High Court Karnataka High Court

Mohd Samee vs Visveshwaraya Technological … on 10 March, 2010

Karnataka High Court
Mohd Samee vs Visveshwaraya Technological … on 10 March, 2010
Author: Subhash B.Adi
WP N0.4I58 of 2004

IN THE HIGH COURT OF KARNATAKAH

CIRCUIT BENCH AT DHARWAI_)H__'41: . 

DATED THIS THE 10TH DAY OF'  '  _  

BEFORE Ml," 1 

THE HON'BLE MR.JIJ$TIcE_StUBHAS:§: fB'.tA1:§IH  _

WRIT PETITION No.u43.z58 /1200?:-~

BETWEEN:

1. Mohd. Samee   '
S/0. Ahmed_I3agewa;1i, V 

Aged about 320 }ye_ars,'- A 1

Residentydf   

Mangoli Road, 5,

BijaPt1r;t5~.85}101'E§i~:   H

2. chahat A.shé_i1:h;e«VtH%tttett.Ht  H

D/0. slat Shaikhf' .' 

Aged about 2'O.yt:ar'3, 

Retgiding at J.~M.Road,

 Bvij.aipur--58x6101'."' %%%%% 

     
' D"/.0,  Th akur,

Aged ab~oH;1t19 years,

Residing at College Hostel

  AMa1ikvS"8.nda1 Institute
 V. A or Architecture.

 Sari. Harish.S.Maigur, Advocate for P2 86 P3)

...PETITIONERS



WP No.-4158 of 2004

AND:

 

3.. Vishveshwaraya Technological
University, by its Registrar,
Nehrunagar, Belgaum.

2. The Director of Technical Education  
Palace Road, Bangalore.    i

3. The Principai, Malik Sandal Institute or  
Art of Architecture, .    _ " A'   
HUDCO Cross, Bijapur."   ,.RES~,E'0ND-ENTS. '
(By Shri. Aravind.D.Ku1karn_i_,_'Advocate if'o1'_R}. 
Srnt. K.Vidyavat,lii,.._AGA for  A it
Shri. K.N.Pati1, Advocflate for R"3}"  "  _

This writvpetitio_n i__.s«.f1'1ed 'ur_iderVvArtic1es 225 85 227
of the Constit'uti_o11 poi' ._India]j; . praying to direct the
respondent N"o._1"t'e .a'p-pjrove..rth'e admission to the B.E.
Archite_cture.Vpco9t:r_se to' the "pe.tit_i.r5ner, and etc.

 on for orders this day,
the Court rnade-the 'following:

ORDER

A Vi T. in this writ petition have sought for a

di’rection.–t”o_. respondent No.1 to approve the admission

“-.to the Architecture course and also for a direction

respondents to treat petitioner Nos.2 and 3

eligible to BE. Architecture course.

e$’s&E’/+

1.

\o’VF’ EVU.’+.l.DC U! £UU’+

2. Petitioners had appiied for admission to the
course of BB. Architecture to the respondent No.1~
University. It appears that, their applications were not
considered for admission on the
petitioners are not qualified for the
inasmuch as the petitioners ”
aggregate marks in optional
Mathematics and any one :CJhemistry,
Bio–techno1ogy, con€.§[ute:§ Electronic

and Information Scie-1’1ce.:f V

order dated 27.01.2004,

directedg’ and 2 to admit the

‘peé;i’tior1ers “‘toiB.E. Architecture course. Now, the

‘p_e’titi:onergs’«-._have flied a memo inter alia stating that,

siucicessfully compieted the BE. Architecture

along with the memo, they have produced

i’ma_rks statement issued by the 1st respondent–

Ailiiiniversity. The marks statement shows that the

%”a

WP No.4158 of 2004

petitioners have completed BE. Architecture course

successfully.

4. Petitioners rely on ‘
communication issued by thveiiiiVD’i’1*e._ctor-:’of it
Education to the Chief *Edueesen.,
Department, opining that forflthe pui’pose’ofliadmission
to the BE. Architecture. _cou_i-ss”e,–.,p instead of 50%
aggregate, it should all»Vthejvvsiubjects. He has
also relied prescribed by the
Council is stated that —

a:”Nolc1ai5ic:li(;l_a.te,’«VT§i/itlfi less than 50% marks in

aggr’ega’te_,’* be admitted to the
architecture ii~,r_:iou.rse unless he/she has
passed .e;;_an1ination at the end of the new

Vsczheme of Senior School Certificate

or equivalent with Mathematics

tjfilriglish and subjects of examinations at

it IO-i-2 level, subject to an Aptitude Test.”

,l”‘u.A’I’ie’ submitted that there is no requirement as such of

aggregate in the optional subjects. Relying on that

éu’

‘5’ \