High Court Karnataka High Court

Priyadharshini P D/O … vs State Of Karnataka on 22 August, 2008

Karnataka High Court
Priyadharshini P D/O … vs State Of Karnataka on 22 August, 2008
Author: Huluvadi G.Ramesh


“””‘ “”””” ‘-” “-“””””|”‘”\H “IV” f-is-‘._I.:Jnr ur RHKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

In THE HEEH saga? or KhRRATAKA, aANGAuoaa]wOw

EATEE THIS THE 22″ may 05 ASGUST 2fi§éO=X§f*'”

BEFORE

THE EfiM’ELE HR, JGSTICE H$;UVfiflI é éAgEsfiV§_ »-O

wnxw PETITIQN Na, l11$§f2$GEfEBN~fi§S§O. I

EETVEEM

1 FRIEEEHARSHIEI fi°’O-O

FEES AEQUT 21 YEAR$._
35$ ?REAHES¥3RAN MEIR
PR3vnmHA3$:gj–3agy$xf
Amsanzxxapifigmvfigsosw
UflfifisEaAUEERR?=.”éFx”

.*T:.:.:s.;*%;z.::*:~.1;Ve;”‘ 9;; V

M

;«r.;E§ ;nL3aL=*1_’ VEILQ-_ ‘I:E§§’~}&$ 1.
man I~ra;;$_E”–.._ ”

caswnyganx _ A n«
TF3-“~£’§{fIRa”;P13′.;?:iJBI

gamma J¢SfiVwO= _V ,

.”A3″~$E3g$u\sEfiasfifiR

-1

.FzG§E«.}’d’3G§£T 21 yams
‘_,fimahgx3naTg HBUSE

.’-ERHFEEMEETU P.fl

‘_EflUKK1W$I3TR1CT … PETITIGNER

:e:s:::;.:~~ {aiagzsv arm x:1ms-amen, ADV 3

‘HSTRTE GF KRRARERKA

REP. BY ITS KOETPRY
;1jaEP2fl.R’3″F4EI§’§” GF EBFIMEQQ
I?.iM’iEE’-P=.1′.n’C}RE–‘.|.

2 EH3? ?GI§T CQLLEEE BF Nuaszfis
EEP. B? ITS FRI§CIPAL
EIERRMHALLI
VI Ri-“«F.ZI!~;mGPLR PS3’?

aawaaaanx “”

3 %E¥’FOYAL COLLESE SF mURsINa¥_”
$ERG$HAEAR FQST * ‘
sawsaaanx __-,

REF. BY ITS FRINCIPAL ‘u

4 $35 caaxanam . ._ 2 H»uVFx
may RGVRE CGLLEGEdQE’HflE$INE]gC~
filfififlfifififik PQST ; ‘-*é . *’
mmgmmw.. .wmV’-=

5 angry GAHEHI Uwzvgnsiwy fig _7A€_” FA.”‘”*”
HEALTH Amp SCIENSES’ ‘ ” 4-» * ‘*’*’ ‘

xmmgumma ,2.

LFEF. E’? ITS ?iEG.I–.’3T__
3RHEE&GRE–41 ‘A~

5 ififllfifl HUREEHE ¢numc1h.F*”

REF’. HY FLEGI5TRAFlu”.’_ ” V’

may mama:

? Knfimafxxa msfigzgfi :umm¢:a”–V ———-
RE?. 3? ITS REG1$TRfiK
‘ “V *’w *- … EESPGNDENTS

3AmGnLm3E» ‘~

£3? 3:; : % MAHUHAR, AQAHFQR R1, NGTICE T0 R2 T0
;é*:§”3IsPENssn @135; SR: N.x.RAMEsH, ADV
,f:,,fi EERI 3…3;?§°fi.?ERIE, $331.?’ FOR R6 BX:-3D
‘** “ESIURRUBRA,”AflV FGR R7)

E”V;_f$3§ %E,fi:£Efi manna Fmrzcuzs 235 AND 22? 0F

“?HE-§fi§s?:fvT:éN 0? INGIA PRAYING T0 DIRECT THE

mun Cuum ur l\.Hl(l’U-\lHl\H HIUH CUQKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

R5{:a§;;ag?g.TQ ALLQE THE PETITIQNERS Ta TRAN$FER
TE 0?fi$a=fifiCaGmIzED Cfihhfifififi AND APPEAR FGR THE

W

..—- –ururnun Inv-

“‘””””‘”‘””” WV” Ur nnuuvnuuxn mu!-I LUURE OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

SUBSEGLEEE-ET E’é’.P~.M$ GB’ 5.3:: ‘EJ£3R$IING CGURSE ‘rz»m;::_a_;::;
M1? .:2.E:.’.’.=:3:;::r;:I3EL’: ‘£E=J:;-=TE”?Z}TIf3!-33 art-IXCE-I ‘HA3 EEE;i~~–:f:;f’s_§IEl:T2,__”
mm :=.L::’1*.=:aI.1.mx’ canwmxcnws err .mV;jIz$;:-i» G

!\}E}3?$.T.f-EG ‘iZ’3FI21¥JE=3CI Ex. ._

any-. C!’_’J1′-!E!’~El’.?; ma F075: .,I-‘»11:=.;’r>.1=:fra;§7G«:

‘I’?:3’I$ z:.==-3:, THE cum’? mum ‘r*::s..__1=c=zQ:;csv1au*ir«:a;:

Q R It

E5 2.2; . B . Hanqhar, H Gfidtiit icsnal
i3r:3ve.:Hrm-ant itis V take 21:31.: ice
f :3: :3: sp V” 7. an . G t :1: R9 spandent
rm . 2 . ziispena ed. wi th .

3:32. .3″? LI E’Z:’EVa-‘?z’£i’!Ef:V5h tr; take m:-tics for

Re5pa:~::i:z:i9:1t “”l~I_r:5 . 5«}I– °.Sifi . S . S .E§averi is directed

“G–2:).«r:2ti¢e: ‘vim: Eeapcnclent No.6 anti

‘S’.:11,.é’t’sAi,fi?e3._r”a:v¢*.&;*:ég.. is directed ta take: natice far

E;esj;::.g;:’1’1=:1sm t_. ” 4j§.-‘1s”r.G.:= . “I .

.E,’w.,_I-§}E’aa:::i time iearmrnzl C~::.u:1:1sel far the

V””–.VV§ve§;*Eiét%s’..=:.a:1.a::s anazi laarsmad aeunsal for the

Hfieapcsrnienta . W

ma. . \..\.IU1\I ur nnnnnlnnn rllurl lfpflxl OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C!

3. By’ an order dated 29–?–20Q&fOf@n
E4E.P.E=E’a:’=.E”i’3.O5.z”‘.2D0S, in the similar
thia flgurt had directed the__Uni§é§%ifi§:O§p,v”
garmi? the Easpondent-Cwllgég §§Otfia#éf§%Ofih§£O

stuzzlaamza rxm Raapezaaenfemw Rtwyal. ::;312.;age. fie:

I'”€’s.z.z:E-.T3.;:’.zg: ta same cstlfmr c:c;gl_];e._._Vt«:2 ‘p::r,:;_teiz:attar at an

alternative azrangeméht{

4. E: ____ _;sKOEfi;_ th%O’Ra3g¢ndent”College ta
transisr ;théhé”pefiEianer5 ta same ether

mnllsge if thei: fitmiéaimna have been appzsved

_Vhy tfievfinivékaity gm aacerfiance with law. Sc

OOfar,a5Oi5sfiance af NC is cmncarned, if the

¥hi§ar5ity,*£inda that afimiasimna are in

.aecd&fiafi@§” with law and. are gppreved, than
Oéizegavfhe Reapandefit~Cmllege ta isaue N03 tn
_jtfia#aOp9titioner3 am as ta enable-them to get

aOadmi$aimn in,aom£ mtner cmilege as directed by

[the Hnivarsityu Xwfx

E Eccwrdingly; the pet;t;$n LB disgoaefi ef
sa/-

Judge

mpk!”*

910.1 S.<»<zm5_ mo ._.mDOU 10.3 <v_<….<Z~_<¥ ".0 .5300 10:… <v_<._.<Z~_<v_ ".0 5.339 23.! 1.11.1753). L3. …5.. . r.:E….p.:E.. .|. ..