High Court Karnataka High Court

M/S Aakson Academy vs The Registrar on 20 November, 2008

Karnataka High Court
M/S Aakson Academy vs The Registrar on 20 November, 2008
Author: Ajit J Gunjal
 --  _  .22?" .9?  'Cdiastitution of India with a prayer to direct
 'E{}£;"1"f3:SpOi1d€J§}t to reconsider the documents produced
"''i;sj,r ; the _ petitioner at Annexures 'G' and 'H' dated
"'Q_2.€}i"2--..2»(}'fi~8 and 22.08.2008 respectively.

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2031 DAY Oi?' NOVEMBER 2008

BEFO RE

THE HON'BLE' MR. JUSTICE AJIT J.Gé;§N.} _gg L:    = A  A

WRIT PETITION No.1 1889/2O08'(Ecii:.+'T}§D)   % °

BETWEEN :

M/SAAKSON Academy,

No.41, K38 Road, R.'I'.Nagar, . 
Bangaiore-~56O 032,    M If
Represented by AAKSON,    ;
Educational Trust, "  ~ ~ '

By its Director :   ,    
Dr.Jayas11ree  Kuiizafi _   " .___,'_,_PETI'I'I()NER

(By sr1.P.c.1é:ara.siz;i1iaiat§;%Ada};   %
AND: A %   L %

The Registrar, 

Bangaltére "UniéfcrsitV,  
Jnana Bha1'atI1i,V  % '  V 
Ba:1f1gaI0rr;'_'_'  7.?
Management. The case     
pars-uant to the report of the 
petitioners have rectified  have sent a

reply 1:0 the  This

is mowed by  which is

produced af  '  n ' ~-
2. The   is filed fer a writ of
'V to tfiee-eifespondent to reconsider the

(i'A(V)'C@}E3'.Il::fV2I'itVS  by the petitieners at Armexures

 fie'  dated  f5i.5:{)5.2{)O8 and 22.08.2008. Indeed

 _1:hc~1je is u44":1QV"'V.difiiVcL1ity in ganting the said reiief of

to  the respondent to censider the said

A’ ~re;3fes.§e11tetion. But however, the moot. question is what

happen to the students, who have taken W

xx?

,5,

proceedings must reach finality at a very eariy date,

it is going ta affect the rights and privileges A0?”

collegs as well as those of its students.

5. Consequentiy, foilowing ordej} ‘ ‘-

(a) Respanéents are digested to Cnhfifiider
gven by the peti’m’.0ner:3L,p.V””e-Opies ‘*a.&«j*§1_:i(:§’1»

produced at Ax1:1¢xz1res_.’G:’A& “”r.I_’. 2

(b) The respondenm ‘sJh-gafi’pc%rmi£:_Ljt.’i§:. ‘Students of
the petii;ioi3:L£:rg§n;;fifi1t:i:§3;1,: ‘kiihp éam iprosiacuting

the c9¥J1i~5¢ -.’_P’iz’?._~3t_ 11’3j;.B’.i’+.2:I’.Wi;o appear for

the – T. fixafiiiiiilafiafi A ” “cs3inmenci;1g from

214%. 1 mog.%;A V

(c) The kkpafi-::e§1ef¥Ig1st§{ut:on shalt} fiie the iist of
,,._%jA:$’t2xd.er1tsV” of i::he¢:’first year B.B.M. course with
the University shall process
V’ ‘V issue necessary Hail Tickets to

” A “”‘%tI1e.«§:%;::1j3<§i?i<Viates.

(d) fact that all the students are permitted to
x ‘T the examination will not plead equity if, it

‘ found that they are not eligible.

..5_

(3) If on verifictatien, ‘£116 University finds that the

petitiener-Institution stiil iacks I11£’rast1’uct123: c:§’,”-

it can pmceed under Section 69411) of th_f.~:’

[f) Petition stands disposed of amicx – ”

6. Mr.I.S.§”ramod Chandra, ‘learjzierji

appearing for the University si*1_a’iJ_V C()iIA1Ii1;13.*f},iCiEi:t”(:3A*V,:.’FEE;

bperative portien. of this order to -iI:1ix{e1″s.i’ty

waiting for the Certifieci co1j3j?–,i7$<2 thaicfiié-V1J'1iii»tcrsity can
process the papers of At11_¢ stu'denf;g.V " . . V '