V A Adv)
1 wp206'90.07
Izrmaman coumwnmgwuuarnmmwm
aannmmnma-W-mvwmn, zoos
nnman T
my HONBLE am. Juana: 33.94133;-:«((" ff T'
r*r rm no ' ' A
3 : " I
1. Mukti Namyan Raj,
S/o Ved Naxayan Raj,
Rtsiding atTi1ath P), * i
Bihar.
2. Kaxulesh ~ 4 _
s/o _ '-yaaav, "
Rcsidinis'%atiMasiéi5u1fi*'I'masc.
Pfii-L. P.
Ga3r%i«(I3L
.Sf.a Qhanu
' «_ Majdr; years, ~
' 'Rcafiditxgatflaxandih Dharamtala,
East Singhbhum,
J13:-;rka.z1d-831 O02. .. rmmounm
Jm-ma & Bclgaum -- SWOI4,
Rcpxesentcd by its Regfitrar.
2 wp20690.07
2. %1 as Chief Superintendent,
AMC E Colhgc.
18*'! KM. Bannczghatta Row,
It"56o (E3. 000
(nyar1.:.n.put.il._Advror % V
axumvupzamhu s.am'md Ana. 5» n-1;; if?
&'L!{.GdeadnVuI,AdvfwR2]
This pemion is filed under as
Constitution of India paaying writ of tn
approve the admission of the pctitionersio
and to oorntinm: their further and 'ac-:.tc.,
This petition cominzj 931 "this Jay; Court
this writ Court seeking a
dimction ' to approve their
admmsw' ' n to_ ' course in the 2*"
03*¢€°TY and are entitled' £01' bang'
atim1tte::3' Eng1ncc' nag' eourscathcypossesa
fmea§5iiithcnp.u.c.a:aasama' non' mrtmywtthaxapusin
J P.U.C. n in subjects is auficiem
x e-hgifl 1:: to be adm1tmd' to the Bachelor of E '
3 wp20690.0'7
course. Theymfilwreontendthmhavmgbeendulytflted
tn the course for the amdemic year 2007-08,
required to take. the first semester examination
the ' ' 11, they have
direction to approve their V
appear for the first mznester e.xaxmnu:tx)' n.
3. 1: is not in dispute the benefit
of reduced e)?Jg11)il'it,'y'e__in ; in the
they vachfiukzd Tribe of
difiezent $3tatea! a candidate who is
regarded as"Sc:1'|ed11'ledt"-- V Scheduled Tribe in another
State 'tile isorivileges given for Scheduled Caste
State of Karnataka in the matter of
courses "as per the relevant '
respondent-University fining such
mi _io1.is…t’ti::ll ibr oonsuie’ mm’ 11 befiam this Court in a
t Writ Petmo” n No.83/2008. After oons1dcnng’ ‘ the
oontenfiqns ofthe this Oourthas held. that a
from outside the State is not entitled to clzaixn the
privilege meant {hr the Scheduled Caste and Scheduled Tribe
%
4 WpQ06’%.0’7’
ofthcStatcofKax11a1akam¢1e1ybecausetbesa51ieandidam
belonged to a %%2e_\vh.ich Wm sp¢5c&d in t& State ofl h3’§
origin as a. scmaxzbd Caste or scwlunad
judgment is remiemd fomwing tbc
Constitution Bench of th; Apex
shckhar Ran vs. been sous_e.s»I€MW 2
cams (1990; 3 see Page 130) Q:
issue of cases and
in this case aigfi 51% r to the em:
‘ ‘ ‘ ‘ .L.I::._ ‘ V’ ._ . Kw»
involved in: ‘ writ petition is also
d1.sm’ 1sse:d’ . ” the mfi writ’ petifimn
this Court has’ ‘ us fir zcfwxi of the fees
hostel
-V fees, etc. In the light of the directions
writ pem::o’ ‘ _n, it ‘w ordcmd that the 2″
shall refimd the fees and charges collected
” ” ” ¢51z%P3’1&~”,’a’.n¢§-L” . . . . . .
hum. thezgksuch as mxznssmn fie, ttntxm fine, cxammatnon fee,
Iltiafiéfig etc. within weeks fiom today. The
shall also return to the students the or@naI’ ‘
if any, by _it. Petifioncrs are also held
%
5 w2o6m7%;;
entitled Er the costs of this litigation from the n:spoxxi§1:t-
College in a sum of Rs.5,000/-
given admission in the stadents without ” _
eligibility and wmmut mfizning fin to 1 _: ”
though such an admission was not 4′ f — T
Jul]-