Karnataka High Court
Chethan Kumar K R S/O K B Ramesh vs Alvas Pre University College on 3 June, 2011
-1-
IN THE; HIGH COURT OF KARNATAKA AT'B{A.NAG;é;LOLi::_%I:
DATED THIS THE) 03:-d DAY OF Jz.:m:fi;vV:2,€;>%ij'1 ..
BEFORE1... ; A V .
"mg HONBLE MR.JUST1'UL: T
MIsc.w,No.54s2 20:1 . -
WRIT PETITION NO OF 2Q1'1.V(ED"N_%'EX"'
BETVVEZEZN:
CHEITHAN KUMAR KR.
AGED ABOUT £'?""'{E1ARS "
3,/0 KaB.RAM};s;»=L _'- _ 3;
REP. BY HIS.N.A'FE§Rzi3L~GEIARDiADE FATHER
> "
AGED ABOUT '52;'§f'}E3ARS=. '
S/C) P;';TEI,..B;3s.S¥'E{7§ORXf'§)
OCC:AC:RICU'£;7l7UR1$a'i' . .
KELAPiiOD--LE V11,1;A'GE:'
KODLIPET 9.0.;
{NORTH COORG :;1s*1*; PE:Tm::>NER
_; ' '(By SRE TAs3f1"o'K N.PA'1'1L? ADV}
" «:3 -éA:;§?é:,i%"_vP.RE' 'L§N1vERsi'rY COLLEGE,
__ MoQ.:>A:3.};DR: ~ 574 227
'aA;«:$Hz:ji'--V«?;}:?;"'e
FOR DIR'£§C'I'£ON. i' :
'E'H£S i\/iIS:C.W. eeiviiwe em FDR seems"*'i*3iisjV'_ii::iéi*r*§ ifiie V'
COURT PASSED THE E'0£JI,:0"fE%G:
I have heard the iearr:'eti" eeunhse-1. for t;t1e"=;jiVeii*ties.
2. This Court iii..W,Pi_Nci».'{%.§§.}fi/Aiti' dated 10.3.2011
has directed the to permit the
petitioner a}A:i1pte_ar.Vibr€t_he uP{i"C examination.
fer the petitioner submits that
pursueiiitét to this Court, petitioner has
aPPa%::e1'7_€€:1 'fQf»v§he"'II .'VPLiTC examination. However, results
._ Qt sage eieifiinatien have not been declared
"§v'1?.ie:eVfe_i4e.,4"petitioner has flied Mise.W.Ne.5482/2011 for
.i:ii.i9eeti(iii.v'v't]e_ fieeiare the results.
H 4. Heating regard tie the facts and eircéumstanees ef
the easei i am ef the isiew that the 29* respeiideiit has te
§:i'{':121i"f3 the results {if the e:>;ai1iiiiai;ie:i t;eii--:eii by the
Ti
_3..
petitioner pursuant to the abave ordsr.
direct the 2?"? respondent to de§tla.re :hé"
said exanlinaiion forthwith. '=.1f€:AsV'p@'fidf<'3--§'1'€*i1,T'is
directed ta issue the r:1'é1ri«.:§ C31*dé toTwfhg».§¢:iv:{i0nc.:' '
immediately an its yaceipt {figs réspfindent. In
caste the petitionér faiiV§d: i;% 'é:--f1vj,Z7.A:';¢511_1:)j€CtS, he shauld
be allowed ,_to supplementary
examinatiQ1§;.4';i?3fi.€§V u1s":further directed to
issue A 5
3fiscjV¢«£§4s2{2o1iigégconfinggzaneued.
Sdfw
FEQGE
.....