High Court Karnataka High Court

Dr Mubeen M D S vs Rajiv Gandhi University Of Health … on 28 October, 2010

Karnataka High Court
Dr Mubeen M D S vs Rajiv Gandhi University Of Health … on 28 October, 2010
Author: Ram Mohan Reddy
-E-

IN THE men COURT or KARNATAKA, 

DATED THIS THE 23TH DAYQF OCT"0P§l'$'~.R;":.20V1{}f'4 I ~ 

BEFORE  . 3 A

THE HONBLE MR.JUs*rz.QE    *

MIsc.w.1o3'16 or 2516 I 

WRIT PETITIQ1'¥ N'o.31%9E3yg_g1o (S-RES)

BETWEEN 
1. DR M1U"BEE_N~;.M~D    V
Age:150.;*{E:,ARs;»   . ' 
PRQEEs'sQR N1_ " H0  
:"DEPAR'ErMENT' oF.,Q12AL1\/IEDICINE & RADIOLOGY
¥G0VERN'M*ENT_DE1\%TAL-COLLEGE AND
RES EARCI91" If:-»1s*m*t:frE FORT
BA1\:GALo'RE'560V 002.

 E-._s vijA*mLAKsHM1, ADV.)

"   GANDHI UNIVERSITY OF HEALTH SCIENCES

.. E§AE?.NATAI{A, 4TH T BLOCK,
.. JAYANAGAR, BANGALORE 560 041
PEP BY ITS REGISTRAR

E'   THE DEAN AND DIRECTOR

GOVERNMENT DENTAL COLLEGE AND
RESEARCH IN'STITUTE
FORT BANGALORE 560 002

3. THE STATE OF KARNATAKA
REP BY ITS PRINCIPAL SECRETARY



%~/ K.

 PETITION ER.

 



"}

HEALTH AND FMAILY WELEARE DEPAR'I_iMENT. A ;_.
(MEDICAL EDUCATION} VIKASA SOUDHA V ' 2 ' 
BANGALORE SS0 001  _ 

4. THE REGISTRAR [EVALUAT_ION}._. ' 1.  ,   
RAJIV GANDHI UNIVERSITY-OF¥._HEALTH"  , ~ 
SCIENCES, KARNATAKA, 4TH'--T B--LOCK~7I . , V' '
JAYANAGAR, BANCALO_RE, 560041 v_   

REP BY ITS REGISTRAR'-»  " ~.  - 

5. DR S S HIREMATH, MAJOR; , , 

DEAN CUM DIRECTOR.A1$ID PROFESSOR AND

HEAD OF THE DEPI%«.RTI'vIENT_OE DENTISTRY
GOVERNMENT DENTA1. C.OI,LEGE"AND RESEARCH
INSnTIn'E,1'PORT, BANGALOR.E 560 002.

..   . . I  .    RESPONDENTS.

[By SrI.__VN    & R4)

 TI~;_I.IS  UNDER ORDER 6 RULE 17
OF THE CPC PRAYINCATO INCORPORATED ADDITIONAL
PRAYERS. AS  OIJTIN' THE APPLICATION.

 ~ THIS M.ISCfW"CO;1\/IING ON FOR ORDERS, THIS DAY,
 QOU__RT  FOLLOWING:

O R D E R

Perused the averrnents Set out in the

afiplieation. For the reasons Stated therein, application

‘allowed. Petitioner is permitted to amend the petition

by filing an amended writ petition within a week after

Serving a copy of the same on the learned counsel for

Respondent No.1.

~'”

I

-3-

Respondent No.1 is permitted to.”f’1i’eu£)’f ,

objections.

KS