High Court Kerala High Court

Aswathy.P. (Minor) vs State Of Kerala on 6 September, 2010

Kerala High Court
Aswathy.P. (Minor) vs State Of Kerala on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27020 of 2010(B)


1. ASWATHY.P. (MINOR),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF MEDICAL EDUCATION,

3. DIRECTOR,

4. PRINCIPAL,

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/09/2010

 O R D E R
                       ANTONY DOMINIC, J.

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 27020 of 2010 B
             ```````````````````````````````````````````````````````
             Dated this the 6th day of September, 2010

                            J U D G M E N T

In response to Ext.P3 prospectus published for

admission to various courses including B.Sc Optometry, the

petitioner submitted her application seeking admission in the

physically handicapped quota. It is stated that on the strength of

Ext.P1 certificate of disability, she was granted admission and she

joined the course as well. Subsequently, acting upon Ext.P8

issued by the third respondent, the second respondent has issued

Ext.P7, cancelling the admission of the petitioner. It is challenging

Exts.P7 and P8 this writ petition is filed.

2. Petitioner submits that going by the provisions of

Ext.P3 prospectus, a candidate with 40% disability is eligible for

admission in the physically handicapped quota. It is stated that

Ext.P1 certificate of disability certified her disability at 45% and,

therefore, being an eligible candidate, her admission could not

have been cancelled.

3. However, Clause 5(3) of the prospectus provides that

though 40% is the minimum disability required for admission, a

WPC.27020/10
: 2 :

State Level Committee constituted by the Government in the

manner as provided in sub-clause (4) will examine and assess the

disability of the candidates, who are provisionally included in the

physically handicapped category. It is stated that only those

candidates, who are having minimum 40% disability and are found

to be physically suitable by the Committee for the courses opted

by them, will be chosen for the course. Ext.P8 shows that a

Committee as provided in the prospectus was constituted and that

the Committee examined the petitioner and assessed that she has

disability only of 30%. It is stated that it was therefore the

petitioner’s admission was cancelled.

4. When this matter came up for orders before this Court

on 31-08-2010, this Court directed the learned Government

Pleader to obtain the disability certificate issued by the Committee

so constituted. Accordingly, the learned Government Pleader has

produced the certificate which shows that the disability of the

petitioner was found to be only 30%.

5. It is obvious that in terms of the provisions of the

prospectus, the disability of the petitioner was assessed and

WPC.27020/10
: 3 :

disability was found to be only 30%. If that be so, the petitioner

does not possess the minimum required disability of 40% in order

to enable her to seek admission in the physically handicapped

quota. Therefore, in terms of the prospectus, her admission was

liable to be cancelled and this is what has been done by Exts.P7

and P8.

I do not find any illegality warranting interference. The writ

petition is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
aks