IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated: 27th day of August 2010
Present
I-Ion’b1eMr.JusticeV.G.SABHA}~II*iT_::
And
Hozfble Mrdustice : V’ ?
M:sc.w.Nos.799e’&. 7995 A/2009 E
WRIT APPEALANo.22_84;/2OQ8e{Edn~Ex1
BETWEEN:
Smt.P.Pa;v1ti1ra–,. ‘
Aged about~25_yeérs, ‘ff_’ e_ ‘
D / o.s}Px”as’ar;na “K-,As:rI1’s1.’
R/a;No.13A56». 4Vlfi’~.VCross,_ _
K?iShB3311UFt}3B5P¥i1″e31n¥.. . %
K.R.1\/Iohalla, j _
Mysore.”-«, * V …APPELLANT
S.Siibk:-sash, Kumar & Kumar – Advocates)
‘ ‘ _{}§ii3rersity of Mysore,
Crawford Hal},
” V Box N0.4O6,
Mysore 570 005,
Rep.by its Controller of
Examination.
T 2. The Registrar (Evaluation),
University of Mysore,
T’
Crawfmrd Iiall,
Bax Iimémg
Mymm 5’3″Q g
W
3. The Principal,
Smacia vm Law Gama,
Kriahxmmurthypuram,
W
W
@
(By
Mmw fi1§u§&’dv..:;:t;d..§¢i;: 5 as
the Limitatixm Act to mmiamga in filtrg
Misc.W.Ka.?995[2flQ9. –
WWW
Misc” .W.T995/4’2$GG9″ ifii-§§¢iAA Smt1o- ‘n 151
CFC tn rec:a1.1fl1a
‘I’@”a 7Eg!;s7::..Vcl?s ‘¢::}c2~fi:~i* murders befam thza
Court .’_*,?.£C}.*j;’*3g’E:hVa;iiIt,_vJVV_ pasaed the ranowm; .-
§
A _
§.&és¢.WV,N::V;?9’95:£2999 is mad to recall the exam med
1&4-_-2fi§9 : than WE granted to comply with
% which W.A.Na-.228-#2008 mm
mum oxflzrs. Sinea efficc objections’ am
% éw, zhcapmlmembedimama. Ihmefoxe
% * — awacazaams filed to recall the exdm am 154.2999.
We?’