1N THE HIGH COURT OF KARNATAKA, BAb§bx'AfifjRE-'.
HATED THIS THE 19TH DAY QEf.»D_ECE2\}l'}é5F;f~§V, Qmsk % k
BEFORE'; % A
THE HONBLE me. AJfi1fr%JVVC3.}§:is;gi;a 4 1
WRIT PETYFION N0 10fi5fio13j 2308:
BETWEEN: V é
1 INDIRA GANi3I~iI'SCHOOL."'OF 1+:t.:fRs1NG
HOSADUE3:{3A TALEJEQ; CHITRADRUGA DISTRICI',
Rspmatsrsafrgsin I§3Y'1T1'S --.S£')CRERARY,
Sm'B.r§.ViEEr*aA,';A;(3EaABoUT 39 YEARS,
W.j.()_SRI;iI§;;H,KRiSH1fiiA..MURTHI
R/0 ViI3=HY!i4NAG«AR, III CROSS,
(3HEi'1-"iAD"£if:Qg}A, u %
. .. PETITIONER.
. A (By5sr:_ 'HV%%KA1d*1*I~zA%§¢_AJA, ADV. )
*1» STATE OF KARNATAKA
REPRESENTED BY ITS SECRERARY,
DEPARTMENT OF HEALTH AND FAMILY
A. WELFARE {MEDICAL EDUCATION)
, "gM.S.BUILDING, VIDHALNA, VEEDHI
' BANGALORE 9.
' Viz THE IDIRECZTOR
MEDICAL EDUCATION,
ANAND RAD CIRCLE,
BANGALORE 9.
3 THE REGISTRAR "
KAIeNATAI<A STATE NURSING COUNCIL,» '
ANANI) RAO CIRCLE,
BANGALORE 560 009 I
4 THE SECRETARY . -. 1
KARNATAKA STATE .NU__RSING_ EXECU
BOARD, VICTORIA HOSIAITAL,
BANGALORE 560 002 * I
5 THE SECREARY _ g
INDIAN NUSRINC} OOUI' 'CH._., - A
COMBINED CO.UI'€CiLS--B1_JILDING,'
KOTLA: 'TEM¥?LE..LA3§E,
NEW...D.ELiH_I_~_~_1~10 092 ;'.
RESPONDENTS.
(By Sr: S. MA;*J0.HAR;..A’;–G;A. FOR R1& 2;
SR] S*HI\’ARU3RA.’ADV, FOR 12.3;
SR1 S.G..__PANBI_’F’,:ADV_’; FOR R4;
SR1 .S.S. IIAVISISI, FOR R5. 1
“I’I~IIS..WP’V1?’1i[;}§”§Iv3 UNDER ARTICLES 226 AND 227
A VjOI:t%TIII;S <;Ozs:STII*IITION, PRAYING TO QUASH THE
PROIOESOIISSS AT ANNEXURE K D'I'.18.'?.20()8
IIsSUED–.I.wzTHS R2 TO 4 IN SO FAR AS INSISTING
FOR v_RE_ Gr;)GNYI'ION FROM INC AS A CONDITION
PRESIDENT FOR PERMITTINO THE STUDENTS OF
_I.PETITIONI:«:R INSTITUTION AS LISTED AT ANNEXURE
I53}-TOR THE EXAMINATION TO BE I-IELO ON 4.8.2008
=._B¥..'1'HE ISSUE A WRIT OF' CERTIORARI AS ILLEGAL.
DIRECT THE RESPONDENTS TO PERMIT
u STUI3ENTS OF' THE PETITIONER INSTITUTION LISTED
AT ANNEXURE E TO WRITE THE EXAMINATION OF
NURSING SCHEDULED TO BE HELD ON 4.8.2008 FOR
THE ACADEMIC YEARS 2007-08 wr?HoUTeeii§S:Si'*iz$1To.ii' –
FOR RECOGNYFION FROM i.N.C. % e e
THIS PE'l'I'I'ION COMING cm FORFORDAE'RS,f1"HI$".
DAY, THE COURT MADE THE FoLLow1No; ' A
OR§ERx ' i
Even though the m.atter__ii'$»v for" on the
application for dizectioiagiiivsritli' it is taken up for
finai disposal.
2. ‘Pi’1e”pet:§t.ioiie:;* i1:Stitt1*ci6I’i” was established under
the and Health Visitors
Act, 196 1’.@A” reeogtsition was accorded to
” instittition. Students were admitted to
under the State Government quota.
Iias ‘::been permitted to admit the students
and allotted by the Deparment of District
Welfare for 831’. students and also the students
‘ V’ by the Director Medieai Education under the
quota. The petitioner institution has paid a sum of Rs. W
i
25,000/H towards the insmction charges _
for inspection. _– ” —
3. Mr. Kantharaj, learned eoiinsei
petitioner submits that due has n
accorded by respondent-5′,”<irxdian Councfl Vi
(INC). Having regard ._ of that
the petition does not" for~.,iVve-onsifaieraiion. But,
however, " a direction to
respondeI1t–4ilto a n' n
Panciiit'; .1e_an1ed counsel appearing for
resiponziem.-4-',_V's1ii3o:iits that he has to verify as to
sszghethef .i:I:e of the petitioner institution had
_ _:ia}g_pea:ed for.t1'xe examination.
Hence, the following order is passed:
Petition is dismissed as having become
ifxfmctuous. Responc1net–4 shall announce the results W
{T
of the students of the petitioz1er_,i:1~.31;i4t11t§1'<$V£i '4i:i':: éjaéy 'A V'
appeared for the exaxninattion.
Petition stands j _
Mr. Manohar, «is to file
memo of appearance -.
Iudge