the database available with the 2nd respondent, the details of the petitioners having their application numbers and roll numbers have been provided in the statement.

2025:KER:57541 W.P.(C) No.24458/2025 :6:

7. I have heard the learned counsel for the petitioners and the respective Standing Counsel appearing for the respondents.

8. From the arguments advanced and the documents on record, it is evident that the petitioners satisfy all conditions applicable for appearing in FMGE. Rejection of their applications on the ground that their Score Cards are not uploaded would adversely affect their career. The 2nd respondent, in their statement dated 25.07.2025 filed in the writ petition, has given the marks and percentile obtained by the petitioners.

9. In similar circumstances, this Court in W.P. (C) No.23053/2024 has directed the 2nd respondent to consider the petitioner's application for Eligibility Certificate and take a decision thereon dehors the rejection of her application. The petitioners herein are also entitled to similar relief.

2025:KER:57541 W.P.(C) No.24458/2025 :7: The writ petition is hence disposed of directing the 2nd respondent to reconsider the applications of the petitioners for Eligibility Certificate and take a decision thereon forthwith, dehors the rejection at Ext.P4.

Sd/-

N. NAGARESH, JUDGE aks/01.08.2025 2025:KER:57541 W.P.(C) No.24458/2025 :8: APPENDIX OF WP(C) 24458/2025 PETITIONERS' EXHIBITS Exhibit P1 THE TRUE COPY OF THE MCI NOTIFICATION DATED 01.03.2018 Exhibit P2 THE TRUE COPY OF THE NOTICE DATED 27.12.2024 ISSUED BY THE 1ST RESPONDENT Exhibit P3 THE TRUE COPY OF THE FMEG INFORMATION BULLETIN DECEMBER 2024 DATED NIL Exhibit P4 THE COPY OF SCREENSHOT OF THE REPLY MAIL FROM THE 2ND RESPONDENT DATED 08.01.2025 Exhibit P5 A TRUE PHOTO COPY OF THE ORDER DATED 09.01.2025 PASSED BY THE HON'BLE HIGH COURT OF DELHI IN W.P.(C)NO.17780/ 2024 TITLED AS SHIKHA PATEL & ORS. VS. NBEMS & ORS.

RESPONDENT'S ANNEXURES Annexure R2(a) TRUE COPY OF THE RELEVANT PORTION OF THE PROSPECTUS OF THE NEET(UG) - 2021 Annexure R2(b) THE COPY OF PUBLIC NOTICE/ PRESS RELEASE DATED 17.10.2020 Annexure R2(c) THE COPY OF PUBLIC NOTICE/ PRESS RELEASE DATED 01.11.2021