Karnataka High Court
Dr Arun Kumar D vs The State Of Karnataka on 27 May, 2011
xx.)
IN THE HIGH COURT 0:: KARNATAKA AT BANf§'ALe>:R:ie"e T "
DATED THIS TV
THE HON 731,5 MR.JUSTICE S. ;:3L:~.;;z1,. m'.2::I;7E.,e'~ " '
WRIT PETITION N0. 1832/20; 1
Between:
Dr. Arun Kumar 1).,
Aged about 35 yegarse .
General Duty Medical Off'ieeV;=,» _ V .A I '
PHC, Vemagal, Koia; Tq. (S; Di_sI;,f u h Petitioner.
(BySriB.M.1r«s;Hag§;5éIFj1:1ed,:_Agiixb)_ if;
1 The Stake"éif_.VK_;11§::';itz:}eé:',~~.,'_' M
Revptd; B 3: its' Seefetégry --
Scseiafi Welfare "D.e'p.aftm_e'nt;"
Vikas2"1eSOudha, ;Ban_ »-- I.
.. «.{FheLASteate of "i(éuf§1ataE~:a,
& ~ By its Secietary,
' * ._I*iea1'th & Faemi1y Welfare Department,
'S0'udh~a, Dr.B.R.Ambedkar Road,
"-.Be:1ga}."um'ee=-V560 00 1.
* V 3 The .s:9;:;2 of Karnataka,
. By its Secretary,
A' ' jviedial Eidueaiion Departmem,
* . _ Vikzzszz Seudha, Bangzilere W L
4 The Director of Medrcal Education,
Government of Kamataka, _
Ananda Rae Cireie,
Bangalore -- 9.
S Rajiv Gandhi Uf1i'€€*fSi[}:' nf' He'21_1_ih..Scie11e'es,
Reptd. By its Registrzu',
4"' T Bieck, Jayanagar, _
Bangalore M4}. V '_ _ A Respendents.
(By Sri M. Keshava Reddy, AGA f-hr Pficfi Re-1, " V
Sri Ramei~;h,_;ixd_v. f0:'R5'}* " V' '
This Writ; Pef§'{.i(51v;v'i13_filed._un~der*"Ar:is:1es 226 & 227 of the
Constiliution of Endi.:1.,;"«_praj/irng $4?' .i§SL1Ve an appropriate writ: ef
nmndamus .r3triking'j-down =Ru~1.;; '$2 o'f"'v§he"'K21rnatz1ka conduct of
Entrance Test for5¥e1.ee'iiQn*._ér;d_ ?idmiSSi()I1 to Post Graduate
Medical anc'i._D'enta'1 Degrieee 'ande=ADi'p__1o1na Courses Rules, 2006 as
uncnstitutic>rm_l, 'mid and'*r1neni'e_re'eéible, etc.
This Writ Pe-:i§itin"c01i1ir1g on for Preliminary Hearing this
«- " day, inf: '¢':STc>uri passed the .f0.1.I0wing:
VV * ne.rieefQr resecynderit No.5
ORDER
is directed in take notice for respondent
N05,! E’Q1.._ Rames}L Eearned Counsel, is directed :0 take
W.Mm_w,,,
73′ Lazaxrmsd Counsczk for the pairtics; submit {hm £h:?.._p’oih’t L-ii;
issue in this writ petition cm=’ered by tbs: dccissioiz of tEs§_§; Citjiurf in T’
Wf’. Nos.1(}779~782/2011 disposed of 0r; 25.0’5.’2_01._I cbeéggsgggga
Am’! Ktmzar and atlzers Vs. The State of Ktzmwjaka aIi¢i’A0’i}ieE*s
X. The submission if the Ieafned -C4’1;1″rI:–:._f’in terms of the
aforesaid order,
L<éa1'n.e§d Cé:fLV1Vri:;vr:§1~.;:§3p§:¢.;»an;e/mI<,5:Eaih as the case may
within 21 _p_eri0d4 Of 'ffiV:=1n today. No (30818.
37J§§3'§
_ '.t3;M:v1,!§