_PL1'L't5'Lz:1f, District
IN THE HIGH COURT or KARNATAKA AT __
DATED "rs-11s '1m«: 23% DAY OF Auousiiéo 1 of "7 *
BEFORE V » 'V 'V
THE HON'BLE MR. JUSTICE A;Bnf*.rL'=1s;Azi;:E'1§£
WRIT PETITION 1\;Q_s. 1 779122./:20 ' '
AND £7714/20'},Q"{EDN~AD)
BEE} WEEN:
1. Kum. Ranjika M
D/0. Anand_e1 A__lVa _ _ _ V_
Aged abou't4;3I2,V§?earis 4'
R/a. Ishw-a'a1jaiii1vartgaI;:.,,. K ' ' '
Puttur3TaIuk_,. ¢ A 1 maftrowéfl In
DVK.-.%Dis't:iit=,-L '*<:./_ .. ' ' w-P- bro-1=+"41'1«\3-9*"
D/0'.,K.P. SL1IV€l.ifI__i8_I'i"~~__
Aged about 22 yéars V'
R/a. Meireel E:IQ'use'v_
Dai"b.(: Post" A. _ <3 , '" m";<:»~s€:. £1. 3"
..'__I{=3rr;1:{1i:1j»r'3.t-3o- V4?! 'W
{}3y.M5_'/_'_:=,, I)h'arn1.2i:sii.ree Associates. Ad\,r5.}
V' _ V'I"'h_r: Stale ()!"Ka1'I1ataka
"Rep. by its S€(:rc2tary
M.S. Building
_R-5 is s«e1'vv'e'd)V
Ambedkar Veedhi
Bangalore - 1
2 Special Officer
Centraiisecl Admission Cell
Central Junior College Buildirigliill A
KG. Road, Bangalore --- 2
3 The Registrar
Mangalore University
Mangalagangothri ~»« 574
4 NCRT National Courxeil for _ ..
Teachers Education': » _ --
New Delhi V
Rep. By its .
5 Vivekanfi-I1~da iflollege of'Edu.r":a'ii'on_ »
Vivek Nagar '{TE'11ei1i<i4lae}ff. '
Putttir: 5'Z4'2f.',l _ " . ' "
1).ip»Jj
(By Sn M. Keshavafieddy, AGA for R1 and R2
Sn. M.I. Arun,~,_Adv. for R:3*.,.~'
M/ s. Ashok Haranahalli Associates, Advs. for Rwzi
Petitions are filed under Articles 226 8: 227
of the'-.Constif_1ution of India, praying to quash the circular
' dated._26.4.V2.0_I'_G issued by respondent No.3, etc.
These?/Vrit Petitions coming on for Orders this day, the
, , .. 'Court made the following:
ORDER
The petitiollers were admit:i:ed to ~t»h.e,fif’1.Efi reSp?§11e{eI1:.iz
college for the study of B.Ed. Course
2009~2010. They are all g€’,11€’.1’E1l VI.I’i’C’1.’.1i e2ii’ad:1d:1′;e§p”?pb’e.,.,ihl;l¢i %
respolldent«University did ‘not a1pp_1f_c;\fe:_t1’1»e_j1’ the
said Course as per the (‘.O#’I’i’I-‘.i.v’..”L1£_1i'(:IE’1’Ei:,Cy5I:# ‘éiiVy’;’\!1:’1:1:exL1re–A on the
ground that the pe’1;iti§)I1e1j5″‘he.\?:e nlarks 111
the quaiifying. ‘ €]”‘}T1Jer_<'~::.4fV.r)::1r e''.'x'{he'':peti.tioners have
filed these writ–Vpe:tit;iyQns".3e'eE{1idg.e1"tiirectVior1 to the University
E10 approveyth-eir :1d11{is_Sic.n:'t'h.e 13? year B.Eci. course.
have heard: iearned Counsel for the pet.1'E.ion.ers and
V_1.he 'i'e.a1'1:eC1AC3rA'–.appea1'ing for respondent. No.1,.
Tlic%'v"§f{1.1les f1*amed under Se(:tio1'1 14(1) of the
44'Ké1:z1;;1_t21ké{"fE3cIuc21ti011al inst'ii;ut.i0n {Prohibiiion of Capitation
eI_*e'e_V}V"';'\C1',. .1984, pr0vic}es for seieetion of Carldidates for
E
'1;
acimissioii. to T.C.H and Biici. Course. Sub-Rule (2) of Rule! 3
provides for eligibility criteria for admission to B.E;§i_’.’ eo’L1rse;’ 3
The rninimum marks in the qualifying exaI’i3ination’ forj
admission to B.Ed. Course is 45% iifease of the _{iai1did’a{tes”‘.
belonging to SC, ST. 01 and
Categories as specified in the Vl’Cl_a€\V§1’I1l ordersufr;arn’e§i””by’V’the
State Government from time tot.tin:1e–.s”n.d 50% ‘in. respect of
other candidates. Sub–Ruie. provides for
determination of merits to Course. The
NCTE has issfied prescribiiing the norms and
standards for iéaaing to sea. degree. The
said 11otifieetti.on force w.e.f. 31.8.2009 and the
norms and st:111dard’s f1Xed~*”by the NCTE are the minimum
‘Ws’tai1déi:rd$.,r:’Th.e e1ig§i.bi–§-iiy criteria Lander the said notifieatioii
.7forVaCi1<nis'sVion:'iro'B-Ed. course is as "under:
'' . . ''''vfa} \Vfi..h at. Eezist 50% nmrks either
'x"i"r1 the i3Erel1e1or's Degree and/or in the Masters
j deigiiee or any other qualification equivalent
. itii*ieret,o. are eligibie for admission to the
p rogremmie.
‘~;,«,w»«»~w
him
the brochure and the Rules. the Rules will prevaif. E-3if1s.*._e_é:–«_tV”F;e’::u
petitioners are not qL121iified for admission to E.h(j”.”<;.:?Ol1_I:'§'ti'v.r'-, '
question of approving their eldmission and péi*iiI'i*ft_ji11g"i,h€;rr:-_
to appear for the exanunation does'-not.'"arise':»._ 'I~'hé;'eu
rnerii: in these writ petitions. Th[V€y.._are a(:cd1Vdjx1g}vyA ::{1s:z.1iss;ed.
No costs.
‘ 313,599
Cs