High Court Karnataka High Court

Sri. D Loganathan vs The Registrar on 23 November, 2010

Karnataka High Court
Sri. D Loganathan vs The Registrar on 23 November, 2010
Author: S.Abdul Nazeer
_ 1 _
IN THE HIGH COURT OF EARNATAEA AT BANGALORE
DATED THIS THE 23m DAY OF NOVEMBER. EOTOC.
BEFORE 1' I  I
THE RONELE MRJUSTICE3  
WRIT PETITION NO.35928::'OF'    " 
BETWEEN:  I I I I I 

SRI. D LOGANATHAN
S/O M DORAI RAJ

AGED ABOUT 49 YEARS . V.

R/AT NO.49, 111 CROSS,   5

MARAPPATHOTTA  - '

J C NAGAR, '- ._ . =  ._ 

BANGALORE 560006  "  1    PETITIONER

(By Sri RUMAR  ADV.) 

THE REGISTRAR   ..  ----
THE BANGALORE VUjNIvERS'ITY
JNANA BHARATHI CAMPUS,

  BA.i\?GA1{ORE 55005.5 ....  I  RESPONDENT

g_S_R1  ADV.)

 PETITION IS FILED UNDER ARTICLE 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO DIRECT T O

 I THE RESPONDENT UNIVERSITY TO PROVIDE CHANCE TO
~ I?E'II'.IfIONER TO WRITE EXAIVIINATEON OF HIS REMAINING ONE
--.,SUB.JEC'I' IN IST YEAR LLB.

THIS VVRIT PETITEON COMING ON FOR PRELIMINARY

I  HEARING THIS DAY. THE COURT PASSED THE FOLLOWING:



-2...

ORDER

Sri N.K.Rarnesh, learned Advocate is directediitokptaiie

notice for the respondent.

2. In this case, the petitioner has;’soiight._i”orVa diifeoti’L»:n

to the respondent–Ur1iversity ‘*.’.KiC’)’p_V<.31'l'Z{11:t'].'l};.'I'£1VtO" for the ;

examination of remaining one sui5jec't–.of 15t'y'€.ar LLB course.

3. Learr1edaCounse–1i–fortheppetitioneijsiibmits that the

petitioner \xz111§«_.Vnot€’seekj’further _opporttii’iity to appear for the

examinati.on.. 7;.

in this Court has directed the
Universityitoh pern1it’iih’ey:p’etitioners therein to provide a last

oppiirtiiriity oi””app_ea1fing for the examination in the failed

‘ s’ubjVect_s course. The petitioner is also entitled for

. ‘sirniiiarre1iefL’p;Therefo1’e, 1 direct the respondent–University to

grant opportunity to the petitioner to appear for the

., “examination in the failed subjects of first year LLB course. it

hereby clarified that petitioner is not entitled for any

at “Lfurther opportunity to appear for the examination in the

3%

-3

_. 3 _.

failed subjects, if any. Writ petition is disposed of

accordingly. No costs.

5. Sri N.K.Ramesh, learned Advocate iS.<}7€F»II}i'tt€=.'jh'!

file his vakalath within a period of eight weeks

KLY/