IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 13th DAY OF FEBRUARY 2009 BEFORE THE I~§ON'BLE Mr. JUSTICE AJIT J GUNJJSQ A Tfjj WRIT PETYFION No.3916 OF " 'V, BETWEEN: Jayanth BK, S/0 Kuberappa BL, Aged about 19 years, Residing at Bidarahalli Village and Post, V Hosanagara Taluk, 4.: ' . I - _ - ' Shimoga District. '}:;r 'V " '*.;;PETI'I'IONER _.. (Sri Ganapathi, AND: J T. 1. The Directoi, . M t Karnataka Prt::U niversity 'Education Departgaeilt, _ " ' ' " ~ . ..... .. V ¥.Ba':r1ga1oré'. _ 2. Tnetprt+;cap1¢, Govc1fz1meI_i£;I?xfs:#Ur1ive:rsity Celiege, Saga1j"SI1i;n0g£3. Disfiict. . . .RES¥'ONDEN'I'S AGA) *;9fi:s'w.P is filed under Articias 226 and 227 of me . 'V:t'"C.10:r:1stitutjon of India praying to direct the 15? respétident to receive the appiication of the petitioner arm payment of penalty and fine, and permit the 'pctitioner to appear the 2*'! PUC Annual Examination in 'March 2009. This WE' eoming on for preiimirxary hearing this day, the Court made the following: ORDER
Mr.B.IvI.-anchor, learned Additional
Advocate is directed to take notice for”
and 2.
:2. The {Jetitioner is to
the first respondent to of the
petitioner after him to
appear for the Examination
commeficiggg oii
3. The a,¢=’%i?.=;ee’i.I1Vé’i:;.’t”1e foiiowing manner:
petififilfler, ‘V§f”Vappea1’s, passed his SSLC
exeii::ii::\a3:ioz1:V”i:;” eecond ciass. He compketed his
First VUniversity Course at the second
.. Ziloilege. The petitioner presented his
to appear for the annual examination
in the month of March 2009 on
12.2008. The application was not received on the
ground that the last date for submitting the appfieatienj
was 18.09.2008, which was leng over. Hence ~ V.
petition.
4. Learned counsel ap;9ea1’in§fei’–.. the ‘V
submits that the petitioner was
at the time of annual Pre
University in March 2008.__ gnedicmes
but however, the” of four
moxzths. J attend the
amltiai However, he
attended examination and cleared
all the eubjecte except subjects, i.e., Mathematics
submit the application within
tithe: for stated earlier. But however, he
y’VVv’Vstzbmit’ted the-.e§§p1ication on 28.12.2008 which was not
” feeeived.
Vt I have perused the papers and have heard the
Iealned counsel for the petitioner as well as the
respondent. Having regard to the totality of the