High Court Karnataka High Court

Vinayak S/O Chandar Kalal vs The Principal on 12 February, 2009

Karnataka High Court
Vinayak S/O Chandar Kalal vs The Principal on 12 February, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARKATAKA
CIRCUIT BENCH AT DHARWAD

DATED TI-IE3 eras: 12:» rm? or FEBRUARY',-« _:QO€19V  "  

TI-IE HON'BLE MR JUSTICE M01-my 77:

wan' PETITION No.3i):i'38]2008(Em€e_E;?§)'"  

BETWEEX:

VENAYAK, S/O CHANDAR,"I{ALAL,  1
AGE: 1? YEARS, occ: STUDENT  1
R10 NEAR N'I'TF', nHARAwmT>,-- 

'I'Q,/ D133'. DHA.R'».s:.A'1j3--. _ _   ~
i¥EPRESEiNTED3._BY His NEXT FR1E1s:r;-- V
AND MINOR ::GUA'I»21I)"i E\IA__ AI'!-D .H1~~s_F'ATz.gER'

SHRI C}'i£&3?éI13AI§;VS/5f:':S;M\}1BANNA,"KEXLAL,
 __   . j PETETIONER'
(BY SR}. '-s3Hi242m.Rs:.a;'*A, N;3:::;.,§3':§;s,;~4T, ADV.)

AND: _-- .,

 *:3t}{i'};<": :f~aI21Na~. D,':%13-£;¥I§*I$JIs:R'&';I*1'2* COLLEGE,
1N;:ER KM? I3rFH&RAWAD.

; 24 '14i«£2'«: §>§§1N'EN'i'-s
(BY M/S. J.S.SE~{E'I"I'Y ASSQCEATES; A:>v,..§c~.1?'v-1:. ;m::v'.V_ me 124 TO R6)

THIS WRIT" E3-fi>11f1;Q'N.I1Vs__ ;i+"'1LEf} :;¥_N1)_E:R ARTICLES 225 'AND
227 OF' THE cVor:s'§'1TU'?1oN'-c»AF«_1N:>mgPRAY1NG TO DIRECT R1
TO DEJCVLAIRE} :§§'_.XAM"iNA'i'1GNVVVVQF THE PETITIONER AS

Haviweivlfiasséb'V1:~¢_._AL:, ---":+_§:2:..._%z.133ECTs IN PUG 1 YEAR Ana

Tms "'~.:;;>21':fV §>i«:Ti*1irGN:"_'"s30M1NG ON FOR ORDERS, THIS
mar, THE comm MADE THE FOLLOWING:

'  " -VThaV4j:zefi%,r§£}n,cr, in this writ petiticm, has prayed for the
folifioéihg  R

' z """,VI£.' To issue: c3r<;ie:r or direcfion er writ in

 AX ,t}3.£: mimm of war? 01? MANDAMSS dimcfing the

V' * ..:'fj§.é;p0ndex1t No.1 to éeclaze the examnhafion of the
 petitiexxer as having passed in 311 the subjects in
P.U.C. i YEAR, ii: the interest Dfj1ISfZiC€ and equity.





ill. £33126 order or direction in the nature
of Writ of Mandamus digesting the respondent No.1

to hale} the Examinaision for Kannaéa language {gig
P.E}.C. I year as a special case and in the eveiii’
petitianer getting through the said subjccfi ~’-‘
Exaznirlation to admit the gzetitioner
year as a consequential relie:fmit1″t§;;e’–.« i1z;te§fe’$:t_ :c>f–:7

justice and equity.”

2. The recerds that the” had
apgeamd for P156 I held month af
Mamh 2008 with mgigeaieéfi _-~«I§£3v:.E§{i’_?_{)88 from the

}:’espon<?1ent's §§Eo.'1:;§e11ege. g'}'–15£e admissicn ticket of

the pei:ivtio1;:erAVie–"}{':37etiI1Ccfi"'a:_ Annexure "A" to the wait petition.
In the exa1:£1i:1aiti.;532,4;3'etitioner bilec} in 5 subjects viz,

Kanygada, P.Vh3;':«::}eS,"'CIien..1'isuy, Mathematics and Computer

"Sefie'eee';"L 'If"h~::;.s, themfpetitioner filleci up examénation form to

~ 9' subjects for supplementaxy exaezination

which xeaeivekebeeduled to be held in June 2008. Accordingly,

jaetitioner was given the admission ticket for

,j$':;zp§};ementa1'jy* examination which was scheduled to be held

.'v'ff€}m 03/35/2093. The Copy of the admission ficket is

pmdueetti at Arxnexme «~–~"B" to the Writ petition. According ta

\J'

Q

the petitioner, he Went to the examination bail to attend the
Kannada Paper on 04/ 06/ 2008, but was met aliowecl tei'–attend

the Kannada paper on the said day hy

cancemed stating that the petitiofier has paesetieb

Kannada Examinatiofi. In of' €315 bf

petitioaer, excegzt Kannada, is 'haxre ._A:.1tte1:.&eeI'~..VbVthe

zest of 4 subjects and the fias the V

subjects namely Physécs, Mathemexfies and
Computer Science. Tie felt that he has
cleared anti gQf.ii;r9ug:hmgjfi::f:j;e' iizent to the college
for taking Ii But he was denied
admission, grouxiii that he has not
passediflfilze of the I year PUG. Hence,

this Writ Apetitioxx for" eifefemenfioned reliefs.
'Y'o._»s11ppo1.*'£'. his contention that the respondent–

did' the yetitioner to attend the Kannaada

._.P;:1pereA='f1"$iz;i§.r1e§;entary examination, the petitioner has relied

Iipqfi the edeflesion ticket Annexlzre "B" issued to him. 11:1 the

P4

sa£d admission ticket, two subjects viz, Kaflnafia and Engiish

are scored of.

4. Sri J.S. Shetty, learfied co11nsei”‘%j;{:});:2¢i3;1;i1i:g”

behalf of mg 13: respondant opp0:;édV «_ 9

contending that scaring ofi’ tht:

in the admission ticket is n0tV€i0_¥iE:V,by ._C8iiég_¢

but is done by the petiti{}ncr§1iis1.§f.=:}f; Vsvixppezt his

contention. He further first respondent

coiiege 5 subjects including the
Kannafia the petifioncr has to attend 5

subjects. flj17at.. {§ick marks are found as against 5

V. suhfi3.¢Alud’ij§g« Kafinada paper.

V “E33 “<:'%§i:t§nfi0ns urged by both the learned advecates

are on the facts and hence, caxmot be gozzm into

in t2ii::; paétiong $121: the fact remains that the petitioner

VA "failed in Kannada subject, The said fact is not disputtié.

' ft; View 0f the: matter, the pciititmmr has to: pass me

u H I{a3:111ada subjfict of I yeafs PUG before proceeding t0 the E}

ytaar PUC. As afcmzmantiomed, the admission ticket

the first respzmdent co:ata3:1' S 5 tick marks '

Kannada paper. Be that as it may. fiE"$'i11c.t: tlége 1f,1a;e.,

not gassed in Kanxzada subject, he xéézy $9

the Kannada paper at $1233: 'tht: Iiéxt_ 'it is = L'

brought to the notice Qf 'jibe 's31pp] €2mentary
examination are schedu1éii.'ij§;.V:_t;¥§£c*».I;1o11th of March,
2099. The intefatsf Of jufsfiée' {he petifioncr is
allowed to Ycafs PUC in the
said txaxninafiaffi" fees and by fulfilling all
the nec:£:_$Sz21_.1'_<;A A ffi$i%r:';a_:J;i'sti¢S;, f;»'&¢c0ifling1y, that: following order is

made:

. _ rrégiggondents are directed to gaemait the petitioner to

. ‘v'{i.3V»ifl&fl1’¥’;:;?lI}.Ei”i.i(3Ii form: in respect of Kannada paper

relaifing I year PUG and shail gzermit the pefitioner to

“”‘-_ ‘*a§:1:cné.’ Kannada paper in tht: ensuing examinafion

‘ l sCh.e§;uled to be held in the menth of March, 2009. The

VA _»v§_§{=:ti’a’oner is dimcttd to pay the necessary axamination fees

V and other incidental expenses.

F’)

kzmv

Sn’. K.B.A£:i]:1yapak, learned Additional _
Advocate appearizzg for ztspbndcnts 4 to 6 and
learned counsel appearing for 1″ fves;L§§)i1§i§é3;t’: as..:

pefifioner shall co:a;zmu1zicate_€1},is d1’de r*~ to A.¢Vof1cé::’1f§éd. L.

authorities for facflitating the ‘fiefiifioner io_ for the
fix _ mien’ – .. .. ,\