Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Xxxx vs Union Of India
2024 Latest Caselaw 3873 Kant

Citation : 2024 Latest Caselaw 3873 Kant
Judgement Date : 8 February, 2024

Karnataka High Court

Smt. Xxxx vs Union Of India on 8 February, 2024

Author: M.Nagaprasanna

Bench: M.Nagaprasanna

                                            -1-
                                                          NC: 2024:KHC:5302
                                                   WP No. 29450 of 2023




                    IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                      DATED THIS THE 8TH DAY OF FEBRUARY, 2024

                                        BEFORE
                      THE HON'BLE MR JUSTICE M.NAGAPRASANNA
                      WRIT PETITION NO. 29450 OF 2023 (GM-RES)
               BETWEEN:

               1.    SMT. XXXX
                     W/O XXXX
                     AGED ABOUT 43 YEARS,

               2.    SRI. XXXX
                     S/O XXXX
                     AGED ABOUT 47 YEARS,

                     BOTH ARE R/AT NO.302, V S PARADISE
                     SUDDA GUNTA PALYA,
                     NEAR DRDO, C V RAMAN NAGAR,
                     BANGALORE 560093
                                                             ...PETITIONERS
                 (BY SRI. GAUTAM S. BHARADWAJ, ADVOCATE)
Digitally signed
by NAGAVENI
                 AND:
Location: HIGH
COURT OF         1. UNION OF INDIA
KARNATAKA            THROUGH MINISTRY OF HEALTH AND
                     FAMILY WELFARE
                     THROUGH ITS SECRETARY,
                     NIRMAN BHAWAN
                     NEW DELHI 110 011

               2.    THE KARNATAKA STATE ASSISTED
                     REPRODUCTIVE
                     TECHNOLOGY AND SURROGACY BOARD,
                     DEPARTMENT OF HEALTH AND FAMILY WELFARE
                                 -2-
                                                 NC: 2024:KHC:5302
                                            WP No. 29450 of 2023




    GOVERNMENT OF KARNATAKA
    VIKASA SOUDHA
    BENGALURU 560 001
    REPRESENTED BY ITS SECRETARY
                                                   ...RESPONDENTS
(BY SRI. SHANTHI BHUSHAN H.,DSGI FOR R1;
   SMT. NAVYA SHEKHAR, AGA FOR R2)


     THIS WP IS FILED UNDER ARICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTIFICATION DATED 14/03/2023 BEARING NO. G.S.R.179(E),
ISSUED BY R1 (I.E. DEPARTMENT OF MINISTRY OF HEALTH
AND FAMILY WELFARE) AS THE SAME IS ULTRA VIRES THE
CONSTITUTION OF INDIA, THE SURROGACY (REGULATION)
ACT, 2021 AND THE ASSISTED REPRODUCTIVE TECHNOLOGY
(REGULATION) ACT, 2021. A COPY OF THE SAID
NOTIFICATION IS PRODUCED HEREWITH AS ANNEXURE-A AND
ETC

       THIS PETITION, COMING ON FOR PRELIMINARY HEARING
IN 'B' GROUP, THIS DAY, THE COURT MADE THE FOLLOWING:
                              ORDER

The petitioners are before this Court, seeking the

following prayers:

"A. To issue a writ in the nature of certiorari or any other appropriate writ direction, order quashing the notification dated 14.03.2023 bearing no. G.S.R.179(E), issued by Respondent No.1 (i.e. Department of Ministry of Health and Family Welfare) as the same is ultra vires the Constitution of India, the Surrogacy (Regulation) Act, 2021 and the Assisted Reproductive Technology (Regulation) Act, 2021. A copy of the said Notification is produced herewith as Annexure 'A'. B. Issue any other such appropriate order Writ or Directions as the Hon'ble Court deems fit in the interest of justice and equity."

NC: 2024:KHC:5302

2. Heard Sri. Gautam S. Bharadwaj, learned counsel

appearing for the petitioners, Sri. H. Shanthi Bhushan, learned

DSGI appearing for respondent No.1, Smt. Navya Shekhar,

learned AGA appearing for respondent No.2 and have perused

the material on record.

3. The relief sought by the petitioners in the subject

petition is identical to the one that was sought in

W.P.No.15824/2023, which is disposed by permitting surrogacy

on manifold reasons. The order passed in W.P.No.15824/2023,

disposed on 18.11.2023, reads as follows:

"(i) Writ Petition is allowed in part.

(ii) The challenge to the notification dated 14-03-2023 is left unanswered, as the challenge to it is pending consideration before the Apex Court.

(iii) For the reasons rendered in the course of the order, the notification dated 14-03-2023 is declared inapplicable to the case of the petitioners.

(iv) The petitioners are entitled to opt for surrogacy for the reasons rendered in the course of the order.

(v) The petitioners would become entitled to opt for surrogacy, subject to them fulfilling all other conditions and requirements under the statute, except the one that is in the notification dated 14- 03-2023.

(vi) In the light of the findings rendered in the course of the order, the Authorities cannot insist or direct the petitioners that the donor gamete cannot be made use of by the intending couple. The

NC: 2024:KHC:5302

Authorities shall forthwith process the applications, if any and issue Eligibility Certificate/Essentiality Certificate, if the intending couple would fulfil all other conditions."

The aforesaid order was passed on account of the health

condition as prayed by the petitioners in the document

appended to the writ petition in the case at hand as well. The

medical condition of the petitioners are intending mother

through surrogacy are also the one that is considered in the

aforesaid writ petition. The medical certificate reads as follows:

"I have been seeing the couple Mrs. xxxx, aged 43 years and Mr. xxxx, aged 47years for fertility issues for the last

4 years. She is married for 18 years with history of infertility treatment for 16 years.

She underwent multiple cycles of ovulation induction with timed intercourse and IUI with which she failed to conceive.

She had a natural pregnancy on 2011 which ended as ectopic pregnancy for which she underwent Open Left salphingectomy She has underwent laparoscopic myomectomy with right fallopian tube clipping with adhesiolysis in April 2019. She underwent 5 cycles of IVF with self eggs. In 4th cycle of frozen embryo transfer she got pregnant but ended as a biochemical pregnancy.

Due to her Recurrent implantation failure we Immunological profile wherein she was diagnosed with ANA positive suggested with NK cell defect and was given immunomodulation for 6 months.

She has history of persistent thin endometrium which is refractory to different kind of endometrial rejuvenation therapy. On account to RIF with poor ovarian reserve, she

NC: 2024:KHC:5302

was counselled for donor eggs with husband sperm followed by embryo transfer.

She underwent embryo transfer with 2 embryos (donor eggs with husband sperm) which unfortunately didn't give her any pregnancy. She still has 6 Grade A and 1 Grade B embryo with donor eggs and husband sperm.

On account of her RIF with thin refractory endometrium, I recommend her to undergo embryo transfer to Gestational surrogate with remaining embryos frozen of donor egg and husband sperm."

Therefore, the issue stands covered on all its fours to the

judgment rendered by this Court in W.P.No.15824/2023.

4. For the very reasons rendered to allow surrogacy in

W.P.N.15824/2023, this petition deserves to succeed, and

granting of the same relief.

5. For the aforesaid reasons, the following:

ORDER

(i) Writ Petition is allowed-in-part.

(ii) The challenge to the notification dated 14-03-2023 is left unanswered, as the challenge to it is pending consideration before the Apex Court.

(iii) For the reasons rendered in the course of the order, the notification dated 14-03-2023 is

NC: 2024:KHC:5302

declared inapplicable to the case of the petitioners.

(iv) The petitioners are entitled to opt for surrogacy for the reasons rendered in the course of the order.

(v) The petitioners would become entitled to opt for surrogacy, subject to them fulfilling all other conditions and requirements under the statute, except the one that is in the notification dated 14-03-2023.

(vi) In the light of the findings rendered in the course of the order, the Authorities cannot insist or direct the petitioners that the donor gamete cannot be made use of by the intending couple. The Authorities shall forthwith process the applications, if any and issue Eligibility Certificate/Essentiality Certificate, if the intending couple would fulfill all other conditions.

Sd/-

JUDGE

SJK

CT:SNN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter