High Court Karnataka High Court

Dr Syed Parveezz Ali vs State Of Karnataka on 5 January, 2010

Karnataka High Court
Dr Syed Parveezz Ali vs State Of Karnataka on 5 January, 2010
Author: S.Abdul Nazeer
1155 THE HEGE-I CGURT or K.&R1iIA",{'AK.a AT BAfiiG;§;i;9 ;R;F {_"  " 

m'rr5.:t> *1'-ms 'THE 5*'?! DAY (3%? g;;x:~wa;zY_:2€§i IgG._ '  I
3%-:§:*<;;2g  T _ '  » L
THE Homsns MR. JUSTICE s.  Hafimzfk " n 1.

WRIT’ PSTITEGN ?~é3(}.i519i’;¥’?:}i35{v§E3§~?sE33

BETWEEN:

Sr. Sgifid ParvE:je:r:’z–..é’2i335′; . ‘

Sfo, Eats Samié1}}§;1§t;§7 ‘

z’3;§€i.’§ abéjut 134 }*€.ai£3:f.;__ ‘ = ‘– * ._
Ma.i.1″a$ 0.13:1’ S{>a.§; . .¥.7f”‘iEi(T3.7C:5″1″:V’;? Roaii {Em-5;:-3″”
Em Cmssgvlfi-11$ani:ii:aE3:_ ‘
&a:1iB§13i C;cm’:;”p<3u:1e::7~.V" _
£}.J,}iai1i ' _ _ '
Eazmgazam ~– 5€;a::_Q4–.i~; ._ PI:1""E'I'i'£{)N£¥:E%

"i?:a;§e11fifa.E{x;_;;1'«a§ E'«:;:.ng8.y, Aiivj

5}?-§35VV 'V V

V V E. A g":'_~V_';4;tV3*Z{£ {:3-if;

B':€f'§3§ I'§§3i5{iif.}.§ af iéeaiih and §'3mii§='
, éfififidififii "E§<:1u<:af§:io:1}
, 'A Biifléifig
V' , Béépfagaixjre W 569 G0}?

R§:;-5;). by its Sfiaretaig?

Rajiv Gamfizi iéiziversiiy sf
Hsaiih. Sciéncas
¢’%’~*??? T Biock, Jagraziagai’

_.z~:=«.:1:§ :%£’:<:.».g V '

Efiangaiore – 5150 0433
Rep, by its Reegisirvam

Dental Couxxcji of Ifidia
K0133 Road

New Deihi 1 16 {)0}
Rep. $3: its Sscretmy

{C23

4. RE’. Denial Ceflege:

N0. (33: 3?’, 134??’ Main
1*” Phase, «J.P. fiiagax’
Ba:ng:a10I*€: ~– $7360 {)’?8» ‘_ ¢_ _ _ V’
Rep: 333; its Principal ~ ._ :…,”‘I~2:E’..sPoNDENTs

{By 31:. B. Manahar,.AGA, {:3}: ”
Sri. NE. Ré§3Ii€S}1,:5X’¢?§’¥f. f{3f R_~;?,.
Sfi. {E-,S, Bhat, Aiiifv. W _V

This %:s;:;:”:->¢z::1:;;1;:—%iis f:;e§i”‘u;é1de: Ariziciea 225 5% 2:27 of
fim {T’.9I1$fi.t.uti933__::«f. £:1£§ia;’.jg3ra§?iI1g to direct the R”? to admit
ties: petitigzzzfigr ‘ac: E§:.1r7:t §:;u:;fit g1*ad11a’Lt: M38 era} madicitm c«:)1:1*3e.

__ » “i7’?;is X?s’1ii:’«§%é”ij_£i011 Gaming 011 for pxttfimixzmjsg hgzrxrizzg ‘B’
{‘§«1Et:s__11§3 ,,:5’fi}?,” fizz: rf§ou1’t. mafia the .fo’}19w:i2:1g:

9RDER

AA Efiamieé Céillilfifii far ma yefiiioizsr submits that

f§:e::’i*$i£$’;:1′:”f::: fhfi intfifim azfier gasseti by this Casuri iiatsai

i..€;1;:’-}:.2Q{}5, Liza peétiaiwr was admittsé in the 415

‘2’5:és’p;e:>r2é€:1′!, –~ cefiaga far ihfi siuziy sf W4 yfiar MES caurse £33

fa

¢-.

era} IILE{‘3di€3iI1f5. If £3 furtizar submitted fi1x£~–tl:e f}e!:*£_f:i§:§;:5;ai%.:’ n

completed 315 CO’¥.1I’S€.

2. 53111166 Chi: pettitianer i1£iS>H_SiI.’i’3€i£1;v}r'” cemgifiteéj the
C€)'{i1’S€ in quctrfiiazz, no fufflififi”?£};{f(i’aE3I’$i;»f1fi€3%i-E3′:.}}&SS€d in this
case. ‘

3, It is iz.::I’fii”£3§€>;:v ci2%§:”i;’3.+_é tE~:.’}_’£;héit”V’£115 res oxidants Shall
. A 3′

iSS1i€t nficfigfiazg} ” ‘”3.ca,a3{j’:c€:?ifig>ai€s 1:9 tht: petfiioner
after a€cep€:izig far: in’?,§;%i”£fi.}.:_ {if iéztiier passed from time in
Emit: 33}; F216 P’:E:>s:e?£i.é::»:i €T.x;i:a1z;iii’Eée if it has aimady :19′: beam

A ….. .m

I ciispossd cf aosrarriiiigly. N9 mats.

sal-

EJDGE