Karnataka High Court
Latha R D/O Late N Ramachandraiah vs Registrar on 3 December, 2010
...1.,
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 03rd DAY OF DECEMBER, 20mg L
BEFORE
THE HONBLE MRJUSTICE S.ABBUL' "
WRIT PETITION NOS.38222-223 OE 2CIIII8'IV{EI3N'#EI?;§'II T
BETWEEN:
I LATHAR 4_
AGE 38 YEARS = ; I
D /O LATE N.RAMAC_MH1_XI\I.DRALéIHI~«._v * . _
2. VEENAR I I H H I
AGE = '
B/O LATE11§I;I;;ANuaOILIANBRAIASII-~
BOTH {AI R OE
RAMA 'V'iL.ASI'{,*- MA INAGARA
WEST, BATA.WAI)1,' TII*I.zII§IIR ... PETITIONERS
(BY SR1"'I>A*I'EI_;OEAREGOWDA, ADV.)
I ~. " K«IjSTRAR§
' BANGALORE UNIVERSITY
'*»JNANA~BI~IARATIII CAMPUS
BANGALORE -- 560 056
. EISRIKRISHNA INSTITUTE OF
R' MAHALAKSHMINAGARA WEST
BATAWADI, TUMKUR
BY ITS PRINCIPAL. RESPONDENTS
(BY SR1 N'.K.RAI\/IESH, ADV. FOR R1
NOTICE TO R2 DISPENSED WITH)
_ 2 _
THESE WRIT PETITIONS ARE FILED UNDER ARTICLE 226
AND 227 OF THE CONSTITUTION OF INDIA, PRAYING TO
DIRECT THE FIRST RESPONDENT UNIVERSITY TO PROVIDE AN
OPPORTUNITY TO THE PETITIONERS TO APPEAR FOR THE
EXAMINATION OF THEIR REMAINING SUBJECTS IN THE 5
YEARS LLB COURSE {OLD ANNUAL SCHEME}. .
THESE WRIT PETITIONS COMING ON FOR
HEARING THIS DAY, THE COURT PASSED THE FOL_1;Ow1N'o:"i . t
O R D E R
Sri N.K.Ramesh, learned Adig/ocaitehijvs
notice for respondent No.1.
2. In these cases, the pe»titioners’*~haV’e for a
directioInImtOi’ to permit them to
appearTorIthe ~in;’ the failed subjects of five years
LLB epovursedf ..
I Counsel for the petitioners submits that
the not seek further opportunity to appear for
I I V the exarnination.
I 4. In similar cases, this Court has directed the
T mIIIJIniversity to permit the petitioners therein to provide a last
opportunity of appearing for the examination in the failed
5
IE
.«