High Court Karnataka High Court

I W A I R W Bandara vs College Of Fine Arts on 17 September, 2008

Karnataka High Court
I W A I R W Bandara vs College Of Fine Arts on 17 September, 2008
Author: S.Abdul Nazeer


¥N THE max»: scum 0? KARNATAKA AT 3ANGALoI§zE.”‘ ”

DATES THIS THE} 17TH DAY 0? sgmgmggayigéas ‘

BEFORE

THE !-ION’BI..E MR.JUsT1cm_s. A$i)tfi.V_i’€A.ZEF_.3 i!{‘ – = ”

wan’ PETITION NO.12b3 5L?._O08 (sgm:

BETWEEN:

LW,A.¥.R,W* Bandala
Dfo. WA. Vtfijayakgon
Age: 26 yt”:ar£~’. i = _ –

R/0% 3013;, Sri. Kaku§’3..rn ApLa1’t.i’33i:”nt _

Opp: Palace ” Z .

1′” Cross, ShesIa_ad::if3_uraj11» é ” ‘

Bangalore –_.f?f)V _ ‘*-1;,__ ‘ ” PEYFITIQNER

{By Sri, Mahés_1; F2, E.1!p_;51fi:,’*.’3s:_ti:z,,} ”

2 ‘ {3Q1I€:ge”o1′<F i:;§: Arts

5-3}' ¢

" gggmmtaka £1hij.rakaia Parishath
= Imznax-a.Par1; was:

Brgngalgrfi’ f— A I
By” Ezincipai

, ” Eimxlaiaka Chzltrakala Paris11at11
_ xlfiuifxiara Park Was:

Bangalore ~– 1
E3? E3 Secmtaiy

3. Bangalore University
Juana Bharathi
Eangaiorc
By its Registzar

4. Registrar (Evaluation) h
Bangalarc University ._
Juana Bharathi

Baligalerer ., f=.RE$P§)Ni}EN’fS T’ T’ T ‘

(By Sri. Vishwanam, Advior R– 2
Sri. AR. Dcsai, Adv. for R-3 and u

This Writ Petition is 17:16:31 un’dér:’Art;i€:1I€:fs.V2′.?6 $5 22? of
the Constitution of fnciia, pragrifig to iiyirfiéi “r&s;;:0z1d€~:.1:1ts:
to announce: the_..r*e%rs_u3t o£It}:1c: .5″ ~~.BF’A=’ CZou1’sc of the
petitioner whici1V€§%as;1fleici.Vcn 28.05_,_’)£1{)’?.

This§”._Vv’:it gfzeri. fer Pre1imi11aIj;: Hearing
‘B’ Crreup this (lay, the ~{‘;<)1:_uf£.._xi1:id«3 {ha fofiewingz

' " the petitioner has sought far 3

Z n3a;1da;nusV.:§irLc§£-ting the nstspendent to announcc the result

.. _;§f».t}'1€ exé3;_1_§§aati9n of 5311 year BFA courss taken by her 01:1

2;"§§.G3g'é'§'07 and for ctirtain other Ififififfi.

Ck:

(

ifigpgafi§mmmfimgg”” “””

Vfile thffi1fVIES§3§tL%tIiE¥*{§VV8}{3lafh8 Within four W€€kS frera iczciajg,

-. j – ‘!.’~_E<3' ~-costs, "

zfitsults of the pstitionars therein and that thair marks cards

ham bean 35:11: to the cgfleges. Tha said Wfit petiiicztz
disposed of on 15,{39.;2€)O8 reccmziizxg the said ”
the iearfied Counsel for tha IBS1)Ofld€flt*UfliVE%{f$ié%”,.::.
writ pettitisu is 3130 simfiar to the -:
Tharsfarc, the patiiienar is alga

miief,

3. Th€’1″fffi)I’€i’, 1 dizect _3f?i_ 1′::;j_:;;fi’t.<3'1tz_€i:.A=r.zA'i":i~ §J11ive:xsity to
declare the result 91' the petitiaafier :.,se'fit.3. card

t0 the lit Cgryflsgs. ibrthwitll and the 15*
re3p0ndentAC:;_}1€<g€% ":issue the saié marks cant!

:9 tbs peii£iQI1er i11;j:nfidiaté3y {E211 its receipt. Writ petition is

fer the mspondents are pfiimiftfid to

Sdf~
Judge