High Court Karnataka High Court

Asim Azad Karbelkar vs The Registrar Of Evaluation on 23 March, 2009

Karnataka High Court
Asim Azad Karbelkar vs The Registrar Of Evaluation on 23 March, 2009
Author: Mohan Shantanagoudar
-1-

IN THE HIGH coma' OF KARNATAKA AT aA[s:a;fAi;£3§2E

DATED THIS THE 23*" my OF MAs§c;4f    A 

BEFORE  %   L
THE HONBLE MRJUSTICE Mowzrq SHAN

WRIT P§T_1i’£ION Nd;i15:917/2008′

?

Asimazad Karbeikar V

S/0 Azad Abcitlll-%1.Bu’31’be.§1<a1f % _ ..
Aged aobut
Rf:Sid€I1tOfNb.i'3§:9f§;–'§'_V V _ »
4th Cross, 9fi:..Ma_j:;_Road «_ '

Kavcni N.-:ag–a1"_ * V
BSKII :~3tage,'~ 'i , V
Banga1dre~560VO7{)'}:' % .. Pefifioner

( By Sri Advocates )

of Evaluation,

Vi:}};V€3S1iS7§*£3;?i3?a Technological

_ L?nive:'$'ity,

_ 2. '1';iae;~';inci%;:é3

Bangaizxre Institute of Tmhnoiog

AA Lc;.R.Road, v.v.Pu:~am,
V V Bangalore-560 004.

‘ Stééte {If Kamataka,

.. By its Secretary,

,2,

Department of Higher Educatien,
M.S.Bui1ding,
Bangalore. .. R¢spondcn;t$_

( fly Sri Basavaprabhu S. Patii, Advocate for K~1
and Sri E.Manohar, AGA for R-3 )

This Writ Petition is filed 13.Ii:” -the “R’1 ‘to

regularize the admission of ,thr_:__ pctitipncr ;

1:313) Computer Science and léfiléoflezgc. ‘

This W1-it :VI1 §b:.*—V;:)I’e1in:1inaIy hearing
in ‘B’ group ti1if5Vday,__ t£1c_…Co1;1+._ra_ar3_e. the following :

on behaif of the

petitions? Withdraw the writ petition,

toV”c£i§;V;1c1jge Annexures-‘R-2’ and ‘R«-3’ – the

dated 1031 September 2008 and 22”

issued by the Visvesvaraya

‘ ‘1’e<:ku14i1r)itg<§a4 Vl University, izielgaum.

'V V' V. ' 4.Ac§ordingly, the Writ mtition is disndssed as

with liberty to the petitioner to challenge

iifixmexums-'K–~2' and 'R~–3' – the eoxnmunictations dated

\~/'

-3-

10th September 2008 and 22!”! October 2008 _

issued by the Visvesvaraya ‘£’echno£ogica£—V ”

Belgaum.

lbky