High Court Karnataka High Court

L Sasikumar S/O Lakshmipathy vs The Registrar Bangalore … on 3 July, 2009

Karnataka High Court
L Sasikumar S/O Lakshmipathy vs The Registrar Bangalore … on 3 July, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 3") DAY OF JULY 2009

PRESENT

THE HONBLE MR. 13.13. DINAKARAN, CHIEF 

AND

THE HON'BLE MR. JUSTICE'-'x/';'Gr--.--    

WRIT APPEAL NUMBER 226S'I2Oo8(EbN-123.53..'  '

BETWEEN:

Sri. L. Sasikumar,

S /o. Lakshmipathy,

Aged about 30 years,

R/at. No.1/2, Tamil Nadu

Housing Board Colony; _

Phase III, Sanitoriu;fri,f._bo."'  =:   A '  

CHENNAI -- 600   'V       V  APPELLANT

(By Smt. chargaraiggua  my .a.pg,1te.e;e 
1. The Registrafl" »

Bangaliofe a.Univefs.i_t3Vi,V
   ---------- 

2. 'The Vice¥€Iia§i'ee1lor,
Bangalorev .U.mvevrsity,
Bangalore.  "

_ 2. _ 3. I The PrIn.c

 A"..IVfidi1ja Pri'oyaciarshini College of Law,
_ V~P_'ourth.. Phase, Attur,
' _Ye1afe.--az'1ka New Town,

 _f:3a:gga1ore«560 O64. .. RESPONDENTS

 T.P. Rajencira Kumar Sangay -- Adv. for R1 82; R2)

 



This Writ Appeai is filed under Section 4 of the Karnataka
High Court Act praying to set aside the order passed in
W.P.N0.16-484/2006 dated 11.12.2007.

This Writ Appeai coming up for Preliminary Hearing-.or;_V_this
day, the Court made the foiiowingt    2.

JUDGMENT

Being aggrieved by the order dated thei i j i

learned Single Judge in \if4.’P.i%i.§;’i6é% V¥cS7N0

3
mandamus, on the ground that the third respondent-Institution
was neither recognized nor affiliated to the first respondent~
University. However, it is made clear that if the third respondent-
University had not been recognized and affiliated to 3 th:e..Vfirst

respondent-University during the academic year _.__the

appellant/Writ petitioner as well as other similar__p_i_aceVdi.i.istudentsu

are entitled to make representations]itoi::Ath§:itfir§sAt’
University to accommodate them
institutions and transfer them the
where the first respondent–I;frx~iversit$}’ them.

2.4. If any such representatio’11’iiiiis first respondent

respondent-Univer:si’ty_V shali pass’ apri’ropri_ate orders apart from

taking necessary the responder1t–Institution.
Writ Appeal is accordingiy.

sci/~ ,
‘V~~’ rrrrr Cflnsiieehce

aaia
fig: aaéeg

fifififig

_ 3 __/*
V’,