Karnataka High Court
Budhaditya Chattopadhyay vs The Union Of India on 18 October, 2010
-1'.
IN THE HIGH COURT OF KARNATAKA. AT BANGALORE
DATED THIS THE 18"' DAY OF OCTOBER, _
BEFORE
THE HONBLE MR.JUS'I'ICE, S..A_BDUIINAI§EER
WRIT PETITION Nos.32493--49.4 OF
BETWEEN:
1.
_ .BANOAIIOI2Is.»: 560 01.0.
BUDHADITYA CHATFOPADHYAY
AGED ABOUT 26 YEARS A
S/O AVIJIT cIIATI'OF%.:~xDIIYA¥, " " V
NO. 1032, 3RD FLOOR, I H'QIJ's}3, I MAIN' ,
IVIUNISWAMAPPA LAXOUT, ..
KAVALBYRASANDRA. II If NAGAR POST
BANOAII-ORAVOA '56c:._03:.2 -I ' ' I '
D/OI'sIIV£:RAM;:IIIYAM;'- »
AGED.AEsOUIj 26 YEARS . _'
N'O.3?,8/'98; 2ND FLOOR,_12TH MAIN
BTII I3'L,OcI«:,_ D-R;RAJI_{U1V£AR ROAD
RAJAJINAGAR, 4 " . .
... PETITIONERS
(I33: S171 nJAY}I\IKUTv'IAVR s PATEL ASSOCIATES, ADVS.}
' 'l'IIE UIVION OF INDIA
"MI_NISTRY OF HEALTH AN D FAMILY WELFARE
DEPARTMENT OF HEALTH, PMG SECTION
I NIRMANA BHAVAN, MOULANA AZAI) ROAD
* NEW DELHI W 110 011,
BY ITS PRINCIPAL SECRETARY
THE MEDICAL COUNCIL OF INDIA
AIWAN«E~GALIB MARG
KHOTALA ROAD.
NEW DELHI W I10 O02
BY ITS SECRETARY
3. ALL INDIA INSTITUTE OF MEDICAL SCIENCES
(EXAMINATION SECTION]
ANSARI NAGAR, NEW DELHI~_l10608
BY ITS REGISTRAR
EXAMINATION SECTION . I _
ALL INDIA INSTITUTE OF MEDICAL SCIjEN_CES
ANSARINAGAR, " v ..
NEW DELHI~110 608
5. THE DIRECTOR GENERAL OF HEALTH SERVICES
MINISTRY OF HEALTH AND__E'AMIi)( WELFARE I
NIRMANA BHAVAN: MOULANA A::AD.ROAD
NEW DELHI -- 110 0.11" 2 e "
6. DR B R AMBEDKAR.MED.ICA_I, CO'I;I,EC§E--.
KADUGONTIARAIIALLI I -- ~ I
BANGAI.ORE:,+ 56O'--05L-ifi
BY . RESPONDENTS
{By SR: KA_IYAIxI.BASAVARA;, ASST. SOLICITOR GENERAL
' FOR Rl'&'R5q ' *
'SR: MUK_UL.I.G.UPTA;"ADv. FOR R3 & R4
SR: N..KHE_'1'1'Y, 'ADV. FOR R2
SR1 "K,_DIv{IRAJ"'KU1VIAR, ADV. FOR R6}
PETITIONS ARE FILED UNDER ARTICLE 226
AND 227 OF THE CONSTYTUTION OF INDIA, PRAYING To
1 » DECLARE THAT THE MBBS DEGREES AWARDED TO THE
PETITIO'NVERSAVIE&f. THE RAJIV GANDHI UNIVERSITY OF HEALTH
SCI]_':1NC'£§S'-.AS, PER ANNEX--A12 AND BI RESPECTIVELY IS A
RE1C'OGNI.ZE'D='DEGREE IN TERMS OF' IMC ACT AND FUR'I'i~1ER
DE'CLA.RING«*" 'I'HAT THE PETITIONERS ARE ENTITLED TO
APPEARw_FOR EXAMINATIONS INCLUDING THE ENTRANCE
E}{AE\/HNATIONS CONDUCTED BY RESPONDENTS NOS.3.4 AND 5
* THESE WRIT PETITIONS COMING ON FOR PRELIMINARY
HEARING 13* GROUP THIS DAY, THE COURT PASSED THE
V' FOLLOWING:
ORDER
Learned counsel for the petitione-rs’qseeiis
permission of this court to withdraw
with liberty to file fresh Writ
of action if need be.
2. The submission learned the
petitioners is p1aced~.__0n .~reCori_:1. “eA.._Writ”petitions are
dismissed as liberty to the
petitioners t.o’*fi1e- wifit ;3e.tition’s1f:1n the same Cause of
Sd/-4 *
…..