Gujarat High Court High Court

Atishkumar vs State on 10 August, 2011

Gujarat High Court
Atishkumar vs State on 10 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8521/2011	 4/ 4	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8521 of 2011
 

 
 
=========================================================

 

ATISHKUMAR
ISHVARLAL PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MRS
NISHA M PARIKH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
RULE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 10/08/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
writ petition has been preferred by petitioner with a prayer to
direct respondents to consider his case as physical handicap person
and give the PH Merit Number as per the Rules and Regulations of the
Admission Committee.

Grievance
of the petitioner is that the petitioner is having more than 40 per
cent disability due to Polio but the Board for deciding eligibility
and suitability for admission against reserved seats for disabled
candidates has shown him 32 per cent disability and thereby
disentitled petitioner to claim benefit of disability in the matter
of admission in medical course and reshuffling in the course.

It
is submitted that the finding of the Board for deciding eligibility
and suitability for admission with regard to disability is wrong and
contrary to decision of Civil Surgeon and its committee which found
petitioner disable to the extent of 40 per cent due to polio.

Case
was taken up on 2nd August, 2011 and having noticed
aforesaid, following order was passed:

“From
the certificate granted by the office of the Civil Surgeon, Sheth
N.L. General Hospital, Patan (N.G.), Patan dated 5.2.2011, it
appears that the petitioner has been found to be 40% disabled due to
polio. Similar certificate has been granted earlier on 23.7.2007
from the said hospital. However, when he has been verified by the
Board for deciding the eligibility and suitability for admissions
against reserved seats for loco-motor disabled candidates C/o Dean,
B.J.Medical College, Ahmedabad, disability has been found to be 32%.

As
we found that there are two conflicting reports and one report is
given from the Government Hospital and other report is by the Board
which is also constituted by the State Government, we are of the
view that third report should be obtained from another board chaired
by the Orthopaedic. We accordingly
direct the Civil Surgeon, Civil Hospital, Ahmedabad to constitute
the board consisting of experts of Orthopaedic, Physician and expert
of the subject of which the petitioner is physically disabled and
submit the report before this Court by the next date. The
petitioner should appear, with a copy of this order, before the
Civil Surgeon, Civil Hospital, Ahmedabad who will constitute such
board and call the petitioner within 72 hours (three days) to get
him physically checked up and submit the report before this Court
immediately.

Let
a copy of this order be handed over to learned AGP Ms.Krina Calla
for information to the Civil Surgeon, Civil Hospital, Ahmedabad.
The petitioner be also provided with a copy of this order.

Post
the matter along with the report, if any submitted, on 10.8.2011
within ten cases.

Direct
service is permitted today.”

Pursuant
to Court’s order, respondents have submitted reply. Board
constituted by Civil Surgeon, Civil Hospital, Ahmedabad with expert
of Orthopedic Physician and expert on the subject have found
petitioner 40 per cent disabled and in their reply, respondent has
stated as under in para 4 :

“4. I
submit that therefore now it is accepted that the petitioner is
having 40 % disability and and is eligibility for conditions of
admission in the course wherein the petitioner is considered as a
disabled candidate and is given Merit No. 10-A-1. In next
reshuffling program admission committee will offer available seats
and branches in PH Category to the candidate according to his PH
Merit Number. And therefore, as already petitioner’s case considered
by the admission committee as eligible for the seat in the disabled
category petition would not survive and same may be disposed of
accordingly.”

In
view of paragraph 4 of reply affidavit at page 35 and in view of
such stand taken by the respondents, we direct respondents to treat
petitioner as disabled candidate and as per merit, his case be
considered in the next reshuffling programme and offer him
available seat and branches in such category according to his Merit
Number. It is expected that reshuffling will be completed within
four to six weeks.

Writ
petition stands disposed of accordingly with the aforesaid
observations and directions.

Direct
Service is Permitted.

(S.J.

MUKHOPADHAYA, CJ.)

(J.B.

PARDIWALA, J.)

anvyas

   

Top