High Court Karnataka High Court

Sri Lakshmi Venkateshwara School … vs The State Of Karnataka on 7 January, 2009

Karnataka High Court
Sri Lakshmi Venkateshwara School … vs The State Of Karnataka on 7 January, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA,   

DATED THIS THE Tm DAY    
Bfi?9RE*. .%      LV 
THE HON'BLE MR.   
WRIT PE'rrrIom3ro .2008' (E:msi.)

BEIWEEN:

1. Sri  VeI1_ka_teéhWa ra"- .. 
Schqrslof I*1_u;'sing,_'   «- "
Babbur.;R'Qad;'--   z
  « 

2.  K 
_ aged"-about '19'~years,
 Gccu: St11g_i ént. '
%  M I)/o Manjanna
" . * Sttgdcnt.

4;   K D/0 Krishnappa
  about 20 years,
"Q_Ccu: Student.

.  Bmnda J I)/0 Jayave-era Nayaka,
' aged abcvut 18 years,
Occu: Student.

6. Gnaneshwari P
(3/0 Pathalingappa,
Aged about 21 years,
Occu: Studant.



10.

11, 5

Kamala M   
D/o Moodalappa, '
Aged about 18 years,

Occu: Student.

Kavitha I-I

D/0 Hanumanthappax,---«-VVV:A'"g.  .

Aged about 20' years,f_
Occu: Student. ' ' '

17/ o  " 

Age€i"abo1;1z:- *1V9Vyefa;'s~, _  _ 
   

 we ff}/o4..:I§erasi1flhappa

Aged about" 
Occur.» Student. .   '

_    P
 £3/eve.PandurangappaT

Aged °a}3out 23 years,

  T.  Stgldent.



13.

 R
I3./o"Ramma.1:ma E

 " Aged about 2 1 years,
" *  Occu: Student.

: Petitioners 2 to 12 are

Residents of Heriym' Taluk.

Leelavathi K.S.

D/0 Shivappa,

Aged about 18 years,

Oecu: Student,

Resident of Hosaduzga Taluk,



14.

15.

I6.

17.

ChitI'ad11rga District.

Maheshwari G

D] 0 Gopalappa,
Aged about 20 years,
Occu: Student.

Manmatha A
13/0 Yerraswamy,   
Aged about 23"'3rcaI's;' "  '
Occu: Studerat;  _ '  '

Resident cf Pavam  W   

   ~ 

 Aged ab;)1,;t"..2O« ;
mu: Stufient,. 3   ' 

Méitajiflak-. °  

    9/0 P001' In %%3ai9pa.

"   abou't*--'.2';€} years,

 -1?-I?

20.

_V .. student

"'i~:aga;';";    R

D/O1-Ramachandrappa N
 about 21 years,

"  student.

Nagaveni V

D/o Vcnkatappa,
Aged about 18 years,
Oocu: Student.

Puttanarasfia L
13/ 0 Lakshmana
Aged about 23 years,
Occu: Student.



21.

22.

23.

Ramya K
D/o Kambazma
Aged about 19 years,

Occu: Student.   '

Petitioner Nos. 15 to 20   A 

Residents of Hcriyu1f.'}'.a_1uk,"' . _' " ' *

Hcriyur.

Rangfia K  
D/o  

Aged about 23        '

Oocu: StA1._1dcnt,_...  *

Rcsidenemf L % t 

Chit1f€é_§l11.1§g'a_, Dian 1    _ 1.  

D /_o Thimmaiah LL"
Agcd~.a'Doui:_ 2i years,

i ' " Qccu: S.t_udent',
 E_R¢.=si_dcnt 'of---I:!e.I'iy1n' Taluk.

. _ "i3):.N.
. "D]'0_Naga1'eddy,

Age-d._a'bout 20 years,
Occzi: Student,

  a Resident of Sira Taluk,

26.

'i'umkur Dist.

. 'A Sauna Rangamma R

D/0 Rangaswa-my,
Aged about 20 years,
Occuz Student.

Savitha R
D/0 Rajanna T
Aged about 18 years,



27.
28.

29.

30.

00c: Student.

Savitha N
D/o LingannaB

Aged about 18 years,

06011: Student.

Shashikala R
D/0 Ramanna H

Aged about 19 git;-'firs, 

Oocu: Student,

Shobhg  

D/0 ramggm  L f L
Agt5d~.a}:%out*;"~;!"I. years, "
 S't1;d§I:.t.  . '

 t   

13/ 0? t'f6fifi V 1598;. " 

; 'Aged about '18 years,
"  Qgclt: Student,

. _ 
' A D,('V'G:1m'swamy,

. Agetlf'ab'out 20 ytcars,

 ();cct::""Studcnt,

 .Si*i"(1evi T
 D/0 Thimmanna

  Agfi about 18 years,

Oocuz Student,

Petitioners 25 to 31 am
Residents of Heriyux' Taluk,

Heriyur,



33.

34.

Sukanya S

D / o Shankarappa

Aged about 19 years,   
Occu: Student,  "  
Resident of Chitradurga Taliak, T ~ '
Chitradurga Dist.  

Usha Devi R

D/0  
Aged about 19 years, 
Occu: Student. " ' '- "

Petitioners.

( By Sri.~K';'R--. fiA"civ.~ 

And:

1.

The  of 

play its Seélfefaly to Health 85

- ']_ '  Welfare * *I.')eparl:ment,

{Mediea}..Education)

%  E ] e eM;s:eeBw1d:ng,
~. "

The 3~Director of Medical Education

" * _Anand Rae Circle,
*  _Ba11galore«-9.

The Regstrar
Kamatalca State Nursing Council,

Anand Rao Circle,
Banga1ore-9.

The Secretary
Indian Nursing Council,



7

Combined Councils Building
Kotla Road, Temple Lane,
New Delhi» 1 10002.

5. Medical Superintendent 85

Deputy Chairman,

Karnataka State Nursing V »
Examination Board,   '
Victoria Hospital,

Bangalore-2.

6. The Secretary,  v
Karnataka State  
in Nursing Exai_n~ination_ 
Master P1anBui}ding\_  }   
Victoria Hospital "   1  * 
BaI18310§'¢"2-  V

Respondents.

( B'_-533$ at  A.o.A.. for R1 & R2;
i53i*i Sliivaxudzfi,-A.dv. for R.3;

   S'.S. Haveri, Adv. for R4;
 _    Adv. for R5 8; R6.)

  petition is filed under Articles 226 and
22"? of the Constitution, praying to quash the order

 c1atec'._1'T7.3.2008, vide AI1I16XlJ.I'6-H and the order dated

V' *2=I.11.i2007, vide Annexure-J and to direct respondentul

 _ to jfgermit the students of the petitioner institution to
A-write the examination of Nursing Course.

This petition coming on for preliminary hearing in
'B' Group this day, the court made the following:



ea. or i The

O R D E R

A memo is filed by the learned M

for the petitioner to transpose 1esponde~n’-:–:s:.l R
petitioners 2 to 34. Memo
39 are transposed as petitioner 9,
counsel for the petitioner title by

9. 1.2009. A i 3 L 2

2. by the learned counsel for
the relief in so far as prayer No.

_ ‘fitter arises in the following manner”.

._ the fH’$t petitioner institution is not a

V V _ “institution to impart traming in Nursing

” ” Indeed neither the State Nursing Council nor

Indian Nursing Council have granted any

” “permission. Be that as it may, when the matter was

listed before this oourt, this court permitted 13%

J

/

students to appear for the examination, but however

results 3113 directed to be withheld until rmgiered

from this court. Indeed, in d =

. . val . ‘?g.e(,f;: « g I ‘
petmoners hag gwen up ms cllallenge to. the

issued. The only request; Inade

counsel appearing for the «is the pestflts of

the students who haveap foi€.’:fii(:’»»exami11ation be

announced so sfndents can take

up the

appearing for the Indian Nursing

as Karnataka Nursing Council would

file first petitioner institution mnnot admit

V’-».studei2§s~ for’ the ensuing academic year until the

is gamed by both INC as well as KNC.

5. Having regard to the fact that challenge to the

circular is given up, the following order is passed:

i) The sum respondent shall anI1″”‘:.:’:5″”17f’i§§§”

results of the students of the

the unsuccessful studentsare

the supplementary examinafio:f1′;»

ii) It is ma(fe~…tk1c “i)etitioner
institution shall not gdmit for Nursing

Course untflg’ the competent

3-“t”‘?1’it3r; L’ ‘ , .

” woujid depend on the
by the INC as Well as KN C.

of accordingly.

SdI-

Judge,