IN THE HIGH comm' OF KARNATAKA AT BANGAL_'OI§_$ '=
DATED THIS THE 1 1:» DAY OF MARCH 2969 7
BEFORE
THE HONBLE 'MR. JUSTICE }¥JI'§':_AJ'.'§C}{§"T'£g}P. I,
wan' PETITION NO. 1 19:31}2ooss(EdnéRég;.P)
BETWEEN:
Bhashantam Samshodhancf' '
Mattu Tarabethi Samsthe; _ ' - _
No.948, 42nd c:;oss,'jz_4th;Ma,in; - "
3rd Block, Rajajinagér, . K
Baxlgalerem 3.0; . V'
Repmsentcgi by_its1'«:_; '
Executivfé P1*e'-.'«*,i.c;?a5<-*:z'1t,"i:'}V _
Shri Venkatfiah ._ ' ~ '
Aged about 45 _ ...PETI'I'IONER
(By SI'i.i5a;§.a;11i~a Pégxibnat, Adv.)
.....
1}. Kaxlfaacia. Vfishvavidyaiaya,
‘i~iampi, ‘Vijdyaranya,
Kamalaimfs
, Post.:..Kama1apur,
Tq: Hospet, Dist:Be11ary,
” * Repmsented by its
A’ = I<':egistrar.
The Director,
Distance Educatirm Center
Kannada Vishvavidyalaya,
Hampi, Vidyaranya,
year?.Ci0t’>~O7. agreement was entered into between
the the 2115 respondent for a perioé of two
the Pe1:it:ioner’s Organrm tion as ‘Distance
Qjflifiiiegxtion Study Center’ of the 18* respondent –
‘ The petitioner was required to send Course
‘V V 4 of all the students to the University. It appears that
Kamalapur, Post:Kama}apur,
Taluk: Hospet, Di$t.Be11a1y. …RESPONf.2E§’i.’S.__
(By Sri.M.Aswathanarayat1a Roddy, 5
for one: &R2) ”
This writ petition is filed me. 226
227 of the Constitution of Inaia with a prayer to quzssh
the canceilation order dated -.._1’i’._6.20U8 the
R1 vide Annexure ‘P’. ‘
This writ :«’=.1’or
hearing in ‘B’ Group, this’ da;,7r,; made the
3″e79RDER:%’*
Thee__V[v2″~dj’ ‘- a publication on
12. 10.25906 from the Students for
various Courses for the Academic
10.2006 to 12.10.2098 in respect of
was not done. A writ petition was filed before this %
us to the next question as to what
z appearing for the respondent all the
Vvixiho have taken admission to the petie’oner-
can be accommodated in one of the Centres
the respondent –» University on their payment of some
nominai amount. The respondents also assure the
– 3 –
9. Another factor which is required to be taken
note of is that the agreement to run the contact .4
was only for a period of two years, which has M
12.10.2008. Indeed it is not necessary”for V
examine any further as to tliedireasensifeij
the petitioner-Insf,it1:tion…z It notieedftliat if
a dispute arises inter and the
respondents, that there is
an arbit:ra£[ exercised by either
of the parties–. of the View that the
_ the mtitioner-
institution cannot
the students. As submitted by the
Court that they wili conduct the necessary Contact fl