EN THE HIGH CGURT or KARNATAKA
CIRCUIT BENCH AT DHARWAD _
DATED THES THE 11TH DAY OF MARCH
EEFGRE
THE HONBLE §V§R.3i3ST’ICE MOHAN.S;Hi§§r§é;?f)§L3’§£.§s£§€3Li’_E:§A§?i_V ”
WRIT psrrrxon No. aos1_2_;:%%2aeG§*{4.£i’.S¥§-fs.%;;1.:”1{~j _
BETWEEN:
SHRI GIRIEJHAR S/O D_HA’E€A’::3-INGH NAYAK’
AGE: 22 YEARS_,”QCC_”AST_UE>ENT’~-_
R/0 MICHIGIN C£i>M,33*::¥Ui3si{) SAFTAPUR WELL
QHARWAD — _ i _
in Am _1?;i$T DHARwAt2A._’:*%.__ V
%%%% ” mPE,n,fiOfiER
(33; §s§.A R :>:éx’:’:”fL;A.Asr§:§fc2<§::;rgf:'Es, ABVS.)
Ai\3§ kk % V
THE kpmécwse…
§fi.SA’«~.{ESHWAR Emezmeeazm COLLEGE
A ;§_V4¥\§13AL§EN:GAPPA VEDYANAGAR 5AGAs.:»<m"
'%'7;{,f;«v..aé:I'1é§;;-.C?~iS"E' BAGALKOT
.w
_ T%*éE:v?P;E?AGISTRfi.R
,.'V"E$%%%i§SHV'££\§AYYA TECHMECAL zmzvgagzw
s'ia§iVii§éISTRA7"IVE smce
" §v2Ac§~:;~:E uwxvaaszrv campus
BELGAi}¥V¥.
,..RE$PG?§DE§\éTS
{B3r S:’E.ARA’VE§’~5fi 9 KQLKARNI, Aavo::A’:”E FOR R2}
. ;s”e:2:§::”;;k
2
THIS WRIT PETITION IS FILES UNDER ARTICLES
226 AND 22′? GF “THE CONSTTTUTION SF ENDIA WITH A
PRAYER ‘YO QUQSH THE EMPUGNED ORDER DT.25,/8,388
PASSED BY THE R-2 VIDE ANNE Afiii) ETC’
THIS PETIT£C}¥\£ CGMING ON FOR
HEARREG was DAY, THE comm’ MADE THE%’%%F_QLLaw1’N£j:
Heard the ieamed VC£s4’jL:i’nse£ §or. ti”1~.e _”‘_pué’i:§ fEVi¢’hér ané
rmpendezrzts.
2. _ “§”;?_*;e.__;Ai3.rdevzf”~«.y%:i.e_’ Annexure-8 issaed by the
res§0§1’«:§,_e§*2tM ‘i’va’V»:_2′,.’;:E% A’~§§”1*z*,t:z_’:rL:i§§;’a’}2g zzeritaén punishments and
pe:f*.a»f%:§e$ o7r:V-the ;:>et §I*:ianer £5 caéied in qaestion in ma writ
The retard reveais that the petitioner” –
AAs:i,§éie:2.:’.:’ studying Er; ffirst raspcndent ezzgineerérzg mfiéege
, ‘w.a_§ iruzaéved in maipracticé éuring examiaatéan. it is
_..5a§§eged that the pzetétéeséer was writing examinaéfiarzs an
bahaéf 0? Fimzahamecé Chapparbhand which maaras that
Mrfiirezahamad Chapparbfiaané is the caradidata as.;}:::; had
is write me examinatiars en the rekavant da~te.’_A’».§fiL-éj’ x«}vaAs
imperscnated by the petétiarser, The pe’ci_u’:.iV:_>y:’f:z <':2..rfvW.§SvL';aa§.§;§ '
red handeé in the haii itself» :§{é:'§f¥t_a%:¥i'§r::_': i
:%c£<.et, it was reveamd t%'sa::t_Efae §3§a–?§ tér:3§5g;§ The University
after E:o§t$§;¢’§~;§’*.%;g;c;;n2§£:3{ ‘,DL c”V2.§séc¥ Ii§’§§1s.–*:.. .i§§i;§ugned order vide
Annexuréé-QB gnmishments and
penes:V§t§e S. “~ H V _ ._ _
._ ‘3~_%*:’r~E«;’§*v4;.aV§[g:_o:’£s:%;}agf., §earned Counsei appearing an
behaéf c§f”‘t.%éev péV§it§¢¥§’ér.”~7submits that the gsereaitées impcged
3%:-:~ igairah :..md7é’r~.1:%v:e’ facts 3% circumstances sf the case
V = ai}_:z€i; “t–it”§_7a’:€:’, ‘t§$~–.§Jniver3ity shezséé have taken ienient in the
.’Ar;9éaAttegfl V’Li’j__fie writ Fetétiars is apposed by M:’,Arviné
i<is%§»<.a§*§2E.
,f’\
f”
S. It is unfnrtuszata that the petitiener beigg the
young student had Erzduiged in serious ma¥;3{r%i:*fti:<:}é'..A'of
Empersonaticn. The petiticner has Emp v.’: :’=. r&r:Es§ng its dfiscretion unéer facts sad
. 4:-§r:avr§1:;stam’:es~’ef the case imposed certain csnaétians. The
S’a.me___»c’a:§§ét be said is be harsh. fiance, the writ Petitisn
x faiié aid accardingiy, the same Es éésmisseci.
Sdli
Judge
§$