wp 251/zoos 1 IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 24"' DAY OF' JUNE, 2008 BEFORE THE Ho:~rBLE MRJUSTICE B.S.PATI_L:r' ' ' * WRIT PE'l'I'l'i0H 30.251 J _ BETWEEN: Mr. LALANI MAYANK AMRUTLAL, s/0 mum AMRUTLAL 0., = ._ AGED ABOUT 22 YEARS, 1 YEAR M.C.A., SRINIVAS INSTITUTE or» MANAGEMENT smniss, T V _ PANDASHWAR, ' ' ' -. V 2 _ MANGALORE-~574 199. _ - _ .,¥'I*':'I'I'I'IONER (BY sm AND: 1.
THE REG1,s*rRAR,-,_
MANGALOEIE VUNIVERSITY,
MANC:AIAGA.’4QUFEI, ‘
MAIEIGABORE-5?.4199f I
2′. THE; P§i}§;ciPAL,
. skmivas’ OF’
MA.=’~IAGEMEP!T- .s:1’UD:Es,
‘PAI~zi3AsHw_AR;
MANGALORE — 574 199. ..RESPONDEN’i’S
.. (BY SR1 P.s,i~zAJAGoPAL, ADV. FOR R4;
* H ~s.»:,j_s~.. max 5. NAIK um mm, ADVS. FOR R-Q)
‘ “*2”-‘His PE’I’I’E’ION IS FILED UNDER ARTICLES 226 85 227 01+’
“Ti-IE CONS’I’I'{‘U’I’ION OF INDIA PRAYING TO QUASH THE IMPUGNED
‘ORDER AND THE IMI-VUGNED MEMO ISSUED BY THE R1,
‘LUNIVERSITY VIDE ANN-C AND D 171’. 2.1.2008 AND EDT. 2.1.2008
-. «~ RESPECTIVELY.
WP 251/12008
THIS PETITION comma on FOR ORDERS, THIS l)AY;’. ‘Iu”H.E
COURT MADE THE FOLLOWING:
9%
1. Sri Shivarudza, learned Counsel xagthc ‘~ V
mcmo sacking permission to withdraw A’
2. Memo is placed on record. _