Karnataka High Court
Oxford School Of Nursing vs The State Of Karnataka on 15 April, 2008
1
IN THE HIGH COURT OF KARNATAKA, BANGALORE
DATED THIS THE 15"' DAY 03:' APRIL 2003
BEFORE
THE HON'BLE MR. JUSTICE ASHOK B. }HNCIfl{}ER{'_~ j .»_.V
W.P.NO.5873 OF 2(if)34_(EDU%R_I'iG-P) "
BETWEEN:
1 OXFORD SCHOOL OFNULXEEGV .
I-iOLSTONHOSPI'1"AL"BUILDINVG}
YADAGM TALUK -- _ i V
YADAGIRI GULBARGA"mSTRicfr__ %
REP BY ITS s'E<;:aE'i';gR&f. " P.¥:1T'ITIONER
{By Sri: M R R;A\r1mJ;'
AND 1 V .... _. V A
1 _STATE 01«'~I$;AR;bI._AT._AKA
BY I'I'3_SECRETARY _ '"
HEALTH. FAMILY DEPARTMENT
av;1?31cAL EDUCATION) VEKAS SOUDHA
~ 1:312 VAIVEBEDKAR. YEEDIH
. _ ?''%--gAr«:i}ALQRE ~01
-- Ntzasmci COUNCIL
' APARTMENT
1~:o.';r;, 6TH caoss, WSTREET
GA3§¥F}}m«JAGAR
AA : BANGALORE 4:9
THE SECRETARY
INDIAN NURSE? COUNCIL
COMBINED COCENCILS BUILDRJG
KOTLA ROAD, TEE':/fi'LE LANE
NEW DELIH «2 RESPONDENTS
(By Sri.K:’3SHAVA REDDY, AGA FOR R-1,
SRLSHIVARUDHRA, ABV. FOR R-2 AND
SRLHAVERI, ADV. FOR R-3)