Karnataka High Court
Miss Prarthana B vs Devaraj Urs University on 3 February, 2010
IN THE HIGH COURT or KARNATAKA AT BANGALQR-E
f.)A'I'EI') TI"-I1S'1'E--IE 3% DAY OF ;?;<:z3;2uA_I{¥l'_}2tj_:£11'; .
BEFORE
THE HoN'BLI3 MR. JUs'rIcE7,_s.
WRIT PETITION No.2ra.1_55/2'oQ9 ::
BETVVEIEN :
Miss Prarthana B
Aged 20 yeews
D/(). T. Bisse Gowcia V -
No.441. 8!" =: A '
4"' Main' RMTVEI S'_Lag_e = ' _ } .
Bangalore ~:i'56o.'"@9"4'--. . .... JPETITIONER
(By Sn' K; AtI~fl)'
AND :
1. ;Sri.LADe\/uam'jVU1;s U m'vers£ty
_" '5T1'a:n_'1'a1kua. KGiE1'I'...--....553 1 O 1
Rep' ~E.f';s Registrar
J T 'CQVI1FLvi'Q}.!E*€I' of Exa'minat.ion
A '=.Sr1'. [}:%Iff.<a1f}:1j U1':-3 U11iv<:=rsit:y
.__'I'21m~akaj..--
K_§)1;é3.!a' -9 563 101 RESPONDENTS
K Naliak 81 Nail: Law Firm. Adm.)
ciostsi " V'
This Writ Petition is tiled under Articles 226 8: 227 of
the Constitution of lnctia. praying to direct the respondents
to send the M388 1 phase. Physiology part--l paper ol7T'tjhe
petitioner and etc.
This Writ Petition coming on for Orders V.
Court made the following:
ORDER
Learned Counsel for the re:_=p’o*:1dent,. has rftenio
stating that during the pen.:te’i’iey’ ofthte wfit .p’e»’€’;it’.ion, relevant.
statute has ‘Ll”.1._t’–t:;:j&’3t’l”1’e-,VViljenefit of the said
a1I1endn1ent.tfvill..
2. 1,~ktVe”~ef_t1bsequent. developments. the
writ’ petfiioii eonsidermion and it is
aeeo.rdingly disritigsedvl’asl-having become infruetuous. No