High Court Karnataka High Court

The Secretary vs Dr S.J.Rajalakshmi B D S on 20 November, 2009

Karnataka High Court
The Secretary vs Dr S.J.Rajalakshmi B D S on 20 November, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF KARNATAIQA AT BANGALORE

DATED THIS THE 20m DAY OP N<3vEIs.mER 2p0_éV._V

PRESENT

THE I-IODFBLE Ivm. PD. DINAKARAN. cI§II'E°z?_Jz;fjsTI4cI?:O' 

AND)

THE HON'BLE I»m.JUsTI'CVE \f_.(§.SAI§'H,AHIT " 

WRIT APPEAL No..:§§§5/20u9(EDN-PzEE}"'  

3.: MIsc.Iv.'T»a;5;8/2009. "T I '
BETWEEN: 

THE SECRETARY ..
MEBICAL EDUCA'I'I()N_~-  _ 

VIDI-IANA soD.DEA_  ,    :

GOVERNMENT  ITARNATAIIA'  " 
EANGALQ.:zEf--"5_6'e...0;o1'       A??ELLANT

(BY sR_I..B.VEERm3_PA.--.AG§i} " 
AND V

DR s.J.RAJALA;IsITIV£!\.B';.D.s.

D/O LATE'---DRvS.JAN2}.RD.}?iAN MURTHY
REE' BY MOTHER' DR S.SI-IOBHA
BOTH R/A NO. ::--r:.:«g5._/..1.3..v

2ND' KRISHAN MAIN ROAD

I 'G.IR£NAC}£'1RV§"BANGALORE--56O {B85  RESPONDENT

. "'rI"iTs '.O.?§A«'}"2IT APPEAL IS FILED (3/5 4 02? THE

'EARNATA:-{AT'HIGH COURT ACT FRAYING To SET ASIDE THE

ORDER' 'PASSED IN WRIT PETITION N0.1828I/2009 DATED

03/G8/2009.

'IH'I-IIS MISC.W.10i48/'O9 IS FILED UKS/5 OF THE

 '£,Ih'fi;TATION ACT FRAYING TO CONDONE THE DELAY OF 32

A7-DAYS IN FILING THE APPEAL.

THESE WRIT MPEAL 81 $80 W. COMING ON FOR

PRELIMINARY HEARING THIS DAY. S}-'XBHAHIT J.. BELEVEREB

THE FOLLOWING:~



 

JUDGMENT

This appeal is filed by the

W.P.No.18261/2009 being aggrieevedp by? lth4ej’t’etjdler«’.dated Y

3.8.2009 wherein the learned Si4ng;i’eiJudge_”o.f:

has allowed the writ petition in it part the!’

appellant herein to fo1IowVu°~t_he_Vprovisions contained

under Section 39 of Persons’«with’.Disabilities (Equal

Opportunities, Protect’ioVni.l_l of and Full
Participation} 3% seats for the
‘Physically dint of the seats in the
Governzx1’ent:’:;VyColliege:’—-.l§11d share of the State

Government ‘inl’t~h’e.seats,,po.f private colleges for which

‘H'”-cotirse5=fi:1″qnestion for the academic year 2010-11

further directed that the respondent

shailérconsiderl the case of the” petitioner and decide if

“she is” entitled for allotment of a seat under the

“‘iil=’h.ysicaliy Handicapped’ category by applying 3%

…_l’Vl”‘rese-rvation on the basis of her merit. If it is found that

u;=tl1e petitioner is entitled for a seat and would have been

Kiri?

13

Graduate Degree and Diploma Courses oughttto have

been reserved and there is noncompliance”-.’o.fi’vv.the

provisions of Section 39 of the Act félI1d:”t.vi11,’.:Vv’

Single Judge has safeguarded the. ,inter’e.stv;’of:VI,the partigs S f

by observing that only 3% x’esei?iriation~.

respect of 523 seats which ‘were ‘available,for”alio’tmen’t’

by the Government and theepetitionerhhwouldgpvhave been
entitled to a seat “sifm:’sha11 be allotted a
seat in the nextgacademit: entitled to
cost of the fact that the
petitioner:. with 75% physical
thiswcourt by filing this writ
petition.se-el«ri1:gr’ior.’jujstice, the cost awarded by the

learned SingleJ11}:lge”-isvitalso justified. Accordingly, We

the orderhpassed by the learned Single Judge is

does not suffer from any error or illegality

asitohhcall tftirinterference in this intra court appeal and

C pass theufoliowing order:

7Writ appeal is dismissed. Since the writ appeal is

“adismissed on merits, it is unnecessary to consider the

K \
\\:/*3

14

application for condonation of delay of 32 daysvix: filing
the appeal. n .

53/ A

JUDGE

Index: Yes/ N 0

Web Host: Yes’/Nou

bkv V ; ”