IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED Ti-IIS THE 22"" DAY OF SEPTEMBER 2008
BEFORE
2'31; I;f0N'BLE' muUs:rIc1«:s. ABDUL NAZELER', ii ?;%= C % M »
u«mrPEnr1oNN0.1231zaa9s %¢
Between:
1 Sunila George,
D/o George Kutty M311,
Aged about 19 years,
C/0 Hotel Samarat, V '
NearTaxiStand, ~
MountAbu~--3075 01. '~ _ '
2 Nidhisimn.
Aged 8b6fi£V.l9'y¢ars;'- '
. No.4," Hospital,
- X r/a 5"' Ho-get,
=-.1__'~Io.2354/3. 11'" cm 1* Main,
zfiszgcx, 1" stage, man Layout,
x T Kal5za=£magm', Bangalore-560 084. Petiti%.
~ of; Year B.Sc. Nursing Course
2007-2008. The college has sent the lifi of
course in question for the aforesaid
< not approve the admission of the patitionem on the
%%g;.nu1;d%¢ha: they do mu have eligibility for admission to me said
And:
Rajiv Gatmi University of Health Sciences,
Kasia, 4"' T Biock, Jayanagar, A ' . A '
Rapid. By its Registrar. 4' '
(By Sri N.K. Ram&, Aadv.)
This Writ Petition is filed 226 8:: 227 19f the
Cowinztion, praym to the%&%h_i=pu@r!wd
approval list dated l5.9.20G8'~~vide "'..D', in so: far as
This Writ Petitjm en; Hearing 'B'
Group this day, the fatilldwihgf' =
The " led to Iad1an' Amdemy College of
K\.
N
A_ the Ui1ivm:s_i_1y.'io pemfi the petitfioners to
ofthe preseni case andinthe interwt of
_ ja1V$'i§c:re..=A"
oourse,whichiscleatfi'omfl1edoctnnenta1Annexure'D'.
Therefore, patitioners have filed this writ petition seeking
following reliefs:
"(a) ISSI16 a writ in the nature X j .
writ/order quashing tine = %
Approval List dated 15.9.2003 igjvsg
memmmm «mm
(b) Deciare that the ogéme to the
B.Sc. Nmsmgeggm in thé'_--.1r;ciian
College 79f the respondent
university; gm _vaii4:£_ a’fi.-;d’.ir£ with the rules
and mga;1auo::s.ko1*%-mg Univarsity and direct
mas; order or direction am this Hon’bie
K
t-
2.LeaxnedC%forflxepeti1ionerswouldooraetxltha£
petiticners have appeared far Senior School
Examination in the yw 2007 and fiey have passed
examination. The petitioners have ‘4
cam as per Atmexurcs ‘B’ and ‘C’ ‘i.§:”fifl”V*@ ‘..A
cemended that they quality’ for to V Q ém ‘.*1-se–…V. was
per the mwnded ordinance It is
wgued that em University their admission
to the aforesaid course;
have fiaited in theory
%%%% andth63’haveobtamed’
Univwsity is jusfified in not approving
IL
*9
forty percmofthetotalmaxksinsciemesubjectsand
mgfi&oftm e ”
5. Theme is no dispute that passing of Cmtrfll u
5 WE] .m(‘CBsE,f0H )3 M
to a in P.U.C. of Karnataka Stae. A A _y 7-T
at Annexums ‘B’ and ‘C’ show that jhavg
the Senior School Certifimte htlie –(2,B,§:.E.
Therefoxe, they satisfy the per the
Ord1nanee’ . more than 45% in
fear msb5ects§,:;an:e1§v, Bioiosy and English
‘I’herefo:’e, they criteria. Though the
fa_ilecVi componem of ‘Physics’ wbjed,
-CBSE e in accordance with the
.7, was examin:n’ g a similar question in the «me
.5: J§s,m{*FI:ENA PHALGUNAN VS. THE RAJIV GAMJHI
V
UNI VEILSITY OF I:IEAL1TH SCIENCES’, BANCMLORE’ — 200.3
(6)K£J’339,whereinithasbeenhe!dasunder:
“There is no dispute that bf’ L.
exammat:’ ‘ens is equivalem to a pass oi”‘iIfie~ , «. ”
Karnataka State. A mom has c_B;’sV.E;.i%jooooo
exammat1’ ‘on is also eligible for a¢ioo§io;Vm»a}.o3;D§s.
Course. an, the «of is
order to become e.ligibIeB.D.S.
Course as per' the University soouid nova 50% of the
Biology, a’.i!…Vta1mn1og#;he§_._..’L’besides, she should have
al’sc§ passed in safid mbjects also. Since the
fa11oo%io’ the theory paper of ‘Physim’,
is The petitioner has secured 15 masks
aogooysoooooory; 23 in practimls, the sum total or
L w$mi§44’frwlm,andifme matksofboththeflieory
oaéoacioao taken tomm, petitioner is to be
“if as having passed in the ‘physim; subject. The
“ootmooa-sfhouaobodoolarodashoviogpaosoooame
‘ Physics subject also, and the objection of the
In penmt’ them to oomptae the
% §m.¢é492oos
Univmsity holding that the petitiona is not eligiblfzfié.’ A’ ~.
3. The aforesaid decision is directly ) % _ %
this case. ‘I’hcrefore, the
holding that petitioners are not ;e.I.igibi¢: :¢tm
9~ In “W accordingly
anowecs. The V. % Anaexure ‘D’ in
so fin’ as petitioners to t&
aforesaid respondent is directed to
approve we the aforesaid course for
thc reievam Rcguiatiom of the
Sd/-»
Judge