IN THE HIGH coum' or KARMA-'l'AKA ATBAN<3.A1}¢j2é:kk«%Lk: % DATED mus THE 12TH DAY or MARCH, I " ' A' BEFORE THE HOPPBLE MR. JUST .3 A. :?i'n1€-t_i.: WEI'? PE'!'!'!'!0!\! Ne.- B%':"'v'v'i:."'E'.I'€ Sri Suvcndu Sinha, s/o Jitendm Nath Sinha, Aged 20 years, stud¢:nt,._ _ * _ ' Vive1:a,m_a;1¢_1g CoLlI':_.gr;= " , .:__:__,J.
Rajajinasarll
1. Thu: Stntekzf
!27gf;_I1t2i3::1I.ted.”‘L=yVi.ta 1′.~’;-.::::mt.¢.-..fj-,r,
001.
bf -E1’camining.Authoxity,
Govamment College ef=Pharmaey; _
.. n 3’5 mm, Subbiah circle,
I-VQOVJ wt-it I
I 0 ‘
0| 1-go-anon
‘ ;Th6 rn.:’.u.n.’1
Vivekananda Colclge offlxarmacy,
‘Dr.Rajai:umar-Roati,.
Rajajinagar II Stage,
Bangalore – 560 055.
4. The Secretary.
The West Bang’ ai Council” of
Higher Educatbn,
who Bhavan,
§.i1:x;al;1 agate, : ‘
North East Block.
Em}; Salt Lek,
Kolkatta 700064.
5. The Regisuur-cum-Becretasy.
Pharmacy Council oflmjia. *
Combined Councils’-Buitflinagfi. ”
Kotla Road, Aiwan–E–Ghaiih, 0 ‘
New Delhi 119002..
. . . ncuyuznnuuua
{By Sri ‘fof’E§- 1 ‘ ‘ es.-.a for R-5′)
Thisewr;t;v.;:a:so.;o amt.-§£Auic1esr -226 and 227 of the-
Consfitution ozflndia direct the respondents» to receive
the eymminaiion fee’ Vth;e..peti1″;ioner and permit him-to take up
tlze e.Irn____mina*.ioo._ !i:!3.Lo1a_a.r:: ;n:et”_:t:.\ mm: and
publish the xesliitaaiw’-otlicré and etc. _
Etition coming on for preiiminaly hearing ‘B’
made the fbllowing:
0 00 the matter is listed -for p1\elimh1a1y-hearing-in ‘3’
4j;;o1’q$,”‘i’*iiave taken it up for final-disposal with the consent of the
counsel for the -petitioner. respondent Nos. 10. 2 and 5.
flI:?H
2. The factsofthc case that the
out the West Bengal Council of Higher
vocational-stmam in-2006 and joined t?;iéA>I3’P’1armah_v – L % 1
,”-ltd 1-1:-unnnflnnt (‘tuna-an fnr {Hp I:l’£IlIl’F ‘ ‘5’ I K ~~
…4.:4:-.__..,p_ -.1_.:_-:-M ¢_74.1..-
pcI.ll.1UuI:13I:Iu1u1a -u to I11
2″‘ n:sponcient,- he got tn for _
examination. Agitating-his um. _
petitioner .4
ti 4-«A2 -9,,-€.., _,=:’ ‘ nu; ..”l;– __:__ V; _,_._ A A .4.-A _._4m A .M _¢2’_Q_ ._ AL ..
:3. 31’]. ‘;if”!EII)i’3’.l7B ‘COIIH.SCI”IUF”EHC”wIIIK)I!6T'<.
submits iVIa11ious- sum =of7=Ra~.»60-;] -.2 _A
to the -3" '~f§r4admiasi¢)n–1D"thc' -. _
The l%i'a:a_ oomc fiumvwest–Bengal-only _
I-'i'iiiS–.l) "" "ii1'fi€ht~eamcst'.'–he"ia Ploaeeufing
my notice, the interim :o1du:r,==dt-. 13.07.2607-
-the apgiearfor
_ . »_ g_ Ha ,~ %
–nuns:-um’I-A-I’ «nu duds’ uv–fi- ,.l’uxu|oLI’I–nJ|Qaa
‘ . u:.._ ._ _ 7¢:3-_.:, .u………
‘_’JnR!5l..I_’.IV.I.I.l§Efl’-“Il- Illa IEIIIIB E-IC -II-Ill J53» i ‘ KJII ‘.I.’lCl’I.KII”=’.
4. The 3″‘ -respondent -College «though -.:._
unrepmacnted. ‘
5. Sri B.-~Manohan~- the «
respondent submit that -‘ {local -enuy:.;_.%_:
qualification for _
Regulation» of
Bipiae-ma-“uu~a:’-we P”? – – — %
*5. €..-A-~..’r.,,-“.’:-..-:–.:.-vi-‘.’.-ea; _
mm A .4 in arms. ,%
fofloiazing’ mm: L
in-Sc’:i’efiae;-A % I
I. M7 %
ALIS) Any other
AI__ _.L__ .. _._.___;__.4_’_____
Gftraeunavs %
4.
1
.’ V’ xi
6. Sri- Havcri finther to
mapondent has-[already sent the communication;
HRH.
[Annexure-R-II] to the 3″‘ respondent .
Stream of West Bengal -is -not approval
_-___-,_t t_ -Council –of India -[_P;.C.I)- V’/gfb. T.
regt:’.a~t-*-L.r.’-t of Eel-use-.*i..en~ _
E PI______ r\,_–._… …. 4. …..-…-. ,3.’ ‘III.-‘ml-. figcuvh U
nanna Uourac/nu the pun lli’:\'{tFbW.’ pug. w ..
Seoondafl “Education in of
direction’ to
contrary to _. A
.,tn¢f ciona.a5.nt;toir the apex mm
P. C.I. empowera- _A
P!r.a.t*rn….__nn_\,r ‘any: ~omm- :
: mi ‘
.~:=
I
I0
“hr!–an-.
n.>.q
19″‘-A’11Y«’?1′
‘t As Gout-saint question’ is not by
r.: M V
” — ‘ —+- 4- — ‘
11111 H l..I.I.|’.i IIGIJIHJIICAI ¢l.’.I.lo ‘IuI.|1x.I:n.ras.n uauvvuvvn 1!’. _
9-T ’12- 4~-as :t.,n.s.iv-_=;L~.9.t-. __
8. I direct the 5*” respondent Pharmeyn-Vto.
take into account the structume- n-and V-course
Vocational Course -in -question -and I .;:.
the Vocational e- Course in-=-=queation=
enumerated pn:-entry –
‘4.
IIIII-I
-.__.. ;1_.;’;..;;;.s.__ __ n..- .__._..:..__1_.___ _
—- \ -I—–4- s– ——- ———–V-5:4′; –Q-1|–5%-V. . 1′.
rc punu I. w pt-ma &pp1UpIlH.uD_fiJll2§?IE5 – oh.
mfiwner is at st.-.n.k:.-, !’ ale-9. _
the -Vocaiionai in – of 2 7
months fivom oopyon of today?s..,_.
order. lfvthe ‘-«and-‘-hofla _
__ T
petitioner to from ll oil
course.»
by _
er-‘–holding—-that nu.-.4
the–Regulations-, ‘ ,
in -t.|.t.e’-a.I.:I_o1;nts.Iong.Ie-_’Id.- by h’i___m*f.o
-6:-‘-u.nn.n-n’nIi-I-nu , ‘
-er-V’..’i1.”……e m|…u..4.1…. .4a.:.,….. 1…… .4 1…; .._:.1
‘ _ .. __ _ _n. ;n
3:-1|-!l.E’I5u tutu. tn puutnulcl nun at -l:£I.’1&lI’.r’lKE.”I-U;.Ul.JI:l[ “, Uuxuun.=…_
ciispufieti-with—any rate of success;
RU
WW5?’I’l.
produced to prove their-payment. The copies-« of
Annexure-F and G. The learned _
paid another -Rs.-20.000[– in respect of-which dd
If the 59*” respondent passes
entty quafificaticg, tfie .31″ a !.-;r..-:–;. _
0*’ ..s.40,9’J0,’- tn the “‘- ” “”‘
1 ‘u’% 1
fircm the dtifié cf -d’ai.Ie__ci”
month from the esti-
Iespondent. ____
refund ofdamages *-by a _
constituted xi
that if the 5″‘ respondent passes an.
the mat1aer~and- .
V Vocetficnal question -is equivalent to _
entry the 3’4 reapoenient is-not liable and the
‘ icdilotecntitlcd to receive Rs.40,000~_I-.
RBH
11. In the event of the 5″‘ respondent’ _
Courses am not equivalent, -the
return all the originals-to the pctitioncr.j_””‘ . A_
12. This petition -is allowed mgitlae 7 ‘ mg!’
older as to costs.
bvr