Karnataka High Court
Kum Smitha S Kelkar vs The Registrar/Controller Of … on 16 April, 2009
IN THE HIGH coum" OF KARNATAKA AT BAN6g%L_Gf§E.._
omen THIS me 167" may OF ~
ae:=os2e~
THE HON'BLE MRJUSTICE MOHAN :£~Z!5{.:§NT}§§ §iAA5rc7>U:Zj5:'is§"
wan pgrxnow No.9éf?2/2603 k
}:§I£'£'WB}i<1N: " '
Kt1m.SmitJ1a S.KeikaI .. V
1.}[o.S.N.Keik.ar._ '
Aged 20 years. _, a _ :
Student H , _ "
R/o.No.86;.' 5"~"?_~Cm'sss_ _ __
Bapuji Housing §'(3"§1'f'
Near S*ab'ba11i2a fifisrdeil.
Vijayanagar . ' _
Ba11gaia:3ré-46 " ' ' .. PETFFIQNER
(By Sri Advs..,)
. 3;;, {;fx;::vAR¢::g,i§1:.*%ar/ {jontxnlélayof Examinaficn
_ . Mexiigqai ifnigfersityf (MAH E)
' =MiTVC€i_It1}')"§1'$, Madav Nagar
" ._Manipa1«;:~;?6 3.04
2. '1'h<: Ijiirectois.
AA : jitzhabiiitatian Ceuncii of India (E03,)
, 'I'~f_r:s.B~22, Kutub Instituticmal Area
féear Rackizine Hospital
New Delhi
3. 'i'§:1e Director
iiaxnataka Parents Association for
Mentally Retorated (jitizens (KPAMRC)
AMC Compound
Near KIDWAI Hospital "
I3a11ga1c:re--22 .. RESPONBENTS '
(By Sri Sampatb. N.Vatsaia Law Ass;0€iatcs, Advst, fer <
Sri Shevgoor and Kamaiih Law A3s¢eig3;e3',,A£iVS., A
Forfii -_ . .
Sri 1"~£.Ravind1"a=math Kama=€h,___Adv.,7fp:' R2) "
'l'i1is writ petition ffiicci 226 and 227 of
the Constimtion of India, 150 mspondeni to
allow the petitioiier to§"£'§<f:i:1v:5fig11z é"«t'h;:2;~ If (3% semester)
Diploma in !;3'{.§g%:ci.:*§.:1'V'l:'fci11'(iatiio§3 Retardation in the
R3 1:1§tjtfu1;iofiVVlL:5j§2.V:a$0wii;gTE1¢:1' ta attend the classes, etc.
fig on for pzeh'mma1v' e haazm' g in
i:5--Gmup, this <;»!ay<t£:e i'.-'.o1irt made the foJ1owing:--
ORDER
A M_fE,*m¢:$?’i$ flied by the petitioner seeking permission
“to Vwithigi—1*’aw the writ petition.
yv/3
.3-
Memo is taken on recerd. Writ petitianw
dismissed as Withdrawn.
*ck/ «