2005 INSC 0711 (Supreme Court Of India) Islamic Academy of Education & Others v. State of Karnataka & Others (Y.K. Sabharwal and C.K. Thakker,JJ.,) Appeal No. 66, 75-80, 82-88 In W.P.(C) No. 350 Of 1993 With W.P.(C) No. 313 Of 2005, W.P.(C) No. 314 Of 2005, I.Appeal No. 24 In C.Appeal No. 5035 Of 2005 | 22-08-2005 I.A. Nos. 66, 75-80, 82-88 in W.P.(C) No. 350/1993: 1. List the application on 25th August, 2005. W.P.(C) Nos. 313/2003 & 314/2005: 2. Learned Counsel for the petitioners states that admissions already made of 7½ per cent seats under N.R.I. quota was strictly in terms of the law laid down in the 7-Judge Constitution Bench judgment in P.A. Inamdar v. State of Karnataka, VI (2005) SLT 423=2005 (6) SCALE 471. The balance 7½ per cent seats, learned Counsel states, would also be filled up in terms permissible under the said judgment. The petitioners, after filling the seats under 15% N.R.I. quota in terms of the Constitution Bench judgment shall send the particulars of the students admitted and giving details as to their status of NRI and fee charged from them to the respondent-State by 10th October, 2005. 3. The writ petitions are disposed of in terms of the law laid down by the judgment of 7-Judge Constitution Bench. I.A. No. 24 in Civil Appeal No. 5035/2005: 1 SpotLaw 4. Reply affidavit be filed within ten days and rejoinder within one week thereafter. 5. List separately on 19th September, 2005. 2 SpotLaw