High Court Karnataka High Court

Mr Mohan Kumar B vs Bangalore University on 16 November, 2010

Karnataka High Court
Mr Mohan Kumar B vs Bangalore University on 16 November, 2010
Author: S.Abdul Nazeer
1

IN THE HIGH COURT OF KARNATAKA AT 

1.

4§B14n'\E.GALORE_¥ 560 "078.

DATED THIS THE 16"' DAY OF' NOVEMBER, .

BEFORE

THE HONBLE MRJUSTICE S~;ASpU1}   
W.P.No.6059/2010 & w.P.No.é":55'.2201d'(.ED,NV_}:}§._,A.j:G'

BETWEEN:

MR MOHAN KUMAR B
8/0 BASAVANNA V  

AGED ABOUT 21 YRS  _

R/AT NO.93,6TH CROSS,' . .  
N S PALYA, BTM 2ND..STAGE,._  * '~
BANNERGI-L#¥I'3EA _' V   
BANGAL0RH;'g.S.560 076%  

SR1  .  

S50 SR1' Sm3RA;MAN1' A _

Ac;ED--.ASoU';""22'Y,RS.SV 

R/AT NO. 14. V 2ND  ROAD

SHAMMANNA'GA.'R1.)r-EN,.S.

J P NAGAR'€(I'H._PHAS'E';

 PETITEONERS

" {133}7'S;~1 ADHSSUDHANA RAO, ADV.)

  UNIVERSITY
JNANAA.I3RARA'r*HI

 BY REGISTRAR

'  PRINCIPAL

* . _ _ COLUMBIA COLLEGE

3/ILSYNDICATE BANK BUILDING
KOTHNUR ROAD



-K? ('J}VV€Ok--"¢
\/{cit CUV'/If

Oieitr r3903§Q+£

/3 A2 Mo.

(;§»°F:\(<I')

JIA 9.

J P NAGAR, 7TH PHASE

BAN ' ORE} 560 078. 
13. at - ~ /<ATHf?"€/4&7/)
(By Sri ADV. FOR R1)

 RESPONDENES

THESE WRIT PETITIONS ARE FILED UNDERARTICLE 22e_* »
AND 227 or? THE CONSTITUTION OF iNoiA,--.,.pEAyENo To  '
NO..1'""  .'coMmcT' 
SUPPLEMENTARY EXAMINATION pi1:RTA1N1N(:.-_T TO  5113
SEMESTER EXAIVIINATION OF BCA C'OUR_SE3'ALO.N'C~_WITHVSTHV
SEMESTER EXAMINATION OF THE SAME COURSE.";TO"BE HELD 

DIRECT THE RESPONDENT

IN THE MONTH OF JUNE 2010, THIS 7~«'(RITv_PE3.!YI1Q§\§:.

THESE wan’ pETmoNS co’M1:NG.V ON Eo.a’1«5REi;iM1NARY
HEARING ‘B’ GROUP THIS DAY; “C_OURT”PAASSED THE
FOLLOWING: 5 ., V. –

I for the parties.

2:: petitioners have Sought for a
writ of the respondent No.1 to

eondf.iet_theV S.iipp1eIn’entary examination pertaining to

the ‘E591 ;”SerneS_ter examination of BCA course alongwith

“6Fh”~SeEfneS*ter ezzamination of the Same course to be held

_ in tiie rrI:’ontii ofJune, 2010.

This Court had not granted any interim order in

” “favour of the petitioners. Having regard to the passage

2
E
2
E

A

_3..

of time, writ petitions do not survive for consideration.

They are accordingly dismissed. N0 costs.

: <jUDQE A

KLY/