High Court Karnataka High Court

Ganashree B vs The Commissioner on 27 May, 2009

Karnataka High Court
Ganashree B vs The Commissioner on 27 May, 2009
Author: Mohan Shantanagoudar


-1″

IN THE HIGH COURT OF KARNATAXA AT gA,:>:r5,é;;f;i9.}EA:~x:-:*ai3_.5_}

Eetween :

Eilzzmg Ganashgggg _ . ”

Sic Be Baa-“:’;aia:1.V

Pxgfid aha :11: 117..

Bfiagat $131331 Afiiziariw 7 .V
S2:hmm;a1:1}ranaga:’3:’ -~ ,_ %
“§’uru’~.reke1*€ ‘I”—-3.i:.fi<: _ ' '
T:,1m.1~:"i.:::' Di'3%:'i¥::t V' _ .
Petiiignfir sinée vfiliflfii" '
Rep Vb? hm" §1a:1;:'z2z.i__ gtzarziizm

" V' ~.E'at}";:.a::f' §§:»_.-B;a:1ava;i9.h§ ' " """ " ' M f3'€%:ifi0:1er

$3§fg?é§a§9a§fana .9 Hogads, &€§s;.,}

Aim

< '.1. *£'he..(:é3mmis$i0ner

_ S@r::ia'.§…'.%i&if?ar& Daparimezrii
E35? F' E331; $332.8! B:2;1£::i:§:;?.g

"E%a::ga3me«5é9 {$5}.

VA .Z..:%”£’i;€ §}i;%”fiC’€{§I’ ikixaminafjan}

Kamxataka Secarzdacrjg Ed ucation
Exa;m§_{:a3£;%.m1 Ecaré
6?-E1 Cmss, Maiizwwzaram

téarigaisre:-55$} Q93,

:5. ‘_i”if1e Deputy” i}’iI’E:Ct0§’ (Admfiaisfiatiaan)
§{a.r33_atal<a Secondary Education
Examinatioxx Beazti
631 Grass, Mallaswaram

Bangalore-560 G03. _ H H _ K b

{By S33'. 5. Manohar, A{.%R.,)

'£'i1is Writ Petition is f1£ed"~u§;d.er $22? of
me Constitutjoza 9!' india prayingftg) 'quash "tl§.3{{‘i. thgtjz fbilowing :

%%j§;:’:§g;3

The’g:7%é*:zaricéVce§’i:%”§é’*««§;éi.i§9ner is that she is net granted

§chs§a;:js?;§p. :1’*:éa::t_’_fo’§’ séiheéuied caste candidatw thsugh she

§j%g.hest percentage if: SSLC erxaminaficn far the

p1i’e:fi€§:3_V%28’%3§%{;T;i.8ia:;lr:ia”eng sshedzsied caste candidates.

‘é.Manahar, ieamed Gevernment Advecate after

& g.ét:§73’i’:’zg;A éfiaructicns submits that the petitiener is granted

schmarshég as she tcppeé the iist of the candidates

1′ ” ‘ .§e £’anging m sc?:edu%ed caste categsry %n SSLC e><am%nat%<:;r: sf

,1';

E/7″‘

*3-

Tumkur Bistréct. Learned Gevernment Advecate ha§ _”ég:3;*c3d:.;ceci

the iést sf sanéédates who were granted the the

year 20@?~G8 aiafigwith memo. Tijg said !_is%:~c§.éariyT~:feyea$Lé thit-

the petétiener has secured :1-h§gfZ*né§t_1-éféaéksij-L%./§n”~.:V_SSi_C’=.5

examénafisn mm scheduéezti ‘caste ” icatiege_ry ‘A 3&3… is awaazriecfi
Rs.S,fl0Si- scheiarshig. In :(§_e§%g§’~s::_f’=t{je s’a’Ws.:~,__Ath§§ gréevanae cf

the petitioner does n0f’s::r¢%%z;e_ :9i::$§fa, _

3; Thjé 4é§:z§§rs1e7:r3e§rjt’ §:£¢§_1e.;§.:§he:s::u}e~’F’ dated 5.3.2099 is

jasst facféénd circumstances cf the case.
The s$’é{3_ ‘eafzd{x%$’e’§?:iAa§1{_?t”—z:§’}?ea%iy reveaés that the petétéarzer doa

ne%;’£a;ne§v§é?:§’r:’ ‘thé5’*.::;>vp tea stuéeng 9f the Statg who have

f§¥ig_hest éfiérié érs SS%..C examénatiore Fheéd in the yea?

?_-=f’;f$.f?44(;’E1S’;’… ___’¥5§j’e’ ‘tenth stufient in the merit: §§SC has gct 98.56%

v§There’a{s5 ‘*’-éfze petitianer has obtained §?.28%. Thus, the

‘ ” §ma’§:;’té§%§er :3 net entified far grant cf gchoiarship En Stata Levei

‘AA’–§é5c:%;§”2petEt&9r;. Hmazever, she Es antéfled to schnfiarshég wider

Bistrict Lave; compefitécn earmarked far scheduém

caswscéueduéed ‘mbe candidata. As aforemenfisneé, the

W

– 4 ,.

petéicmas” £5 aéready granted gchcéarsfiig of Rs,S,GGD/-. I:*;..%s;%ew

cf the same, may orders :39: be grafited in fav<3Ls:""i'}:3§"'%;'£%§}iée:.,

aetétianer.

Writ petéfien faéis am’ accard§r;giy;the*sam’e is

it is mafia dear that, if the granted a§é:;n ‘t’.;’ s noi:.>’;::;ij12a%€y’V

to the petétianer, the seam shafi b?e.:§isbnrs.et:._’é;c”At§9:=e ‘Viieiifiener
within me marath from thefi;-,;¥:e of«”Eéc_:?Vei9p:_ the arééé’.

‘ 2 *b§€/’i;?.§;*2;_