IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17380 of 2009(N)
1. KERALA FEDERATION OF THE BLIND,
... Petitioner
Vs
1. PRINCIPAL SECRETARY, HIGHER EDUCATION
... Respondent
2. VICE CHANCELLOR, M.G.UNIVERSITY,
3. PRINCIPAL MAHARAJAS COLLEGE,
For Petitioner :SMT.SANDHYA RAJU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :04/12/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.17380 OF 2009
---------------------------------------
Dated this the 4th day of December, 2009.
J U D G M E N T
The petitioner herein is the Kerala Federation of the Blind
represented by its General Secretary. The Association represents
visually impaired people.
2. The main complaint raised in the writ petition is that the
reservation as applicable to the visually impaired is not being
followed resulting in hardship to them. It is pointed out in the
writ petition that Exhibits P2 and P3 are in violation of the
Government letter Exhibit P1.
3. In the statement filed on behalf of the 1st respondent as
directed by this Court, it is explained that 3% reservation for
physically challenged candidates for admission to degree and P.G.
courses was incorporated in the community based reservation as
per Annexure-A Government Order. But, this Government Order
was cancelled and fresh Government Order was issued as per
Annexure-B. In the said Government Order, it is specially stated
W.P.(C) No.17380/2009 2
that 3% of the total seats will be set apart exclusively for
physically handicapped students. The remaining seats will be
considered as single unit for providing reservation mentioned in
the Government Order. The said Government Order was
communicated to the concerned Universities for implementation.
4. Learned Standing Counsel for the University submitted
that the Government Order will have to be implemented by the
authorities of the College.
In the light of Annexure-B order, the main grievance raised
by the petitioner in the writ petition has been redressed.
Therefore, this writ petition is closed with liberty to move again if
required.
T.R. RAMACHANDRAN NAIR
JUDGE
smp