Delhi High Court
Arjun Sharma Through His Next Friend And ... vs Union Of India & Anr. on 5 January, 2024
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
$~2 (SB) to 102 (SB), 105 (SB) & 106 (SB)
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Date of Decision: 05th January, 2024
(3)
+ W.P.(C) 5315/2020 & CM APPL. 19189/2020, 4237/2023
MASTER ARNESH SHAW ..... Petitioner
Through: Mr. Rahul Malhotra, Advocate.
Ms. Shyel Trehan, Mr. Rohan Poddar
& Ms. Shivalika Rudrabatla, Advs.
Mr. Asif Ahmed, Advocate. (M:
9560995495)
versus
UNION OF INDIA & ANR. ..... Respondents
Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
Mr. Saurabh Kripal, Sr. Advocate with Mr. Anish Chawla, Advocate for Sarepta Therapeutics.
Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
Mr. Mr. Dharmender Verma and Mr. Vishal Singh, Advs. for BIRAC. Dr. Sheffali Gulati, (AIIMS). Mr Dharmender Verma Adv., Mr. Vishal Singh Adv., Mr. Shantanu Garg Advocate for BIRAC (M:
9625777607).
Mr. Sudarshan Rajan, Mr. Hitain Bajaj and Mr. Mahesh Kumar, Advocates for R-3.
Mr. Dinesh Kumar, Adv. with Mr Navneet Pratap Singh, Deputy Drugs Controller General of India & Mr. Arunachalam C., ACD (I). (M:
9990755693) (2) WITH CONT.CAS(C) 415/2022 & CM APPL. 18280/2022 MASTER MEDHANSH JHAWAR @ MADHAV THROUGH HIS NATURAL GUARDIAN ..... Petitioner W.P.(C) 5315/2020 & connected matters Page 1 of 59 Through: Mr. Rahul Malhotra, Advocate.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. (M: 6370344354) versus RAJESH BHUSHAN & ORS. ..... Respondent Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Divyam Nandrajog, Panel Counsel, GNCTD with Mr. Mayank Kamra, Adv. for R-2.
Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate (M:9811232066) Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI.
(4) WITH
+ W.P.(C) 11610/2017 & CM APPLs. 27637/2018
FSMA INDIA CHARITABLE TRUST ..... Petitioner
Through: Mr. Ashok Agarwal, Mr.Kumar Utkarsh & Mr. Manoj Kumar, Advs. (M: 9811101923) Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA AND ANR. ..... Respondents Through: Mr. Sameer Vashisht, ASC (Civil), GNCTD and Mr. Vanshay Kaul, Adv. for R-2.
Mr. Vijay Joshi, Sr. Panel Counsel for UOI.
Mr. Tanveer Oberoi, Adv.
Mr. Anand Grover, Sr. Adv. with Mr. Saurabh Chauhan, Mr. Varun Jain, Mr. Rohin Bhatt, Ms. Reny Chauhan, Advs. with Ms. Archana Panda, AR. (M:9971540730) W.P.(C) 5315/2020 & connected matters Page 2 of 59 (5) WITH + W.P.(C) 2943/2020 &CM APPLs.10227/2020, 6633/2022, 7534/2023 ALISHBA KHAN ..... Petitioner Through: Mr. Rahul Malhotra, Advocate.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA AND ORS. ..... Respondents Through: Mr. Anuj Aggarwal, ASC, GNCTD, Ms. Ayushi Bansal, Mr. Sanyam Suri and Ms. Arshya Singh, Advocates for R-2 and 4 (M:9891363718).
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(6) WITH + W.P.(C) 7756/2023 & CM APPL. 29934/2023
MASTER PUSPENDER THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PAWAN KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(7) WITH + W.P.(C) 8200/2023 & CM APPL. 31454/2023
MASTER DRASHTANT JHALA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. JAYDEEP SINGH JHALA ..... Petitioner W.P.(C) 5315/2020 & connected matters Page 3 of 59 Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(8) WITH + W.P.(C) 8947/2023 & CM APPL. 33930/2023
DIVYANSH KARNANI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. RAJESH KUMAR KARNANI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ORS. ..... Respondent Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(9) WITH + W.P.(C) 8948/2023 & CM APPL. 33931/2023
ARJUN SHARMA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SANJEEV SHARMA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(10) WITH
W.P.(C) 5315/2020 & connected matters Page 4 of 59
+ W.P.(C) 8973/2023 & CM APPL. 34025/2023
ADVIK RAYAKAWAR THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PIYUSH RAYAKAWAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Vedansh Anand (GP), for UOI. Mr Neeraj, Mr Sahaj Garg, Mr. Deepanshu Badiwal & Mr Vedansh Anand, Advocates for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(11) WITH
+ W.P.(C) 8986/2023 & CM APPL. 34083/2023
LAKSHAY AGARWAL ..... Petitioner
Through: Mr. Ashok Agarwal, Mr. Kumar
Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Anurag Ahluwalia, CGSC, Mr. Abhigyan Siddhant, Advocate. Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(12) WITH + W.P.(C) 8996/2023 & CM APPL. 34122/2023
ADARSH SONI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VIJAY KUMAR SONI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs.
versus
W.P.(C) 5315/2020 & connected matters Page 5 of 59
UNION OF INDIA & ANR. ..... Respondents
Through: Mr. Ripudaman
Bhardwaj CGSC with Mr. Vedansh Anand (GP), for UOI.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr Neeraj, Mr Sahaj Garg, Mr. Deepanshu Badiwal & Mr Vedansh Anand, Advocates for UOI.
Mr Abhishek Sharma, Miss Kritya Sinha, Mr. Pranshul Kulshreshtha, Advs. for R-5. (M: 8294621791) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(13) WITH + W.P.(C) 10782/2020 & CM APPL.33828/2020
AVIRAJ GARG, AGE 4 YEARS, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. ABHINAV GARG..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Ms. Amrita Prakash, CGSC and Mr. Vishal Ashwani Mehta, Advocates (M:9818667963).
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.s (14) WITH + W.P.(C) 322/2021 & CM APPL. 812/2021 KESHAV SHARMA AGE 12 YEARS THROUGH HIS NEXT FRIEND AND NATURAL FATHER SANJEEV KUMAR ..... Petitioner W.P.(C) 5315/2020 & connected matters Page 6 of 59 Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ajay Digpaul and Mr. Kamal Digpaul with Ms. Swati Kwatra, Advocates for UOI.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(15) WITH + W.P.(C) 1491/2021 & CM APPLs. 4291/2021, 8671/2022
MASTER MEDHANSH JHAWAR @ MADHAV ..... Petitioner Through: Mr. Rahul Malhotra, Advocate.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Tanveer Oberoi, Adv. for (AIIMS).
(16) WITH
+ W.P.(C) 1511/2021 & CM APPLs. 4331/2021, 8616/2022
MASTER KENIT JHAWAR @ KESHAV ..... Petitioner
Through: Mr. Rahul Malhotra, Advocate.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Rishabh Sahu, Central Govt Sr. Counsel with Mr Sameer Sharma, Adv. for UOI.
W.P.(C) 5315/2020 & connected matters Page 7 of 59Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Ghanshyam Mishra, Advocate with Mr. Babli Chauhan, Adv. for R-1. (M: 9899794006) Mr. Tanveer Oberoi, Adv. for (AIIMS).
(17) WITH + W.P.(C) 1611/2021 & CM APPL. 4600/2021
LAKSHYA KUMAR GOYAL, 8 YRS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VIPIN KUMAR .... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Ms. Bharathi Raju, Sr. Panel Counsel with Mr. Rohit Singh, for UOI. (M:9868895906) Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(18) WITH
+ W.P.(C) 3662/2021 & CM APPLs. 11103/2021, 25590/2021,
32504/2021
PAYEL BHATTACHARYA ..... Petitioner
Through: Mr. Aditya Chatterjee and Mr. Ishaan Karki, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr. Anuj Aggarwal, ASC, GNCTD, W.P.(C) 5315/2020 & connected matters Page 8 of 59 Ms. Ayushi Bansal, Mr. Sanyam Suri and Ms. Arshya Singh, Advocates for R-2 (M:9891363718).
Mr. Ripudaman Bhardwaj CGSC for UOI.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(19) WITH + W.P.(C) 3682/2021 & CM APPL.11153/2021
HARSHIT SONI, 16 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. TIKAM CHAND SONI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. T.P. Singh, Sr. Central Govt.
Counsel for R-1 (M:9971579687). Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(20) WITH + W.P.(C) 3689/2021 & CM APPL.11179/2021
DHANANJAY BHARDWAJ, 11 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. AMIT KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus
W.P.(C) 5315/2020 & connected matters Page 9 of 59
UNION OF INDIA & ANR. ..... Respondents
Through: Mr. Sanjeev Uniyal and Mr. Dhawal
Uniyal, Advs for R-1
(M:9560806614).
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(21) WITH + W.P.(C) 3706/2021 & CM APPL. 11229/2021
KHUSHWANT BHARDWAJ, 7 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. NIKHIL BHARDWAJ ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Sanjib Kumar Mohanty, Sr. Panel Counsel with Mr. Subesh K. Sahood, Adv. for R-1.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Tanveer Oberoi, Adv. for (AIIMS).
(22) WITH + W.P. (C) 3707/2021 & CM APPL. 11230/2021
AARAV GARG, 5 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VIVEK ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents W.P.(C) 5315/2020 & connected matters Page 10 of 59 Through: Mr. Siddharth Khatana, Advocate for UOI. (M:9811132326) Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(23) WITH + W.P.(C) 3729/2021 & CM APPL.11269/2021
MANISH, 8 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PHOOL CHAND JAT & ANR .... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(24) WITH
+ W.P.(C) 3737/2021 & CM APPL. 11277/2021
SHOURYA MARU, 7 YEARS OLD,
THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. KAMAL KUMAR MARU ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ranvir Singh (CGSC) for R-1.
(M:9818071061) Mr. Tanveer Oberoi, Adv. for (AIIMS).
W.P.(C) 5315/2020 & connected matters Page 11 of 59Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(25) WITH + W.P.(C) 3859/2021 & CM APPL. 11647/2021
SIDDHARTH SWARNKAR, 9 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. DINESH KUMAR SWARNKAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Anuj Aggarwal, ASC, GNCTD with Ms. Ayushi Bansal, Mr. Sanyam Suri and Ms. Arshya Singh Advocates for R-1 to 5 (M:9891363718). Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(26) WITH + W.P.(C) 4045/2021 & CM APPL. 12213/2021
UTKARSH INDRAJIT PAWAR, 10 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. INDRAJIT DAMAR PAWAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Sanjeev Sabharwal, Sr. Panel Counsel with Ms. Shweta, Advocate for UOI.
Mr. Harish Kumar Garg and Ms. W.P.(C) 5315/2020 & connected matters Page 12 of 59 Palak Gupta, Ms. Khushboo Sharma, Advocates for UOI (M:9810150029). Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(27) WITH + W.P.(C) 4067/2021 & CM APPL. 12306/2021
ANSHU, 10 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. NARENDRA KUMAR YADAV ...... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(28) WITH + W.P.(C) 4259/2021 & CM APPL. 12948/2021
ISHAAN, 10 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. RAJVIR SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Ripudam Bhardwaj, CGSC with Mr. Vinod Tiwari, Adv. for R-1 & 3. Mr. Kirtiman Singh CGSC, Mr. W.P.(C) 5315/2020 & connected matters Page 13 of 59 Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(29) WITH + W.P.(C) 4304/2021 & CM APPL. 13108/2021
TANAV HANDOO, 6 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. AMIT HANDOO ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Satya Ranjan, (Sr. Panal Counsel) with Mr. Kautilya Birat, Advs for UOI.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(30) WITH + W.P.(C) 4551/2021 & CM APPL. 13949/2021
SHAURYA DAHIYA, 7 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SATBIR DAHIYA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Avnish Singh, (SCGC) and Ms. Pushpalata Singh, Advocate. (M:8826437138) Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. W.P.(C) 5315/2020 & connected matters Page 14 of 59 Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Anurag Ahluwalia, CGSC with Tarveen Singh Nanda, Govt. Pleader.
(M: 8826437138)
(31) WITH
+ W.P.(C) 4812/2021 & CM APPL. 14844/2021
NIKHIL YOGENDERSINGH CHOUDARY, 17 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. YOGENDERSINGH P CHOUDARY ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ranvir Singh (CGSC) for R-1.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(32) WITH + W.P.(C) 5394/2021 & CM APPL. 16683/2021
UDAYVEER SINGH GULERIA, 7 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. RAMESH GULERIA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
W.P.(C) 5315/2020 & connected matters Page 15 of 59 (33) WITH
+ W.P.(C) 5395/2021 & CM APPL. 16686/2021, 63399/2023
MASTER AYUSHMAN CHATURVEDI ..... Petitioner
Through: Mr. Anurag Ojha and Mr. Deepak Somani, Advocate.
Mr. Deepak Somani, Advocate. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr. Niraj Kumar, Sr. Central Govt.
Counsel for UOI.
Ms. Varsha Sharma on behalf of Mr. Parth Goyal for Mr. Jawahar Raja, ASC(C) GNCTD.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(34) WITH + W.P.(C) 9684/2021
AADHYAN JAISWAL 11 YEARS OLD THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH ANIL KUMAR JAISWAL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr. Divyam Nandrajog, Panel Counsel, GNCTD with Mr. Mayank Kamra, Adv. for R-2.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & W.P.(C) 5315/2020 & connected matters Page 16 of 59 Ms. Anvi Garg Adv., Advs for UOI.
(35) WITH + W.P.(C) 14317/2021 & CM APPLs. 45148/2021, 14521/2023
SHREYANSH AARAV, 11 YEARS OLD, THROUGH HIS NEXT FRIEND AND NATURAL MOTHER SMT. KANCHAN KAMINI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC for UOI.
Mr. Tanveer Oberoi, Adv. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(36) WITH + W.P.(C) 1182/2022 & CM APPL. 3442/2022
INSHA MINOR THROUGH HER NEXT FRIEND AND NATURAL FATHER SH IRSHAD AHMAD SOFI..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr. Sanjeev Uniyal & Mr. Dhawal Uniyal, Advs for R-1.
(M:9560806614) Mr. Rishikesh Kumar ASC-GNCTD, with Mr Aditya Raj, Mr. Muhammad Zaid, Mr. Sheenu Priya, Mr. Sudhir Kumar Shukla & Mr Sumit Choudhary, (Advocates) Mr. Tanveer Oberoi, Adv. for W.P.(C) 5315/2020 & connected matters Page 17 of 59 (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(37) WITH + W.P.(C) 1054/2023 and CM APPL. 4164/2023
MASTER TUSHAR THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. JAI PRAKASH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh, CGSC with Ms. Vidhi Jain, Advocate for UOI. Mr. Ripudaman Bhardwaj CGSC for UOI.
Mr. Tanveer Oberoi, Adv. for (AIIMS) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(38) WITH + W.P.(C) 1079/2023 and CM APPL. 4248/2023
MASTER RUDRA PAWAR THROUGH HIS NEXT FRIEND AND NATURAL MOTHER SMT. ANU VISHNOI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Dr. Nabendu Sekhar Chatterjee, from ICMR.
W.P.(C) 5315/2020 & connected matters Page 18 of 59Mr. Ripudaman Bhardwaj CGSC, for UOI.
(39) WITH + W.P.(C) 2614/2023
KARAN, 14 YEARS OLD THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VIJAY KUMAR ..... Petitioner Through: Ms. Sonia Sharma, Ms. Neha Chugh, Mr. Vijay Chandra Jha, Adv. Ms. Purva Chugh & Mr. Tushant, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Nitinjya Chaudhry, Sr Panel Counsel with Mr. Abhishek, GP (M- 9810103680).
Mr. Abhishek Khanna, Adv. for R-1. Mr. Tanveer Oberoi, Adv. for (AIIMS) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(40) WITH + W.P.(C) 4495/2023 & CM APPL.17190/2023
PARAS JAIN THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SANDEEP JAIN ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates. (M: 9811101923) Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Raj Kumar, Advocate, SPC, UOI.
Mr. Kirtiman Singh, CGSC with Ms. Vidhi Jain, Adv. for UOI.
Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
W.P.(C) 5315/2020 & connected matters Page 19 of 59Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(41) WITH + W.P.(C) 4502/2023 & CM APPL.17238/2023
SHREYANSH VERMA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. DHEERAJ KANT VERMA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Raj Kumar Yadav, Ms. Nitya Sharma, Ms. Jasmine Sheikh Advocate for UOI. (M:9818836222) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(42) WITH + W.P.(C) 4526/2023 & CM APPL.17321/2023
MASTER LAKSHYAVED KALISHARAN THROUGH HIS NEXT FRIEND AND NATURAL MOTHER SHILPA RAMESH. Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Virender Pratap Singh Charak and Ms.Shubhra Parashar Advocates W.P.(C) 5315/2020 & connected matters Page 20 of 59 for UOI.
Mr. Virender Pratap Singh Charak, Ms. Shubhra Parashar, Mr. Yash Hari Dixit, Mr. Akshay Kumar, Mr. Pushpender Singh Charak, Ms. Pinky Yadav, Advs. (M:
9958458448) Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(43) WITH + W.P.(C) 4535/2023 & CM APPL.17331/2023
MASTER CHINMAY BARUPAL THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. ASHOK KUMAR BARUPAL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
Ms Monika Arora ( CGSC) , Mr Yash Tyagi , Adv & Mr Subhrodeep, Adv.
Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(44) WITH + W.P.(C) 4536/2023 & CM APPL.17333/2023
MADHAV SHARMA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. NEERAJ SHARMA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus W.P.(C) 5315/2020 & connected matters Page 21 of 59 UNION OF INDIA & ANR. ..... Respondents Through: Mr. Sushil Raaja, Advocate with Arani Chaudhary, Advocate for UOI. Mr. Sushil Raaja, SPC, UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(45) WITH
+ W.P.(C) 4538/2023 & CM APPL.17337/2023
SANDEEP KALIA ..... Petitioner
Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
Mr. Mukul Singh CGSC with Mr. Majjari Umesh, Ms. Ira Singh, Adv.
for R-1. (M: 9971359513) Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(46) WITH + W.P.(C) 4539/2023 & CM APPL.17340/2023
RAJVEER SRIVASTAVA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. RAJESH KUMAR SRIVASTAVA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus W.P.(C) 5315/2020 & connected matters Page 22 of 59 UNION OF INDIA & ORS. ..... Respondents Through: Mr Mukul Singh (CGSC) with Ms. Ira Singh, Adv. for UOI. (M:
9971359512) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Mukul Singh CGSC, Ms. Ira Singh, Advocate for R-1.
Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(47) WITH + W.P.(C) 4591/2023 & CM APPL. 17548/2023
VANSH THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VIPIN KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Ms Monika Arora ( CGSC) , Mr. Kushal Mr. Subhrodeep Saha Mr Yash Tyagi , Adv & Mr Subhrodeep, Adv.
Mr. Mukul Singh CGSC, Ms. Ira Singh, Advocate for R-1.
Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
(48) WITH + W.P.(C) 5102/2023 & CM APPL.19968/2023
PRANSHU NAMDAR THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PARIXIT NAMDHAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar W.P.(C) 5315/2020 & connected matters Page 23 of 59 Utkarsh, and Mr. Manoj Kumar, Advocates.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Ms. Ritu Reniwal (SPC UOI).
Ms Prerna Dhall & Mr Ripu Dhiman, Advocates (M- 8920466138) Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(49) WITH + W.P.(C) 5726/2023 & CM APPL. 22436/2023
MASTER HARENDER THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SUNDER SINGH & ANR. ..... Petitioners Through: Mr. Ashok Agarwal, Mr.Kumar Utkarsh & Mr. Manoj Kumar, Advs. (M: 9811101923) Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr Neeraj, Mr Sahaj Garg, Mr. Deepanshu Badiwal & Mr Vedansh Anand and Mr Rudra Paliwal Advocates for UOI.
Mr. Tanveer Oberoi, Advocate for (AIIMS).
Mr. Sudarshan Rajan, Mr. Hitain Bajaj and Mr. Mahesh Kumar, Advocates for R-4.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(50) WITH
W.P.(C) 5315/2020 & connected matters Page 24 of 59
+ W.P.(C) 5753/2023 & CM APPL. 22528/2023
VINAY THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. MEHAR SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr.Kumar Utkarsh & Mr. Manoj Kumar, Advs. (M: 9811101923) Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ORS. ..... Respondents Through: Mr Atul Sai Krishna Senior Panel Counsel, Mr Hardik Bedi GP. (M:
8010414123) Mr. Tanveer Oberoi & Mr. Jaswinder Singh, Advs. for (AIIMS).
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
Mr. Sudarshan Rajan, Mr. Hitain Bajaj and Mr. Mahesh Kumar, Advocates for R-2.
(51) WITH + W.P.(C) 6089/2023 & CM APPL. 23902/2023
MASTER SAIANSH THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. AVTAR SINGH MALHOTRA. Petitioner Through: Mr. Ashok Agarwal, Mr.Kumar Utkarsh & Mr. Manoj Kumar, Advs.
(M: 9811101923) Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus UNION OF INDIA & ORS. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr Hardik Bedi GP Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
Mr. Tanveer Oberoi & Mr. Jaswinder W.P.(C) 5315/2020 & connected matters Page 25 of 59 Singh, Advs. for (AIIMS).
Mr. Krishna Senior Panel Counsel, Mr Hardik Bedi GP. (M:
8010414123) Mr. Kirtiman Singh, CGSC with Ms. Vidhi Jain, Adv. for UOI.
(52) WITH + W.P.(C) 7549/2023 and CM APPL. 29273/2023
MASTER CHUNNU YADAV THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SANJEEV KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Gokul Sharma (GP) for R-1. (M- 9045885304) Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs. Ms Prerna Dhall & Mr Ripu Dhiman, Advocates (M- 8920466138) Mr. Ripudaman Bhardwaj CGSC, for UOI.
(53) WITH + W.P.(C) 7553/2023 and CM APPL. 29299/2023
MASTER HARSHIT PAWAR THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PRAVEEN KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents W.P.(C) 5315/2020 & connected matters Page 26 of 59 Through: Mr. Ripudaman Bhardwaj CGSC for UOI with Ms Prerna Dhall, Adv. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate (M:9811232066) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(54) WITH + W.P.(C) 7644/2023 and CM APPLS. 29628-29/2023
MASTER SATYAKI ADAK THROUGH HIS NATURAL GUARDIAN ..... Petitioner Through: Mr. Rahul Malhotra, Advocate.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj, CGSC with Mr. Kushagra Kumar, and Mr. Abhinav Bhardwaj, Advs. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate. Mr. Ankit Verma, Advocate.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(55) WITH + W.P.(C) 10031/2023 and CM APPL. 38666/2023
ADITYA KUMAR YADAV THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PREM SHANKAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. Mr. Rahul Malhotra, Advocate. versus UNION OF INDIA & ANR. ..... Respondents W.P.(C) 5315/2020 & connected matters Page 27 of 59 Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Ripudaman Bhardwaj, CGSC with Mr. Kushagra Kumar, and Mr. Abhinav Bhardwaj, Advs. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate (M:9811232066) (56) WITH + W.P.(C) 10063/2023 and CM APPL. 38727/2023 SUMIT KUMAR THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. AMARJIT SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Ripudaman Bhardwaj CGSC with Mr. Vedansh Anand (GP), for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate (M:9811232066) Mr Neeraj, Mr Sahaj Garg, Mr. Deepanshu Badiwal & Mr Vedansh Anand, Advocates for UOI.
(57) WITH + W.P.(C) 10064/2023 and CM APPL. 38728/2023
ADITYA SONI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. MUKESH KUMAR SONI..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar W.P.(C) 5315/2020 & connected matters Page 28 of 59 & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Ripudaman Bhardwaj, CGSC with Mr. Kushagra Kumar, and Mr. Abhinav Bhardwaj, Advs. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate.
(58) WITH + W.P.(C) 10606/2023 & CM APPL. 41165/2023
UMANAND KUMAR SONI THROUGH HIS NEXT FRIEND AND NATURAL GRANDFATHER SH. NANDU PRASAD SONI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Vineet Dhanda, CGSC with Mr. Durga D. Vashist, Adv. for R-1. (M:9811013810) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate.
(59) WITH + W.P.(C) 10867/2023 & CM APPL. 42110/2023
PARTH KAMBOJ THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PARDEEP KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar W.P.(C) 5315/2020 & connected matters Page 29 of 59 Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate (60) WITH + W.P.(C) 10870/2023 & CM APPL. 42114/2023 PARV INSAN THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. WAZIR SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs.
(61) WITH + W.P.(C) 12222/2023 & CM APPL. 48011/2023
SAKSHAM JANGLA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PARVEEN KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & W.P.(C) 5315/2020 & connected matters Page 30 of 59 Ms. Anvi Garg Adv., Advs for UOI.
(62) WITH + W.P.(C) 13172/2023 & CM APPL. 52098/2023
TANUJ THROUGH HIS NEXT FRIEND AND NATURAL FATHER MR. SUDHIR KUMAR & ANR. ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(63) WITH + W.P.(C) 13173/2023 & CM APPL. 52099/2023
AMAN MEENA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SAMAY SINGH MEENA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Ripudaman Bhardwaj CGSC for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(64) WITH + W.P.(C) 13174/2023 & CM APPL. 52100/2023
HARSHIT RAJPUT THROUGH HIS NEXT FRIEND AND NATURAL MOTHER SMT. MEENA RAJPUT ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
W.P.(C) 5315/2020 & connected matters Page 31 of 59versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(65) WITH + W.P.(C) 13175/2023 & CM APPL. 52102/2023
PARMARTH KAPOOR THROUGH HIS NEXT FRIEND AND NATURAL MOTHER MS. SURABHI BHARDWAJ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(66) WITH
+ W.P.(C) 13177/2023 & CM APPL. 52129/2023
HARSHIL MEHANDIRATTA & ANR. ..... Petitioners
Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC for UOI.
(67) WITH + W.P.(C) 13179/2023 & CM APPL. 52133/2023
MANVIK KHANGWAL THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PARVEEN KUMAR ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
W.P.(C) 5315/2020 & connected matters Page 32 of 59versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(68) WITH
+ W.P.(C) 13180/2023 & CM APPL. 52134/2023
GAURAV KAPOOR ..... Petitioner
Through: Mr. Ashok Agarwal, Mr. Kumar
Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC, for UOI.
(69) WITH + W.P.(C) 13186/2023 & CM APPL. 52141/2023
SOUMYA MISHRA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VINOD KUMAR MISHRA..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(70) WITH + W.P.(C) 13187/2023 & CM APPL. 52142/2023
SUMIT VERMA THROUGH HIS NEXT FRIEND AND NATURAL MOTHER SMT. KRISHNA DEVI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
W.P.(C) 5315/2020 & connected matters Page 33 of 59versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(71) WITH
+ W.P.(C) 13188/2023 & CM APPL. 52145/2023
VIKASH MEENA ..... Petitioner
Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(72) WITH + W.P.(C) 13190/2023 & CM APPL. 52148/2023
REHAN THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VINAY KAMAL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC, for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(73) WITH + W.P.(C) 13191/2023 & CM APPL. 52149/2023
YASH THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. MONU ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar W.P.(C) 5315/2020 & connected matters Page 34 of 59 Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC, for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(74) WITH + W.P.(C) 13192/2023 & CM APPL. 52152/2023
AARUSH PRITHWANI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. BHISHAM PRITHWANI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC, for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(75) WITH + W.P.(C) 13193/2023 & CM APPL. 52153/2023
MANAV PALSANIA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. AJAY KUMAR PALSANIA..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj, for UOI.
Mr. Kirtiman Singh CGSC, Mr. W.P.(C) 5315/2020 & connected matters Page 35 of 59 Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(76) WITH + W.P.(C) 13196/2023 & CM APPL. 52158/2023
HIMANSHU SHARAMA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. VISHAL SHARAMA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj, for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(77) WITH
+ W.P.(C) 13197/2023 & CM APPL. 52159/2023
MRADUL MISHRA ..... Petitioner
Through: Mr. Ashok Agarwal, Mr. Kumar
Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondent Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(78) WITH + W.P.(C) 13236/2023 & CM APPL. 52311/2023
YASH RAJ SINGH THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. DHARMENDER SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus W.P.(C) 5315/2020 & connected matters Page 36 of 59 UNION OF INDIA & ANR. ..... Respondent Through: Mr. Ripudaman Bhardwaj CGSC, for UOI.
Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(79) WITH + W.P.(C) 13237/2023 & CM APPL. 52314/2023
PARMEET SINGH THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. KULDEEP SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(80) WITH + W.P.(C) 13239/2023 & CM APPL. 52319/2023
MOHIT THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SURENDER SINGH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(81) WITH + W.P.(C) 13240/2023 & CM APPL. 52321/2023
MOHAMMAD ARSHAD THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. MOHAMMAD HANIF ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar W.P.(C) 5315/2020 & connected matters Page 37 of 59 Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(82) WITH + W.P.(C) 13259/2023 & CM APPL. 52378/2023
SAHIL THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. MAHESH YADAV ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(83) WITH + W.P.(C) 13260/2023 & CM APPL. 52379/2023
VISHWAS GOYAL THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. MANGLESH GOYAL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC, for UOI.
(84) WITH + W.P.(C) 13304/2023 & CM APPL. 52496/2023
VIHAAN GUPTA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. GAURAV KUMAR ..... Petitioner W.P.(C) 5315/2020 & connected matters Page 38 of 59 Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(85) WITH + W.P.(C) 13379/2023 & CM APPL. 52805/2023
SAMEER LAMBA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. HANSRAJ ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(86) WITH + W.P.(C) 13389/2023 & CM APPL. 52855/2023
SALMAN KHAN THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. HUSAIN ALI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Shubham Prasad, G.P. for UOI.
(M: 9712533333) Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
W.P.(C) 5315/2020 & connected matters Page 39 of 59(87) WITH + W.P.(C) 13417/2023 & CM APPL. 53006/2023
HENIL PATEL THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PANKAJ KUMAR PATEL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC, for UOI Mr. Shubham Prasad, G.P. for UOI.
(88) WITH + W.P.(C) 13449/2023 & CM APPL. 53114/2023
HENILKUMAR PRAJAPATI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. KANAIYALAL PRAJAPATI ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Shashank Garg, CGSC for UOI with Mr. Vanshul Pali, Adv.
(89) WITH + W.P.(C) 13453/2023 & CM APPL. 53123/2023
TIRTH RAVI KHAIRNAR THROUGH HIS NEXT FRIEND AND NATURALFATHER SH. KHAINAR RAVI BHAI..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. W.P.(C) 5315/2020 & connected matters Page 40 of 59 Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(90) WITH + W.P.(C) 13456/2023 & CM APPL. 53134/2023
RUDRA KIRTI KUMAR PATEL THROUGH HIS NEXT FRIEND AND NATURALFATHER SH. KIRTI KUMAR HIRABHAI PATEL ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(91) WITH + W.P.(C) 13469/2023 & CM APPL. 53236/2023
JEET GOSAI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PRAGNESHGIRI PRAVINGIRI GOSAI.... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI.
(92) AND
+ W.P.(C) 13475/2023
ANUJ KUMAR ..... Petitioners
Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus W.P.(C) 5315/2020 & connected matters Page 41 of 59 UNION OF INDIA & ANR. ..... Respondents Through: Mr. Kirtiman Singh CGSC, Mr. Waize Ali Noor, Ms. Vidhi Jain & Ms. Anvi Garg Adv., Advs for UOI. Ms Seema Singh, Adv. UOI R1. (M:
8588871365) Mr. Shashank Garg, CGSC with Mr. Vanshul Pali, Adv. for R-1.
(93) WITH + W.P.(C) 14141/2023 & CM APPL. 55947/2023
TAKSH KAUSHIK THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH VED PRAKASH ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus UNION OF INDIA & ANR. ..... Respondents Through: None.
(94) WITH + W.P.(C) 15263/2023 & CM APPL. 61134/2023
MOHAMMAD AYAAN SHEIKH THROUGH HIS NEXT FRIEND AND NATURAL MOTHER MRS. AYESHA SHEIKH..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs.
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs.
versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advocate (95) WITH W.P.(C) 15301/2023 & CM APPL. 61316/2023 SHRESHTH SHARMA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. DHEERAJ SHARMA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs.W.P.(C) 5315/2020 & connected matters Page 42 of 59
Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs.
(96) WITH W.P.(C) 15302/2023 & CM APPL. 61317/2023 SHIVAM THROUGH HIS NEXT FRIEND AND NATURAL MOTHER SMT. SWATI LOHIA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs.
(97) WITH W.P.(C) 15315/2023 & CM APPL. 61386/2023 NIKUNJ GUPTA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. ASHWANI GUPTA ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs.
(98) WITH W.P.(C) 15334/2023 & CM APPL. 61502/2023 W.P.(C) 5315/2020 & connected matters Page 43 of 59 DEVANSH AGARWAL THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. CHANDRAPRAKASH AGARWAL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs.
(99) WITH W.P.(C) 15336/2023 & CM APPL. 61505/2023 RAHUL ..... Petitioner Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs. Mr. Anurag Ahluwalia, CGSC with Mr. Tarveen Singh Nanda, GP.
(100) WITH W.P.(C) 15618/2023 & CM APPL. 62576/2023 KULDEEP SINGH NARUKA & ANR. ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Ms. Pratima N Lakra CGSC with Vanya Bajaj, Adv. (M. 9968324260) (101) WITH W.P.(C) 5315/2020 & connected matters Page 44 of 59 W.P.(C) 15639/2023 & CM APPL. 62620/2023 KARAN SONI THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. JUGAL KISHOR SONI AND ANR ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Ripudaman Bhardwaj CGSC with Mr. Kushagra Kumar Adv. for UOI. Mr. Tanveer Oberoi (M:9958935556) and Mr. Jaswinder Singh, Advs. Ms. Pratima N Lakra CGSC with Ms Kashish G Baweja, Advocate.
(102) WITH + W.P.(C) 14150/2023 & CM APPL. 55962/2023
TANVEER SHARMA THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. DEEPAK SHARMA ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr Vedansh Anand, Adv. for R-1.
(M: 8076802450)
(105) WITH
W.P.(C) 16267/2023 & CM APPL. 65509/2023 PRINCE PAREEK THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. PANKAJ PAREEK ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi, Adv. for AIIMS.
W.P.(C) 5315/2020 & connected matters Page 45 of 59(106) AND W.P.(C) 16361/2023 & CM APPL. 65805/2023 SARANSH KUMAR THROUGH HIS NEXT FRIEND AND NATURAL FATHER SH. SATISH KUMAR MANDAL ..... Petitioners Through: Mr. Ashok Agarwal, Mr. Kumar Utkarsh & Mr. Manoj Kumar, Advs. Ms. Shyel Trehan, Mr. Rohan Poddar & Ms. Shivalika Rudrabatla, Advs. versus UNION OF INDIA & ANR. ..... Respondents Through: Mr. Tanveer Oberoi Advs. CORAM:
JUSTICE PRATHIBA M. SINGH Prathiba M. Singh J. (Oral)
1. This hearing has been done through hybrid mode.
2. The present batch of petitions has been filed by the Petitioners who are children suffering from rare diseases. The Petitioners, who are in their tender years are facing hardships that are both physically daunting and emotionally taxing. The condition of the Petitioners is deepened by the rarity and complexity of their conditions. These matters have been heard by the Court from time to time and various directions have been issued for enabling treatment and making medicines available to the Petitioners. In the present batch of cases, the Court is not only focused on providing immediate relief to the Petitioners in the form of access to necessary treatments and medications but is also attempting a holistic and comprehensive solution to ensure equitable access to drugs needed for persons with rare diseases. Communication from M/s. Sarepta Therapeutics
3. Vide order dated 2nd November, 2023, this Court recorded the stand of the Union of India, wherein the Court was informed of a positive W.P.(C) 5315/2020 & connected matters Page 46 of 59 development regarding the treatment of children with Duchenne muscular dystrophy (hereinafter, 'DMD'). It was stated that M/s Sarepta Therapeutics had agreed to provide free therapy for 14 children who had already begun treatment, covering a three-month period. It was also understood that M/s Sarepta Therapeutics had committed to continue treating these patients for the next three months, and supply the medication free of cost. Accordingly, Dr. Madhulika Kabra, AIIMS was asked to expedite the procurement of medicines for these 14 patients to resume their treatment and place the order for therapies within one week. Additionally, the National Rare Diseases' Committee (hereinafter, 'NRDC') was instructed to present its final proposal before the next hearing based on their ongoing discussions with companies.
4. Further, as per status report dated 6th December, 2023 filed by AIIMS, vide email dated 5th December 2023, M/s Sarepta Therapeutics communicated to Dr. Madhulika Kabra, AIIMS that M/s Sarepta Therapeutics would be willing to provide 3 months' free treatment to the 14 DMD patients, if a path forward could be agreed upon for all the patients that were identified.
5. Thereafter, on 7th December 2023, Mr. Charles Gerrits from M/s Sarepta Therapeutics appeared online via the video-conferencing link. On the said date, it was clarified that if M/s Sarepta Therapeutics wished to be heard, they would need to engage a counsel for representation before this Court.
6. As recorded in the previous order, the NRDC submitted a note to the Court, containing quotations from various manufacturers for treatments of specific medical conditions. The said note, provided in a sealed cover, details the best prices offered to the Union of India for diseases like W.P.(C) 5315/2020 & connected matters Page 47 of 59 Gaucher's Disease, Pompe's Disease, Fabry's Disease, and Spinal Muscular Atrophy (both drug and gene therapy). This Court further noted that M/s Sarepta Therapeutics had given a quotation to the NRDC for Duchenne Muscular Dystrophy ('DMD') treatment under the condition of confidentiality. Consequently, no financial figures for DMD treatment were available on the last hearing for the Court's consideration.
7. The said note prepared by the NRDC also stated that the final report has been prepared and is pending approval from competent authorities, and further time was sought to place the same on record. Thus, on the last date, this Court directed that the NRDC's final report be submitted. The MoHFW and other competent authorities were also directed to expedite the processing and approval of the NRDC's report.
8. Today, M/s Sarepta Therapeutics is represented before this Court. Mr. Saurabh Kripal, ld. Sr. Counsel, has handed over to the Court a communication/submission on behalf of M/s. Sarepta Therapeutics, as sent by Mr. Charles Gerrits, through its counsel- Mr. Anish Chawla.
9. The court has perused the terms contained in the said email. In terms thereof, the following directions are issued:
i. Let the said communication/submission, including two emails dated 4th January, 2024 be placed before the NRDC on 8th January, 2024, when the next meeting is scheduled. ii. Representatives of M/s. Sarepta Therapeutics, along with ld.
Counsel Mr. Anish Chawla, may attend the meeting either online or physically or through hybrid mode.
10. The final report of the NRDC has been handed over to the Court by Mr. Kirtiman Singh, ld. Counsel in a sealed cover. The Court has also W.P.(C) 5315/2020 & connected matters Page 48 of 59 perused through the final report. In respect of the above development, and communication from M/s. Sarepta Therapeutics, the NRDC is free to conduct its negotiations with M/s. Sarepta Therapeutics, and thereafter, place its report in respect of DMD as well.
11. In view of the order passed above, the Court defers orders on the final report. Orders shall be passed after perusing the same and after the NRDC holds negotiations with M/s. Sarepta Therapeutics.
12. In the meantime, it is directed that the NRDC shall place before the Court on record, the final negotiated price for each of the rare diseases negotiated by them, with the respective companies, in a sealed cover at least two days before the next date of hearing.
13. In a positive development, M/s. Sarepta Therapeutics has also agreed to provide free treatment for 14 patients for three months. The following are the 14 patients suffering from DMD for whom free treatment shall be provided:
S. No. Case No. Petitioner Name 1 W.P.(C) 5315/2020 Master Arnesh Shaw 2 W.P.(C) 322/2021 Keshav Sharma 3 W.P.(C) 1611/2021 Lakshya Kumar Goyal 4 W.P.(C) 3682/2021 Harshit Soni 5 W.P.(C) 3689/2021 Dhananjay Bhardwaj 6 W.P.(C) 3729/2021 Manish 7 W.P.(C) 3729/2021 Chirag 8 W.P.(C) 3859/2021 Siddharath Swarankar 9 W.P.(C) 4067/2021 Anshu 10 W.P.(C) 4259/2021 Ishaan 11 W.P.(C) 4812/2021 Nikhil Yogender Singh 12 W.P.(C) 5394/2021 Udayveer Singh Guleria W.P.(C) 5315/2020 & connected matters Page 49 of 59 13 W.P.(C) 5395/2021 Master Ayushman Chaturvedi 14 W.P.(C) 14317/2021 Shreyansh Aarav
14. Accordingly, let Dr. Kabra proceed, place the required order on M/s.
Sarepta Therapeutics. Mr. Anish Chawla is directed to provide all necessary assistance to Dr. Kabra and the Petitioners, so as to enable them to receive the required treatment.
15. In terms of the orders dated 7th December, 2023 and 2nd November, 2023, the supplies of the drugs shall, therefore, be made within a period of two weeks by M/s. Sarepta Therapeutics.
16. Let the electronic record of W.P.(C) 5315/2020 titled "Master Arnesh Shaw v. Union of India" be obtained by the counsels appearing for M/s. Sarepta Therapeutics. If they wish to make any submissions on the next date they may do so.
17. The email dated 4th January, 2024 which has been handed over to the Court by M/s. Sarepta Therapeutics' counsel shall be kept in safe custody of the Court Master. The email dated 4th January, 2024 shall be communicated to the Committee by tomorrow i.e., 6th January, 2024. Continuation of treatment
18. On 2nd November 2023, this Court directed, inter alia, that AIIMS shall commence the procurement of medicines for all those patients/Petitioners whose evaluations had been completed and were amenable to treatment. The said directions were to be carried out as per the fund allocation of Rs.50 lakhs per patient, in accordance with the Rare Diseases Policy, 2021.
19. Vide order dated 7th December, 2023, this Court directed that AIIMS shall continue the treatment of patients suffering from rare diseases, except W.P.(C) 5315/2020 & connected matters Page 50 of 59 DMD, for whom treatment had already commenced. Further, the MoHFW was directed to release the necessary funds to AIIMS, to ensure that there was no interruption in the ongoing treatment.
20. Today, an affidavit dated 4th January, 2024 has been placed before the Court. As per the said affidavit, subsequent to the last hearing, AIIMS, New Delhi, received Rs. 25 Crores for the financial year 2023-24, specifically for treating patients with rare diseases. The said fund is in addition to Rs. 10 Crores already released for the same financial year. The said affidavit reads as follows:
"3. The Answering Respondent further respectfully submits that subsequent to the last date of hearing an amount of Rs. 25 Crores has been remitted to AIIMS, New Delhi for the Financial Year 2023-24 subject to the condition that the funds are to be utilized for the treatment of rare diseases patients by AIIMS in a manner as deemed appropriate by the Medical Experts at AIIMS, New Delhi. Copy of letter dated 11.12.2023 and sanction order dated 22.12.2023 are annexed herewith and marked as Annexure - 2 (COLLY). It is relevant to mention that this amount is in addition to the amount of Rs. 10 Crores that had already been released for the Financial Year 2023-24 and in respect of which an affidavit dated 10.05.2023 was filed placing the same on record.
4. It is respectfully submitted that in terms of the order dated 07.12.2023 passed by this Hon'ble Court, it was directed that the issue of unspent amount from the budget for Rare Diseases be dealt with in the final report of the NRDC. The relevant portion of the order dated 07.12.2023 is reproduced hereunder: -
"23. In so far as the Rare Diseases Fund (hereinafter, 'RDF') is concerned, this Court has repeatedly observed that more than Rs. 200 crores of unspent amount from the W.P.(C) 5315/2020 & connected matters Page 51 of 59 budget for rare diseases continues to remain with the MoHFW and the same has not been released. The said issues shall be dealt with in the final report of the NRDC."
5. In terms of the directions of this Hon'ble Court, it is respectfully submitted that in regard to transferring the entire unspent funds from the previous years' budgetary allocation to provide treatment for eligible patients diagnosed with treatable conditions, it is stated that unspent balance of the previous year's budget in respect of each and every Ministry/Department, attached and subordinate bodies of Government of India is governed by the provisions of the General Financial Rules (GFR), 2017, which prohibit accumulation of the funds across financial years. It is further stated that the funds provided during the financial year and not utilized before the close of that financial year, shall stand lapsed at the close of the financial year in terms of Rule No. 62(1) of GFR.
6. In view of the afore mentioned facts and circumstances, it is most respectfully prayed that this Hon'ble Court may be pleased to pass such other and further orders as it may deem fit and proper." Clinical Trials
21. Vide order dated 6th March, 2023, this Court noted that the DART trial had already been approved by the Drugs Controller General of India (hereinafter, 'DCGI'), and therefore, directed the NRDC to hold a meeting on clinical trials for developing indigenous therapies for rare diseases including DMD and Gaucher with DART/ Hanugen Therapeutics Pvt. Ltd. Keeping this development in mind, on the last date, this Court directed as follows:
"16. Today, given M/s Sarepta Therapeutics' stance, insofar as status of Clinical trials for DMD, ld. Amicus W.P.(C) 5315/2020 & connected matters Page 52 of 59 is advised to contact Hanugen Therapeutics Pvt. Ltd. and DART to inquire about the progress of trials of the indigenous therapies for DMD.
17. Hanugen Therapeutics Pvt. Ltd and/or DART are free to appear before the Court on the next date for the provide the status of the said trials.
18. Insofar as the DGCI is concerned, there is no representation despite specific orders of the Court on 2nd November, 2023. Repeatedly, the DCGI has been asked to place on record the details of all the trials taking place in India for DMD, in respect of approvals for trials sought by different manufacturers. However, till date, no such affidavit is forthcoming by the DCGI.
19. Upon specific directions issued by the Court, during the hearing, Dr. Rajeev Raghuvanshi, DCGI joined online and submitted that the data in respect of all the pending trials for the rare diseases is available with the DCGI, and that the same would be placed on record within a week.
20. The Court notes the communication from M/s Sarepta Therapeutics dated 10th May, 2023, addressed to one of the Petitioners, stating that at least two clinical trials for the treatment of DMD are being conducted in India without a placebo control group.
21. Let the DCGI include details of all the Clinical trials for the treatment of DMD by Sarepta Therapeutics or any other entity in its report. Further, specific information shall be given in the said report, specifying if the said trials are 'open to recruitment' and, if so, the number of participants from India that can be enrolled in the said Clinical trial. The DCGI shall submit as to the manner in which the recruitment for the trials can be maximised.
22. Let the DCGI place on record a status report concerning all Clinical Trials concerning DMD as a last opportunity within two weeks."
22. Today, the DCGI has filed its affidavit dated 21st December, 2023, W.P.(C) 5315/2020 & connected matters Page 53 of 59 stating that four trials are currently ongoing in respect of DMD. The said affidavit reads as under:
Details of all the Clinical trials taking place in India for treatment of Duchenne Muscular Dystrophy (DMD) is as below:._ W.P.(C) 5315/2020 & connected matters Page 54 of 59 W.P.(C) 5315/2020 & connected matters Page 55 of 59 W.P.(C) 5315/2020 & connected matters Page 56 of 59
23. The ld. Amicus Curiae Ms. Trehan submits that there is no access to information for the patients suffering from rare diseases in respect of the companies conducting clinical trials. Patients often lack crucial information about these complex trials, hindering their decision-making process. To address this, the ld. Amicus suggests that the DGCI ought to take further steps to establishing a mechanism for expanded trials, which would allow more Petitioners to participate. Status Report on behalf of AIIMS:
24. Vide order dated 7th December, 2023, this Court directed the AIIMS, New Delhi to, inter alia, place on record a report as to the feasibility of providing treatment to the Petitioners in W.P.(C) 15263/2023, W.P.(C) 15301/2023, W.P.(C) 15302/2023, W.P.(C) 15315/2023, W.P.(C) 15334/2023, W.P.(C) 15336/2023, W.P.(C) 15618/2023, W.P.(C) 15639/2023.
25. The relevant extract of the status report dated 4th January, 2024 is as follows:
W.P.(C) 5315/2020 & connected matters Page 57 of 5926. List for hearing on 19th January, 2024. W.P.(C) 16267/2023 & CM APPL. 65509/2023 W.P.(C) 16361/2023 & CM APPL. 65805/2023
27. These are fresh petitions filed by children who are suffering from rare diseases seeking directions to the Respondents to provide continuous and uninterrupted treatment to them.
W.P.(C) 5315/2020 & connected matters Page 58 of 5928. Issue notice. Let AIIMS examine the case of these patients and place its report by the next date of hearing.
29. List for hearing on 19th January, 2024.
PRATHIBA M. SINGH JUDGE JANUARY 05, 2024 dj/dn/am W.P.(C) 5315/2020 & connected matters Page 59 of 59