High Court Karnataka High Court

Sri Doddala Sandeep Reddy vs Rajiv Gandhi University Of Health … on 17 August, 2009

Karnataka High Court
Sri Doddala Sandeep Reddy vs Rajiv Gandhi University Of Health … on 17 August, 2009
Author: B.S.Patil
_2....

This Petition coming on for this day for Preiiminary
Hearing, the Court made the following» " 

ORDER

1. S332 N.K.Ra1nesh, learned

Gandhi University of fieaith Scicncesfis

for the mspondent.

2′ As the quostion raisoé in t1;is,. Qzgzrsxpgtitgérg ‘i’sv..;3oz1§<:luc1eci by
the decision pondered by 14084] 2009 and

connected cases the consent of

the lca1ne«3V'oo1ifisoi matter is taken up for

fine} disposai. 4'

3. Potitionof is”‘p1i£~§,uiag his study inl Phasa of MBBS

‘fiztitirggner a dimction to the respondent»

the marks obtained by the petitioner by

apyiyiog t1}::’fi::.’o§zisions of the Regulations dated 30.08.2008

~ _ma.AuTH/ Challenge Valuation-310/2008-09 and

the results of the petitioner for the cxamjnafions

..__ oo11 g1uctod in the month of January, 2009.

Counsel for the petitioner submits that the Notification

based on which the University has now conducted valuation

%/

….. 3 ..

and awarded marks has been quashed by Court in the

above referred Writ Peiition.

5. In the light of the above and for the reasons:

order passed by this Court in v.W;§?’,No. a

connected cases disposed of on dis

entitled to the relief sought. Heiéejefihis V L’

A direction is issued go the _..Iespo’n.den{.’ “–= .V_LfIV1_i%rersity to
recalculate the marks obfié;i;.ed_ by appiying the
pmvisions contained 30.08.2008
pertaining ta /Ciilallenge
the result of the

petitions: j¢?eeksMV»ii*<§m. tcyday.

6. Sr}. N sdisected to file his vakalath Within

V ..:ef4fhi:SsQ1’der be made available to the Counsel for

t11e’;{;)»:::;__fi:iesv_1t’;3’1’*’ir;?g1′.;s§:’itl3.

IE:

gfiafi

_ d”-est: