High Court Karnataka High Court

Sri Rathnayake Modiyanselage vs The Bangalore University on 14 July, 2009

Karnataka High Court
Sri Rathnayake Modiyanselage vs The Bangalore University on 14 July, 2009
Author: B.S.Patil


EN THE HEGH CC¥UR’I’ OF KARNATAI-{A AT BANGALQRE

DATED THIS THE 14TH DAY 0;’ JULY 2009: j

BEFORE

THE HOMBLE MR. JUSFIQE_B.S§-PA’I’fi§_’: . *

wgp. N().12683li2{)()i3 (E::m§§’E§<3..{ '&

BETWEEN

V. '_ AME-.,; V

SRi RATHNAYAKE MODIYAN,S&E1LAGE'
RAVENDRA DARSs'H.£sNA;§€Ei'§+i?5A¥AKE '
AGED ABOUT i24*YE2AR'S " j %
310 SR: DAYARATHNA RA'rHNALarA:<;g-.
R}AT NO 912, 3RI.:»C.R0ss,w.,L ' " ~
m LAYOUT ,
NAGARABEAVI Ii"S'TA(}E "

.. PE’1’iTIONE}R

(By Sm’ .jvm ¥A v§#f€§R~, ‘FOR
SR1 K RA€Z&}iP.VE?sEDE?_A’E§ExO, ADV. )

‘ f1» k THE ‘1%iA’N_GALORE UNiVERS£’I’Y

V 3’3? ‘aY–.I,’1:”.:~3 REGISTRAR

– GN?_A.N}3BfiARATHi
B_;:N_<'3jgaLORE–56

2 "3fE4;~£: REGISFRAR

..4_ BANGALORE UNEVERSETY
GNYRRABHARATHE
Bfifl GAL€)RE~56

3 THE PRINCJPAL
AL AMEEN COLLEGE OF LAW
HOSUR ROAD,

"Q-

NEAR’ LALABAGH MAIN GATE
¥3ANGAL()RE–~2?

(By 3:1 JAVED AHMED KHAN, ADV. FOR R1 a.:..,;z*– j”
SMT. M. JYOT}-ii, ADV. FOR R: AND R2 ‘ ‘
SR1 MOHD. ATHER, ADV. FOR R3 ).

REsPoNDEM’jrs’f”–« ‘–_

THIS WP. FILED 1éRAYIrm “–fro TQi5As1″;
impuewrm NOTIFICATION 14.”2;2{>:a,fz1:’i*;'(I”i~ai:s” AT’

ANNEXURE-E JSSUED gar THE_.R 1..__

THIS PETSTION (:’Lt}Mi5″§{‘C37.V{,i;:’VF:’\;s I3a’Cv§§’A.f*RLY. HEARRJG IN
‘E’ GR0uP’rH1sL.~AY, ‘I:’.§’i-E3… QQU’Rji?_MA’D$”‘TI{.E FOLLOWING;

Counsel for V’ «mama stating
that the W3.”iE w withdrawn.

Mefii: i§s pEa(x3(1V’011,% iBQcrd. Petition is ciismissed
as . . ‘

k % 35/-9
Judge

‘iiiérrzji