High Court Karnataka High Court

Dr Vinutha A vs The State Of Karnataka on 24 March, 2008

Karnataka High Court
Dr Vinutha A vs The State Of Karnataka on 24 March, 2008
Author: S.R.Bannurmath & Gowda
PRESENE... 

THE HODPBLE MR. Jus'rIcE¢s.23.T 

'W9 A     '1 
THE I-!ON'BLE MR. .:us'r1cr_:::%Fj1u%I.  oowm

 

BETWEEN:

1 DR '!!E~!'.!'E'"Ee1.§;!5 

D/Q«'H"'A_SWATHfl.:RAO. A

S'!";!.T)E.§-!l'.0!5"'?.! w.r5.r.=\.;:2 :>v:a.a'.,2c.s1,I:a's.I:.

In DI'?L0i~'&\_1.N QESTETRIC3 AND
 GY&'~!E('z0LO€;;-Y 42.5 Lt.4.n;r.=;c;=u. 90!.-LEQE
 s 3 .NmnVR..h Mvsom 570015

{._.Y $31.0;  !,t.'..A..-'.4.-\..'H,'A.I_..'*:*«.'.}

 % £mLn        
A  'fir _ "'-VTHEBVTATE on KARNATAKA

nu-mum I nn
3

" =3"ii"i'3':'3" 'FEE nulrnu m{'.aR':§'.'i'r'\'I"\'.""I'
HEGHER EDUCATION
_ iIIi'3§ITi5iCfiL Efi'i5Gi\'i'i0fi
 SOUDHA, BANGALORE 1

 ~ : L2  "l.'l-{E COMMFITEE won mxmon on'

 5.-'r"i"'I'€U'C"i"13fiE UP' 'Pfii'\I'i\'i"E 't"'fiOi*"'li':'""CIiI'
COLLEGE . CET CELL PREMISES

i FLCOR. 13 CRGTSS. 9-RiViF'iGF: R033
MALLESWARAM. BANGALORE 3



3 J88 MEDICAL 001.1000 AND HOSPITAL  
asfieasfirfi'-1:0 av 'r'i'1'5 F'RiiiCiP:'\L 0 0  0 0 
s s mcwz. Mvaonm 57001510  

Ti-i':§  Erfi"10
227 on THE con .
N'0'T'iCE W. 0.02000 AT' AN"N'i7'..XiJTi'E A'3SSUED 1?? 'THE R3;
DIRECT THE R3 NOT TO COLLEC'?_THiE FEE OVER THE ABOVE
THE FEE FIXED BY THE FE,E"'F-ixA'11cN coumwmm AS PER
ANNEXURE B; DIREGIXTHE 'R3"~R_EINiBURSE THE EXCESS
FEE COLLECTED on AE).I_US'!'._TiJ-IE E5¢(.*:ES€~. FEE COLLECTED
FOR THE ACADEMICWYEARV _ GRANT em? THE
OPERATION OF"-N10 IMPUeNa=D~«!§o'flGE«,Nr ANNEXURE A D1'.
8.2.2008

AND’D;REC’l’=._Tl-EE-~R3″‘!’O-IID-1118′!’ THE EXCESS FEE
GOLLECTQED ‘raga ‘am; P$’I’lT!’O.I«5ER more THE YEAR 2000-07.

THISV..VWR?f!” PP3’I’I’-!’IGN~- comma on FOR PRELIMINARY
HEARi’N’G,–._ ‘runs-i;:.; *-DAY; BAIWJRMATH 0., MADE THE
F’°l-L0W’NG’nV_–v . g

— 0 – d0…g_nnnn

This writ -jetifiarj ia ffied by a irdarnt fiiyiflfi frai-

ofvliéritmxier or direction quanhing the alleged

‘ dated 8.2.2008 produced at Annexure-A

” that in view of the decisionof the Apex

C1.1Lt!’vTe”?.1!!. the case of ‘!’.!|.l..J! M !’v\.n.-1;.n.._IinI.1.i:.-2: ;-is .S’..r-.5-.-9 Q

I’.;;; _ on age 1- 4-: Q .-

, in fifiufi 1; (Eu 481, the 00%

cannot demand the flee more than what is fixed by the

6/’

‘ 2

” V” :0 W Efiuifinmn aEtL?'”.fiGiiS’:’2§é is _
srmmon OFINDIA FRA’i’!NG ..1*O*..QuA.sH THE.

professional colleges.

141…. a_………..|_…. __-.»._..’.L..’.-.I1 4’r…’»$.I.-.’..~-_.,

fl 4.1.- I;__;.;_A .. ,
£. l\IU’JI’ ncarnzg lcbaliifixl nu:

ll}. _

appellant and on perusal

it is not a demand ilact, it is a
certificate isguea to on her
….,.. T – Vt. …..e…le her t.
obtain study 1″)i1f*’prJie. ‘i’his is
not the college. As such, as
at the instance of the
petitioner pix;-fie of obtaining loan, it cannot be

‘VI-1;n;v.’|I-air’ “A1-nnnrl nnl-Inn nf hp an I-Inrnrun

\I«IvIII3II\-I IIIIIAIIIIJ Ill I-Illd \l|ul’E1\-lull: III-05%|)’ In-III:

tame’ ‘ ‘ule,t’ne aameisrejecteu’ ‘ ‘.

ID’
:3-

U)
3:

I