High Court Karnataka High Court

Karnataka Private Law Colleges … vs Union Of India on 6 September, 2010

Karnataka High Court
Karnataka Private Law Colleges … vs Union Of India on 6 September, 2010
Author: S.Abdul Nazeer


IN THE HIGK COURT OF KARNATAKA AT

DATED THIS THE. 67″” DAY 01;’ SEPTEMBER 2010 f ~ .

BEFORE

THE !~§ON’BLE am. msrxcs s..Am1_z;L

MISOW. 8392/20? 0 T ~
WRIT PETITION No.2342Q’;*.201o’£ED:\:_-A:?))

I

Karnataka Private I ..aw Coi}e’g”6:s.f
Association :

Rep. by its SecretaI3«%’;jVL’V ~. 3
Prof. Seshadrii”

Age: 80 years’ * if
S./0. late ifihmnegoiida ” – .

C / 0. Seshadripuram Rducatian Trust

No. 2’7, Nagappaé Str”eet”* _ ‘

Bangaiore 5601320 V ” PETITIONER

” {By Assts., AdVs.}

VV _1. Uni0._f1 ‘of “fndia

Rep. by its Secretary
‘ .. , ivlinistry of Law and Justice

_ New nah:

2. The State of Karnataka
Rep. by its Prl. Secretary to Govt.
Department of Higher Education
M.S. Building
Bangalore

3. The Bar Counci} of India
Rep. by its Secretary
No.21. Rose Avenue
Institutional Area
New Delhi I 10 002 V ‘

4. The Karnataka State Law Univervséitylfi.

Rep. by its Registrar ‘

Navanagar ._

Hubli 580 020 –.,RESPGNDENTS
{By S11. M. Keshava Redciy:

. ii:-§?ii:’i1eei’~1p1:i*:;r:le1″ ‘.S”e’Ction 151 of CPC praying
for clarification V ‘:12:_Vorc1er–_;tt._11.08.2010, etc.

This ‘Miser Orders this day, the Court
made the followingzw ‘ * ~’

‘It elarified that the interim stay granted on

11.(‘)8_._é01O .15: rnade appliofble to the reduction of intake as

aiso the age of the students for admission to 3 years ar:::_i1 5.

years LLB. Course mentioned in Annexures–‘A’_;Var:¥;E

Misc. W. 8392 / 20 10 is accordingly aliowed.

3u&€3 ;

Cs