IN THE HIGH coup? or KARNATAKA AT
DATED THIS THE 24"' a4yoF _ J %
Berogg : *
THE HON'BLE MR.JU5TICE'go!-«IAN'SHAN'fA!§:A§O¥;lDAR--:V: %
wan' PETITION
BE'i'WEE::2N: V A " '
ihuvasudeva M_1Lrthy'ki..$f A
S[o.lateSid§1appa H V
R/at.Lakshzuisi:V-N:-'~zga:--...__ " '
Near Tz*av§;11¢jJ;e'§»'_Bur:ga1{§t:?_' A_ '
At:K9_du1.f '~ _ . .. PETFFIONER
(By R;L..Péa i2'I:'f<éi* Patii, Adv$.,)
AND: V " M " %
I.-iféajiv Gaxidifi iinvfsrsity of
" 'Health ASciencés""
Kaxnataka, 4311* '1' Biock, Jayanagar
« $ ' A
L The .R$gi§tra1* (iévaiuation)
Rajiv'uan'"' dhi UnIvc' rsity of
Bcaith Sciences
Kamataka, 4"! '1' Block, Jayanagar
'T gaangaiorc .. RESPONDENTS
(By Sri N.K.Ramesh, Adv.)
-2-
This Writ petition is filed under Articles A. of
the Constitution of India, praying to take intci accxétxni i.£1a7c_
un-tampered marks in the 4*” evaluation of Gi%4§Il ”
Am:1e:mr¢-G to the wrii pefition and conseqm%~n’f.5a1i},€V dcclarea b
the pctziticmcr a pass in M.D.Gcnej::iI’B1Iedic§ne,. cfi::§._ V ;
‘§’his writ petition comm’ g jv, in
B–Gmot1p, this day the CouI’t»i:t};;dc th:=.:_
The ffiiashing the 4&1
vaJuatjo11_ Z: A ‘ “1V1:edicine–11 paper of
the £0 the University to re-
awatfi the-L -‘(allegedly tampered) to the
petitio’1ié=:1én’_’ -.3:’1cVi’ “pass” in M.1).General
Me.-{iicine exénzinaticn.
records disciose that the petitioner was
H his Depaztment and was dejputed to do
.Aia:$térs in Medicine Course to BLUE Education
V’ * Sdcietfi’/, Bijapur. He compieted his course in 2007 and
Vappeared for the examination during September 2007.
There would be four theory papers and me practical.
{/3
-3,
Four theory papers will have maximum “100
and practical examination will have
300. The candidate will :31a’¢’55’ e’..1′:0 4.:
marks of 200 in all thee”i’mV.zr fer:
himself declared as
The resuits were announced
in octotm ¢gg:;7 :;,ep¢s;mo;;ardec;m as “raw,
Being applied for answer
A an application under
“Information Act. Accordingly,
the vaiiajat;’1:011.V’s1i;5. 1;-gee “furnished to the petitioner by the
as per Annexure-G to the writ
found that there are certam’
A in the 4″‘ valuation done by the examiner,
AA petition is filed. praying for aferementioned
‘ ‘ — reiiefs.
5/’
– 5-
not permit either for revaluation or for taki11g”=fH2to
consideration the un-amended marks.
Be that as it may, this Court cannot sifiéts
of appeal in such matters. It is”for”t.£1_e ‘9i;*ho~’
evaluate the papers to A. on ifpz_eI’its’; V’
Court also eamlot de1’iI1ite1j:*s«:sa3y the ‘V
original marks wilictfwere the j*)et;it ioner in
the 431 valuation of the
facts and my considered
opinion, ” “fiaet if the papeluil of
Generzsi’ is evaluated once
again valuation marks. The 4″‘
valufaiion S’fii:t!V[‘ retéooe by an independent examiner.
jzhe of the 431 valuation so done, the
A joeiiitioner shall be announced based on the
ACeoi’dingJy, the foilowing order is madm-
{P/’*
-5.
The marks assigned to the petitioner in the _4=h
valuation to the paper–11 of General Medicines A4
to the petitioner, are quashed. The paper~ii *
Medicines of the petitioner shallibe
independent professor. Based on tize
the 4th valuation, the res13JtViof:t~_1E1e
announced.
Writ pet;ition_’1s dispe-gekd
*ck/ –