Karnataka High Court
Mr.Manthan L Poojar vs National Medical Commission on 23 February, 2026
-1-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 23RD DAY OF FEBRUARY, 2026
BEFORE
THE HON'BLE MR. JUSTICE ASHOK S.KINAGI
WRIT PETITION NO. 37637 OF 2025 (EDN-RES)
C/W
WRIT PETITION NO. 37159 OF 2025 (EDN-RES)
WRIT PETITION NO. 37164 OF 2025 (EDN-EX)
WRIT PETITION NO. 38093 OF 2025 (EDN-RES)
WRIT PETITION NO. 38249 OF 2025 (EDN-RES)
WRIT PETITION NO. 38797 OF 2025 (EDN-RES)
IN WP No. 37637/2025
BETWEEN:
1. NAVYA
Digitally signed D/O SURYA PRAKASH G
by KIRAN
KUMAR R AGED ABOUT 21 YEARS
Location: HIGH R/AT GM INFINITE E-CITY TOWNSHIP
COURT OF PHASE II, 2ND FLOOR,
KARNATAKA
ELECTRONIC CITY
BENGALURU-560 100.
REG NO-20M7012
2. AISHWARYA PATIL
S/O SIDDALINGAPPA PATIL
AGED ABOUT 22 YEARS,
R/AT BASAVESHWARA COLONY
OPP: LITTLE ANGEL SCHOOL
RAICHUR-584 10, REG NO-20M5380
-2-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
3. MR PRAJWAL JOGAR
S/O VITHOBA JOGAR
AGED 25 YEARS
R/AT KAMALAMMA GUDI ONI,
TUMMINAKATTI,
HAVERI-581 119.
REG NO - 20M6800
4. ROHIT
S/O HUSANAPPA,
AGED 25 YEARS,
R/AT NO MIG-20,
2ND PHASE, ADARSH NAGAR
NEAR RING ROAD,
KALABURGI 585 105
REG NO. 21M5311
5. GURU S H
S/O SHARANA BHUPALAREDDY,
AGED 22 YEARS,
NEAR DYAVAMMA TEMPLE,
NAIKAL, YADGIR-585 319.
REG NO 21M8031
6. DINESH REDDY
S/O VEERENDRA REDDY,
AGED ABOUT 23 YEARS
BEHIND NEW TOWN
R/ATNO 8-9-386/A,
GURU NANAK COLONY
BEHIND NEW TOWN POLICE STATION,
BIDAR 562 101.
REG NO 19M5621
7. H SYED FARAZ
S/O H SYED BILAL
AGED ABOUT 24 YEARS
R/AT RAHAMANIYA SAW MILL
KELAGINA KERI SHIRALAKOPPA
SHIVAMOGGA - 577 428.
REG NO 19M2911
-3-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
8. SINDHOORA S
D/O SATHYENDRA SALIAN B
AGED ABOUT 24 YEARS,
R/AT 2-23/31, 2ND MAIN, 2ND CROSS,
MARUTHINAGARA,
MANGALURU,
DAKSHINA KANNADA-575 019
REG NO 19M4176
9. RUSHABH R
S/O RAMAKRISHNA
AGED 23 YEARS,
R/AT EWS-23, NIJALINGAPPA COLONY,
NEAR WATER TANK, WARD NO.5,
RAICHUR-584 101.
REG NO 22M3225
10. OJAS N S
S/O SUNDARESH N S
AGED ABOUT 21 YEARS,
R/AT 5450/B-18, BANASHANKARI LAYOUT,
VIDYANAGAR,
DAVANAGERE-577 005.
REG NO 22M3981
11. JISHAN ATHANI
S/O RIYAZ,
AGED ABOUT 21 YEARS,
R/AT SUDANGIRI ROAD,
SADHUNGUDI ROAD,
MAHALINGAPUR,
BAGALKOT-587 312.
REG NO-22M0083
12. MANSI RAJENDRA JAIN
D/O RAJENDRA YALLAPA JAIN
AGED ABOUT 23 YEARS,
RESIDING AT NO 82/B,
LAXMI GALLI MANNUR,
BELGAUM-591128
REG NO-22M6501
-4-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
13. AAYUSH SANDEEP KHANDEKAR
S/O SANDEEP KHANDEKAR
AGED ABOUT 21 YEARS
PLOT NO. 62, THIRD CROSS,
BHAGYANAGAR,
BELAGAVI-590006
REG NO-22M2576
14. ROHIT KUMAR
S/O BASU RATHOD
AGED 22 YEARS
R/O SUSHRUTHA BOYS HOSTEL,
BELAGAVI INSTUTE OF MEDICAL SCIENCES,
SADASHIV NAGAR,
BELAGAVI-590019
REG NO-22M2680
15. SUDEEP PRADEEP RAIKAR
S/O PRADEEP RAIKAR,
AGED 22 YEARS
TONDIKATTI.
VTC: TONDIKATTI, PO: TONDIKATTI
TALUK: RAMDURG.
BELGAUM-591130
REG NO 22M2711
16. MUSTAFA DHARWADKAR
S/O MUTUBSAB DHARWADKAR
AGED ABOUT 21 YEARS,
R/AT NO. 12/A RAVIWAR PETH LONDA,
BELGAUM
KARNATAKA - 591301
REG NO - 22M2645
...PETITIONERS
(BY SRI. PRADEEP PATIL., ADVOCATE)
AND:
1. NATIONAL MEDICAL COMMISSION (NMC)
POCKET-14, SECTOR-8,
-5-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
DWARKA PHASE-I,
NEW DELHI - 110077.
REPRESENTED BY ITS SECRETARY
2. UNDER-GRADUATE MEDICAL EDUCATION BOARD,
AN AUTONOMOUS BOARD UNDER THE NATIONAL
MEDICAL COMMISSION (NMC),
POCKET-14, SECTOR-8, DWARKA PHASE-I,
NEW DELHI 110077.
REPRESENTED BY ITS CHAIRMAN.
3. UNION OF INDIA,
MINISTRY OF HEALTH AND FAMILY WELFARE,
NIRMAN BHAWAN,
NEW DELHI - 110011.
BY ITS SECRETARY
4. RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES,
4TH T BLOCK,
JAYANAGAR,
BENGALURU 560041.
REPRESENTED BY THE REGISTRAR
5. STATE OF KARNATAKA,
DEPARTMENT OF MEDICAL EDUCATION,
M.S. BUILDING, DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
REPRESENTED BY ITS PRINCIPAL SECRETARY
6. KARWAR INSTITUTE OF MEDICAL SCIENCES AND
RESEARCH HOSPITAL,
M.G ROAD, KARWAR 581301.
BY ITS DEAN/PRINCIPAL
7. J.J.M MEDICAL COLLEGE AND HOSPITAL,
MEDICAL COLLEGE ROAD,
MCC B BLOCK,
KUVEMPU NAGAR
DAVANGERE - 577004.
BY ITS DEAN/PRINCIPAL
-6-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
8. BELGAUM INSTITUTE OF MEDICAL SCIENCES
SADASHIV NAGAR,
BELAGAVI-590019
BY ITS DEAN/PRINCIPAL
9. SRINIVAS INSTITUTE OF MEDICAL SCIENCES
MUKKA SURATKAL,
MANGALURU-574146.
REPRESENTED BY ITS DEAN/PRINCIPAL
10. SUBBAIAH INSTITUTE OF MEDICAL SCIENCES,
NH13, HONNUR ROAD,
HOLEY, PURLE, SHIMOGA - 577222
REPRESENTED BY ITS DEAN/PRINCIPAL
11. NAVODAYA MEDICAL COLLEGE HOSPITAL AND
RESEARCH CENTRE,
POST BOX NO. -26,
MANTRALAYAM ROAD,
NAVODAYA NAGAR, RAICHUR - 584 103.
REPRESENTED BY ITS DEAN/PRINCIPAL
12. BANGALORE MEDICAL COLLEGE
K R ROAD, KALASIPALYA,
BANGALORE-560002
REPRESENTED BY ITS DEAN/PRINCIPAL
13. MMRC MEDICAL COLLEGE
KUVEMPU NAGAR
KALABURGI- 585105
REPRESENTED BY ITS DEAN/PRINCIPAL
14. OXFORD INSTITUTE OF MEDICAL COLLEGE
YADAVANAHALLI, ATTEBELLE,
ANEKAL TALUKA,
BANGALORE RURAL - 562107
REPRESENTED BY ITS DEAN/PRINCIPAL
15. S S INSTITUTE OF MEDICAL COLLEGE
SOG COLONY,
SRIRAM NAGAR,
-7-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
DAVANGERE - 577005
REPRESENTED BY ITS DEAN/PRINCIPAL
...RESPONDENTS
[BY SRI. H.R. SHOWRI, ADVOCATE FOR R1 (VK NOT FILED)
SMT. MAMATHA KULAKARNI, ADVOCATE FOR R4
SRI. MANJUNATH K., HCGP FOR R5
SRI. MUKUND PRASAD, ADVOCATE FOR R2, R3
DSGI FOR R3 (MA NOT FILED)
SRI. PRAJWAL SATYA PRAKASH, ADVOCATE FOR R6
V/O DATED 12.02.2026 NOTICE TO R6 TO R15 D/W AT
THE RISK OF PETITIONERS
SRI. MOHAMMED AYUB ALI, ADVOCATE FOR R12]
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT OF DECLARATION OR ANY OTHER APPROPRIATE
WRIT, ORDER OR DIRECTION DECLARING THAT REGULATION
7(7) OF THE GRADUATE MEDICAL EDUCATION REGULATIONS,
2019 VIDE ANNEXURE-B AND THE PROVISO TO REGULATION
21 OF THE GRADUATE MEDICAL EDUCATION REGULATIONS,
2023 VIDE ANNEXURE B1 BOTH IMPOSING A FOUR ATTEMPT-
LIMIT/ FOUR YEAR LIMIT AND MANDATING AUTOMATIC
CESSATION OF MBBS STUDIES ARE ARBITRARY,
UNCONSTITUTIONAL, VIOLATIVE OF ARTICLES 14, 15,
19(1)(g), 21, 21A, 41 AND 46 OF THE CONSTITUTION OF
INDIA, AND THEREFORE VOID AND UNENFORCEABLE AND B.
ISSUE A WRIT OF CERTIORARI QUASHING REGULATION 7(7)
OF GRADUATE MEDICAL EDUCATION REGULATIONS, 2019
VIDE ANNEXURE-B AND THE PROVISO TO REGULATION 21 OF
GRADUATE MEDICAL EDUCATION REGULATIONS, 2023, VIDE
ANNEXURE-B1, BOTH ISSUED BY THE RESPONDENT NO.1,
INSOFAR AS THEY PRESCRIBE A FOUR-ATTEMPT/FOUR-YEAR
LIMIT FOR PASSING THE FIRST PROFESSIONAL MBBS
EXAMINATION AND MANDATE CESSATION OF STUDIES UPON
FAILURE AND ETC;
-8-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
IN WP NO. 37159/2025
BETWEEN:
ANIKETHAN R
S/O RAMESH S
AGED ABOUT 22 YEARS
MBBS 1ST YEAR, SUBBAIAH MEDICAL COLLEGE
SHIMOGA - 577 201
KARNATAKA
RESIDING AT:
3RD MAIN, 1ST CROSS
PRIYADARSHINI LAYOUT
SHIMOGA 577204
...PETITIONER
(BY SRI. RAGHAVENDRA G GAYATRI., ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
REP. BY ITS PRINCIPAL SECRETARY
DEPARTMENT OF HEALTH AND FAMILY WELFARE
105, 1ST FLOOR SECRETARIAT BUILDING
VIKASA SOUSHA
BENGALURU 560001
2. THE DIRECTOR OF MEDICAL EDUCATION
REPRESENTED BY ITS DIRECTOR
1ST FLOOR, FORT, K R ROAD
BENGALURU 560002
3. THE KARNATAKA EXAMINATION AUTHORITY
REPRESENTED BY ITS EXCUTIVE DIRECTOR
SAMPIGE ROAD
18TH CROSS, MALLESHWARAM
BANGALORE 560012
-9-
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
4. RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
REPRESENTED BY ITS REGISTRAR
4TH T BLOCK, JAYANAGAR
BANGALORE 560041
5. SUBBAIAH INSTITUTE OF MEDICAL SCIENCE
REPRESENTD BY ITS PRINCIPAL
NH-13, PURLE, H H ROAD
SHIMOGA 577201
6. NATIONAL MEDICAL COMMISSION
POKET-14, SECTOR-8
DHWARAKA PHASE 1
NEW DELHI - 110077
BY ITS SECRETARY.
...RESPONDENTS
[BY SRI. MANJUNATH K., HCGP FOR R1 & R2 (MA NOT
FILED)
SRI. N.K. RAMESH, ADVOCATE FOR R3 (VK NOT FILED)
SMT. MAMATHA KULKARNI, ADVOCATE FOR R4
SRI. H.R. SHOWRI, ADVOCATE FOR R6 (VK NOT FILED)
NOTICE NOT ORDERED IN R/O R5]
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENTS TO ALLOW THE PETITIONER
ONE ADDITIONAL ATTEMPT TO APPEAR AND PASS THE
EXAMINATION AND TO CONTINUE HIS STUDIES IN MBBS
COARSE TO WHICH HE IS ENROLLED, IF HE IS
SUCCESSFUL IN CLEARING THE EXAMINATION BY
CONSIDERING THE REPRESENTATIONS DTD. 01.06.2025
(VIDE ANNX-P AND Q1 RESPECTIVELY).
IN WP NO. 37164/2025
BETWEEN:
1. MS. SHRADDHA P MALLESH
D/O MALLESH N. P.,
- 10 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
AGED 22 YEARS,
UNI. REG. NO. 22M1458,
R/O NO.100, RAMAGIRI HOBLI,
HOLALKERE TALUK,
TALIKATTE,
CHITRADURGA 577539
2. MS. VAISHALI JAIN
D/O RAKESH KUMAR SANCHETI,
AGED 21 YEARS,
UNI. REG. NO. 22M0907,
R/O NO.154/250, NARASIPURA LAYOUT,
VIDYARANYAPURA,
BENGALURURU - 560097.
3. MS. PRUTHVINI,
D/O MALLIKARJUNA,
AGE 22 YEARS, UNI. REG. NO.22M1436,
R/AT NO.160/1, 29TH WARD,
HOSPETE, BALLARI - 583201.
4. MS. HALEEMA SADIYA
D/O MR. HIFZUR RAHMAN,
AGED 21 YEARS,
UNI. REG. NO. 22M7252,
R/O NO.21A, ROCKLANE,
BELLAHALLI, NEAR BRIDGE BRICKLANE,
BENGALURU 560064.
5. MS. SHREELAXMI
D/O MR. GURULINGAPPA G. K.,
AGE -21 YEARS, UNI. REG. NO. 22M3241,
R/AT PLOT NO.8, KUSNOOR ROAD,
KRISHNA NAGAR, KUSNOOR,
JNANAGNAGA,
KALABURAGI 585106.
6. MR. JANISHAR AKHTAR
S/O. MOHAMMED AKHTAR,
AGED 23 YEARS, UNI. REG. NO.22M6797.
R/O AZAD NAGAR,
- 11 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
MADHOPARA PURNEA,
PURNIA, BIHAR - 854501.
7. MS. AFIFA AZMI
D/O MD. RAISUL AZAM,
AGE 23 YEARS, UNI. REG. NO. 21M5059,
R/O M.V.J. MEDICAL COLLEGE GIRLS HOSTEL,
NH75, 30TH MILE,
DANDUPALYA VILLAGE,
HOSKOTE,
BENGALURU - 562114.
8. MS. IRENE LALRINAWMI
D/O P. B. SANGDINGLJANA,
AGE 22 YEARS, UNI. REG. NO. 21M5196.
R/O M.V.J. MEDICAL COLLEGE GIRLS HOSTEL,
NH75, 30TH MILE, DANDUPALYA VILLAGE,
HOSKOTE, BENGALURU - 562114.
9. MR. MOTHISH V.,
S/O MR. VINAYAGAMURTHY G.,
AGE 23 YEARS, UNI. REG. NO.21M5129,
R/O NO.60, 5TH CROSS, 8TH MAIN,
BRINDHAVAN NAGAR,
SBM COLONY,
MATHIKERE,
BENGALURU-560054.
10. MR. RIFAQUAT TAMMIM,
S/O MR. MOHAMMED ILIYAS PATHAN,
AGED 22 YEARS,
UNI. REG. NO. 21M8380,
R/O NO.121/A, NAKUDHA MOHALLA,
JAMIA MASJID, KARWAR,
UTTARA KANNADA - 581352.
11. MR. DIGVIJAY YADHAV,
S/O JAYANTH JADHAV,
AGE 23 YEARS,
UNI. REG. NO. 21M1267.
R/AT NO.1118 SOHAM NIVAS,
- 12 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
BANDHE ROAD, SATHYADRI NAGAR,
BELGAUM 591108.
12. MS. YASHIKALA,
D/O MR. C. ALEMYANGER,
AGED 22 YEARS, UNI. REG. NO. 21M4884
R/O KIMS'S LADIES HOSTEL,
BANASHANKARI, STAGE 2,
BENGALURU 560070.
13. MR. KUTHUHAL M.,
S/O N. MANJUNATHA,
AGED 22 YEARS,
UNI. REG. NO. 21M7838.
NO.441/A VAJRA, NEW KANTHARAJ URS ROAD,
2ND MAIN, 4TH STAGE,
T K LAYOUT,
MYSORE 570009.
14. MS. SHAMA P. J.,
D/O JAYASHANKAR MURTHY
P. O., AGE 21 YEARS,
UNI. REG. NO.21M4853,
R/O JAYASHANKAR MURTHY,
PANCHANAHALLI P.O.,
CHICKMAGALUR - 577182.
15. MR. HIMANSHU RANJAN
S/O MR. SHEENAPPA,
AGED 22 YEARS, UNI. REG. NO.20M6431
R/AT NO.2-2001, PACHADIBAILU HOUSE,
KADESHWALYA,
DAKSHINA KANNADA-574 325.
16. MR. SHAIK MOHAMMED AFNAN,
S/O MR. KHALEEL SAB,
AGE 23 YEARS,
UNL. REG. NO. 20M5160,
R/O PHOOLSHA MOHALLA,
1ST CROSS,
KOLAR - 563101.
- 13 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
17. MR. MODI RUTUL NARENDRAKUMAR,
S/O MR. NARENDRA A. MODI,
AGE 22 YEARS, UNI. REG. NO 20M5205,
R/O- A-20, AKSHATAM 1 BUNGLOWS,
NEAR UPASANA SCHOOL,
AKESHAN ROAD, PALANPUR,
GUJARAT-385001.
18. MR. P. YESHWANTH KUMAR,
S/O MR. B. PRABHU,
AGE 23 YEARS, UNI. REG. NO. 20M6039,
R/O BOYS HOSTEL
SHRIDEVI INSTITUTE OF MEDICAL SCIENCES AND
RESEARCH HOSPITAL,
SIRA ROAD, TUMAKURU 572106.
19. MS. SUDHANSUBALA DALABEHERA
D/O NAVACHARI BAIRI GANJAN DALABEHERA,
AGED 24 YEARS,
UNI. REG. NO. 20M4016,
R/O RAMANAGAR REFUGEE COLONY,
KENDRAPARA,
ODISHA 754224.
20. MS. A. S. DARSHANA SREE,
D/O MR. A. SATISH KUMAR,
AGE 24 YEARS, UNI. REG. NO. 19M0851,
R/O NO.21/2, 2ND CROSS,
G. B. LANE, COTTONPETE,
BENGALURU- 560053.
21. MR. SUDIP GHOSH,
S/O DIPAK KUMAR GHOSH,
AGE 23 YEARS, UNI. REG. NO.19M2219,
R/O H. NO.464, SECTOR-1C,
BOKARO STREET CITY,
BOKARO, JHARKAND 827001.
...PETITIONERS
(BY SRI. ABHISHEK MALIPATIL., ADVOCATE)
- 14 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
AND:
1. NATIONAL MEDICAL COMMISSION (NMC)
POCKET-14, SECTOR-8,
DWARKA PHASE-I,
NEW DELHI 110077.
REPRESENTED BY ITS SECRETARY.
2. UNDER-GRADUATE MEDICAL EDUCATION BOARD,
AN AUTONOMOUS BOARD UNDER THE NATIONAL
MEDICAL COMMISSION (NMC),
POCKET-14, SECTOR-8,
DWARKA PHASE-I, NEW DELHI 110077.
REPRESENTED BY ITS CHAIRMAN.
3. UNION OF INDIA,
MINISTRY OF HEALTH AND FAMILY WELFARE,
NIRMAN BHAWAN,
NEW DELHI - 110011.
BY ITS SECRETARY,
4. RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES,
4TH 'T' BLOCK, JAYANAGAR,
BENGALURU 560041.
REPRESENTED BY THE REGISTRAR.
5. STATE OF KARNATAKA,
DEPARTMENT OF MEDICAL EDUCATION,
M.S. BUILDING, DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
REPRESENTED BY ITS PRINCIPAL SECRETARY.
6. M. V. J. MEDICAL COLLEGE AND RESEARCH HOSPITAL,
NH75, 30TH MILE, DANDUPALYA VILLAGE,
HOSKOTE, BANGALORE RURAL DISTRICT - 562114.
BY ITS DEAN/PRINCIPAL.
7. EAST POINT COLLEGE OF MEDICAL SCIENCES AND
RESEARCH CENTRE,
JNANA PRABHA, EAST POINT CAMPUS,
VIRGO NAGAR POST,
- 15 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
AVALAHALLI,
BENGALURU-560049.
BY ITS DEAN/PRINCIPAL.
8. SHRIDEVI INSTITUTE OF MEDICAL SCIENCES AND
RESEARCH HOSPITAL,
SIRA ROAD, TUMAKURU 572106.
BY ITS DEAN/PRINCIPAL.
9. KANACHUR INSTITUTE OF MEDICAL SCIENCES,
MANGALORE-THOKKOTTU-KANAJE UNIVERSITY ROAD,
KOTKAR VILLAGE,
NATEKAL, MANGALORE 575018.
BY ITS DEAN/PRINCIPAL.
10. BASAVESHWARA MEDICAL COLLEGE AND HOSPITAL,
SJM CAMPUS, NH-4 BYPASS,
CHITRADURGA 577502.
BY ITS DEAN/PRINCIPAL.
11. AKASH INSTITUTE OF MEDICAL SCIENCES AND
RESEARCH CENTRE,
PRASANNAHALLI ROAD,
DEVANAHALLI
NEAR KEMPEGOWDA INTERNATIONAL AIRPORT,
BENGALURU - 562110.
BY ITS DEAN/PRINCIPAL.
12. VYDEHI INSTITUTE OF MEDICAL SCIENCES AND
RESEARCH CENTRE,
NO.82, NELLURHALLI, WHITEFIELD,
BENGALURU-560066.
BY ITS DEAN/PRINCIPAL
13. KEMPEGOWDA INSTITUTE OF MEDICAL SCIENCES
SIDDANNA LAYOUT,
BANASHANKARI 2ND STAGE,
BENGALURU-560070.
REPRESENTED BY ITS DEAN/PRINCIPAL.
- 16 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
14. SUBBAIAH INSTITUTE OF MEDICAL SCIENCES,
NH13, HONNUR ROAD,
HOLEY, PURLE, SHIMOGA - 577222
REPRESENTED BY ITS DEAN/PRINCIPAL.
15. KARNATAKA INSTITUTE OF MEDICAL SCIENCES,
VIDYANAGAR, P. B. ROAD,
HUBBALLI 580022.
REPRESENTED BY ITS DEAN/PRINCIPAL.
16. NAVODAYA MEDICAL COLLEGE HOSPITAL AND
RESEARCH CENTRE,
POST BOX NO. -26,
MANTRALAYAM ROAD,
NAVODAYA NAGAR, RAICHUR 584 103.
REPRESENTED BY ITS DEAN/PRINCIPAL.
...RESPONDENTS
(BY SRI. H.R. SHOWRI, ADVOCATE FOR R1 & R2 (VK NOT
FILED)
SRI. MUKUND PRASAD, ADVOCATE FOR R3
SRI. MAMATHA KULAKARNI, ADVOCATE FOR R4
SRI. MANJUNATH K., ADVOCATE FOR R5
NOTICE NOT ORDERED IN R/O R6 TO R14 & R16
SRI. PRAJWALA SATHYAPRAKASH, ADVOCATE FOR R15)
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT DECLARING THAT REGULATION 7(10) OF THE
GRADUATE MEDICAL EDUCATION REGULATIONS, 2019
VIDE ANNEXURE-B AND THE PROVISO TO REGULATION 21
OF THE GRADUATE MEDICAL EDUCATION REGULATIONS.
2023 VIDE ANNEXURE B1- BOTH NO. MCI-34 (41)/2019-
MED/161726 IMPOSING A FOUR ATTEMPT-LIMIT/ FOUR
YEAR LIMIT AND MANDATING AUTOMATIC CESSATION OF
MBBS STUDIES-ARE ARBITRARY, UNCONSTITUTIONAL,
VIOLATIVE OF ARTICLES 14, 15, 19(1)(Q), 21, 21A, 41 AND
46 OF THE CONSTITUTION OF INDIA, AND THEREFORE
VOID AND UNENFORCEABLE AND ETC;
- 17 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
IN WP NO. 38093/2025
BETWEEN:
AYAN AHMED
S/O ATEEQUE AHMED
AGED ABOUT 21 YEARS,
RESIDING AT NO 19, 8TH B MAIN,
BTM LAYOUT, 1ST STAGE,
BANGALORE 560029.
REG NO-22M5677
...PETITIONER
(BY SRI. PRADEEP PATIL., ADVOCATE)
AND:
1. NATIONAL MEDICAL COMMISSIONE (NMC)
POCKET-14, SECTOR-8,
DWARKA PHASE-I, NEW DELHI 110077.
REPRESENTED BY ITS SECRETARY.
2. UNDER-GRADUATE MEDICAL EDUCATION BOARD,
AN AUTONOMOUS BOARD UNDER THE NATIONAL
MEDICAL COMMISSION (NMC),
POCKET-14, SECTOR-8,
DWARKA PHASE-I, NEW DELHI 110077.
REPRESENTED BY ITS CHAIRMAN.
3. UNION OF INDIA,
MINISTRY OF HEALTH AND FAMILY WELFARE,
NIRMAN BHAWAN,
NEW DELHI - 110011.
BY ITS SECRETARY,
4. RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES,
4TH 'T' BLOCK, JAYANAGAR,
BENGALURU 560041.
REPRESENTED BY THE REGISTRAR.
- 18 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
5. STATE OF KARNATAKA,
DEPARTMENT OF MEDICAL EDUCATION,
M.S. BUILDING, DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
REPRESENTED BY ITS PRINCIPAL SECRETARY.
6. OXFORD MEDICAL COLLEGE,
HOSPITAL, AND REASEARCH CENTRE
YADAVANAHALLI,
ATTIBELLE HOBLI,
ANEKAL TALUKA
BANGALORE RURAL - 562107.
BY ITS DEAN/PRINCIPAL
...RESPONDENTS
[BY SRI. H.R. SHOWRI, ADVOCATE FOR R1 & R2 (VK NOT
FILED)
SMT. MAMATHA KULAKARNI, ADVOCATE FOR R4 (VK NOT
FILED)
SRI. MANJUNATH K., HCGP FOR R5 (MA NOT FILED)
SRI. MUKUND PRASAD, CGC FOR R3
R6 D/W]
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT OF DECLARATION OR ANY OTHER
APPROPRIATE WRIT, ORDER OR DIRECTION DECLARING
THAT REGULATION 7(7) OF THE GRADUATE MEDICAL
EDUCATION REGULATIONS, 2019 VIDE ANNEXURE B AND
THE PROVISO TO REGULATION 21 OF THE GRADUATE
MEDICAL EDUCATION REGULATIONS, 2023 VIDE
ANNEXURE B1- BOTH IMPOSING A FOUR ATTEMPT-LIMIT/
FOUR YEAR LIMIT AND MANDATING AUTOMATIC
CESSATION OF MBBS STUDIES ARE ARBITRARY.
UNCONSTITUTIONAL, VIOLATIVE OF ARTICLES 14, 15,
19(1)(G), 21, 214, 41 AND 46 OF THE CONSTITUTION OF
INDIA, AND THEREFORE VOID AND UNENFORCEABLE AND
ETC;
- 19 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
IN WP NO. 38249/2025
BETWEEN:
MR. VINAYAK B BURADIKATTI
S/O. BASANAGOUDA
AGED 23 YEARS,
R/O. NO. S-3, KANNAIAH RESIDENCY,
2ND CROSS, 1ST STAGE,
KH COLONY, BASAVESHWARA NAGAR,
BENGALURU 560079
...PETITIONER
(BY SRI. PRAVEENA KUMARA NIRVANI., ADVOCATE)
AND:
1. NATIONAL MEDICAL COMMISSION (NMC)
POCKET -14, SECTOR-8,
DWARAKA PHASE-I, NEW DELHI 110077.
REP. BY ITS SECRETARY.
2. UNDER-GRADUATE MEDICAL EDUCATION BOARD,
AN AUTONOMOUS BOARD UNDER THE NATIONAL
MEDICAL COMMISSION (NMC) POCKET -14,
SECTOR-8, DWARAKA PHASE-I,
NEW DELHI 110077.
REP. BY ITS CHAIRMAN.
3. UNION OF INDIA,
MINISTRY OF HEALTH AND FAMILY WELFARE,
NIRMAN BHAWAN,
NEW DELHI 110011.
REP BY ITS SECRETARY.
4. RAJIV GANDHI UNIVERSITY,
4TH 'T' BLOCK,
JAYANAGAR,
BENGALURU 560041.
- 20 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
5. STATE OF KARNATAKA,
DEPARTMENT OF MEDICAL EDUCATION,
M.S. BUILDING, DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
6. KARNATAKA INSTITUTE OF MEDICAL SCIENCES,
VIDYANAGAR, P.B.ROAD,
HUBBALLI 580022.
REP BY ITS DEAN/PRINCIPAL.
...RESPONDENTS
[BY SRI. H.R. SHOWRI, ADVOCATE FOR R1 & R2 (VK NOT
FILED)
SRI. MUKUND PRASAD, ADVOCATE FOR R3 (VK NOT FILED)
SMT. MAMATHA KULAKARNI, ADVOCATE FOR R4 (VK NOT
FILED
SRI. MANJUNATH K., HCGP, FOR R5 (VK NOT FILED)
SRI. PRAJWAL SATHYAPRAKASH, ADVOCATE FOR R6]
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT OF DECLARATION OR ANY OTHER
APPROPRIATE WRIT, ORDER OR DIRECTION DECLARING
THAT REGULATION 7(7) OF THE GRADUATE MEDICAL
EDUCATION REGULATIONS, 2019 VIDE ANNEXURE -B AND
THE PROVISO TO REGULATION 21 OF THE GRADUATE
MEDICAL EDUCATION REGULATIONS, 2023 VIDE
ANNEXURE B1- BOTH IMPOSING A FOUR ATTEMPT-LIMIT/
FOUR YEAR LIMIT AND MANDATING AUTOMATIC
CESSATION OF MBBS STUDIES-ARE ARBITRARY,
UNCONSTITUTIONAL, VIOLATIVE OF ARTICLES 14, 15,
19(1)(G), 21, 21A, 41 AND 46 OF THE CONSTITUTION OF
INDIA, AND THEREFORE VOID AND UNENFORCEABLE.
- 21 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
IN WP NO. 38797/2025
BETWEEN:
1. MR.MANTHAN L POOJAR
S/O H LEPAKSHAPPA
AGED ABOUT 22 YEARS
UNI REG NO 21M7849
R/O 3RD MAIN, 3RD CROSS
VIDYANAGAR
SHIVAMOGGA 577204
2. MR. PRAKASH M. SHIVANNAVAR
S/O MR. MARUTHI,
AGED 23 YEARS,
UNI. REG. NO. 21M7878,
R/O APOORVA LAYOUT,
5TH CROSS, PURLE VILLAGE,
SHIVAMOGGA 577204.
...PETITIONERS
(BY SRI. ABHISHEK MALIPATIL., ADVOCATE)
AND:
1. NATIONAL MEDICAL COMMISSION
POCKET-14, SECTOR-8,
DWARKA PHASE-I, NEW DELHI 110077.
REPRESENTED BY ITS SECRETARY.
2. UNDER-GRADUATE MEDICAL EDUCATION BOARD
AN AUTONOMOUS BOARD UNDER THE NATIONAL
MEDICAL COMMISSION (NMC),
POCKET-14, SECTOR-8,
DWARKA PHASE-I,
NEW DELHI 110077.
REPRESENTED BY ITS CHAIRMAN.
3. UNION OF INDIA
MINISTRY OF HEALTH AND FAMILY WELFARE,
NIRMAN BHAWAN,
- 22 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
NEW DELHI 110011.
BY ITS SECRETARY,
4. RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
4TH T BLOCK, JAYANAGAR,
BENGALURU 560041.
REPRESENTED BY THE REGISTRAR.
5. STATE OF KARNATAKA
DEPARTMENT OF MEDICAL EDUCATION,
M.S. BUILDING,
DR. AMBEDKAR VEEDHI,
BENGALURU 560001.
REPRESENTED BY ITS PRINCIPAL SECRETARY.
6. SUBBAIAH INSTITUTE OF MEDICAL SCIENCES
NH13, HONNUR ROAD
HOLEY, PURLE
SHIVAMOGGA - 577 222
REPRESENTED BY ITS DEAN/PRINCIPAL
...RESPONDENTS
[BY SRI. H.R. SHOWRI, ADVOCATE FOR R1 & R2 (VK NOT
FILED)
SRI. MUKUND PRASAD, DSGI FOR R3 (VK NOT FILED)
SMT. MAMATHA KULAKARNI, ADVOCATE FOR R4 (VK NOT
FILED)
STI. MANJUNATH K., HCGP FOR R5 (MA NOT FILED)
R6 SERVED]
THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
ISSUE A WRIT OF DECLARATION OR ANY OTHER
APPROPRIATE WRIT, ORDER OR DIRECTION DECLARING
THAT REGULATION 7(7) OF THE GRADUATE MEDICAL
EDUCATION REGULATIONS, 2019 VIDE ANNEXURE B AND
THE PROVISO TO REGULATION 21 OF THE GRADUATE
MEDICAL EDUCATION REGULATIONS, 2023 VIDE
ANNEXURE B1- BOTH IMPOSING A FOUR ATTEMPT-LIMIT/
FOUR YEAR LIMIT AND MANDATING AUTOMATIC
- 23 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
CESSATION OF MBBS STUDIES-ARE ARBITRARY,
UNCONSTITUTIONAL, VIOLATIVE OF ARTICLES 14, 15,
19(1)(G), 21, 21A, 41 AND 46 OF THE CONSTITUTION OF
INDIA, AND THEREFORE VOLD AND UNENFORCEABLE AND
ETC;
THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY,
ORDER WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MR. JUSTICE ASHOK S.KINAGI
ORAL ORDER
The petitioners have filed these writ petitions seeking the following reliefs:
In WP No.37637/2025:
"a. Issue a writ of Declaration or any other appropriate writ, order or direction declaring that Regulation 7(7) of the Graduate Medical Education Regulations, 2019 vide Annexure B and the Proviso to Regulation 21 of the Graduate Medical Education Regulations, 2023 vide Annexure B1- both imposing a four attempt-limit/ four year limit and mandating automatic cessation of MBBS studies are arbitrary, unconstitutional, violative of Articles 14, 15, 19(1)(g), 21, 214, 41 and 46 of the Constitution of India, and therefore void and unenforceable; and
- 24 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
b. Issue a writ of Certiorari quashing Regulation 7(7) of Graduate Medical Education Regulations, 2019 Vide Annexure B and the Proviso to Regulation 21 of Graduate Medical Education Regulations, 2023, vide Annexure B1, both issued by the Respondent No.1, insofar as they prescribe a four-attempt/four- year limit for passing the First Professional MBBS Examination and mandate cessation of studies upon failure; and c. Issue a writ of Mandamus directing the Respondent-
NMC, Respondent-RGUHS, and all affiliated colleges to permit the Petitioners to continue in the MBBS programme irrespective of the number of attempts exhausted, subject only to passing the examinations conducted by the University; and d. Direct the NMC to produce all files, committee notes, internal correspondence, consultations, expert reports and materials pertaining to the deletion of the attempt-limit rule in 2003 due to student suicides; its re-introduction in 2019 through GMER-2019; and its continuation in the Proviso to Regulation 21 of GMER-2023; and including specific reasons and empirical basis (if any) for reviving a rule earlier withdrawn for causing harm; and e. Direct the NMC to place before this Hon'ble Court a complete record of all UG MBBS student suicides
- 25 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
from 2019-2025, with cause-analysis and whether the attempt-limit played any contributory role; and f. Direct the constitution of an Independent Expert Committee comprising eminent medical educationists, mental health specialists (including NIMHANS representatives), public-health academics, and senior clinicians (such as Dr. C.N. Manjunath and Dr. Devi Shetty), and such other distinguished experts as this Hon'ble Court may deem fit-to examine and report on the academic, regulatory, psychological, and policy implications of the four-attempt rule prescribed under the Graduate Medical Education Regulations, 2019; to assess the reasons behind the deletion of the earlier attempt-limit in 2003 and whether any change of circumstances justifies its re-introduction in 2019; to consider the absence of remedial academic mechanisms such as bridge courses and support systems; and to place before this Hon'ble Court its recommendations on whether the impugned regulation is educationally Justified, proportionate, or requires modification, repeal, or replacement with a student-supportive framework; and g. Direct Respondent-RGUHS to formulate, notify, and implement a comprehensive structured remedial academic framework for MBBS students who require
- 26 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
additional academic support, including mandatory bridge courses, foundational modules, remedial teaching programmes, mentoring systems, and academic-support committees, peer-mentoring. systems, counselling-assisted learning pathways, and periodic academic Support reviews, so as to ensure that no student is eliminated from the Course solely for want of institutional academic support reviews, so as to ensure that no student is eliminated from the course solely for want of institutional academic support; and h. Direct the Respondent University- RGUHS to:
i. Not blindly apply NMC regulations without exercising their independent statutory role as academic authorities;
ii. devise and implement bridge courses, remedial teaching programmes, special tutorials, extended learning modules, and support systems for students who require academic assistance;
iii. frame and notify a transparent student-
support policy for academically struggling MBBS students;
iv. establish Mentoring Committees and Academic Review Boards in all affiliated colleges;
v. ensure full and timely dissemination of regulations to all students, including communication of any rule that has the effect of terminating their studies.
- 27 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
i. Direct all medical universities and colleges,
including RGUHS, to establish functioning academic- support and mental-health systems, Including Bridge Courses, Structured Remedial Teaching, Peer mentoring, Counselling and psychological support units, Academic Support Committees, Robust, non- retaliatory grievance redressal mechanisms and j. Direct the NMC and RGUHS to frame special academic-support frameworks for SC/ST/OBC, EWS, linguistic-minority and rural-background MBBS students, including foundational modules, language-support programmes and differential pacing mechanisms; and k. Direct that MBBS batches admitted in 2019-20, 2020-21, 2021-22 and 2022-23-whose foundational learning was disrupted by the COVID-19 pandemic- be exempted from the attempt-limit, and be permitted to continue the MBBS course until completion; and l. Direct the NMC to consider and decide the Petitioners representations dated 14/10/2025 to 25.11.2025 vide Annexure-H within a fixed period, after granting them a reasonable opportunity of hearing: and
- 28 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
m. In the alternative, Direct the Respondent No.3 -
Ministry of Health and Family Welfare, Government of India to exercise its supervisory powers under Sections 56, 57, 58 and 59 of the National Medical Commission Act, 2019, to review the legality, reasonableness, and academic justification of the four-attempt restriction prescribed under Regulation 7(7) of the GMER, 2019/2023, and to take appropriate action, including issuance of binding directions to the National Medical Commission to amend, suspend, or remove the said restriction, in order to safeguard the constitutional and statutory rights of the Petitioners; and n. Pass such other order(s) as this Hon'ble Court may deem fit in the interest of justice, equity, and the welfare of medical students."
In WP No.37159/2025:
"a. Issue a writ in the nature of mandamus directing the respondents to allow the petitioner one additional attempt to appear and pass the examination and to continue his studies in MBBS coarse to which he is enrolled, if he is successful in clearing the examination by considering the representations dated 01.06.2025 (vide ANNEXURE- p and Q1 respectively).
- 29 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
b. Pass any other order or orders that this Hon'ble
Court deems fit in the interest of justice and equity."
In WP No.37164/2025:
"a. Issue a writ of Declaration or any other appropriate writ, order or direction declaring that Regulation 7(7) of the Graduate Medical Education Regulations, 2019 vide Annexure B and the Proviso to Regulation 21 of the Graduate Medical Education Regulations, 2023 vide Annexure B1- both No MCI-3h (41)/2019-med/161726 imposing a four attempt-
limit/ four year limit and mandating automatic cessation of MBBS studies-are arbitrary, unconstitutional, violative of Articles 14, 15, 19(1)(g), 21, 21A, 41 and 46 of the Constitution of India, and therefore void and unenforceable; and b. Issue a writ of Certiorari quashing Regulation 7(7) of Graduate Medical Education Regulations, 2019 Vide Annexure B and the Proviso to Regulation 21 of Graduate Medical Education Regulations, 2023, vide Annexure B1, both issued by the Respondent No.1, insofar as they prescribe a four-attempt/four- year limit for passing the First Professional MBBS Examination and mandate cessation of studies upon failure; and
- 30 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
c. Issue a writ of Mandamus directing the Respondent-
NMC, Respondent-RGUHS, and all affiliated colleges to permit the Petitioners to continue in the MBBS programme irrespective of the number of attempts exhausted, subject only to passing the examinations conducted by the University; and d. Direct the NMC to produce all files, committee notes, internal correspondence, consultations, expert reports and materials pertaining to the deletion of the attempt-limit rule in 2003 due to student suicides; its re-introduction in 2019 through GMER-2019; and its continuation in the Proviso to Regulation 21 of GMER-2023; and including specific reasons and empirical basis (if any) for reviving a rule earlier withdrawn for causing harm; and e. Direct the NMC to place before this Hon'ble Court a complete record of all UG MBBS student suicides from 2019-2025, with cause-analysis and whether the attempt-limit played any contributory role; and f. Direct the constitution of an Independent Expert Committee comprising eminent medical educationists, mental-health specialists (Including NIMHANS representatives), public-health academics, and senior clinicians (such as Dr. C.N. Manjunath and Dr. Devi Shetty), and such other distinguished experts as this Hon'ble Court may
- 31 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
deem fit to examine and report on the academic, regulatory, psychological, and policy implications of the four-attempt rule prescribed under the Graduate Medical Education Regulations, 2019; to assess the reasons behind the deletion of the earlier attempt-limit in 2003 and whether any change of circumstances justifies its re-introduction in 2019; to consider the absence of remedial academic mechanisms such as bridge courses and support systems; and to place before this Hon'ble Court its recommendations on whether the impugned regulation is educationally justified, proportionate, or requires modification, repeal, or replacement with a student-supportive framework; and g. Direct Respondent-RGUHS to formulate, notify, and implement a comprehensive structured remedial academic framework for MBBS students who require additional academic support, including mandatory bridge courses, foundational modules, remedial teaching programmes, mentoring systems, and academic-support committees, peer-mentoring systems, counselling-assisted learning pathways, and periodic academic-support reviews, so as to ensure that no student is eliminated from the course solely for want of institutional academic support; and
- 32 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
h. Direct the Respondent University- RGUHS to:
i. Not blindly apply NMC regulations without exercising their Independent statutory role as academic authorities;
ii. devise and implement bridge courses, remedial teaching programmes, special tutorials, extended learning modules, and support systems for students who require academic assistance;
iii. frame and notify a transparent student-
support policy for academically struggling MBBS students;
iv. establish Mentoring Committees and Academic Review Boards in all affiliated colleges;
v. ensure full and timely dissemination of regulations to all students, including communication of any rule that has the effect of terminating their studies.
i. Direct all medical universities and colleges, including RGUHS, to establish functioning academic- support and mental-health systems, including Bridge Courses, Structured Remedial Teaching, Peer mentoring, Counselling and psychological support units, Academic Support Committees, Robust, non- retaliatory grievance redressal mechanisms and j. Direct the NMC and RGUHS to frame special academic-support frameworks for SC/ST/OBC, EWS, linguistic-minority and rural-background
- 33 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
MBBS students, including foundational modules, language-support programmes and differential pacing mechanisms; and k. Direct that MBBS batches admitted in 2019-20, 2020-21, 2021-22 and 2022-23-whose foundational learning was disrupted by the COVID-19 pandemic- be exempted from the attempt-limit, and be permitted to continue the MBBS course until completion; and l. Direct the NMC to consider and decide the Petitioners' representations dated 17/10/2025 vide Annexure-H within a fixed period, after granting them a reasonable opportunity of hearing; and m. In the alternative, Direct the Respondent No.3 Ministry of Health and Family Welfare, Government of India to exercise its supervisory powers under Sections 56, 57, 58 and 59 of the National Medical Commission Act, 2019, to review the legality, reasonableness, and academic justification of the four-attempt restriction prescribed under Regulation
70) of the GMER, 2019/2023, and to take appropriate action, including issuance of binding directions to the National Medical Commission to amend, suspend, or remove the said restriction, in order to safeguard the constitutional and statutory rights of the Petitioners; and
- 34 -
NC: 2026:KHC:12345 WP No. 37637 of 2025 C/W WP No. 37159 of 2025 WP No. 37164 of 2025 HC-KAR AND 3 OTHERS n. Pass such other order(s) as this Hon'ble Court may deem fit in the interest of justice, equity, and the welfare of medical students."
In WP No.38093/2025:
"a. Issue a writ of Declaration or any other appropriate writ, order or direction declaring that Regulation 7(7) of the Graduate Medical Education Regulations, 2019 vide Annexure B and the Proviso to Regulation 21 of the Graduate Medical Education Regulations, 2023 vide Annexure B1- both imposing a four attempt-limit/ four year limit and mandating automatic cessation of MBBS studies-are arbitrary, unconstitutional, violative of Articles 14, 15, 19(1)(g), 21, 21A, 41 and 46 of the Constitution of India, and therefore void and unenforceable; and b. Issue a writ of Certiorari quashing Regulation 7(7) of Graduate Medical Education Regulations, 2019 Vide Annexure B and the Proviso to Regulation 21 of Graduate Medical Education Regulations, 2023, vide Annexure B1, both issued by the Respondent No.1, insofar as they prescribe a four-attempt/four- year limit for passing the First Professional MBBS Examination and mandate cessation of studies upon failure; and c. Issue a writ of Mandamus directing the Respondent-
NMC, Respondent-RGUHS, and all affiliated colleges
- 35 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
to permit the Petitioner to continue in the MBBS programme irrespective of the number of attempts exhausted, subject only to passing the examinations conducted by the University; and d. Direct the NMC to produce all files, committee notes, internal correspondence, consultations, expert reports and materials pertaining to the deletion of the attempt-limit rule in 2003 due to student suicides; its re-introduction in 2019 through GMER-2019; and its continuation in the Proviso to Regulation 21 of GMER-2023; and including specific reasons and empirical basis (if any) for reviving a rule earlier withdrawn for causing harm; and e. Direct the NMC to place before this Hon'ble Court a complete record of all UG MBBS student suicides from 2019-2025, with cause-analysis and whether the attempt-limit played any contributory role; and f. Direct the constitution of an Independent Expert Committee comprising eminent medical educationists, mental-health specialists. (including NIMHANS representatives), public-health academics, and senior clinicians (such as Dr. C.N. Manjunath and Dr. Devi Shetty), and such other distinguished experts as this Hon'ble Court may deem fit - to examine and report on the academic, regulatory, psychological, and policy implications of
- 36 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
the four-attempt rule prescribed under the
Graduate Medical Education Regulations, 2019; to assess the reasons behind the deletion of the earlier attempt-limit in 2003 and whether any change of circumstances justifies its re-introduction in 2019; to consider the absence of remedial academic mechanisms such as bridge courses and support systems; and to place before this Hon'ble Court its recommendations on whether the impugned regulation is educationally justified, proportionate, or requires modification, repeal, or replacement with a student-supportive framework; and g. Direct Respondent-RGUHS to formulate, notify, and implement a comprehensive structured remedial academic framework for MBBS students who require additional academic support, including mandatory bridge courses, foundational modules, remedial teaching programmes, mentoring systems, and academic-support committees, peer-mentoring systems, counselling-assisted learning pathways, and periodic academic-support reviews, so as to ensure that no student is eliminated from the course solely for want of institutional academic support; and h. Direct the Respondent University- RGUHS to:
- 37 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
i. Not blindly apply NMC regulations without
exercising their independent statutory role as academic authorities;
ii. devise and implement bridge courses, remedial teaching programmes, special tutorials, extended learning modules, and support systems for students who require academic assistance;
iii. frame and notify a transparent student-
support policy for academically struggling MBBS students;
iv. establish Mentoring Committees and Academic Review Boards in all affiliated colleges;
v. ensure full and timely dissemination of regulations to all students, including communication of any rule that has the effect of terminating their studies.
i. Direct all medical universities and colleges, including RGUHS, W establish functioning academic- support and mental-health systems, including Bridge Courses, Structured Remedial Teaching, Peer mentoring, Counselling and psychological support units, Academic Support Committees, Robust, non- retaliatory grievance redressal mechanisms and j. Direct the NMC and RGUHS to frame special academic-support frameworks for SC/ST/OBC, EWS, linguistic-minority and rural-background MBBS students, including foundational modules,
- 38 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
language-support programmes and differential
pacing mechanisms; and
k. Direct that MBBS batches admitted in 2019-20, 2020-21, 2021-22 and 2022-23-whose foundational learning was disrupted by the COVID-19 pandemic- be exempted from the attempt-limit, and be permitted to continue the MBBS course until completion; and l. Direct the NMC to consider and decide the Petitioners' representations dated 14/10/2025 to 25.11.2025 vide Annexure-H within a fixed period, after granting them a reasonable opportunity of hearing; and m. In the alternative, Direct the Respondent No.3 Ministry of to exercise its Health and Family Welfare, Government of India supervisory powers under Sections 56, 57, 58 and 59 of the National Medical Commission Act, 2019, to review the legality, reasonableness, and academic justification of the four-attempt restriction prescribed under Regulation 7(7) of the GMER, 2019/2023, and to take appropriate action, including issuance of binding directions to the National Medical Commission to amend, suspend, or remove the said restriction, in order to safeguard the constitutional and statutory rights of the Petitioners; and
- 39 -
NC: 2026:KHC:12345 WP No. 37637 of 2025 C/W WP No. 37159 of 2025 WP No. 37164 of 2025 HC-KAR AND 3 OTHERS n. Pass such other order(s) as this Hon'ble Court may deem fit in the Interest of justice, equity, and the welfare of medical students."
In WP No.38249/2025:
"a. Issue a writ of Declaration or any other appropriate writ, order or direction declaring that Regulation 7(7) of the Graduate Medical Education Regulations, 2019 vide Annexure B and the Proviso to Regulation 21 of the Graduate Medical Education Regulations, 2023 vide Annexure B1- both imposing a four attempt-limit/ four year limit and mandating automatic cessation of MBBS studies-are arbitrary, unconstitutional, violative of Articles 14, 15, 19(1)(g) 21, 21A, 41 and 46 of the Constitution of India, and therefore void and unenforceable; and b. Issue a writ of Certiorari quashing Regulation 7(7) of Graduate Medical Education Regulations, 2019 Vide Annexure B and the Proviso to Regulation 21 of Graduate Medical Education Regulations, 2023, vide Annexure B1, both issued by the Respondent No.1, insofar as they prescribe a four- attempt/four- year limit for passing the First Professional MBBS Examination and mandate cessation of studies upon failure; and
- 40 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
c. Issue a writ in the nature of Mandamus directing the Respondent-NMC, Respondent-RGUHS, and all affiliated colleges to permit the Petitioners to continue in the MBBS programme irrespective of the number of attempts exhausted, subject only to passing the examinations conducted by the University; and d. Direct the NMC to produce all files, committee notes, internal correspondence, consultations, expert reports and materials pertaining to the deletion of the attempt-limit rule in 2003 due to student suicides; its re-introduction in 2019 through GMER-2019; and its continuation in the Proviso to Regulation 21 of GMER-2023; and including specific reasons and empirical basis (if any) for reviving a rule earlier withdrawn for causing harm; and e. Direct the NMC to place before this Hon'ble Court a complete record of all UG MBBS student suicides from 2019-2025, with cause-analysis and whether the attempt-limit played any contributory role; and e.
f. Direct the constitution of an Independent Expert Committee comprising eminent medical educationists, mental-health specialists (including NIMHANS representatives), public-health academics, and senior clinicians (such as Dr. C.N.
- 41 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
Manjunath and Dr. Devi Shetty), and such other distinguished experts as this Hon'ble Court may deem fit to examine and report on the academic, regulatory, psychological, and policy implications of the four-attempt rule prescribed under the Graduate Medical Education Regulations, 2019; to assess the reasons behind the deletion of the earlier attempt-limit in 2003 and whether any change of circumstances justifies its re-Introduction in 2019; to consider the absence of remedial academic mechanisms such as bridge courses and support systems; and to place before this Hon'ble Court its recommendations on whether the impugned regulation is educationally justified, proportionate, or requires modification, repeal, or replacement with a student-supportive framework; and g. Direct Respondent-RGUHS to formulate, notify, and implement a comprehensive structured remedial academic framework for MBBS students who require additional academic support, including mandatory bridge courses, foundational modules, remedial teaching programmes, mentoring systems, and academic-support committees, peer-mentoring systems, counselling-assisted learning pathways, and periodic academic-support reviews, so as to ensure that no student is eliminated from the
- 42 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
course solely for want of institutional academic support; and h. Direct the Respondent University- RGUHS to:
i. Not blindly apply NMC regulations without exercising their independent statutory role as academic authorities;
ii. devise and implement bridge courses, remedial teaching programmes, special tutorials, extended learning modules, and support systems for students who require academic assistance;
iii. frame and notify a transparent student-
support policy for academically struggling MBBS students;
iv. in all affiliated colleges; establish Mentoring Committees and Academic Review Boards v. ensure full and timely dissemination of regulations to all students, including communication of any rule that has the effect of terminating their studies.
i. Direct all medical universities and colleges, including RGUHS, to establish functioning academic- support and mental-health systems, including Bridge Courses, Structured Remedial Teaching, Peer mentoring, Counselling and psychological support units, Academic Support Committees, Robust, non- retaliatory grievance redressal mechanisms and
- 43 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
j. Direct the NMC and RGUHS to frame special academic-support frameworks for SC/ST/OBC, EWS, linguistic-minority and rural-background MBBS students, including foundational modules, language-support programmes and differential pacing mechanisms; and k. Direct that MBBS batch admitted in 2022-23-whose foundational learning was disrupted by the COVID- 19 pandemic be exempted from the attempt-limit, and be permitted to continue the MBBS course until completion; and l. Direct the NMC to consider and decide the Petitioners representations dated 17/10/2025 vide Annexure-H within a fixed period, after granting them a reasonable opportunity of hearing; and m. In the alternative, Direct the Respondent No.3 Ministry of Health and Family Welfare, Government of India to exercise its supervisory powers under Sections 56, 57, 58 and 59 of the National Medical Commission Act, 2019, to review the legality, reasonableness, and academic justification of the four-attempt restriction prescribed under Regulation 7(7) of the GMER, 2019/2023, and to take appropriate action, including issuance of binding directions to the National Medical Commission to amend, suspend, or remove the said restriction, in
- 44 -
NC: 2026:KHC:12345 WP No. 37637 of 2025 C/W WP No. 37159 of 2025 WP No. 37164 of 2025 HC-KAR AND 3 OTHERS order to safeguard the constitutional and statutory rights of the Petitioners; and п. Pass such other order(s) as this Hon'ble Court may deem fit in the Interest of justice, equity, and the welfare of medical students."
In WP No.38797/2025:
"a. Issue a writ of Declaration or any other appropriate writ, order or direction declaring that Regulation 7(7) of the Graduate Medical Education Regulations, 2019 vide Annexure B and the Proviso to Regulation 21 of the Graduate Medical Education Regulations, 2023 vide Annexure B1- both imposing a four attempt-limit/ four year limit and mandating automatic cessation of MBBS studies-are arbitrary, unconstitutional, violative of Articles 14, 15, 19(1)(g) 21, 21A, 41 and 46 of the Constitution of India, and therefore void and unenforceable; and b. Issue a writ of Certiorari quashing Regulation 7(7) of Graduate Medical Education Regulations, 2019 Vide Annexure B and the Proviso to Regulation 21 of Graduate Medical Education Regulations, 2023, vide Annexure B1, both issued by the Respondent No.1, insofar as they prescribe a four-attempt/four- year limit for passing the First Professional MBBS
- 45 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
Examination and mandate cessation of studies upon failure; and c. Issue a writ of Mandamus directing the Respondent-
NMC, Respondent-RGUHS, and all affiliated colleges to permit the Petitioners to continue in the MBBS programme irrespective of the number of attempts exhausted, subject only to passing the examinations conducted by the University; and d. Direct the NMC to produce all files, committee notes, Internal correspondence, consultations, expert reports and materials pertaining to the deletion of the attempt-limit rule in 2003 due to student suicides; its re-introduction in 2019 through GMER-2019; and its continuation in the Proviso to Regulation 21 of GMER-2023; and including specific reasons and empirical basis (if any) for reviving a rule earlier withdrawn for causing harm; and e. Direct the NMC to place before this Hon'ble Court a complete record of all UG MBBS student suicides from 2019-2025, with cause-analysis and whether the attempt-limit played any contributory role; and f. Direct the constitution of an Independent Expert Committee comprising eminent medical educationists, mental-health specialists (including NIMHANS representatives), public health
- 46 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
academics, and senior clinicians (such as Dr. C.N. Manjunath and Dr. Devi Shetty), and such other distinguished experts as this Hon'ble Court may deem fit to examine and report on the academic, regulatory, psychological, and policy implications of the four attempt rule prescribed under the Graduate Medical Education Regulations, 2019; to assess the reasons behind the deletion of the earlier attempt- limit in 2003 and whether any change of circumstances justifies its re-introduction in 2019; to consider the absence of remedial academic mechanisms such as bridge courses and support systems; and to place before this Hon'ble Court its recommendations on whether the impugned regulation is educationally justified, proportionate, or requires modification, repeal, or replacement with a student-supportive framework; and g. Direct Respondent-RGUHS to formulate, notify, and implement a comprehensive structured remedial academic framework for MBBS students who require additional academic support, including mandatory bridge. courses, foundational modules, remedial teaching programmes, mentoring systems, and academic-support committees, peer-mentoring systems, counselling-assisted learning pathways, and periodic academic-support reviews, so as to ensure that no student is eliminated from the
- 47 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
course solely for want of institutional academic support; and h. Direct the Respondent University- RGUNS to:
i. Not blindly apply NMC regulations without exercising their independent statutory role as academic authorities;
ii. devise and implement bridge courses, remedial teaching programmes, special tutorials, extended learning modules, and support systems for students who require academic assistance;
iii. frame and notify a transparent student-
support policy for academically struggling MBBS students;
iv. establish Mentoring Committees and Academic Review Boards in all affiliated colleges;
v. ensure full and timely dissemination of regulations to all students, including communication of any rule that has the effect of terminating their studies.
i. Direct all medical universities and colleges, including RGUMS, to establish functioning academic-support and mental-health systems, including Bridge Courses, Structured Remedial Teaching, Peer mentoring, Counselling and psychological support units, Academic Support Committees, Robust, non-retaliatory grievance redressal mechanisms and
- 48 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
j. Direct the NMC and RGUHS to frame special academic-support frameworks for SC/ST/OBC, EWS, linguistic-minority and rural-background MBBS students, including foundational modules, language-support programmes and differential pacing mechanisms; and k. Direct that petitioner MBBS students admitted in 2021-22 whose foundational learning was disrupted by the COVID-19 pandemic-be exempted from the attempt-limit, and be permitted to continue the MBBS course until completion; and l. Direct the NMC to consider and decide the Petitioners' representations dated 17/10/2025 vide Annexure-H within a fixed period, after granting them a reasonable opportunity of hearing; and m. In the alternative, Direct the Respondent No.3 Ministry of Health and Family Welfare, Government of India to exercise its supervisory powers under Sections 56, 57, 58 and 59 of the National Medical Commission Act, 2019, to review the legality, reasonableness, and academic justification of the four-attempt restriction prescribed under Regulation 7(7) of the GMER, 2019/2023, and to take appropriate action, including issuance of binding directions to the National Medical Commission to amend, suspend, or remove the said restriction, in
- 49 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
order to safeguard the constitutional and statutory rights of the Petitioners; and n. Pass such other order(s) as this Hon'ble Court may deem fit in the interest of justice, equity, and the welfare of medical students."
2. Brief facts leading rise to the filing of these petitions are as follows:
2.1. The petitioners are NEET qualified MBBS students belonging to the diverse social, economic and rural backgrounds. Most of them secured admission through highly competitive and merit based NEET UG examination, thereby demonstrating academic competency at a nationally standardized level. The Medical Council of India deleted the earlier regulation in 2003, after it is acknowledged that the attempt limit had directly caused students' suicides and that such a restriction had no academic justification, however, without any study, consultation, expert's report or change in circumstances, the same rule was reintroduced in 2019. The impugned
- 50 -
NC: 2026:KHC:12345 WP No. 37637 of 2025 C/W WP No. 37159 of 2025 WP No. 37164 of 2025 HC-KAR AND 3 OTHERS regulation is arbitrarily ultra vires the Parent Act and violative of Article 14 and 21, unsupported by academic data, contrary to the international medical education standards and disproportionately impact Schedule Castes/Schedule Tribe, and OBC students and those from the rural and disadvantaged backgrounds. The petitioners have sought for a declaration that Regulation No.7.7 of the Graduate Medica Education (GME) Reguation, 1997 (Amended in 2019), is unconstitutional. Hence, prays to allow the writ petition.
3. The other students have filed similar writ petitions on the same grounds, challenging the constitutional validity of the aforesaid Regulation No.7.7.
4. Respondent-University in WP No.37159/2025 filed a statement of objections contending that, the validity of the said regulation is already upheld by the Hon'ble High Court of Delhi. Accordingly, prays to dismiss the petitions.
- 51 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
5. Heard the arguments of learned counsel for the petitioners and learned counsel for respondent No.1, learned counsel Sri. H.R.Showri and Smt. Mamata Kulkarni for respondent No.4 and learned HCGP Sri. Manjunath.K for respondent No.5.
6. Learned counsel for the petitioners submits that the impugned regulation is in violation of Articles 14 and 21 of the Constitution of India, the said regulation is not supported by any academic data, and contrary to the international medical education standards. He submitted that by way of this impugned regulation, there is a rise in suicides and drop outs among the undergraduate first year medical students, demonstrating the urgent need for the Bills. Hence, on these grounds, he prays to allow the writ petition.
7. Per contra, learned counsel for the respondents submits that, the Hon'ble Division Bench of the Delhi High Court has already upheld the impugned regulation.
- 52 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
Hence, the writ petitions filed by the petitioners are hit by principles of res judicata. Hence, on this ground, prays to dismiss the writ petitions.
8. In reply, learned counsel Sri. Pradeep C.Patil, Sri. P.S.Malipatil for learned counsel Sri. Abhishek Malipatil for the petitioners submits that, the writ petitions filed by the petitioners are mercy petitions.
9. Perused the records and considered the submissions of the learned counsel for the parties.
10. In WP Nos.37637/2025, 37164/2025, 38093/2025, 38249/2025, 38797/2025, the petitioners have challenged the constitutional validity of the Regulation 7(7) of the Graduate Medical Examination Regulations, 2019. The impugned regulation was challenged before the Hon'ble Delhi High Court in WP(C) No.13180/2022, disposed of on 17.11.2022, wherein the Hon'ble High Court of Delhi, held in paragraph No.36 as under:
- 53 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
"36. It appears that the Petitioners have failed to dislodge the presumption of constitutionality existing in favour of the Impugned Regulation. Furthermore, the Petitioners do not have any vested right to secure a medical degree, hence, the Impugned Regulation can be applied retrospectively. Lastly, it has also been determined that the Petitioners do not have a legitimate expectation to either get a degree or get another attempt. Even if it is determined that such a legitimate expectation exists, which according to this Court does not exist, in the absence of abuse of power, and keeping in line with the policy of the State, this Court finds no reason to interfere with the Impugned Regulation on the basis of this ground."
The Division Bench of the Delhi High Court upheld Regulation 7.7 of the Regulations of 2019 and the said order was confirmed by the Hon'ble Apex Court by not entertaining the SLP No.22716/2022 vide order dated 10.02.2023.
11. Further, the Co-ordinate Bench of this Court in an identical matter i.e., in the case of Raviteja.S Vs. Rajiv Gandhi University of Health Sciences and
- 54 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
Others1, disposed of the petition holding that, the validation of the said regulation is already upheld. Admittedly, the petitioners appeared for the first phase MBBS exam. The petitioners have failed in all four attempted examinations and as such, in view of the embargo under the Regulations, 2019, it is contended that, they are denied an extra opportunity. The impugned Regulation reads as follows:
"7.7 No more than four attempts shall be allowed for a candidate to pass the first professional examination. The total period for successful completion of first professional course shall not exceed four (4) years. Partial attendance of examination in any subject shall be counted as an attempt."
From the perusal of the impugned regulation, a candidate shall be provided four attempts to pass the first professional examination. The petitioners have attempted all four examinations, and could not pass the examination. 1 WP No.17222/2024, disposed of on 15.07.2024
- 55 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
The said Regulation does not provide the petitioners, an extra opportunity.
12. Now, it is clear that, the impugned Regulation has already been upheld by the Hon'ble High Court of Delhi. The Division Bench of this Court, in the case of Shiv Kumar Vs. Union of India2, held that, pronouncement on the constitutionality of a provision of a Central Act by a High Court would be applicable throughout India. In the light of the law laid down in the case of Shiv Kumar (supra), and to maintain the judicial discipline, I respectfully concur with the view taken by the Hon'ble High Court of Delhi regarding the impugned regulation.
13. In view of the above discussion, I do not find any grounds to entertain the writ petitions. Accordingly, I proceed to pass the following:
2
AIR 2014 Kar 73
- 56 -
NC: 2026:KHC:12345
WP No. 37637 of 2025
C/W WP No. 37159 of 2025
WP No. 37164 of 2025
HC-KAR AND 3 OTHERS
ORDER
i. The writ petitions are dismissed;
ii. Pending IA(s), if any, shall stand disposed of.
Sd/-
(ASHOK S.KINAGI)
JUDGE
PA [ONLINE]
CT:KHV
List No.: 2 Sl No.: 13