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

Hima C vs State Of Kerala on 5 August, 2025

Author: N.Nagaresh

Bench: N.Nagaresh

                                                        2025:KER:58707


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR.JUSTICE N.NAGARESH

     TUESDAY, THE 5TH DAY OF AUGUST 2025 / 14TH SRAVANA, 1947

                       WP(C) NO. 28686 OF 2025

PETITIONER:

          HIMA C
          AGED 19 YEARS
          D/O ADV C VINODAN SENHA, PUTHOOR
          VADAKARA ,KOZHIKKODE, PIN - 682006


          BY ADVS.
          SRI.C.R.SIVAKUMAR
          SMT.ANJALI C.
          SMT.BINI KRISHNA
          SMT.SUBHAJA P.
          SMT.NISHA MATHEW


RESPONDENTS:

    1     STATE OF KERALA
          REPRESENTED BY PRINCIPAL SECRETARY
          DEPARTMENT OF HIGHER EDUCATION
          GOVERNMENT SECRETARIATE,
          THIRUVANANTHAPURAM, PIN - 695001

    2     THE COMMISSIONER FOR ENTRANCE EXAMINATIONS
          OFFICE OF THE COMMISSIONER FOR ENTRANCE EXAMINATIONS
          KSRTC BUS TERMINAL COMPLEX, THAMPANOOR
          THIRUVANANTHAPURAM, PIN - 695001

    3     UNION OF INDIA
          REPRESENTED BY THE SECRETARY,
          MINISTRY OF HEALTH & FAMILY WELFARE,
          ROOM NO. 201-D, NIRMAN BHAWAN,
          NEW DELHI, PIN - 110011
                                              2025:KER:58707
W.P.(C) No.28686/2025
                                 :2:



    4      THE JOINT SECRETARY
           MINISTRY OF EDUCATION 122-C,
           SHASTRI BHAWAN NEW DELHI,
           PIN - 110001

    5      DIRECTOR GENERAL
           NATIONAL TESTING AGENCY (NTA)
           DEPARTMENT OF HIGHER EDUCATION
           NSIC-MDBP BUILDING FIRST FLOOR
           OKHLA INDUSTRIES ESTATE, PHASE III,
           NEW DELHI, PIN - 110020

    6      THE SECRETARY
           THE NATIONAL MEDICAL COMMISSION (NMC)
           POCKET-14, SECTOR-8, DWARKA,
           NEW DELHI, PIN - 110077


           BY ADVS.
           SHRI.SAGITH KUMAR V., CGC
           SHRI.K.S.PRENJITH KUMAR, SC, NATIONAL MEDICAL
           COMMISSION
           SHRI.N.MANOJ KUMAR, STATE ATTORNEY
           SRI.P.G.PRAMOD, SENIOR G.P.

           SRI. RAJEEV JYOTHISH GEORGE, GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING COME UP             FOR
ADMISSION ON 05.08.2025, THE COURT ON THE SAME             DAY
DELIVERED THE FOLLOWING:
                                                                 2025:KER:58707
W.P.(C) No.28686/2025
                                             :3:




                           N. NAGARESH, J.

          `````````````````````````````````````````````````````````````
                      W.P.(C) No.28686 of 2025

           `````````````````````````````````````````````````````````````
                Dated this the 5th day of August, 2025


                             JUDGMENT

~~~~~~~~~ The petitioner states that she is a meritorious female student belonging to the Saliya community which is recognised as a Backward Hindu (BH) caste under the OBC list of the State of Kerala. The petitioner appeared for the NEET UG 2025 Examination and applied for admission to MBBS / BDS through the KEAM 2025 admission process.

2. The petitioner submits that she had submitted a valid online application under the Kerala State Quota claiming reservations benefits. The petitioner uploaded all requisite documents including Non Creamy Layer Certificate and Caste Certificate issued by the competent Village Officer.

2025:KER:58707 W.P.(C) No.28686/2025 :4:

3. The petitioner, however, was erroneously excluded from the OBC reservation list in the KEAM 2025 list. In the list, the petitioner was treated as a General Category candidate. The petitioner states that exclusion of the petitioner from the BH Category in the State Quota list is discriminatory and violative of her fundamental rights. The community status and Non Creamy Layer status of the petitioner were validly certified by the competent authority. The petitioner therefore seeks to command respondents 1 and 2 to forthwith include the petitioner in the OBC / BH Category in the KEAM 2025 rank list and revise her admission eligibility accordingly.

4. Government Pleader entered appearance and resisted the writ petition. The Government Pleader submitted that the final category list of those candidates who are eligible for different category / community / fee reservation for admission to Medical / Medical Allied Courses was published in the website of the Commissioner for Entrance Examinations. The final category list has been prepared after addressing the 2025:KER:58707 W.P.(C) No.28686/2025 :5: valid complaints received against the provisional category list. The petitioner and other candidates were given opportunity to view the category list and take necessary steps to cure the defects. The petitioner did not upload the Non Creamy Layer Certificate within the stipulated time. The petitioner was therefore included in the General Category list. The writ petition is without any merit and it is liable to be dismissed.

5. I have heard the learned counsel for the petitioner, the learned Government Pleader representing respondents 1 and 2, the learned Central Government Counsel appearing for respondents 3 and 4 and the learned Standing Counsel representing the 6th respondent.

6. The petitioner submitted application on 22.02.2025. The last date for submission of application originally stipulated was 20.02.2025. After the submission of application by the petitioner, the candidates were granted time up to 12.05.2025 for curing the defects. The said date was extended to 20.05.2025, 02.06.2025 and finally upto 2025:KER:58707 W.P.(C) No.28686/2025 :6: 03.07.2025. The petitioner did not upload valid Non Creamy Layer Certificate on or before 03.07.2025. The petitioner sent the Non Creamy Layer Certificate through e-mail only on 30.07.2025 by which date the respondents had published the final categorywise list.

7. In the absence of valid NCL Certificate received from the petitioner till 03.07.2025, the petitioner's name was included in the list of General Category. I do not find any illegality in the action of the respondents. Now that the Categorywise list is already published and the allotment process is on, no interference can be made in the Category List or allotment process.

The writ petition fails and it is hence dismissed.

Sd/-

N. NAGARESH, JUDGE aks/04.08.2025 2025:KER:58707 W.P.(C) No.28686/2025 :7: APPENDIX OF WP(C) 28686/2025 PETITIONER'S EXHIBITS Exhibit P1 A TRUE COPY OF THE APPLICATION ACKNOWLEDGEMENT ISSUED BY THE 2ND RESPONDENT DATED 22/02/25 Exhibit P1A A TRUE COPY OF THE ADMIT CARD ISSUED BY THE 2ND RESPONDENT DATED 30/04/2025 Exhibit P2 A TRUE COPY OF THE CASTE CERTIFICATE ISSUED BY THE VILLAGE OFFICER NADAKKUTHAHA DATED 22/02/2023 Exhibit P3 A TRUE COPY OF THE NONCREAMY LAYER CERTIFICATE ISSUED BY THE VILLAGE OFFICER NADAKKUTHAHA DATED 01/02/2023 Exhibit P4 A TRUE COPY OF THE RESULT PUBLISHED BY NATIONAL TESTING AGENCY UNDATED Exhibit P5 A TRUE COPY OF THE ALL INDIA RANK LIST PUBLISHED BY THE 2ND RESPONDENT