High Court Kerala High Court

Kerala Federation Of The Blind vs Principal Secretary on 4 December, 2009

Kerala High Court
Kerala Federation Of The Blind vs Principal Secretary on 4 December, 2009
       

  

  

 
 
  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