Citation : 2023 Latest Caselaw 3723 Raj
Judgement Date : 27 April, 2023
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 18420/2022
Sachin Ganoliya S/o Shri Madan Lal Ganolia, Aged About 23
Years, Resident Of Ward No.27, Ganolia House Regar Mohalla
Rajgarh, Sadulpur, Churu, Rajasthan.
----Petitioner
Versus
1. Rajasthan University Of Health Sciences, Jaipur, Through
Its Registrar, Sector-18, Kumbha Marg, Pratap Nagar,
Tonk Road, Jaipur (Raj.).
2. Controller Of Examination, Rajasthan University Of Health
Sciences, Jaipur, Sector-18, Kumbha Marg, Pratap Nagar,
Tonk Road, Jaipur (Raj.).
3. Pandit Deen Dayal Upadhyay Government Medical
College, Churu (Raj) through its Principal and Controller,
Shekhawat Colony, Churu, Rajasthan-331001.
----Respondents
For Petitioner(s) : Mr. Himanshu Choudhary
For Respondent(s) : Mr. Sangram Singh, G.C.
Ms. Vrinda Samdani for
Ms. Vandana Bhansali, A.G.C.
Dr. Mohit Singhvi
Mr. Sheetal Kumbhat
Mr. Mahendra Vishnoi
Ms. Akshiti Singhvi
Mr. Aman Gaur for
Mr. A.K. Gaur, AAG
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
27/04/2023
1. Learned counsel for the respondents submits that the issue
involved in this writ petition is no more res integra in view of
judgment dated 28.11.2022 passed by Hon'ble Division Bench of
this Court in bunch of writ petitions led by D.B. Civil Writ Petition
(Downloaded on 28/04/2023 at 11:26:25 PM)
[2023/RJJD/012312] (2 of 2) [CW-2488/2023]
No.11767/2022 (Shashi Kanwar Vs. Union of India & Ors.). The
judgment reads as under:-
"Heard learned counsel for the parties.
The petitioners have not been able to clear the
MBBS first year despite four attempts. Therefore, the
petitioners are challenging the validity of Regulation
7.7 of the Regulations on Graduate Medical Education
(Amendment) 2019, which provides for a maximum of
four attempts for clearing a particular examination.
The validity of the aforesaid Regulation has been
upheld by the Division Bench of the Delhi High Court
vide its decision dated 17.11.2022 passed in WPC
No.13180/2022 and connected petitions.
In view of the fact that the Regulation 7.7 is
intact, the petitioners cannot be allowed any fresh
attempt to appear in the MBBS first year course. Any
such concession or grant of fifth attempt would be
contrary to the statutory regulations.
Accordingly, we find no merit in the writ petitions
and the same are dismissed."
2. Accordingly, the present writ petition is dismissed.
3. All pending applications also stand dismissed.
(DR. PUSHPENDRA SINGH BHATI), J.
C2-6-nirmala/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!