Karnataka High Court
Aravind Mallikarjuna Hadli vs The Registrar, Karnataka … on 27 October, 2009
WP NCL65047/2009
IN THE HIGH COURT OF' KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 27TH DAY or OCTOBER,__ §oII9j~:...jj _
BEFORE
THE HON'BLE DR. JUSTICE K. I13HAKftvH'AxfA,TsA'I;A__'_' ' 1'
WRIT PETITION No.65o4f_7/2009"zEDNIIéI«;sj_' "
Between: 'V V V t V '
ARAVIND MALLIKARJUNA' " ADLI _ --<
AGE:21 YEARS, 1. 1
0cc:sTUDENT,
R/O VINAYAK NAG_AR__ . . -
BAGALKOT. ' ::.--;;' PETETIDNER
(By Sri.Anan£i K
And:
1. THE REG:s1*RAr-2;'
KARNAETAK_UNI_VERSI_T_.'{
D_H.ARWA'D_.» V. * "
'V "i1§}\SAVESHW}XR"'COMMERCE COLLEGE
. ' - _,coLLEqEcAMPUs
V I_'B'AcIA_1,I<'0f1f
'- REP; B_Y.__PRi'1\ICIPAL. RESPONDENTS
V V' (By STE-.C12'eII1dI5akanth R.Gou1ay, Adv for R1,
R2 say;
_ T~his petition is filed under articles 226 and 227 of the
_ _ ICoI_Is't~itution of India praying to direct the 15? respondent to
____"I*eva;1uate the papers of the financiai service subject which is
WP No.65047/2009
K)
marked as Annexure--C and declare the results forthwith in the
interest ofjustice and equity. 7
This petition coming on for preliminary
group, this day, the Court made the following:
ORDER
Learned counsel for the petitio’ner:;’has fi1ed’=a”‘1n’erfi0p
withdrawal of the writ petition. ‘
In the light of the memo by the”1earnedV}counsel,
petition is dismissed as Wit.h§firav=(rn.;V– V . ” _
33DGE
Jm/–