in “mm mm: comm or mnmtmox,
nzsmn THIS THE 16″ my 03* snmmsésfi _
um mwnns am. cums;Ans%m1z;%%%%%Rf
wax? pnmwxox 1\.¥i3-.._276′?”9f2fl§)9£’fiVlDi§§§X)_T§
Brrzwzm: ” I V
xaamaxxxxnu suKUz$ cH3HpnAfif g
5/0 X 3 GOKfiI.ACIi1iNDRA.’i j _
HOUSE 310.25′. mg», 1 ‘
I PETITIONER
(By 35:; AESOCIATES, ADVS)
A : B?§}¥G.Aiefi?.!f}”‘* .41
A 32 J%:rsMA.mc::s’rann.
2 mama
mix Immaacfl mrmm
2
” 33′ ms nwmmcm
‘ ‘kvrrsmnm HGSPITAL mam,
gsmmnm 2. nnmmszws
%’«.%%§§§ Sri :1~: 2:; mm, mv ms. 33.;
« www wwww ww” amnwmmm WWW wguna wr nmuw-xmnw nlwm Luum U5″ mmmmmm HMH €,:;#’.’%U&?£T OF §mi%Nfi%.’§’A%(& Him-i gamma? 0? KAQNAIAKA HJGH
mp»:
*'””*'”W””W “WM_M~?mw W mwmzmm E”‘%§%°e§’i cmmv 0? KARNATAKA i-HGH coum OF KARNATAKA H§G£~*§ CQLW 0? :<MNmmm. wscm
'I'I-ISIS 19.9. Elma) uunm. nnrzcmmi':'2:i%;sT:"'~vmm
22": of mm causrxwrxou cm rmnxa
mnncw mm 12.1 TO nmssnss
am PRACTICAL
zxamnmxon or was Efirxgiwfin
2099 WITH assxsrsn fiszémn cajn%oo2o[ mm T0
mmomcn 'mm amftim fit .
mm REDIOLOGY” cm ‘~xEn1i “~_.V”‘nns
:1-as _’::i*.§*. rmnmnmy
mm ‘rm
1 % fl’M!”‘%
« mwfl ?”*«’§’-Main» mu” ruv-annzmu-‘Ann. nlwfi uuunr $.32″ NMKN-AEMfi,¥«% ?”§E@..$§’°°”§ WV” K,5%a§*§N§3{E’»@:§{P« H§GH CQUWY C}? KAKNATRKA Higl”
suhjezzts but was awarded only 25 marx§’T’.._§uj: at
1’5 in the Practical exmination
Oral Kedicina and Radiology. “:23
was declared as failvégi
miniamm 50% marks 03:: at ‘2’.;’a° maxffl’
by the UnivezaityV = fag: Vvrractical
Exmuinatian. A . 3 Z
2.. :4§V”‘ V’V:’ia3;x:ea:entatic>n on
zsua-2o:a9¥i%§:g;? of the University
reqnzstiigg and to set
:r:i®t tha”Vi:§1jus:*i:.i§d’a{iA’ him. mis was
vf3.l€:’iv§jd” Jay ‘V myxreaentatim datad
enquiry was amend by the
Chfis-Q;1c5£”‘_~v§:xAV.’::’-$7-8-~2009. Pursueméz to 1%
‘ “”th¢a.’ D’ni§ersity canxituted a itm
Lot 3 axparta to» go irate the matter.
an enquiry, the Cmittee gave a
.;?:ar;se§:t an 31-3-2:299. It recordefi its timings
ks under:
4%”
M Mm’-m’V&.ifi’kF W mmmmm avtsse-m§’wm;7{;§§$-w.$f<~§"E" W zsammmm mm: 6mm"; op KARNATAK» i-EIGH cmm or KARNATAKA MGM comm mt Kfimmmm MEQM
"' After looking int;_c;§"' ' ' «' _»_.V 2
practiaal pwer: and '
inn': ¢¢n3i:st¢nt goég! .'
student tram I.=lt9 Iii{_"V'yea:«.-;V
all subjects of alga
above avevzgfiiigai that
student thacary
' Asaeament,
H 1%:};*:é§»::t5.¢:a;3. in the
B!1}='j:'*:;!§'='3'*-2 [and Radicslcg-y
we a…~: é gm that the fair
a.as:§e"aa;m¢nt:"'11g§3 net been done."
3. from the records made
‘v*~’AA’.V avai1a§i51e learned <1-mtnsai. appearing far:
H u?.L3_§pzé$x«:§isntwt?nM1vc:sity, Vida Ccmmunicatian
35*' Septembax 2909, addraased to the
.'§fi§'aa'-;Chm.n:2a1lax at the Rajiv' 8&5. University
Iiealth Stzianeaa, the Chancellm: had iamwd
a. direction to re-assess the
examination paper of the patitiQ:ié1§–«'.,'_~§.i;V'«'
aubjcat in question by an Expaxjt.."It»
was further diracted this; fl
consist of 3 a::pm.':ts.'i-1; th§.. f'iald;;7 V
4.. Based on that
University _ has .. ‘ V Practical
exaa:1inafi;i;§1’i&:.1:’Li-:.:x;::’*A in the said
subjacmf: report is use
e:u1nm1tV:;:e<1LV on 7-swzooe . A:
can ha 1s'4a_§a5:::% ropartlcatmmnication
datayzi " '?f'9-.V2£'Z'9 97V pfioduced at Axmexum-E, the
the Expert Caztmittea mm;
Ai¢.’:v:.’V:_e1’3*4″:E__1;.£’:t:§;’a”::¢ VAV.:f’:’:eah Practical Examination in:
_ pla23ad..,, j%’r1.’«:””aA sealad cave: fer the perusal at
c2tc;’¢m”.c:-allcr. Thereatter, a Cmunicatien
“astidraaaed by the Gffice nf tht Chancellsz:
« aw-.»uw_t¢w}’-H.M\I wr nmnsvmamnm flaw?! LWUKF U5” K.HNiVfi~3é.§.%%Nk ~i'”§§£;:é%~€ %..I€;3¥;,,&%%e§’i’ £3? Kfiv’§§€§’%¥¢%’E’fii§{fi. HEGH COURT OF Kfi.RN&TAKA HiG!r
VT thus patitionm: vim: Armexurs-F dated
“V3.0-9-2999 ezmressing the mscessity to have a.
->1m”‘uuI|’Ml w.m’-ad»-tt’a.\k warn -rmrwmn’q1ruIA*”€.arVr”‘e
%.
dixtacztion from the court with rogarsf. than
issue involved. finder: these
the petitiamx is before this
5. I have heard
parties and perused ‘._Vi;:x_§va :*%;a;’r§fi.al:s with
regard to the ‘ayailglfiéle by tha
iearznsd ceunael V _ .$.!’:.” R9spondont-
Unive .
6. As is .:::ater:ia3.a, the
allegations that he was
a.9:a.;:ded vf:§:y.3.eaia” resulting in unfair
¢;t§”L:A’h i:s«.._Vpe:.*£orman.ce ix: the practical
;:.._exami.ii;:::5;T'<;VAnTA prahablised. Tbs Expzt
.'*ttaa "— 2m;a&«7*'mt tzsnly fauna: that me
U 61!: the examinatitm made was ma:
also xeanaaxaad the candidate and
mexzm in a. sealed saver. Therntora,
"3.r::gi=’.W*: W mmxmwmm MGR com?” or KARNATAKA 3-um-a CGUR1′ or KARNATAKA man cwum W mmsxmm mm
that, the patiticanar shall be entitled” the
marks awarded ujpcan reassessment
cmittaa as per the dirscrti-;>na.. :fifiééicd
such reaaaeaametzt by 4′ V
7. It is true, aiasancw of
atatut-Dr? I3:’:~t>§§.i._siA_V§:>n;’;y?v;L’h ” “d$.rect:i.ora for
reassessmanjz is19.9}:j.ré§¢§;cifé;.i “§c;’ However, in
unwvmwn Van-:’»m’*t»UI\r4| man u\r’Mt\nVt&”‘\&#'”‘%tN.ar”‘$
« pawn! gvmwffrumn Mr ivwxwnlmnm r-nun !…’a..rFUI”H M? mmmmmm ?’i§€”f,s§A§’*fi {‘,,£”H,_}RT’ Q? §{ARNfi,’§’,&fl{A HHGH CQURY Q? §€flqRNfls¥A§(A HK3?
tha facta_ this case,
when’: igitziatad by the
Chanc¢I}.lc_«f3: 1 3′ ‘ » % tag’ – finquixy Ccattmittee hue
reparteiijhat’ made was not fair:
_ and»»4.;j’£e.a31:sa.£:33:§;’§f:.t is made by an Expert
in this regard, the
B3 denied 513 the xogical
_ m§€i’3,1: enquiry arm. the annauzxcemsant or
z;:és;11t: based an the enema. It the
_’_”~__”1§ts§ftii’.:;3. be
mraadied.
In the remzltz and £9:
masons, this wJ:it.»T”;>_§tié1§§..;c’$i}.
direction is $.s5tza’:V~.:1 ~«..V’V ‘t’::;_V Rgeapondontw
Univeraity 1:-ax ruafiifi of Ra-
axmination. of 1:w2′:§_ Hadieine and
Radiolygfi 44 .521′ Vvfixjpeditioualy.
& Sd/.