Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Eepthi Sindhu Bhargavi vs The State Of Telangana
2025 Latest Caselaw 5693 Tel

Citation : 2025 Latest Caselaw 5693 Tel
Judgement Date : 26 September, 2025

Telangana High Court

Eepthi Sindhu Bhargavi vs The State Of Telangana on 26 September, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy
     THE HONOURABLE SRI JUSTICE P.SAM KOSHY
                     AND
           THE HONOURABLE SRI JUSTICE
            SUDDALA CHALAPATHI RAO

                       W.P.No.29705 OF 2025

ORDER:

(per Hon'ble Sri Justice P.Sam Koshy)

Heard Mr. P.Ugender Reddy, learned counsel for the

petitioner, Mr. R.Nagarjuna Reddy, learned Assistant Government

Pleader for Health, Medical and Family Welfare Department

appearing for respondent Nos.1 & 2 and Mr. T.Sharath, learned

Standing Counsel for Kaloji Narayana Rao University of Health

Sciences appearing for respondent No.3 (for short 'the

University').

2. Petitioner seeks consideration of her prayer for registration

for admission to MBBS course under SC Group-I category and

participating in the ongoing counselling process for the academic

year 2025-26. She is a native of Telangana State. According to her

representation dated 23.09.2025, she has not applied for

registration. The date of applications was also over and the website

was closed for registration. Petitioner contends that she has fair

chances of getting admission in NEET.

3. Learned counsel for the petitioner submits that the

respondents may be directed to consider the representation of the

petitioner in line with similar order dated 16.09.2025, passed by

this Court, in other case such as W.P.No.27838 of 2025.

4. Learned Standing Counsel for the University submits that the

last date of applications for registration has been closed and the

University cannot extend the date. He submits that the counselling

process has commenced on 15.09.2025 after the issue of 'local

candidate' was decided by the Hon'ble Supreme Court vide

judgment dated 01.09.2025 in Special Leave Petition (C)

Nos.21536-21588 of 2024. Therefore, the University would not be

in a position to entertain the petitioner's application for registration

for admission to course under SC Group-I category. It would be a

futile exercise.

5. Having regard to the aforesaid circumstances and upon

consideration of the submissions of learned counsel for the parties,

we are of the view that since the admission to MBBS course has a

definite timeline required to be adhered to by the University and

the cut off dates for application or counselling are sacrosanct, there

is no point in asking the University to consider the petitioner's

application for registration and participating in the ongoing

counselling for admission to MBBS course under SC Group-I

category. Therefore, we are not inclined to issue any direction to

that effect.

6. Accordingly, the instant Writ Petition is dismissed.

7. At this stage, the learned counsel for the petitioner submits that

in case the date of applications for registration to the above course

is extended, the University may be directed to consider the

application of the petitioner for registration for admission to MBBS

course under SC Group-I category.

8. It goes without saying that in case the date of applications

for registration to the above course is extended, it would open for

the petitioner to make such an application, which would be

considered by the respondent University in accordance with law.

There shall be no order as to costs.

Miscellaneous applications, if any pending, shall stand

closed.

_____________________ P.SAM KOSHY, J

_________________________________ SUDDALA CHALAPATHI RAO, J 26.09.2025 Lrkm

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter