IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27m DAY OF' NOVEMBVH.£§:*EV{:'V'iZ':4{3§£5Q« R
THE HONBLE .MR.JUSTICE M01:LAiSJ"SI4:ANTANAL;.Q1;DAR"~
WRIT PETITION NO.3é}7_'1O "2.()O9.[.EI.1')'NiE7LP~4'T)
BEFORE
BETWE EN:
NARASIMHAN B' -
S/O LATE P.B.VAR;ADARAJAN=fN
AGED ABOUT 21 YEARS-.-.
111 SEMESTER BCAw--._'=. ' A _
GARDEN. -CITY C:oL1,E:3E...
OF sc1r3Nc;i:5 & MANAGEM EZNT STUDIES
VIRGO NAGAR._PosT§ _ _ j '
BAND.AL.o1g13-560049 H
. -------- PETITIONER
[By sréz, stINDAR3gAJ';. ' ;
AND :
1 ..
'f3.--E}E'>A:RTM ENT OF COI,LEGlA'I'E3 EDUCATION
STATE 0}?" T«:ARNAT'AKA
\(IIj)i--iANA SOUDHA.
" V T_ ABANGALOGRE
'r._;R1«:;P'uf.D BY' ITS SECRETARY
T1=I:1i\/'1"'cr3 CHANCELLOR
BAN GALO RE UN FVERSITY
J NANAB HARATHI
' "~_.BANGALORE
THE R}?3GISTRAR (IZVALUATIOM
BANGALORE UNIVERSITY
J N AN AB H ARATH I
BAN GALORE
4 THE PRINCIPAL
GARDEN CITY COLLEGE OF SCIENCE &
MANAG IBM ENT STU DIES
VIRGO NAGAR POST
BANGALORE-560049
(By Sn :3. MANOIIAR, AGA FOR R1 I I .; .
SR1: N.K. RAMESH. ADV. FOR Ia:;~&,3 I '-
REsP'01§II,»I_:I\.I?I':f§ ' I
THIS WP Is FILED UNDER»AR;I"ICLEA.I2'2EI"?§IIII2iI7 OF'
THE CONSTITUTION QF INDIIAVIIIRAYIING TO...DII?:ECT THE
R2 3.: R3 TO EX'I'END "r.1:§I"I? '1'I;'_\/III:;r"c')I« ..,.c2_A_Y <I5I--IE EXAMINATION
FEE TO ACADEMIC -Y§:A'RI WHERE THE
EXAMINATIOI\IlF'O_R ?)IFF1§RE?NT"_--.CCURSES LIKE, B.sC.
B.B.M, ARE SCI--IE;D1II:I§I: TC BE COMMENCING
FROM " '
TIfIIS'I_ ON FOR PRELIMINARY
I-{I3/\II'{INCI'TI'II{IS I)'A"I'.I_I1'I*IVI?}C'OUR'I' MADE TI--IE FOI,I.OWI-NG:-
2* e;GRDER
Sri,__B. Memohar, learned Addl. Govt. Advocate is
I notice on behalf of resporadent No.1.
S-Iii; 'MK. Ramesh, leamed AcEv0(:at".e is Ciirectted to
I I:aE;C I"Idf:ICe on behalf of res_poI3dC'I1t. N032 8: 3.
The petitioner has sought. for a direction toV.e:§<i:end
time to pay examination fee for the academic: year-2009-
2010 for 31" semester Bachelor of
course. The exams have alr'eady'«comrneneedvirorn
16.11.09
.
2. The records reveai last paying
examination fee \Aras”‘–..on_ ii] that day, the
petitioner did4_i1o_t veri’t’u.re:: ..payA..t;h%:’.iétamination fee.
The from 16.11.09. Writ 2009. By this time. have been already over.
Absolutely.» no cogjent reasons are forthcoming as to why
coul-«d-«1’1ot pay the fees. It is not in dispute
that.Si;iffie.i’exit”-time was given to the petitioner and to
sirn’ile1rlvy.”p’l;aced students for paying the examination
fee. However, the petitioner did not choose to pay the
“‘–x_Aeix_aifriii1e1tio11 fee till the last date fixed for the said
__pt1rpose. Hence. the petitioner cannot be permitted to
take advantage of his own fault. If such prayer is
allowed. tliere will be no end to the exarnination
K
!”‘x/
4
process. T he pet,iti()r1er being a stiiident; shouigi have
complied with the time schecluie fixed for exari1’i’r1é.–ti’C:,r1s.
Accordingly. no 16:-niency can be shown to p.€TtifiC3T.I €}”.”‘.
Petition fails and the same is dismiss«ecl51