High Court Kerala High Court

T.V.Athira vs Amitha.T.A. on 8 October, 2010

Kerala High Court
T.V.Athira vs Amitha.T.A. on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1694 of 2010()


1. T.V.ATHIRA, THAYYIL HOUSE,
                      ...  Petitioner

                        Vs



1. AMITHA.T.A., C.K.HOUSE NO.58,
                       ...       Respondent

2. THE PRINCIPAL SECRETARY,

3. STATE OF KERALA, REPRESENTED BY ITS

4. THE SECRETARY,

5. THE SECRETARY TO GOVERNMENT,

6. THE MEDICAL COUNCIL OF INDIA,

7. THE DIRECTOR OF MEDICAL EDUCATION,

8. THE COMMISSIONER FOR ENTRANCE

9. TINU.P RAVI, S/O.RAVEENDRAN.P.K.,

10. SNEHA JOHNY, D/O.JOHNY THANNICKAL,

11. SANDEEP SASI, S/O.SASEENDRAN M.S.,

12. JINCY JOSEPH, D/O.JOSEPH CHACKO,

13. ANJU.P.A., D/O.P.A.AJAYAKUMAR,

14. ARUN GEORGE, S/O.GEORGE.K.E.,

15. SONY C.CHERIAN, S/O.CHERIAN.C.ITTYCHERIA

16. ATHIRA VISWAM, D/O.R.VISWAMBARAN,

17. JEAN SUSAN JOSEPH, D/O.M.J.JOSEPH,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  :SRI.K.R.RADHAKRISHNAN NAIR

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :08/10/2010

 O R D E R
       J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                 ------------------------------------------
                W.A. Nos.1694, 1724 & 1725 of 2010 &
                       W.P.(C) No.23084 of 2010
                 ------------------------------------------
               Dated this the 8th day of October, 2010

                            JUDGMENT

Ramachandra Menon, J.

All these writ appeals arise from a common interim order

dated 27th September, 2010 in I.A.Nos.13030, 13036 and 13181 of

2010 in W.P.(C) No.23084 of 2010 preferred by the petitioners

therein.

2. The factual matrix shows that, for filling up the seats

of MBBS and other professional courses, there was a common

entrance test wherein requisite number of seats were reserved in

favour of Scheduled Castes/Scheduled Tribes and such other eligible

classes. As per the Regulations stipulated by the Medical Council

of India, the Scheduled Tribes candidates who are entitled to the

benefit of reservation are required to have a minimum of 40%

marks in the Common Entrance Test, which was not satisfied by the

W.A.No.1694 of 2010, etc.

– 2 –

candidates concerned and as such, the seats were to be filled up in

such other manner as prescribed, by considering the eligible

Scheduled Caste candidates. Taking note of the scope and

purpose of reservation, the State of Kerala proceeded with steps for

conducting a ‘Special Entrance Examination’ as per Ext.P7

Government Order, which in turn was subjected to challenge by the

petitioner in the writ petition who belongs to ‘Scheduled Caste’

community, raising a contention that the course pursued by the

State of Kerala is not correct or proper; that there is no provision

for any such ‘Special Entrance Examination’; that if the Scheduled

Tribes candidates are not available, then the said seats will go to the

Scheduled Caste community and if such an exercise is pursued, the

writ petitioner is sure to get admission to a seat for the MBBS

course.

3. After taking note of the submissions made by the

learned counsel for the writ petitioner, the learned Single Judge

passed an interim order staying the selection proceedings pursuant

to Ext.P7. The State of Kerala filed I.A.No.12689 of 2010 for

W.A.No.1694 of 2010, etc.

– 3 –

vacating the said interim order which was dismissed as per order

dated 16.9.2010. In the course of the proceedings, the aggrieved

parties belonging to the Scheduled Tribes community sought

themselves to be impleaded in the writ petition and filed

I.A.No.13181 of 2010 to vacate the interim order. Some other

I.A.s were also filed by the petitioners raising additional grounds for

the parties concerned. Under such circumstances the learned Single

Judge thought it fit to consider the matter afresh and accordingly,

the matter was heard in detail. After hearing, the impugned order

was passed, holding that the course pursued by the State was

beyond the stipulations made by the Medical Council of India and it

was not sustainable, which in turn has been challenged by filing

W.A.No.1725 of 2010 by the State and in the other two writ appeals

filed by the aggrieved persons.

4. It is brought to the notice of this Court during the

course of hearing, particularly from the pleadings raised in

W.A.No.1724 of 2010, that the writ petitioner in the meanwhile

secured admission to the MBBS course by virtue of her status as a

W.A.No.1694 of 2010, etc.

– 4 –

member of the ‘Scheduled Caste’ community and this being the

position, the matter has become infructuous. Learned counsel

appearing for the writ petitioner also submits that the writ petitioner

no more intends to pursue the writ petition, in any manner. In the

above circumstances, we called for the writ petition as well. The

writ petition is dismissed as not pressed.

5. The writ petition having been dismissed as not

pressed, no further orders are called for in these writ appeals and

these matters are closed accordingly. It is made clear that, we have

not expressed any opinion with regard to the merits of the case

involved or as to the sustainability of the course pursued by the

concerned respondents, which are left open.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns