High Court Karnataka High Court

Kum Roopalaxmi vs The State Of Karnataka on 14 September, 2010

Karnataka High Court
Kum Roopalaxmi vs The State Of Karnataka on 14 September, 2010
Author: S.Abdul Nazeer
.....l....

IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 14'-*1 DAY OF SEPTEMBER, 2010.»

BEFORE

THE HONBLE MRJUSTICE1 SABDUL  "7  '

WRET PETITION No.26832 (W26-10'    

BETWEEN:

KUM. ROOPALAXMI
1:)/o LATE KRISHNA DEV

AGED ABOUT 24 YEARS

R/AT DOOR NO."i'm112,

MOIZ)U-- SAGRU WARD, ._ # ~_  V .
MANOLIGUGI. SHIVALLI ViLL._AGE;._  

UI)UPI~5'i'6102   '  ;V  PETITEONER

{By M/8;." b1%,5§:aMAsHi{EE: Ass::C(:*1uArr§;s, ADVS.}

1 TH EESTATE 017' KARNA_H'AI{A
VREP BY*3'.f'S SECRETTALRY
 Ms. BUILDING.
._ _"~AI_'_JEBE.DKAR V'E3E'7..}HI,
BANG_AI«_.QREw56O 001

I   VEs2§fEc:A%f;'E~Q'F*§'1cER

"--.~'CEN'T£2.AL>ISED ADMISSEON CELL.
 CE}1'€'i'_R;£'L[, JUNIOR COLLEGE BEHLDING.
"  ROAD, BANGALORESEO 002

h    'rmé:v1cE CHANCELLOR

"~«.MANGALoR1R ms "  * ~-- C 1'
SR1 KANAND, ADV. FOR R2?!' "  
SR1 M.1.ARUN, ADV. FOR 

 ASHOK HARNAHALLI A,( T ":jVs§ ' «Bf.yOR.,V§\1] _ ., , .  77: .

THIS WRIT PB3'I'E'I'ION rs F11-;eb.UNDERAR'rieCifi£ é'2eAND V

227 OF THE c0Ns'm'U'r10N OF INULA. P.RAY1N'GffO QUASH THE
CIRCULAR DATED 20....03.2Qri'0 --  THE "MA£\EGALORE
UNIVERSITY, RESPONDENT N03, . [\F{.lT_)'1§3_ 'ANNE:XURE A} AND

THIS wR1T’PErri’1f1’ON * V(:;oM1.1Sssr; (§.N..:F'{a)’R PRELIMINARY
HEARING ‘B’ cgtiamgp T3152; DAY; ‘[‘H_IE}.V_QQ[JR’1’ PASSED THE:
FOLLOWING_:,. ~

y ‘ AQAAL
T’h«e”peiit_ibriferMwas.__a’d_r1iitted to the 501 respondent
coliege forthe » cV).’t”=;,1’~’5′ year B.Ed., Course for the

acafiexnie year’ She was admitted by the

” V’ ‘-v_y(:o11ege:y_i;1 its n1a1″1’a1~§e111e11t, quota. She has passed BSC.

aggregate marks in the B.SC. is 745 out

“‘<:»f h-1+50011ntjliiriing the marks obtained in internal

assE:ssr__ne1:5u.'{)€l_..” _}’i’he

petitioner has challenged th_el”s_aid_q communication in

this Writ petition.

for PE_>t.ietlVor1;3.;§_~eontend t.hat the petitioner has
scored includes the marks obtained

byxjqheree. in t’l1.e_Vllin.t,erna1 assessment. The eligibility

. erit_eri._a wfozfadmission to the course in question for the

H 200940 has been stated ion the

brolcht1re”i4ssued by the State Governnient. As per the

2 “sat-:1 brochure, it is sufficient if the student belonging to

the general merit category secures 45% in the qualifying

e,xam.i11ation. The petitioner having scored 49.66%

marks was eligible for admission to the course in

E

“Ky

__ 4 ..

question. ‘l’herei’ore. the University ought to have

approved the admission of the petitione1*.

3. On the other hand, Sri Ml ”

Counsel appearing for the Uni\=*ersit.ycontends t1’1at_ as-‘

per the Regulations of the”Universi»t.f, a Irlerit

candidate has to secure not taking
into consideration thVE3’».p.ria.rlt.§’ examination of
all the three years e2{:e’l{i’di:r:ig.”‘iriternalifaslsessment and
class not secured 50%

marls:s:<,_in 'with__the eligibility criteria fixed in
the Regulationijniversity. That is why the

admission of ti1e_VVpet.ii:i.on.er has not been approved.

2 learned Advocate appearing for the

4*" fcsp¢nd':}11t, submits that Section 32 of the National

Co1:.r1eil"for Teacher Education Act, 1993 {for short 'the

}%§.(ét'.'} provides for making Regulations to earryout the

purposes of the Act. In exemise of the power conferred

under t;l'1e said provision, the NCTE has framed
E
E

__ 5 ……

Regulations known as ‘National Council for Teacher

Education {Recognition Norms and Proceciiire]

Regulations, 2009’, which provides for the

standards of Bachelor of Education Prograinrney llfiadlfigl «.

to B.l33d. Course. Clause 2

Regulation provides for eligibility for

admission of the students As per
the said clause, the 50% marks
either in the I.3a:ei1elor:’s” l\llaster’s degree
or any other are eligible

for adn1is_sioli*i’«”tf\»._the’prograrrime. The notification has
been gazetted Neither the State

Goyvernn1ent”‘nor the University can fix any norms,

than what has been prescribed by the

H petitioner has secured less then 50%

marl<..s"in qualifying examination, she is not eligible

A V. ior"admfi.ssion to the said course.

5. Sri K.Anand, learned Advocate appearing for
iespondent No.2 and Sri M.KeshaVa Reddy. iearri-ed

_ 5 ..

Advocate appearing for respondent No.1 submit that the

State Govemment has framed Rules in CX€1″(3iSéE?,sUf1€

powers conferred on the State Gove1*11m_e’fit:~fL:–nd¥::_1″

Section 14 of the Karnataka Edneatio1’1aE’~J.i§st.it1jt.i.o1;s”

{Prohibition of Capitation tee] .i

is applicable for admission *s__tude’nts to

by the State Government. eligibility
criteria for admission The minimum
marks for they pt’1rposeVoi”. Course for
a general it

Bnfiaving’-the contentions urged, the

question for etansideréition is:

the petitioner was eligible for
adniisdsion to B.Ed., course for t.he academic

“session 2009-20101».

7. It is not in dispute that the petitioner had
obtained 745 marks out of 1500 marks in agg§regat.e in

the qualifying examination namely, BBC. In other

.. ‘7 __
words. she has secured 49.66% after including the

marks in the internal assessment. The Regulationfiof

the University Clearly indicates that. the m21rk.s”‘obt:’ai.ned__ _

in the internal assessment has to be ex(:11.1cieedfl.Whether6

the marks in the internal &1SS€SSITI;€1″£’;”has to be”in’C;I:ur__jeec}_A

or not need not be Consi’d.ei’e§i in”v-this v§{ritf;3etit’ion, . *

because even after the of l3j1’1t€3I’1’lE11
assessment marks, flseenred 49.66%
marks in 6 If We go by
notification Stateijfifioyeirnmeiit, the marks

obtaiiied in has to be included. If the
said are”‘inei_nded.;’bercentage of the marks will

be b_e1ow 5O%”.AA._iTherefore, petitioner was not eligible for

the course in question. The NCTE

‘F3.eg–t1’1atio’r_i-__ eleeirly iridieates that a general merit

ean J

KLY /