High Court Karnataka High Court

Rajalaxmi C N vs The Special Officer on 1 June, 2011

Karnataka High Court
Rajalaxmi C N vs The Special Officer on 1 June, 2011
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BANG;'{i'L®§§EI: f  _

DATED THIS THE 1"' DAY QQJUNE :(:";':--:"Ijj~_V.   V'
BEFORE  _ " _  K _
THE HON'BLE MRJUSTICE 5. /§;;21):cz1, ix?/iTZié:1§;e " V %
WRIT PETITION N0.:?55;+§}f;2w910 (I5DZ\_?V-AD;   

Between:

Raja1axmiC.N.,   _ 
Aged about 23 },/Exits, 5:"  . I  _V  
D/0 Nanja, Y. cihi:-i5mah'a3--ii,,    V 7'

Hoienarasipiif, " 'V 51., 3 V  "  

Hassan 1:)§ii;<;:573TA:2V;-,1. "5:  _   Petitioner.

(By Sri CyriiPaivs,VA;ii?'.;i' --  4'

And:

 '  V' " The  Officer,

. "-K"C§;:HEi'5}ivZ6£iV.'.15:dH)1851011 Ceilfi
' A Central' }.;:n.i{)r Coiiege Building,
";K.G.,__°R.o21.d, Bangalore --- 2.

"  AA Thiéflécretary,

., ' "C¢ntra1 Junior Coiiege Building,
V'  KLG. Road? Bzzngaicire -- 2.



3 Department of Public instructions;
Government of Karnataka, 
Bangalore» l ,  ._   2
Reptd. By its Secretary. ii i  Re-:;:pc5n,d'e:iis';

(By Sri RB. Satyanarayanaflingh,   R3) 

This Writ Petition is filegi'ur:.:ie'r:~A1'ticle's.V 226 & 22? of the
Constitution of lndia, praying. to_dire'ct the respoiiclents to admit the
petitioners to the eoll-tigesiz of et.i:ueati'oiri-.._foi* "B.Ed. course after
fulfilling all criteria a§3"tp_ei' Annexnre '_AA',. etti..""""

This \v'v'ritV Petition comi'ii.;g..on"forfFinal Hearing i this day,
the Cou1't'paé;'se(lV'ijhe fol.;lowi'n.g':'~.  

 _ *~,(iRDEg{_

I haxi/er. heard the liea1netl--~Connsel for the parties.

 .V in   iiisi" Court haiémpassed an interim order on l9.2.20lO in

  35.48/2010 directing the respondents to allow the

eantiii.dates.~belonging to SC, ST, Category–l and physically

handicappeei candidates, who had secured marks at 40% and above

iiiin’th_etaggregate of all the three years of study in the qualifying

exrirniination to appear in the {counselling and to admit the selected

%

f

eandidates in the counselling tea the B.Ed. eeurse l’.r”t’he—- ae21detnieV

year 2009«20lO, The respondents have ehdl.ienged.. ::E;)E.’_y’ T: ‘

filing writ appeals before 21 DiVlSlOF{:BE’.I_lCh or”-tliis Couifi.’ iE.t’i«s,aVlse
admitted that during the peridency of__tl2.e_ said writ-«appeavlis, the
respondents herein have comp’l–i.e{i with t?%ie;ih’rer’ini’order referred to

above. Therefore, the writ 21ppC72llb} wfere’disrnis:sedi, V’ 2

3. Leai’ned Ceuosel’irior tl’ie”partie,s stgbmit that the petitioner,
who a;3h1itted.. tothne interirri order referred to above,
has already ‘completed ~eourse’.~lt-‘is also admitted that she was

P@Tmi”€d–l.0 apllefif i’or..’–the. efiamination and the result of the

eXa.min’a.tiioni.A’has been deelai’ed. The certificates have also been

is’si_.i_e}:i_i.to–theipetirtioiter, who has passed in the examination.

‘ Therefore, itV~is_i’t;1.rir1eeessary to consider the contentions at this

* vbiei-ated Writ petition is disposed of accordingly. No costs.

Sat:

fridge

V A ‘ r . _ :iE:§’?x/ll\/ii/~