Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kum Ashwika Pankaj Bagayatkar vs Union Of India
2025 Latest Caselaw 3390 Kant

Citation : 2025 Latest Caselaw 3390 Kant
Judgement Date : 1 February, 2025

Karnataka High Court

Kum Ashwika Pankaj Bagayatkar vs Union Of India on 1 February, 2025

                                             -1-
                                                       NC: 2025:KHC:4648-DB
                                                       WP No. 2739 of 2025
                                                   C/W WP No. 2868 of 2025



                        IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 1ST DAY OF FEBRUARY, 2025

                                          PRESENT
                          THE HON'BLE MRS. JUSTICE ANU SIVARAMAN
                                            AND
                         THE HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL
                          WRIT PETITION NO. 2739 OF 2025 (EDN-RES)
                                            C/W
                          WRIT PETITION NO. 2868 OF 2025 (EDN-RES)


                   IN WP No. 2739/2025:
                   BETWEEN:

                   1.    KUM. ASHWIKA PANKAJ BAGAYATKAR
                         AGED ABOUT 17 YEARS
                         DAUGHTER OF SRI. PANKAJ RATNAKAR BAGAYATKAR
                         SINCE MINOR, REPRESENTED THROUGH
                         NATURAL GUARDIAN
                         RESIDING AT: 21163
                         PRESTIGE SHANTINIKETAN
                         ITPL MAIN ROAD, WHITEFIELD
                         BENGALURU-560 048

Digitally signed   2.    SRI. ARYAN BHARADWAJ
by
CHANNEGOWDA              AGED ABOUT 18 YEARS
PREMA
                         S/O SRI. MADHUSUDHAN NARAYANA MURTHY
Location: High
Court of                 RESIDING AT: A-302, STERLING TERRACES
Karnataka
                         100 FEET RING ROAD
                         BANASHANKARI 3RD STAGE
                         BENGALURU-560 085

                   3.    SRI. ADVIK SAHA
                         AGED ABOUT 18 YEARS
                         S/O SRI. ATANU SAHA
                         RESIDING AT: FLAT A4-044
                         DLF WESTEND HEIGHTS APARTMENT
                         DLF NEWTOWN, AKSHAYANAGAR
                            -2-
                                        NC: 2025:KHC:4648-DB
                                     WP No. 2739 of 2025
                                 C/W WP No. 2868 of 2025



     BENGALURU-560 068

4.   KUM. SHREYA SAJIT
     AGED ABOUT 17 YEARS
     DAUGHTER OF SRI. SAJIT VIJAYAKUMAR
     SINCE MINOR, REPRESENTED THROUGH
     NATURAL GUARDIAN
     RESIDING AT: # 609, 3RD D CROSS
     6TH MAIN, 2ND BLOCK
     HRBR LAYOUT, KALYAN NAGAR P.O.
     BENGALURU-560 043

5.   KUM. SHAKTHI SURESH MOLLYN
     AGED ABOUD 17 YEARS
     DAUGHTER OF SRI. SURESH KRISHNAN MOLLYN
     SINCE MINOR, REPRESENTED THROUGH
     NATURAL GUARDIAN
     RESIDING AT: 807/1, FIRST STREET
     FERNS PARADISE, DODDANEKKUNDI
     OUTER RING ROAD, BENGALURU-560 037

6.   KUM. AANYA NARAYAN SARAF
     AGE ABOUT 18 YEARS
     DAUGHTER OF SRI. NARAYANKUMAR SARAF
     RESIDING AT: NE 301
     SRIRAM SPANDHANA
     CHALLAGHATTA, BENGALURU-560 037

7.   KUM. PALAK GUPTA
     AGE ABOUT 18 YEARS
     DAUGHTER OF SRI. PRADEEP KUMAR GUPTA
     RESIDING AT: B301, AKME BALLET
     DODDANEKUNDI, OUTER RING ROAD
     BENGALURU-560 037

8.   SRI. ADVAIT SAJITH
     AGED ABOUT 18 YEARS
     SON OF SRI. SAJITH NARAYANAN
     RESIDING AT: 1643, 17A MAIN
     1ST STAGE, 5TH BLOCK, HBR LAYOUT
     BENGALURU-560 043
                          -3-
                                   NC: 2025:KHC:4648-DB
                                   WP No. 2739 of 2025
                               C/W WP No. 2868 of 2025



9.   KUM. SHLOKA TERALA
     AGED ABOUT 17 YEARS
     DAUGHTER OF SRI. PRASAD TERALA
     SINCE MINOR, REPRESENTED THROUGH
     NATURAL GUARDIAN
     RESIDING AT: V177, BELLEZEA
     NARAYANAGHATTA, BENGALURU-560 099

10. KUM. SHREYA TEJASVI ANGEERASA
    AGED ABOUT 17 YEARS
    DAUGHTER OF SRI. TEJASVI ANGEERASA
    SINCE MINOR, REPRESENTED THROUGH
    NATURAL GUARDIAN
    RESIDING AT: C-403, DNR ATMOSPHERE
    VARTHUR MAIN ROAD, RAMAGONDANAHALLI
    BENGALURU-560 066

11. MASTER ANAND S BADADAL
    AGED ABOUT 17 YEARS
    S/O SRI. SHARANABASAPPA BADADAL
    SINCE MINOR, REPRESENTED THROUGH
    NATURAL GUARDIAN
    RESIDING AT: B502, TOWER 2
    ADARSH PALM RETREAT, BELLANDUR
    BENGALURU-560 103

12. KUM. RUHEE CHAWLA
    AGED ABOUT 17 YEARS
    DAUGHTER OF SRI. VIVEK CHAWLA
    SINCE MINOR, REPRESENTED THROUGH
    NATURAL GUARDIAN
    RESIDING AT: IC 802
    AKME ENCORE APARTMENTS
    KUNDALAHALLI MAIN ROAD
    BENGALURU-560 037

13. KUM. ANUSHKA KIRAN DIVEKAR
    AGED ABOUT 18 YEARS
    DAUGHTER OF SRI. KIRAN MOHAN DIVEKAR
    RESIDING AT: 106A, AMARJYOTI APARTMENTS
    85, KANAKAPURA ROAD, JAYANAGAR 6TH BLOCK
    BENGALURU-560 082
                           -4-
                                      NC: 2025:KHC:4648-DB
                                      WP No. 2739 of 2025
                                  C/W WP No. 2868 of 2025




14. SRI. PRATHAMESH YOGESH SAWDADKAR
    AGED ABOUT 18 YEARS
    S/O SRI. YOGESH MURARI SAWDADKAR
    RESIDING AT: 113, PRESTIGE WOODSIDE
    OFF DODDABALLAPUR ROAD
    NEAR CRPF CAMPUS, AVALAHALLI
    BENGALURU-560 064

15. KUM. ADITI BASAVARAJ NARTHI
    AGED ABOUT 17 YEARS
    DAUGHTER OF BASAVARAJ NARTHI
    SINCE MINOR, REPRESENTED THROUGH
    NATURAL GUARDIAN
    RESIDING AT: 38, FOREST COLONY
    2ND PHASE, BEHIND SHAKTI COLONY
    HUBLI-580 032

16. MASTER YOGESH KRISHNA
    AGED ABOUT 17 YEARS
    S/O HARIPRASAD SERUGUDI
    VENKATASUBRAMANIAN
    SINCE MINOR, REPRESENTED THROUGH
    NATURAL GUARDIAN
    RESIDING AT: C601, GOPALAN ATLANTIS
    ECC ROAD, WHITEFIELD
    BENGALURU-560 066

17. MASTER. TANAY PRADEEP
    AGED ABOUT 17 YEARS
    S/O PRADEEPA KALASAPUR SHIVASWAMY
    SINCE MINOR, REPRESENTED THROUGH
    NATURAL GUARDIAN
    RESIDING AT: No.226, 8TH MAIN
    HAPPY VALLEY LAYOUT
    SUBRAMANYAPURA PO
    BENGALURU-560 061

18. SRI. ARYAN GUPTA
    AGED ABOUT 18 YEARS
    S/O ANIL KUMAR GUPTA
    RESIDING AT: FLAT No. B 201
                          -5-
                                     NC: 2025:KHC:4648-DB
                                   WP No. 2739 of 2025
                               C/W WP No. 2868 of 2025



     AKME BALLET, DODDANEKUNDI
     OUTER RING ROAD, MARATHAHALLI
     BENGALURU-560 037

19. KUM. AKRUTI PATRO
     AGED ABOUT 17 YEARS
     DAUGHTER OF SRI. CHINARI CHITTARANJAN PATRO
     SINCE MINOR, REPRESENTED THROUGH
     NATURAL GUARDIAN
     RESIDING AT: No.3121
     PRESTIGE SUNNYSIDE OAK
     BACK OF CISCO SYSTEMS (1) PVT. LTD.
     BHOGANAHALLI, BELLANDUR PO
     BENGALURU SOUTH
     BENGALURU-560 103
                                         ...PETITIONERS
(BY SRI. YATHISH S., ADVOCATE)

AND:

1.   UNION OF INDIA
     THROUGH MINISTRY OF HOME AFFAIRS
     GOVERNMENT OF INDIA
     REPRESENTED THROUGH ITS SECRETORY
     NORTH BLOCK, NEW DELHI-110 001

2.   STATE OF KARNATAKA
     THROUGH PRINCIPAL SECRETORY
     TO THE GOVERNMENT
     HIGHER EDUCATION DEPARTMENT
     VIDHANA SOUDHA
     BENGALURU-560 001

3.  KARNATAKA EXAMINATIONS AUTHORITY
    REPRESENTED BY ITS EXECUTIVE DIRECTOR
    SAMPIGE ROAD, 18TH CROSS
    MALLESHWARAM, BENGALURU-560 012
                                         ...RESPONDENTS
(BY SRI. H. SHANTHIBHUSHAN, DSGI FOR R1;
    SRI. M.N. SUDEV HEGDE, AGA FOR R2;
    SRI. N.K. RAMESH, ADVOCATE FOR R3)
                           -6-
                                    NC: 2025:KHC:4648-DB
                                    WP No. 2739 of 2025
                                C/W WP No. 2868 of 2025



      THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
(A). ISSUE A WRIT IN THE NATURE OF MANDAMUS DIRECTING
THE STATE OF KARNATAKA (RESPONDENT No.2) AND
KARNATAKA EXAMINATIONS AUTHORITY (RESPONDENT No.3)
TO PERMIT THE PETITIONERS TO COMPLETE IN THE KCET-
2025 EXAMINATION FOR ENGINEERING AND MEDICAL
FURTHER PARTICIPATE IN THE COUNSELLING AND SELECTION
PROCEDURE AND ALLOTMENT OF SEATS IN ADMISSION TO
ENGINEERING,    MEDICAL,    ARCHITECTURE,  YOGA   AND
NATUROPATHY, VETERINARY, FARM SCIENCE, B.PHARMA AND
OTHER PROFESSIONAL COURSES IN ANY GOVERNMENT/
AIDED/ UNAIDED/ PRIVATE IN THE STATE OF KARNATAKA FOR
THE ACADEMIC YEAR 2025-2026 PURELY ON THE MERIT AND
RANKING IN GENERAL CATEGORY IN THE IMMINENT KCET-
2025 EXAMINATION AND ETC.

IN WP NO. 2868/2025:
BETWEEN:

KUM. RAMYA VISHNUBHATLA
AGED ABOUT 17 YEARS
DAUGHTER OF SRI. KIRANKUMAR VISHNUBHATLA
SINCE MINOR, REPRESENTED THROUGH
NATURAL GUARDIAN
RESIDING AT: 132, RELIABLE LIFESTYLE LAYOUT
OPP. AMRITA ENGINEERING COLLEGE
HARALURU, BENGALURU-560 102
                                           ...PETITIONER
(BY SRI. YATHISH S., ADVOCATE)

AND:

1.   UNION OF INDIA
     THROUGH MINISTRY OF HOME AFFAIRS
     GOVERNMENT OF INDIA
     REPRESENTED THROUGH ITS SECRETORY
     NORTH BLOCK, NEW DELHI-110 001

2.   STATE OF KARNATAKA
     THROUGH PRINCIPAL SECRETORY
     TO THE GOVERNMENT
                                        -7-
                                                  NC: 2025:KHC:4648-DB
                                                  WP No. 2739 of 2025
                                              C/W WP No. 2868 of 2025



      HIGHER EDUCATION DEPARTMENT
      VIDHANA SOUDHA, BENGALURU-560 001

3.  KARNATAKA EXAMINATIONS AUTHORITY
    REPRESENTED BY ITS EXECUTIVE DIRECTOR
    SAMPIGE ROAD, 18TH CROSS
    MALLESHWARAM, BENGALURU-560 012
                                       ...RESPONDENTS
(BY SRI. H. SHANTHIBHUSHAN, DSGI FOR R1;
    SRI. M.N. SUDEV HEGDE, AGA FOR R2;
    SRI. N.K. RAMESH, ADVOCATE FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO (A) ISSUE
WRIT IN THE NATURE OF MANDAMUS DIRECTING THE STATE
OF KARNATAKA               (RESPONDENT No.2) AND KARNATAKA
EXAMINATIONS AUTHORITY (RESPONDENT No.3) TO PERMIT
THE     PETITIONER          TO    COMPETE       IN    THE    KCET-2025
EXAMINATION           AND        FURTHER      PARTICIPATE      IN   THE
COUNSELLING AND SELECTION PROCEDURE, AND ALLOTMENT
OF     SEATS    IN     ADMISSION        TO    ENGINEERING,     MEDICAL
ARCHITECTURE,          YOGA      AND    NATUROPATHY,        VETERINARY,
FARM     SCIENCE,          B.PHARMA     AND    OTHER    PROFESSIONAL
COURSES IN ANY GOVERNMENT/ AIDED/ UNAIDED/ PRIVATE
IN THE STATE OF KARNATAKA FOR THE ACADEMIC YEAR
2025-26 PURELY ON THE MERIT AND RANKING IN GENERAL
CATEGORY IN THE IMMINENT KCET-2025 EXAMINATION AND
ETC.
       THESE        PETITIONS,     COMING      ON     FOR   PRELIMINARY
HEARING        IN    'B'    GROUP,     THIS    DAY,    JUDGMENT     WAS
DELIVERED THEREIN AS UNDER:
                             -8-
                                          NC: 2025:KHC:4648-DB
                                         WP No. 2739 of 2025
                                     C/W WP No. 2868 of 2025



CORAM:     HON'BLE MRS. JUSTICE ANU SIVARAMAN
           and
           HON'BLE MR. JUSTICE VIJAYKUMAR A. PATIL


                    ORAL JUDGMENT

(PER: HON'BLE MRS. JUSTICE ANU SIVARAMAN)

The petitioners, who are the aspirants for

participation in KCET examinations, are before this Court

seeking the following directions:

a. Issue a writ in the nature of Mandamus directing the State of Karnataka (Respondent No.2 and Karnataka Examinations Authority (Respondent No.3) to permit the Petitioners to compete in the KCET-2025 examination for engineering and medical further participate in the counseling and selection procedure and allotment of seats in admission to engineering, medical, architecture, yoga and Naturopathy, Veterinay, farm science, B.Pharma and other professional courses in any Government/Aided/Unaided/Private in the state of Karnataka for the academic year 2025-2026 purely on the merit and ranking in general category in the imminent KCET-2025 examination.

Union of India and Karnataka State government and the Respondent No.3 Karnataka Examination Authority shall take all steps as are necessary to refund the additional amount if collected during the application procedure when compared to

NC: 2025:KHC:4648-DB

general merit (citizen) and furtherfacilitate and effectuate the aforesaid directions, forthwith and without any delay in the matter, keeping in view the fast approaching KCET- 2025-26.

c. Order or Direction, permitting the Petitioners to participate in the online counseling process, seat selection and allotment of seats for the year 2025-26 for admission to engineering, medical, architecture, yoga and naturopathy, veterinary, farm science, B.Pharma, and other professional courses as per the Information Bulletin for Application Cum Verification Module for Both Government and Private seats. Annexure-A.

2. It is submitted by the learned counsel

appearing for the writ petitioners that the petitioners are

persons holding foreign passports along with OCI cards. It

is submitted that the provisions in the prospectus issued

by respondent No.3 - KEA states that no candidate shall

be eligible for admission to Government Seats unless he is

a Citizen of India and satisfies any one of the following

conditions. It is further provided that eligibility for OCI /

PIO candidates for Government seats shall be as per the

directions of the Government. Further, it is submitted that

clause 8 of the prospectus provides that no candidates

- 10 -

NC: 2025:KHC:4648-DB

shall be eligible for admission to Government Seats unless

he is a citizen of India. It is further submitted that a

notification had been issued by the Central Government on

04.03.2021 providing that rights available to Indian

citizens would not be extended to OCI card holders.

However, it is contended by the learned counsel for the

petitioners that the question with regard to eligibility of

OCI card holders to participate in the selection as citizens

is concluded by the judgment of the Hon'ble Supreme

Court in Anushka Rengunthwar and Others vs. Union

of India and Others reported in (2023) 11 SCC 209. It

was clearly held by the Apex Court that the OCI card

holders would be entitled to rights and privileges which

had been conferred on them earlier to the notification

dated 04.03.2021 and that could be availed by them

notwithstanding the notification.

3. It is contended that in an earlier round of writ

petition before this Court also the eligibility of OCI card

holders for admission to Government seats had been

- 11 -

NC: 2025:KHC:4648-DB

considered and it had been held that OCI card holders are

even eligible for admission to Government seats under the

quota set apart in terms of Article 371J of the Constitution

of India. It is submitted that in the instant case the

petitioners are seeking only permission to participate in

the selection to Government seats under the general

quota.

4. Having considered the contentions advanced,

we notice that the judgment of the Apex Court which is

relied on by the learned counsel for the petitioners i.e., in

Anushka Rengunthwar's case (supra), covers the legal

issue raised here. Para No.65 and 67 of the said judgment

reads as under:

"65. In the above circumstance, keeping in view, the object with which the 1955 Act was amended so as to provide the benefit to Overseas Citizen of India and in that context when rights were given to the OCI cardholders through the notifications issued from time to time, based on which the OCI cardholders had adopted to the same and had done things so as to position themselves for the future, the right which had accrued in such process could not have been taken away in the present manner, which would act as

- 12 -

NC: 2025:KHC:4648-DB

a "retroactive" notification. Therefore, though the notification ex facie does not specify retrospective operation, since it retroactively destroys the rights which were available, it is to be ensured that such of those beneficiaries of the right should not be affected by such notification. Though the rule against retrospective construction is not applicable to statutes merely because a part of the requisite for its action is drawn from a time antecedent to its passing, in the instant case the rights were conferred under the notification and such rights are being affected by subsequent notification, which is detrimental and the same should be avoided to that extent and be allowed to operate without such retroactivity.

66 x x x x x.

67. Therefore in the factual background of the issue involved, to sum up, it will have to be held that though the impugned Notification dated 04.03.2021 is based on a policy and in the exercise of the statutory power of a Sovereign State, the provisions as contained therein shall apply prospectively only to persons who are born in a foreign country subsequent to 04.03.2021 i.e. the date of the notification and who seek for a registration as OCI cardholder from that date since at that juncture the parents would have a choice to either seek for citizenship by descent or to continue as a foreigner in the background of the subsisting policy of the Sovereign State."

5. In the above circumstances, we are of the

opinion that the inclusion of the provision in the

- 13 -

NC: 2025:KHC:4648-DB

prospectus to the effect that OCI card holders would not

be eligible for admission to Government seats cannot be

countenanced.

6. Learned AGA appearing for respondent No.2 -

State and the learned counsel appearing for respondent

No.3 - KEA also submit that the OCI card holders would be

eligible to participate in the competitive examinations as

also for selection to Government seats as well in terms of

the judgment of the Apex Court. It is submitted that Rule

5 of the Karnataka Selection of Candidates for Admission

to Government Seats in Professional Educational

Institutions Rules, 2006, specially Rule 5 thereof would

have to be appropriately amended to accommodate OCI

card holders also, as being eligible to participate in

selection to Government seats under the Rules in the light

of what is held by the Apex Court in Anushka

Rengunthwar's case. It is further submitted that in the

light of the judgment of the Apex Court in Anushka

Rengunthwar's case, persons like the petitioners who

- 14 -

NC: 2025:KHC:4648-DB

are the OCI card holders will also be considered for

admission to Government seats, provided that they have

all other eligibility as provided in the Rules.

7. The said submissions are recorded.

It is clarified that OCI card holders like the

petitioners will be permitted to participate in the

examination and the selection procedure for Government

seat in KCET-2025 for professional courses. The State

Government and the KEA are directed that to take

appropriate steps to see that the 2006 Rules as well as the

admission brochure are properly amended or clarified to

that effect.

8. The KEA as well as State Government will take

appropriate steps to see that this aspect of the matter is

given wide publicity and web hosted so that OCI card

holders are not disabled from participating in the selection

process.

- 15 -

NC: 2025:KHC:4648-DB

The writ petition is accordingly disposed of.

Sd/-

(ANU SIVARAMAN) JUDGE

Sd/-

(VIJAYKUMAR A. PATIL) JUDGE

BSR,RAK

 
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