IN THE HIGH COURT OF KARKATAKA
CIRCUIT BENCH AT DHARWAD
DATED TI-IE3 eras: 12:» rm? or FEBRUARY',-« _:QO€19V "
TI-IE HON'BLE MR JUSTICE M01-my 77:
wan' PETITION No.3i):i'38]2008(Em€e_E;?§)'"
BETWEEX:
VENAYAK, S/O CHANDAR,"I{ALAL, 1
AGE: 1? YEARS, occ: STUDENT 1
R10 NEAR N'I'TF', nHARAwmT>,--
'I'Q,/ D133'. DHA.R'».s:.A'1j3--. _ _ ~
i¥EPRESEiNTED3._BY His NEXT FR1E1s:r;-- V
AND MINOR ::GUA'I»21I)"i E\IA__ AI'!-D .H1~~s_F'ATz.gER'
SHRI C}'i£&3?éI13AI§;VS/5f:':S;M\}1BANNA,"KEXLAL,
__ . j PETETIONER'
(BY SR}. '-s3Hi242m.Rs:.a;'*A, N;3:::;.,§3':§;s,;~4T, ADV.)
AND: _-- .,
*:3t}{i'};<": :f~aI21Na~. D,':%13-£;¥I§*I$JIs:R'&';I*1'2* COLLEGE,
1N;:ER KM? I3rFH&RAWAD.
; 24 '14i«£2'«: §>§§1N'EN'i'-s
(BY M/S. J.S.SE~{E'I"I'Y ASSQCEATES; A:>v,..§c~.1?'v-1:. ;m::v'.V_ me 124 TO R6)
THIS WRIT" E3-fi>11f1;Q'N.I1Vs__ ;i+"'1LEf} :;¥_N1)_E:R ARTICLES 225 'AND
227 OF' THE cVor:s'§'1TU'?1oN'-c»AF«_1N:>mgPRAY1NG TO DIRECT R1
TO DEJCVLAIRE} :§§'_.XAM"iNA'i'1GNVVVVQF THE PETITIONER AS
Haviweivlfiasséb'V1:~¢_._AL:, ---":+_§:2:..._%z.133ECTs IN PUG 1 YEAR Ana
Tms "'~.:;;>21':fV §>i«:Ti*1irGN:"_'"s30M1NG ON FOR ORDERS, THIS
mar, THE comm MADE THE FOLLOWING:
' " -VThaV4j:zefi%,r§£}n,cr, in this writ petiticm, has prayed for the
folifioéihg R
' z """,VI£.' To issue: c3r<;ie:r or direcfion er writ in
AX ,t}3.£: mimm of war? 01? MANDAMSS dimcfing the
V' * ..:'fj§.é;p0ndex1t No.1 to éeclaze the examnhafion of the
petitiexxer as having passed in 311 the subjects in
P.U.C. i YEAR, ii: the interest Dfj1ISfZiC€ and equity.
ill. £33126 order or direction in the nature
of Writ of Mandamus digesting the respondent No.1
to hale} the Examinaision for Kannaéa language {gig
P.E}.C. I year as a special case and in the eveiii’
petitianer getting through the said subjccfi ~’-‘
Exaznirlation to admit the gzetitioner
year as a consequential relie:fmit1″t§;;e’–.« i1z;te§fe’$:t_ :c>f–:7
justice and equity.”
2. The recerds that the” had
apgeamd for P156 I held month af
Mamh 2008 with mgigeaieéfi _-~«I§£3v:.E§{i’_?_{)88 from the
}:’espon<?1ent's §§Eo.'1:;§e11ege. g'}'–15£e admissicn ticket of
the pei:ivtio1;:erAVie–"}{':37etiI1Ccfi"'a:_ Annexure "A" to the wait petition.
In the exa1:£1i:1aiti.;532,4;3'etitioner bilec} in 5 subjects viz,
Kanygada, P.Vh3;':«::}eS,"'CIien..1'isuy, Mathematics and Computer
"Sefie'eee';"L 'If"h~::;.s, themfpetitioner filleci up examénation form to
~ 9' subjects for supplementaxy exaezination
which xeaeivekebeeduled to be held in June 2008. Accordingly,
jaetitioner was given the admission ticket for
,j$':;zp§};ementa1'jy* examination which was scheduled to be held
.'v'ff€}m 03/35/2093. The Copy of the admission ficket is
pmdueetti at Arxnexme «~–~"B" to the Writ petition. According ta
\J'
Q
the petitioner, he Went to the examination bail to attend the
Kannada Paper on 04/ 06/ 2008, but was met aliowecl tei'–attend
the Kannada paper on the said day hy
cancemed stating that the petitiofier has paesetieb
Kannada Examinatiofi. In of' €315 bf
petitioaer, excegzt Kannada, is 'haxre ._A:.1tte1:.&eeI'~..VbVthe
zest of 4 subjects and the fias the V
subjects namely Physécs, Mathemexfies and
Computer Science. Tie felt that he has
cleared anti gQf.ii;r9ug:hmgjfi::f:j;e' iizent to the college
for taking Ii But he was denied
admission, grouxiii that he has not
passediflfilze of the I year PUG. Hence,
this Writ Apetitioxx for" eifefemenfioned reliefs.
'Y'o._»s11ppo1.*'£'. his contention that the respondent–
did' the yetitioner to attend the Kannaada
._.P;:1pereA='f1"$iz;i§.r1e§;entary examination, the petitioner has relied
Iipqfi the edeflesion ticket Annexlzre "B" issued to him. 11:1 the
P4
sa£d admission ticket, two subjects viz, Kaflnafia and Engiish
are scored of.
4. Sri J.S. Shetty, learfied co11nsei”‘%j;{:});:2¢i3;1;i1i:g”
behalf of mg 13: respondant opp0:;édV «_ 9
contending that scaring ofi’ tht:
in the admission ticket is n0tV€i0_¥iE:V,by ._C8iiég_¢
but is done by the petiti{}ncr§1iis1.§f.=:}f; Vsvixppezt his
contention. He further first respondent
coiiege 5 subjects including the
Kannafia the petifioncr has to attend 5
subjects. flj17at.. {§ick marks are found as against 5
V. suhfi3.¢Alud’ij§g« Kafinada paper.
V “E33 “<:'%§i:t§nfi0ns urged by both the learned advecates
are on the facts and hence, caxmot be gozzm into
in t2ii::; paétiong $121: the fact remains that the petitioner
VA "failed in Kannada subject, The said fact is not disputtié.
' ft; View 0f the: matter, the pciititmmr has to: pass me
u H I{a3:111ada subjfict of I yeafs PUG before proceeding t0 the E}
ytaar PUC. As afcmzmantiomed, the admission ticket
the first respzmdent co:ata3:1' S 5 tick marks '
Kannada paper. Be that as it may. fiE"$'i11c.t: tlége 1f,1a;e.,
not gassed in Kanxzada subject, he xéézy $9
the Kannada paper at $1233: 'tht: Iiéxt_ 'it is = L'
brought to the notice Qf 'jibe 's31pp] €2mentary
examination are schedu1éii.'ij§;.V:_t;¥§£c*».I;1o11th of March,
2099. The intefatsf Of jufsfiée' {he petifioncr is
allowed to Ycafs PUC in the
said txaxninafiaffi" fees and by fulfilling all
the nec:£:_$Sz21_.1'_<;A A ffi$i%r:';a_:J;i'sti¢S;, f;»'&¢c0ifling1y, that: following order is
made:
. _ rrégiggondents are directed to gaemait the petitioner to
. ‘v'{i.3V»ifl&fl1’¥’;:;?lI}.Ei”i.i(3Ii form: in respect of Kannada paper
relaifing I year PUG and shail gzermit the pefitioner to
“”‘-_ ‘*a§:1:cné.’ Kannada paper in tht: ensuing examinafion
‘ l sCh.e§;uled to be held in the menth of March, 2009. The
VA _»v§_§{=:ti’a’oner is dimcttd to pay the necessary axamination fees
V and other incidental expenses.
F’)
kzmv
Sn’. K.B.A£:i]:1yapak, learned Additional _
Advocate appearizzg for ztspbndcnts 4 to 6 and
learned counsel appearing for 1″ fves;L§§)i1§i§é3;t’: as..:
pefifioner shall co:a;zmu1zicate_€1},is d1’de r*~ to A.¢Vof1cé::’1f§éd. L.
authorities for facflitating the ‘fiefiifioner io_ for the
fix _ mien’ – .. .. ,\