Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Harinni Shree vs Rajiv Gandhi University Of Health ...
2025 Latest Caselaw 1839 Kant

Citation : 2025 Latest Caselaw 1839 Kant
Judgement Date : 30 July, 2025

Karnataka High Court

Harinni Shree vs Rajiv Gandhi University Of Health ... on 30 July, 2025

                                                 -1-
                                                             NC: 2025:KHC:29419
                                                           WP No. 9023 of 2024
                                                       C/W WP No. 9816 of 2024
                                                          WP No. 10806 of 2024
                      HC-KAR                                    AND 9 OTHERS


                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                               DATED THIS THE 30TH DAY OF JULY, 2025

                                               BEFORE
                               THE HON'BLE MR. JUSTICE E.S.INDIRESH
                        WRIT PETITION NO. 9023 OF 2024 (EDN-RES)
                                          C/W
                      WRIT PETITION NOS.9816 OF 2024, 10806 OF 2024,
                           11407 OF 2024, 16065 OF 2024, 16121 OF 2024,
                           23089 OF 2024, 31341 OF 2024, 31762 OF 2024,
                           32027 OF 2024, 3488 OF 2025 & 4756 OF 2025


                      IN WP NO.9023/2024
                      BETWEEN:

                      1.       KUM. AISHWARYA PATIL
                               S/O SIDDALINGAPPA PATIL
                               AGED ABOUT 22 YEARS,
                               R/AT BASAVESHWARA COLONY
Digitally signed by            OPP LITTLE ANGEL SCHOOL
SHARMA ANAND
CHAYA                          RAICHUR-584 101.
Location: HIGH
COURT OF
KARNATAKA             2.       KUM. NAVYA
                               D/O SURYA PRAKASH G
                               AGED ABOUT 21 YEARS
                               R/AT GM INFINITE E-CITY TOWNSHIP
                               PHASE II 2ND FLOOR,
                               ELECTRONIC CITY
                               BENGALURU-560 100.
                                                              ....PETITIONERS


                      (BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
                          -2-
                                      NC: 2025:KHC:29419
                                    WP No. 9023 of 2024
                                C/W WP No. 9816 of 2024
                                   WP No. 10806 of 2024
HC-KAR                                   AND 9 OTHERS


SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
       NEW DELHI-110 077
       REPRESENTED BY ITS
       CHAIRMAN.
                                       ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT THE RESPONDENT NO.1 UNIVERSITY TO SEND THE

PETITIONERS' ANSWER SCRIPTS TO ONE MORE VALUATOR

FOR THE REVALUATION AND ANNOUNCE THE RESULTS BY

CONSIDERING THE BEST MARKS AS AWARDED BY THE

EXAMINERS; AND ETC.
                          -3-
                                     NC: 2025:KHC:29419
                                   WP No. 9023 of 2024
                               C/W WP No. 9816 of 2024
                                  WP No. 10806 of 2024
HC-KAR                                  AND 9 OTHERS




IN WP NO.9816/2024
BETWEEN:

1.   DARSHAN R.
     S/O C RAJESH
     AGED ABOUT 23 YEARS,
     R/AT NEAR JAIN TEMPLE,
     2ND ROAD,
     HOSADURGA,
     CHITRADURGA-577 527.

2.   KUM. SAKSHI G S
     D/O DR. SANATH KUMAR G K
     AGED ABOUT 22 YEARS,
     R/AT SAKSHI 7TH CROSS TULASI ROAD
     GOKULA EXTENSION
     TUMAKURU-572 102.
                                         ... PETITONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
                           -4-
                                      NC: 2025:KHC:29419
                                    WP No. 9023 of 2024
                                C/W WP No. 9816 of 2024
                                   WP No. 10806 of 2024
HC-KAR                                   AND 9 OTHERS


     NEW DELHI-110 077
     REPRESENTED BY ITS
     CHAIRMAN.
                                         ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT THE RESPONDENT NO.1 UNIVERSITY TO SEND THE

PETITIONERS' ANSWER SCRIPTS TO ONE MORE VALUATOR

FOR REVALUATION AND ANNOUNCE THE RESULTS BY

CONSIDERING THE BEST MARKS AS AWARDED BY THE

EXAMINERS; AND ETC.


IN WP NO.10806/2024
BETWEEN:

1.   CHINMAYA S L
     S/O LOKESH S K
     AGED 20 YEARS,
     R/AT NO.73,
     3RD FLOOR, 2ND CROSS,
     R K GARDEN, NEW BEL ROAD,
     BENGALURU-560 054.

2.   NIHAR BORA
     S/O RAJANAND BORA
                          -5-
                                     NC: 2025:KHC:29419
                                   WP No. 9023 of 2024
                               C/W WP No. 9816 of 2024
                                  WP No. 10806 of 2024
HC-KAR                                  AND 9 OTHERS


     AGED 21 YEARS,
     R/AT BOYS HOSTEL
     VYDEHI INSTITUTE OF MEDICAL SCIENCES,
     WHITEFIELD EPIP ZONE
     BENGALURU-560 066.

3.   KALEKHAN SAFIULLA KHAN
     S/O KALEKHAN SAMEER KHAN
     AGED 21 YEARS,
     R/AT BOYS HOSTEL
     VYDEHI INSTITUTE OF MEDICAL SCIENCES,
     WHITEFIELD EPIP ZONE
     BENGALURU-560 066.

4.   BHUVAN GOWDA G
     S/O GAJENDRA
     AGED ABOUT 21 YEARS,
     DEVANAHALLI TALUK
     YALUVAHALLI VIJAYAPURA
     BENGALURU RURAL-562 135.
                                        ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. ABHISHEK MALIPATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
                         -6-
                                     NC: 2025:KHC:29419
                                   WP No. 9023 of 2024
                               C/W WP No. 9816 of 2024
                                  WP No. 10806 of 2024
HC-KAR                                  AND 9 OTHERS


     POCKET-14, SECTOR 8
     DWARKAR PHASE 1
     NEW DELHI-110 077
     REPRESENTED BY ITS
     CHAIRMAN.
                                        ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT THE RESPONDENT NO.1 UNIVERSITY TO SEND THE

PETITIONERS' ANSWER SCRIPTS TO ONE MORE VALUATOR

FOR REVALUATION AND ANNOUNCE THE RESULTS BY

CONSIDERING THE BEST MARKS AS AWARDED BY THE

EXAMINERS; AND ETC.


IN WP NO.11407/2024
BETWEEN:

1 . PRAJWAL JOGAR
    S/O VITHOBA JOGAR
    AGED 25 YEARS
    R/AT KAMALAMMA GUDI ONI,
    TUMMINAKATTI,
    HAVERI-581 119.

2 . TASMIYA RAFIK AHAMED KITTUR
                          -7-
                                     NC: 2025:KHC:29419
                                   WP No. 9023 of 2024
                               C/W WP No. 9816 of 2024
                                  WP No. 10806 of 2024
HC-KAR                                  AND 9 OTHERS


     D/O RAFIK AHAMED
     AGED 23 YEARS
     R/AT NOL.196,
     ARAVIND NAGAR, KARWAR ROAD
     OLD HUBLI,
     DHARWAD-580 024.

3 . ROHIT
    S/O HUSANAPPA
    AGED 25 YEARS
    R/AT NO.MIG-20,
    2ND PHASE, ADARSH NAGAR
    NEAR RING ROAD
    KALABURGI-585 105.
                                        ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
       NEW DELHI-110 077
       REPRESENTED BY ITS
       CHAIRMAN.
                                       ...RESPONDENTS
                         -8-
                                    NC: 2025:KHC:29419
                                  WP No. 9023 of 2024
                              C/W WP No. 9816 of 2024
                                 WP No. 10806 of 2024
HC-KAR                                 AND 9 OTHERS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENT NO.1 UNIVERSITY TO SEND THE
PETITIONERS ANSWER SCRIPTS TO ONE MORE VALUATOR
FOR THE REVALUATION AND ANNOUNCE THE RESULTS BY
CONSIDERING THE BEST MARKS AS AWARDED BY THE
EXAMINERS; AND ETC.

IN WP NO.16065/2024
BETWEEN:

1 . HIMANSHU RANJAN
    S/O SHEENAPPA
    AGED ABOUT 21 YEARS,
    R/AT BOYS HOSTEL,
    SRINIVAS MEDICAL COLLEGE,
    DAKSHINA KANNADA-575 011.

2 . GURU S H
    S/O SHARANA BHUPALAREDDY,
    AGED 22 YEARS,
    NEAR DYAVAMMA TEMPLE,
    NAIKAL,
    YADGIR-585 319.
                                       ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. ABHISHEK MALIPATIL, ADVOCATE FOR PETITIONER
NO.1;
                           -9-
                                        NC: 2025:KHC:29419
                                    WP No. 9023 of 2024
                                C/W WP No. 9816 of 2024
                                   WP No. 10806 of 2024
HC-KAR                                   AND 9 OTHERS


AND SRI. PRADEEP PATIL, ADVOCATE FOR PETITIONER
NO.2)

AND:


1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS

       REGISTRAR EVALUATION.



2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
       NEW DELHI-110 077
       REPRESENTED BY ITS
       CHAIRMAN.
                                       ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT THE RESPONDENT TO PROVIDE THE PHOTOCOPIES
OF THE ANSWER SCRIPTS ALONG WITH VALUATION SLIPS
OF   THE   PETITIONERS;   DIRECT   IN   THE   NATURE    OF
MANDAMUS TO THE RESPONDENT NO.1 UNIVERSITY SEND
                          - 10 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


THE    PETITIONERS'   ANSWER      SCRIPTS   TO   ONE   MORE
VALUATOR FOR THE REVALUATION AND ANNOUNCE THE
RESULTS OF THE BEST MARKS AS AWARDED BY ALL THE
EXAMINERS      BEFORE     THE       COMMENCEMENT         OF
EXAMINATIONS; AND ETC.

IN WP NO.16121/2024

BETWEEN:

1. SKANDASHREE V DEV
   D/O M K VASUDEVA,
   AGED ABOUT 24 YEARS,
   R/AT NO. 5, MALLANAYAKANAHALLI,
   MULBAGAL TALUK,
   KOLAR-563 136.

2. ATIK ISHRAK
   S/O AMIN SARIF,
   AGED ABOUT 22 YEARS,
   R/AT GARIGAON,
   FAKIRPARA, MAZAR SARIF ROAD,
   GUWAHATI,
   ASSAM-781012.
                                            ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
                         - 11 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS



     BENGALURU-560041
     REPRESENTED BY ITS
     REGISTRAR EVALUATION.

2.   NATIONAL MEDICAL COMMISSION
     (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
     POCKET-14, SECTOR 8
     DWARKAR PHASE 1
     NEW DELHI-110077
     REPRESENTED BY ITS
     CHAIRMAN.
                                     ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT   IN   THE   NATURE       OF   MANDAMUS    TO   THE

RESPONDENT TO PROVIDE THE PHOTOCOPIES OF THE

ANSWER SCRIPTS ALONG WITH VALUATION SLIPS OF THE

PETITIONERS; AND ETC.


IN WP NO.23089/2024

BETWEEN:

1. PRIYA GHOSH
   D/O PRADEEP GHOSH
                          - 12 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS



     AGED 25 YEARS,
     R/AT TOWER M 1170
     DIVYASHREE REPUBLIC OF
     WHITEFIELD EPIP ZONE,
     WHITEFIELD
     BENGALURU-560 066.

2. HARSHA METI
   S/O UMESH METI
   AGED ABOUT 21 YEARS
   TIMMAPUR RAMPUR
   BAGALKOTE-587 207.
                                           ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.    NATIONAL MEDICAL COMMISSION
      (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
      POCKET-14, SECTOR 8
      DWARKAR PHASE 1
      NEW DELHI-110 077
      REPRESENTED BY ITS
      CHAIRMAN.
                                      ...RESPONDENTS
(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)
                          - 13 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT THE RESPONDENT NO.1 UNIVERSITY SEND THE

PETITIONERS' ANSWER SCRIPTS TO ONE MORE VALUATOR

FOR THE REVALUATION AND ANNOUNCE THE RESULTS OF

THE BEST MARKS AS AWARDED BY ALL THE EXAMINERS

BEFORE     THE   COMMENCEMENT            OF     UPCOMING

EXAMINATIONS; AND ETC.


IN WP NO.31341/2024

BETWEEN:


1. VISHRUTHI ACHAR
   S/O MAHESH KUMAR M
   AGED ABOUT 26 YEARS
   NO.9/14, 6TH MAIN ROAD,
   SREEKANTESHWARANAGAR,
   BENGALURU - 560 096.

2. DINESH REDDY
   S/O VEERENDRA REDDY,
   AGED ABOUT 23 YEARS
   R/ATNO 8-9-386/A,
   GURU NANAK COLONY
   BEHIND NEW TOWN
   POLICE STATION,
   BIDAR - 562 101.
                          - 14 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


3. TARANUM S
   S/O SYED AMEIN
   AGED ABOUT 24 YEARS,
   NO.540, ARALIKATTE STREET,
   BLUE BUILDING
   NEELKANT NAGAR,
   NANJANGUD
   MYSORE - 571 301.
                                           ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.    NATIONAL MEDICAL COMMISSION
      (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
      POCKET-14, SECTOR 8
      DWARKAR PHASE 1
      NEW DELHI-110077
      REPRESENTED BY ITS
      CHAIRMAN.
                                      ...RESPONDENTS
(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)
                         - 15 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT   IN   THE   NATURE       OF   MANDAMUS    TO   THE

RESPONDENT TO PROVIDE THE PHOTOCOPIES OF THE

ANSWER SCRIPTS ALONG WITH VALUATION SLIPS OF THE

PETITIONERS; AND ETC.


IN WP NO. 31762/2024

BETWEEN:

1.   HARINNI SHREE
     D/O ANBAZHAGAN R
     AGED ABOUT 24 YEARS
     NO. 23/F, 13B HIGH SCHOOL STREET
     ALLINAGARAM THENI
     TAMIL NADU - 625 531.

2.   H SYED FARAZ
     S/O H SYED BILAL
     AGED ABOUT 24 YEARS
     R/AT RAHAMANIYA SAW MILL
     KELAGINA KERI
     SHIRALAKOPPA
     SHIVAMOGGA - 577 428.
                                           ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)
                          - 16 -
                                         NC: 2025:KHC:29419
                                       WP No. 9023 of 2024
                                   C/W WP No. 9816 of 2024
                                      WP No. 10806 of 2024
HC-KAR                                      AND 9 OTHERS


AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
       NEW DELHI-110 077
       REPRESENTED BY ITS
       CHAIRMAN.
                                       ...RESPONDENTS

(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT    IN   THE   NATURE       OF   MANDAMUS    TO   THE

RESPONDENT TO PROVIDE THE PHOTOCOPIES OF THE

ANSWER SCRIPTS ALONG WITH VALUATION SLIPS OF THE

PETITIONERS; AND ETC.
                          - 17 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


IN WP NO.32027/2024

BETWEEN:

1.   KISHORE A C
     S/O CHANDRASHEKAR A L
     AGED ABOUT 23 YEARS
     NO.25 SAPTAGIRI
     3RD MAIN ROAD,
     GANGANAGAR, R T NAGAR
     BENGALURU -560 032.

2 . SINDHOORA S
    D/O SATHYENDRA SALIAN B
    AGED ABOUT 24 YEARS,
    R/AT 2-23/31, 2ND MAIN,
    2ND CROSS,
    MARUTHINAGARA,
    MANGALURU,
    DAKSHINA KANNADA-575 019.
                                     ... PETITIONERS
(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:

1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
                         - 18 -
                                       NC: 2025:KHC:29419
                                     WP No. 9023 of 2024
                                 C/W WP No. 9816 of 2024
                                    WP No. 10806 of 2024
HC-KAR                                    AND 9 OTHERS


     NEW DELHI-110 077
     REPRESENTED BY ITS
     CHAIRMAN.
                                          ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT THE RESPONDENT TO PROVIDE THE PHOTOCOPIES

OF THE ANSWER SCRIPTS ALONG WITH VALUATION SLIPS

OF THE PETITIONERS; AND ETC.


IN WP NO.3488/2025
BETWEEN:

1 . RUSHABH R
    S/O RAMAKRISHNA
    AGED 23 YEARS,
    R/AT EWS-23,
    NIJALINGAPPA COLONY,
    NEAR WATER TANK,
    WARD NO.5,
    RAICHUR-584 101.

2 . YASHIKA VERMA
    D/O RAKESH KUMAR
    AGED ABOUT 22 YEARS,
    R/AT NO.2170, 1ST FLOOR,
                          - 19 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


     NEAR IMT CHOWK, SECTOR-64,
     BALLABGARH, FARIDABAD,
     HARYANA-121 004.

3 . OJAS N S
    S/O SUNDARESH N S
    AGED ABOUT 21 YEARS,
    VIDYANAGAR,
    R/AT 5450/B-18,
    BANASHANKARI LAYOUT,
    VIDYANAGAR,
    DAVANAGERE-577 005.

4 . JISHAN ATHANI
    S/O RIYAZ,
    AGED ABOUT 21 YEARS,
    R/AT SUDANGIRI ROAD,
    SADHUNGUDI ROAD,
    MAHALINGAPUR,
    BAGALKOT-587 312.
                                           ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)


AND:


1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
                          - 20 -
                                         NC: 2025:KHC:29419
                                       WP No. 9023 of 2024
                                   C/W WP No. 9816 of 2024
                                      WP No. 10806 of 2024
HC-KAR                                      AND 9 OTHERS


       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
       NEW DELHI-110 077
       REPRESENTED BY ITS
       CHAIRMAN.
                                       ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
SMT. MAMATHA KULKARNI, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT    IN   THE   NATURE       OF   MANDAMUS    TO   THE
RESPONDENT      NO.1    UNIVERSITY       TO    SEND     THE
PETITIONERS' ANSWER SCRIPTS TO ONE MORE VALUATOR
FOR REVALUATION AND ANNOUNCE THE RESULTS OF THE
BEST MARKS AS AWARDED BY ALL THE EXAMINERS
BEFORE THE COMMENCEMENT OF EXAMINATIONS; AND
ETC.

IN WP NO.4756/2025

BETWEEN:

1.   NAVNEETH KUSHWAHA
     S/O AJAY KUMAR PRASAD
     AGED ABOUT 22 YEARS
     R/AT NO. 27(A) KAILASH NAGAR
     TIWARIPUR-2 JAJMAU
     SHIWANS TENRAY
                          - 21 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS



     KANPUR NAGAR
     UTTAR PRADESH - 208 010.

2.   ADITHYA IRUDIA SATHYENDRA RAJU
     S/O IRUDIA RAJ SATHYENDRA,
     AGED ABOUT 21 YEARS
     R/AT NO. 531, 5TH BLOCK
     3RD FLOOR RANKA COURT APTS
     CAMBRIDGE LAYOUT
     HALASURU
     BENGALURU - 560 008.
                                           ... PETITIONERS


(BY SRI. ASHOK HARANAHALLI, SENIOR COUNSEL FOR
SRI. PRADEEP PATIL, ADVOCATE)

AND:


1.     RAJIV GANDHI UNIVERSITY OF HEALTH SCIENCES
       4TH 'T' BLOCK,
       JAYANAGAR,
       BENGALURU-560 041
       REPRESENTED BY ITS
       REGISTRAR EVALUATION.

2.     NATIONAL MEDICAL COMMISSION
       (PREVIOUSLY MEDICAL COUNCIL OF INDIA)
       POCKET-14, SECTOR 8
       DWARKAR PHASE 1
       NEW DELHI-110 077
       REPRESENTED BY ITS
       CHAIRMAN.
                                       ...RESPONDENTS


(BY SRI. DHYAN CHINNAPPA, SENIOR COUNSEL FOR
                           - 22 -
                                          NC: 2025:KHC:29419
                                        WP No. 9023 of 2024
                                    C/W WP No. 9816 of 2024
                                       WP No. 10806 of 2024
HC-KAR                                       AND 9 OTHERS


SMT. FARAH FATHIMA, ADVOCATE FOR R1;
SRI. N. KHETTY, ADVOCATE FOR R2)


     THIS WRIT PETITION IS FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DIRECT   IN   THE   NATURE         OF   MANDAMUS    TO   THE
RESPONDENT     NO    1   UNIVERSITY        TO    SEND    THE
PETITIONERS' ANSWER SCRIPTS TO ONE MORE VALUATOR
FOR THE REVALUATION AND ANNOUNCE THE RESULTS BY
CONSIDERING THE BEST MARKS AS AWARDED BY THE
EXAMINERS; AND ETC.

     THESE WRIT PETITIONS HAVING BEEN RESERVED
FOR ORDERS, COMING FOR PRONOUNCEMENT THIS DAY,
E.S. INDIRESH J., MADE THE FOLLOWING:

CORAM: HON'BLE MR. JUSTICE E.S. INDIRESH


                      CAV ORDER
     In these writ petitions, the petitioners have sought

for writ of mandamus to the respondent-University

seeking re-valuation by one more Evaluator in view of

discrepancy of marks allotted by two Evaluators and to

announce the results, inter-alia, sought for direction to

respondent-University to provide key answers to the
                            - 23 -
                                            NC: 2025:KHC:29419
                                          WP No. 9023 of 2024
                                      C/W WP No. 9816 of 2024
                                         WP No. 10806 of 2024
HC-KAR                                         AND 9 OTHERS


Examiners/Evaluators     for        evaluating   the   question

papers of MBBS Examination conducted by respondent-

University. It is also forthcoming from some of the writ

petitions' prayer, that petitioners have challenged the

Notification   dated     26.08.2024         issued     by   the

respondent-University,     declining       to    provide    key

answers to the descriptive type of questions so also

letter/Ordinance   dated        05.09.2022        issued     by

respondent-University.


     2.   It is the case of the petitioners that the

petitioners are pursuing I year MBBS Course under RS-

4 Scheme (2020 Batch) and respondent - Rajiv Gandhi

University of Health Sciences is regulating the Calendar

of MBBS Course. It is the case of the petitioners that,

few students have been declared as 'attempted/failed'

in the I Year MBBS examination and have consequently

been denied the opportunity to appear in the upcoming
                              - 24 -
                                                 NC: 2025:KHC:29419
                                               WP No. 9023 of 2024
                                           C/W WP No. 9816 of 2024
                                              WP No. 10806 of 2024
HC-KAR                                              AND 9 OTHERS


supplementary examinations. It is also stated that,

during valuation process, there was a difference of 15%

marks, awarded by two Evaluators and accordingly, it is

contended by the petitioners that, such difference has

been considered as reckless evaluation process, tainted

with     errors   manifesting     in       the   entire   system      of

valuation. The petitioners have made an application

seeking photocopies of the answer books of the failed

subjects and thereafter, realized that evaluations have

been conducted without proper application of mind by

the concerned qualified evaluators and also such

photocopies of answer sheets indicate erratic, arbitrary

and      erroneous   valuations,       result     in   fail    of   such

students, by the University. The petitioners have also

urged that in several instances of the two Evaluators,

the    significant   difference       in    evaluating        the   same

questions and answers and further awarding less than

required marks for the valid written answers and
                                    - 25 -
                                                   NC: 2025:KHC:29419
                                                 WP No. 9023 of 2024
                                             C/W WP No. 9816 of 2024
                                                WP No. 10806 of 2024
HC-KAR                                                AND 9 OTHERS


therefore, the petitioners have contended that, they

have become victims of poor assessment and lack of

applicability of mind by the Evaluators and accordingly,

sought for interference of this Court.


       3.     It is also contended by the petitioners in

some of the writ petitions that, the respondent-

University has failed to provide the qualified Evaluators

and Examiners with reference to key answers, key

words, key points, key phrases / terms, relevant to

each        questions.     This     failure,      according     to   the

petitioners, has led to inconsistent and unregulated

valuation, allowing Evaluators to engage in unchecked

and subjective assessment. It is the main grievance of

the    petitioners       that     the       respondent-University    be

directed to provide key answers for all descriptive-type

questions       in   the    MBBS            examinations   to    ensure

consistency and objectivity in the evaluation process.
                              - 26 -
                                             NC: 2025:KHC:29419
                                           WP No. 9023 of 2024
                                       C/W WP No. 9816 of 2024
                                          WP No. 10806 of 2024
HC-KAR                                          AND 9 OTHERS


The petitioners also challenge the Notification dated

26.08.2024 issued by the respondent-University, which

declines   to     furnish   key       answers   for   descriptive

questions. Hence, these Writ Petitions are filed by the

petitioners.


     4.    I have heard Sri. Ashok Haranahalli, learned

Senior Counsel appearing on behalf of learned counsel

Sri. Pradeep Patil and Sri. Abhishek Malipatil, for the

petitioners-students; Sri. Dhyan Chinnappa, learned

Senior Counsel appearing on behalf of learned counsel

Smt. Farah Fathima and Smt. Mamatha Kulkarni, for

the respondent-University and Sri. N. Khetty, learned

counsel appearing for the respondent No.2.


     5.    Sri.    Ashok    Haranahalli,        learned   Senior

Counsel appearing for the petitioners, invited the

attention of the Court to the marks awarded by

Evaluators Nos.1 and 2 at Annexure-G2 (Valuation
                          - 27 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


Slip) in W.P.No.9023 of 2024, wherein, the Evaluator

No.1 has awarded 22 marks and the Evaluator No.2

awarded 55 marks; Annexure-K2 (Valuation Slip) in

W.P.No.10806 of 2024, wherein Evaluator No.1 has

awarded 29 marks and Evaluator No.2 has awarded

43.5 marks and in this connection, learned Senior

Counsel appearing for the petitioners, further invited

the attention of the Court to the Minutes of 187th

Syndicate Meeting held on 26.08.2024 (Annexure-K in

W.P.No.9023 of 2024) and argued that, the Academic

Council resolved that key answers shall not be provided

to evaluators for essay-type questions across any

course. It was further resolved that key answers would

be supplied only for multiple-choice questions/objective

questions, carrying one mark. In the backdrop of these

aspects, learned Senior Counsel for the petitioners

invited the attention of the Court to the letter dated

05.09.2022 (Annexure-D in W.P.No.9023 of 2024)
                             - 28 -
                                            NC: 2025:KHC:29419
                                          WP No. 9023 of 2024
                                      C/W WP No. 9816 of 2024
                                         WP No. 10806 of 2024
HC-KAR                                         AND 9 OTHERS


which    provides     for    procedure        for    valuation.

Emphasising on of these aspects, learned Senior

Counsel for the petitioners invited the attention of the

Court to the order dated 18.03.2025 in W.P.No.16960

of 2024 and contended that, this Court, has pointed out

about the large gap in awarding the marks by Evaluator

Nos. 1 and 2 and therefore, the Academic Council was

directed to consider the case of the petitioners therein

as well as in the interest of students to provide key

answers / model answers to avoid discrepancy in

evaluation of the answer scripts of the students and

therefore, contended that, the request made by the

petitioners   for   providing        key/model    answers   for

descriptive-type     questions         deserves     favourable

consideration to avoid further discrepancies in the

evaluation of students' answer scripts.
                              - 29 -
                                             NC: 2025:KHC:29419
                                          WP No. 9023 of 2024
                                      C/W WP No. 9816 of 2024
                                         WP No. 10806 of 2024
HC-KAR                                         AND 9 OTHERS


     6.   It is also pleaded by the learned counsel for

the petitioners that the evaluation has been made by

unqualified   Evaluators,        resulting      in     erratic   and

arbitrariness in awarding marks. It is also argued that,

the National Medical Commission's competency based

UG Curriculum for Indian Medical Graduates, prescribes

the model question paper with key answers is a part of

the examination process and same has not been

adhered to by the respondent-University. It is also

argued that, if key answers for descriptive answers be

made available by the Paper Setters, same would result

in avoiding further complication and non-application of

mind by the Evaluators, resulting in fair evaluation.


     7.   Learned       Senior   Counsel     representing        the

petitioners   further    submitted      that,        one   Evaluator

awarded zero marks and another Evaluator awarded

two marks for the same question, which tends to
                          - 30 -
                                        NC: 2025:KHC:29419
                                      WP No. 9023 of 2024
                                  C/W WP No. 9816 of 2024
                                     WP No. 10806 of 2024
HC-KAR                                     AND 9 OTHERS


discrepancy in awarding marks and therefore, key

notes / key answers even in descriptive questions be

provided by the Paper Setters, and as such, sought for

interference by this Court. In this regard, learned

Senior Counsel for the petitioners, refers to the

Judgment of the Hon'ble Supreme Court in the case of

Pranav Verma & Others vs. The Registrar General

of the High Court of Punjab And Haryana At

Chandigarh & Another in W.P.(CIVIL) No.565 of 2019

disposed of on 03.05.2018, reported in (2020) 15 SCC

377 and contended that, where there is large gap

between the marks awarded by the first and second

Evaluators, same would affect the career of the

students and accordingly, sought for interference in the

matter.


     8.   Per contra, Sri. Dhyan Chinnappa, learned

Senior Counsel appearing for the respondent-University
                               - 31 -
                                              NC: 2025:KHC:29419
                                            WP No. 9023 of 2024
                                        C/W WP No. 9816 of 2024
                                           WP No. 10806 of 2024
HC-KAR                                           AND 9 OTHERS


submitted that, valuation of the answer scripts of the

petitioners     is   governed      by    'Ordinance-Notification

governing Central Assessment Programme' (CAP) for

theory paper assessment of all Under Graduate Courses

dated 05.09.2022 issued by the respondent-University.

The above Ordinance provides for general evaluation by

Examiner/Evaluator No.1 and thereafter, re-valuation

by the Examiner/Evaluator No.2.             The University shall

consider the highest of the marks awarded by either of

the two Evaluators and therefore, the higher score

between       the    evaluators    shall    be   considered   for

declaring the results and therefore, the petitioners have

no grievance in respect of the Notification/Ordinance

dated 05.09.2022.         It is also argued by the learned

Senior Counsel for the respondent-University, that this

Court in W.P.No.11688 of 2023 and other connected

matters vide order dated 13.10.2023, upheld the

Ordinance      dated     05.09.2022        and   therefore,   the
                                 - 32 -
                                                NC: 2025:KHC:29419
                                              WP No. 9023 of 2024
                                          C/W WP No. 9816 of 2024
                                             WP No. 10806 of 2024
HC-KAR                                             AND 9 OTHERS


question relating to revaluation attained finality and in

that view of the matter, the prayers challenging the

Notification/Ordinance           dated        05.09.2022       and

26.08.2024, do not survive for consideration.


     9.   Sri.    Dhyan     Chinnappa,           learned    Senior

Counsel      appearing    for       the     respondent-University

elaborately, explained about difficulty in providing key

answers to the descriptive type of questions as such

questions require a detailed answer by the paper setter

and pointed out that, the essential features be made

available for examiners and that itself cannot be

considered as a key answer to the descriptive type of

questions.    In this regard, learned Senior Counsel for

the respondent-University, submitted that, providing

key answers to descriptive questions in respect of MD-

Homeopathy was questioned before this Court in

W.P.No.16960 of 2024 and this Court vide order dated
                            - 33 -
                                          NC: 2025:KHC:29419
                                        WP No. 9023 of 2024
                                    C/W WP No. 9816 of 2024
                                       WP No. 10806 of 2024
HC-KAR                                       AND 9 OTHERS


18.03.2025, dismissed the writ petition, however,

directed the respondent-University to provide key

answers.


     10. It is also submitted by Sri. Dhyan Chinnappa,

learned Senior Counsel that the petitioners in these writ

petitions have been admitted during 2019-20 (RS-4

Batch) and as per Regulation 7.7, (Annexure-R1 in

Statement of Objections). The students are permitted

to pass the first Professional Examination in four

attempts and as such, since the petitioners herein have

not passed the first Professional Examination as per the

said Regulation, petitioners have no legal right to claim

the relief as sought for in these writ petitions.


     11. Nextly, Sri. Dhyan Chinnappa, learned Senior

Counsel for the respondent-University submitted that

this Court exercises limited jurisdiction in matters

involving academic issues. He further contended that
                             - 34 -
                                            NC: 2025:KHC:29419
                                          WP No. 9023 of 2024
                                      C/W WP No. 9816 of 2024
                                         WP No. 10806 of 2024
HC-KAR                                         AND 9 OTHERS


questions   relating   to    academic           policy,   including

evaluation procedures and the decisions to provide key

answers for descriptive-type questions, fall within the

exclusive domain of academic bodies and as such

sought for dismissal of the writ petitions.


     12. Sri. N. Khetty, learned counsel appearing for

the National Medical Commission (for short 'NMC')

submitted that, respondent-University had addressed a

letter   dated   20.11.2024          to   the     NMC,     seeking

clarification on the provision for key words / model

answers for evaluating descriptive type questions of

theory examinations for Medical Under Graduate and

Post Graduate Courses and upon consideration thereof,

a Committee was constituted under the Chairmanship

of the President of the NMC and after deliberations, the

Committee had arrived at the conclusion that the

detailed key answers required for the descriptive
                                 - 35 -
                                                 NC: 2025:KHC:29419
                                             WP No. 9023 of 2024
                                         C/W WP No. 9816 of 2024
                                            WP No. 10806 of 2024
HC-KAR                                            AND 9 OTHERS


questions are useful, however, analytical skills required

in medical practice, however, providing key answers to

long     and   short   descriptive         questions     in   MBBS

examinations is not feasible                for several reasons

mentioned in the Notification dated 13.12.2024, and as

such, sought for dismissal of the writ petitions.


       13. In the light of the submissions made by the

learned counsel appearing for the parties, it is not in

dispute that, petitioners herein were pursuing I year

MBBS     Course    under    RS-4         Scheme      (2020    Batch)

regulated by the respondent-University. As per the

Notification dated 18.08.2012, the prevailing scheme

permits only a single round of valuation with no

provision for revaluation. The only recourse available to

aggrieved      students    is     to     apply    for   re-totalling.

Thereafter, Notification dated 01.02.2021 was issued

by the respondent-University, wherein, the scheme of
                                  - 36 -
                                                    NC: 2025:KHC:29419
                                               WP No. 9023 of 2024
                                           C/W WP No. 9816 of 2024
                                              WP No. 10806 of 2024
HC-KAR                                              AND 9 OTHERS


valuation is being conducted by a panel of two internal

Examiners/Evaluators and in the event of difference of

marks between the two Evaluators is 15% or more,

then such answer scripts shall be referred to the third

valuator and best of two higher marks be reckoned for

announcing the results. The said Notification dated

01.02.2021 came to be set aside by this Court in

W.P.No.13626 of 2021 dated 07.10.2021. Thereafter,

the      respondent-University              has      issued      another

Notification     dated         05.09.2022         and      same        was

questioned in W.P.No.23089 of 2024, which provides

procedure      for   valuation.            Clause    4   of    the     said

Notification provides for procedure for valuation and

Clause 5 provides for procedure for computation of

results. Clause 4 and 5 reads as under:


      " 4. PROCEDURE FOR VALUATION:

      All   answer   scripts    of   all   undergraduate      health
      sciences courses of RGUHS be subjected to general
                                 - 37 -
                                                NC: 2025:KHC:29419
                                             WP No. 9023 of 2024
                                         C/W WP No. 9816 of 2024
                                            WP No. 10806 of 2024
HC-KAR                                            AND 9 OTHERS


     evaluation by the first eligible examiner and re-
     evaluation by the second eligible examiner of the
     respective faculties through the digital valuation
     system before the computation of results.

     5. PROCEDURE FOR COMPUTATION OF RESULTS:

     The highest of the total marks awarded by either of
     the two evaluators i.e., best total marks awarded by
     any of the two evaluators for the paper shall be
     considered for computation of the results.          If any
     decimals occurring during individual evaluator total
     marks awarded by the examiner shall be rounded off
     to   the   next   higher   value    for   the   purpose   of
     computation of results."

                                               (Emphasis supplied)

     14. In the backdrop of the above Notification

issued by the respondent-University, valuation by a

third Evaluator or providing re-valuation does not arise

in respect of the students of MBBS. Under similar

circumstances, student of the Homeopathy Medical

College, questioned the Ordinance governing valuation

by the fourth valuator without a model answer key in

W.P.No.16960 of 2024 and this Court, vide order dated
                             - 38 -
                                            NC: 2025:KHC:29419
                                         WP No. 9023 of 2024
                                     C/W WP No. 9816 of 2024
                                        WP No. 10806 of 2024
HC-KAR                                        AND 9 OTHERS


18.03.2025, at paragraph 18.21 to 19.3 held as

follows:


     "18.21.The manner in which cases have been
     coming up before this Court, if the numbers are
     tabulated, it would be clear to the University that
     thousands of petitions are coming up as regards the
     discrepancy in the valuation on account of which, a
     student has been declared failed.

     18.22. It is not only the number of litigations that
     has to be seen, but the number of lives which are
     dependent on such evaluation too, more particularly
     students in the younger age group whose confidence
     could be adversely affected if they are declared
     failed on account of improper evaluation. The impact
     of this on the psyche and the future of the student,
     on the family of the student, the society as a whole,
     as also on the college and the University need not
     be    more   emphasized.    The     reasoning   of   the
     Academic Council would indicate that there are
     30,000 subjects being taught and there are already
     10 question papers for each subject which have
     been prepared that would mean that the University
     has no problem or difficulty in preparing 30,000
     question papers, but has expressed only difficulty as
     regards preparing corresponding model answers or
                             - 39 -
                                               NC: 2025:KHC:29419
                                           WP No. 9023 of 2024
                                       C/W WP No. 9816 of 2024
                                          WP No. 10806 of 2024
HC-KAR                                          AND 9 OTHERS


     key answers. The Academic Council would have to
     reconsider its decision on this aspect. The very
     same person, who is setting the question papers
     would be the best person to prepare the key
     answers or model answers. Thus, while preparing
     the question paper, the model answers or key
     answers could also be prepared by the very same
     person, who has set/drafted the question paper.
     This would not cause any administrative strain on
     the University, but would go a long way in catering
     to the difficulties faced by the students, while doing
     so   the   above   aspects      pointed   out   could   be
     considered apart from those that may be indicated
     as guidelines by the Academic Council approved by
     the Syndicate. 18.23.The approach of the Academic
     Council apparently has been to find fault with and or
     find difficulties in preparing the model answers and
     key answers. The Academic Council ought to have
     actually looked into how to solve the problems of
     the students, the colleges and the University, thus
     bringing a stop to these kinds of litigations which
     are a pain for everyone. No student wants to come
     to court to agitate their grievances. Thus, I am of
     the considered opinion that the Academic Council
     would be well advised to reconsider the decision and
     appoint an external agency to look into this aspect
     and work towards providing model answers and key
                                 - 40 -
                                                  NC: 2025:KHC:29419
                                              WP No. 9023 of 2024
                                          C/W WP No. 9816 of 2024
                                             WP No. 10806 of 2024
HC-KAR                                             AND 9 OTHERS


     answers by working out a methodology as to how it
     can be provided rather than to state the difficulties
     of providing it. This being the need of the day, I am
     sure the Academic Council and the Syndicate would
     take this in the right perspective and implement a
     proper system.

     19. Answer to Point No. (vii): What Order?

     19.1. In view of my findings to all of the above
     points, I do not find any discrepancy in the ordinance
     issued for governing the evaluation process of the
     examinations for Post Graduate including Diploma
     and Super Speciality courses, nor is there any
     manifest   arbitrariness    in      the   ordinance   issuing
     process.

     19.2. As regards the manner of evaluation, I do not
     find any discrepancy in evaluation of the answer
     script of the petitioner, however I find the need for
     training the evaluators before giving them the work
     of evaluation, hence the University is directed to
     carry out necessary training in that regard.

     19.3. In so far as providing key answers/model
     answers, the Syndicate and Academic Council are
     directed to reconsider their earlier decision in terms
     of the observations made hereinabove."
                              - 41 -
                                            NC: 2025:KHC:29419
                                          WP No. 9023 of 2024
                                      C/W WP No. 9816 of 2024
                                         WP No. 10806 of 2024
HC-KAR                                         AND 9 OTHERS


      15. Though the above Judgment is with regard to

the discipline of Homeopathy, however, this Court

directed the respondent-University to reconsider the

decision to provide key answers / model answers to the

descriptive questions also. It is also to be noted from

the   NMC   letter   dated       13.12.2024,     wherein,    an

observation has been made to provide key words or

key answers in certain contexts in Medical Course,

however, had taken decision that, on account of

complicity and depth of medical education necessitated

a more comprehensive approach to assessment that

can evaluate thinking, problem solving and effective

communication and finally, the NMC agreed with the

Minutes   of the 187th Syndicate            Meeting   held   on

26.08.2024 on the subject 6(1). It is also forthcoming

from these writ petitions that the valuation made on

certain answer sheets depicts large gap of more than

25 to 30 marks by each of the Evaluators. In that view
                                 - 42 -
                                                 NC: 2025:KHC:29419
                                              WP No. 9023 of 2024
                                          C/W WP No. 9816 of 2024
                                             WP No. 10806 of 2024
HC-KAR                                             AND 9 OTHERS


of the matter, though I am conscious of interference by

this Court by exercising judicial review in respect of

educational      matters    which        is   limited    as   per   the

Judgment of the Hon'ble Supreme Court in the case of

Vikesh Kumar Gupta and Another V. State of

Rajasthan and Others reported in (2021) 2 SCC

309, however, the observation made by the NMC in

their letter dated 13.12.2024 infuse certain aspects

relating   to     providing     essential        key     answers     in

descriptive questions to enable the Evaluators to know

the broader view in assessing the answers. It is also to

be   noted      that,   there   is       no   impediment      for   the

respondent-University to regulate a relevant Rule by

directing the Paper Setters to provide essential features

as an answer to the descriptive questions which would

resolve    the    grievance      of      many    of     the   students

questioning in large number of writ petitions before this

Court. It is also to be noted that, an argument was
                             - 43 -
                                           NC: 2025:KHC:29419
                                         WP No. 9023 of 2024
                                     C/W WP No. 9816 of 2024
                                        WP No. 10806 of 2024
HC-KAR                                        AND 9 OTHERS


advanced before the Hon'ble Supreme Court in the case

of Dr. B.R. Ambedkar University, Agra V. Devarsh

Nath Gupta and others reported in 2023 SCC Online

SC 970 with regard to providing possible options in

descriptive questions. The Hon'ble Supreme Court in

the above case, made an observation to the effect that,

in the absence of any provision under the Statute or

Statutory Rules/Regulations, the Courts should not

generally direct for revaluation.


     16. In    the   case      of    CBSC    Vs.    Kushboo

Srivastava reported in (2014) 14 SCC 523, the

respondent therein has challenged the results of the

examination of the All India Pre Medical-Pre Dental

Extract examination 2007 seeking for re-valuation of

her answer sheet and the relief sought for by the

petitioner therein came to be declined on the ground

that there was no provision for the same. It is also
                              - 44 -
                                              NC: 2025:KHC:29419
                                           WP No. 9023 of 2024
                                       C/W WP No. 9816 of 2024
                                          WP No. 10806 of 2024
HC-KAR                                          AND 9 OTHERS


relevant to cite the judgment of the Hon'ble Supreme

Court in the case of Kanpur University vs. Sameer

Gupta, reported in (1983) 4 SCC 309, paragraph 16

reads as under:


     "16. Shri Kacker, who appears on behalf of the
     University, contended that no challenge should be
     allowed to be made to the correctness of a key
     answer unless, on the face of it, it is wrong. We
     agree that the key answer should be assumed to be
     correct unless it is proved to be wrong and that it
     should not be held to be wrong by an inferential
     process   of    reasoning    or     by   a     process    of
     rationalisation. It must be clearly demonstrated to be
     wrong, that is to say, it must be such as no
     reasonable body of men well-versed in the particular
     subject would regard as correct. The contention of
     the University is falsified in this case by a large
     number    of   acknowledged       textbooks,    which    are
     commonly read by students in U.P. Those textbooks
     leave no room for doubt that the answer given by
     the students is correct and the key answer is
     incorrect."
                            - 45 -
                                          NC: 2025:KHC:29419
                                        WP No. 9023 of 2024
                                    C/W WP No. 9816 of 2024
                                       WP No. 10806 of 2024
HC-KAR                                       AND 9 OTHERS


      17. The aforementioned dictum was reiterated by

the Hon'ble Supreme Court in the case of Ran Vijay

Singh and Others V. State of Uttar Pradesh and

Others reported in (2018) 2 SCC 357. The Hon'ble

Supreme Court held that, the onus lies on the

candidate to clarify and demonstrate that, the key

answer is incorrect. It was also observed that the court

can   recommend     few   steps     to   be   taken    by   the

examination authority namely, a) Establishing a system

of moderation b) avoid any ambiguity in the questions,

including those that might be caused by translation and

c) prompt decision be taken to exclude the suspect

question and no marks be assigned to such question.


      18. I am also conscious about the fact that, this

Court cannot sit in judgment over the wisdom of the

policy   evolved   by   respondent-University,        however,

taking into consideration repeated writ petitions having
                           - 46 -
                                           NC: 2025:KHC:29419
                                       WP No. 9023 of 2024
                                   C/W WP No. 9816 of 2024
                                      WP No. 10806 of 2024
HC-KAR                                      AND 9 OTHERS


been filed challenging the marks allotted in the answer

scripts, I am of the opinion that, it is relevant for the

respondent-University to provide essential key answers

for descriptive questions to avoid ambiguity in marking

as pointed out by the learned Senior Counsel Sri. Ashok

Haranahalli   appearing   for      the   students/petitioners

demonstrates the large gap between the marking of

Evaluator No.1 and Evaluator No.2 in allotting marks. It

is the grievance of each of the students/petitioners in

these batch of petitions, pointing out the vagueness

and impropriety in marking of answer scripts, that too,

in professional course like Medicine, Dental, etc., have

greater impact on the career of the students. Perusal of

the   statement of objections filed by the respondent

No.2-NMC would indicate that by providing key answers

to    Evaluators/Examiners,        meets    the    need    for

standardising the process of evaluation sought for by

the respondent-University. This would minimise the
                              - 47 -
                                                  NC: 2025:KHC:29419
                                            WP No. 9023 of 2024
                                        C/W WP No. 9816 of 2024
                                           WP No. 10806 of 2024
HC-KAR                                           AND 9 OTHERS


vagaries    of   marking    by        different     evaluators    and

regarding the same, it cannot be totally brush-aside

that, the contentions raised by the petitioners in these

batch petitions with regard to providing essential key

answers to the descriptive questions. While it may be

practically difficult for a paper setter to provide detailed

key answers for descriptive questions, it is still feasible

for them to outline essential points or key elements

expected in the answers. If the respondent-University

adopts a policy requiring paper setters to provide such

key      answers,   it     would        assist       Evaluators    in

understanding the expected responses from students.

This, in turn, would help minimize the difficulties faced

by aggrieved students and promote a fairer evaluation

process and transparency be maintained during the

evaluation process. Hence, I pass the following:
                                   - 48 -
                                                  NC: 2025:KHC:29419
                                               WP No. 9023 of 2024
                                           C/W WP No. 9816 of 2024
                                              WP No. 10806 of 2024
HC-KAR                                              AND 9 OTHERS


                              ORDER

i) The writ petitions are allowed in part;

ii) The Syndicate and Academic Council of the

respondent-University is directed to

reconsider the matter afresh, specifically

with regard to providing essential key

answers or model answers for descriptive

questions, in order to prevent anomalies or

ambiguities during the initial evaluations

and to ensure fairness and transparency in

the examination process.

iii) The respondent-University is directed to

forward the answer scripts of the

petitioners, in all these writ petitions, to an

additional Evaluator for fresh assessment,

in light of the significant discrepancy

between the marks awarded by the

- 49 -

NC: 2025:KHC:29419

HC-KAR AND 9 OTHERS

Evaluators Nos. 1 and 2 and to complete

the entire process within two weeks from

the date of receipt of certified copy of this

order and the results shall be announced

forthwith. In the event the petitioners are

found to have passed the examination

after evaluation by the additional

Evaluator, such petitioners are entitled to

all consequential benefits arising

therefrom, as applicable.

iv) It is made clear that the direction issued

by this court with regard to, additional

evaluation of the answers scripts of the

petitioners herein by the respondent-

University, is only confined to the relief

sought for in these writ petitions and

- 50 -

NC: 2025:KHC:29419

HC-KAR AND 9 OTHERS

cannot be construed as precedent for any

other cases, as such.

v) In view of the above observations, the

validity of the notifications dated

26.08.2024 and 05.09.2022 issued by the

respondent-University shall be examined in

the appropriate proceedings.

SD/-

(E.S.INDIRESH) JUDGE

SB

 
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