High Court Karnataka High Court

East West College Of Management vs The State Of Karnataka on 8 December, 2009

Karnataka High Court
East West College Of Management vs The State Of Karnataka on 8 December, 2009
Author: Mohan Shantanagoudar

32% $3 ma}; 333?? S? E’?

m:?E§ ‘?§ZS ‘$413 §’?i*”5 fié? §?= €§é§%:21%%é-A: f
agmsg >4 1′ %

?KEg§§ELEa£g§$fi$Efimsafiéfiggfi$§§3§§a5*

WEE’? ?§’§:*:=:m§ :wg§§:&?=$§* saw §Emf2}k%
Am
wm’? ?E”§§'”E’EG§€ N§§,§;5E$43%-%a§:%<:;';mE2a§§§– §§.°§'2%§§}

3. 3&3? §§S??§§§L§$%’Q¥?%§§$fifififwv
§$. 53,;$??,%fi&§§§,§$%§,? «V
¥:§§£§g§§$%’§@§%,~f=?A =»
§a$aa§R§»¢§§q,_ .’._ «,_Hp
RE?, §%”?§,§§:§€:%$;, _
§§:;,a¢§.?$?:§F= ‘« *~*

2, §§§£?%§ §E$%§ ‘ ‘ V
gfé %:$§2 Efifififi §a§v
g$§§L§é Vgigg’

“Vé¢ @§§§:%_§§§5$§

V ggg ?3§E§%?$§§
‘~A a§E§,%§$§? 23 ?§%§§

“‘.§; v.§§gg§a:§

“- éga g&E¥§§§§%
Exggg Ag$§% £3 ¥§%R§

V’«_ §a §.fiHA£R§¥%R?Y

HEW” muuzti ‘Jr NRHNMIRRM “kw” bk? Kl
WP RNESVMIHRM WIWH %.»%JUK! Tu)!” Rflflfifliflfifl fiifilfl wwuna \Jl”‘ HBKEVHSHRM rIIV.:H:”n wwuztu we uwnuuaumarnnuw an .

35$ §§§.£§§§%a¥§§??

Rfififi 23 ¥§§£§

“swan wwwnw we rm-xmawmm.m.n4m H:-wn wfymgfwnz war” nnnavmammm nun! mwuna ur hflfilifiiflflw WNW?! KJLJUKI WW Rflflmfiflfiflfifl MQWH LUUK3 K)?” KMKMAQVAKA !”§§C;i”‘§fl

EEE

12.

:

3% Qafifia §§?§
%§§ 23 vaggg

a:§? Q . ”” ~-

35$ Sfifififififi _ , W , –,
RQES agag? E2 Y§£§3_’a

“?”%fi.E@§

fi@fl#}.*¢

.a. .

;;’=.§

§”a;Eé&§g?§x
“E$~§3§$%v§: V3333

“‘:$$ §§$&§::¥§%

$f$.$g§R§§%%§’§%§%?§§§%
” %§§§-%E$§? §§ Yfifififi

=:§,’.§:?§m§ Ea$$

–V§;§ aaaiggzgaa gags
?.$§§ fi§Q§? 22 ?%R§

V”<. :?. §%§§g£? ggggg ¥s%$

35$ Ea¥§§$fi?§§¥
fi$E§ %§§§T 2% Vfifififi

w..»»..-u«-u… W.

‘w”‘”””‘_”‘” “”””””””A “”,’.’–“”‘5_:”””””‘ W’ “*””””””‘”*'”\'”‘l N593’? ‘5-JUUIU WP hflkwfllflflfl Him!” bUUKI Ur KAKNAIAKR HIGH LUUKI U?” KAKNAEAKA !”‘H§§IH§

2&3

21,

_ <:_.§l%'§§§'«~:.

V, –§§ Vi gag $?§a S? $3? gag? gag? figzzggg
%=§? §%fiR§EEE§?§ %§.§3§ $?§ %%§fiEE §§&$
‘._ ~§§§§£%EE§E% Pfifi?

“»_§£§§fih$R§~§3. §.g ?E?Z?E§§§§§

LZES ?§S%?&g§
“KQ fi.¥.fi$§E§E$
Rfififi flfififi? fii ¥§ARE

Rfififii Rfifi
$53 Efififififififlfifi fi
RQEE fifififi? 22 ?$&§§

fififiéé K§a3%T%$E ,r_
$56 RA¥E§§KR K§$%§?§$EV.a
fi$§§ %2§§T 2% ?§RR§

gmmw gags; £3133
35%;: ‘2~§*,§2:§§§§é£%:;§aEé’, .
gags gage? 22 ?§:§.:s::3
;f3$ §%i§.::’§§£«?,§i;-. ,
3%,; :a:.:~ré\::$§-_§§§2″~:;§”2:%;=;¥ _:<g _ "
a$£§ AE¢§?'33v%ga§§»nv.'~'u' »

§gE§§%E§%TE§§;

1 §r»§:§%;.#a2::§z§& ?§a§::a
§§§?*§§ ?§§§

4.
f’_§§~ Z
~$§ fl ;

::a;2=:L 3%,
. :%:%§:$.%§ 2%

M13

3 Tfi é fifig §?$§E%?E

LI}

ifif §§E:§§§?§R§§§fi, §§¥B;}

nw.:rw mwunr wr”‘ nnnzvnlnnm rnnxn my-_.\-runi Mfr’ nnniifllnnm nsrewn mwwxu WV” nnmutmummn niurr uuulu UM” IKRKEVHIHISH !’lH.7l”‘l MWUKE M? RAKNREARM fllbfl I.

W

fif

Hgvag’ $€§.3§%z-2? ffém {Em E9? §&%:§§§&:§$§*a

6

Sm: Kefiéafisa fiafifiy,

rs;-:3§3m&&:’:t~i§§r:i2;§:”$i?;§r 3%:’s::%§§” §:.:,$:i§§$_ _. V1. . : _ 7 .;. A4
iimpégéfiian af psmgsy at R3,§{}§€$§f=~ %

59: {km éemyad safifiéggéfizé fif ‘?’§§;§»§§i:.–.’rfi§:.:f:fi€’«§§VVv’

{Em Ezaiwmitg,

Cmzmai far? 2125

iimi: havim ragmfi ta t£;é.§

Baaheimr £3? Euamaéés T __ ‘~33 Whifih
fififimzxam 2 fmgfi in ‘tfiéfi
fight fif tém §e$§.t2Ear;$;,
wmiiy ma? ifi Eifiza
7 far fiifi Ffifii.

Gyafiéiaiiaia ix: 322$: gay dékgfg ifi
m§:.:a€ji%:i.%;:§[%:t»;f thfié’ afzég &;fifi$§lfi

£223 ;*:§$uEi:§:;” .éi?t$§i%%’t§:é: §§E§?.’§£§E3*:E’:§:”$* §é’§§fi§fi§$

%%.z§§ a $2,333, af Eakifiiéfigw»

iéiiizimz $3

$3′ fiaiayafi $3;.ii§3 fif firm §i’€;’T3jfiZ3°i

§”$§@f?$ §§’ iéfzss gfiaiéiéangrawgaisiigfiig :3 zké

‘é§§2.%§§::f$i2i:; afié gag: flag vafiazafiagg $3’ Eihfi

$3″

P”l%Ea”wM human QR” asnxmnaatsn M55251 I…-U,_l.ii(l ur lsnltnnanlkn fllun UUUKS ur naunnlsxxfi nnavr: I…uuIu var mnxmmunnn nmrn Luum wr mmnnunannn ruun \.

7

Projectreportaandaxmoumethereaultaas
mpeditiously as poaaible. It is zmda clear tint the

amount has to be paid by the 1″

Imtitutbn and mt by tho atudc:1tsIpe1:i1″.iorxa1’a+$–.

to 26″.

Pursuant to the

mm: petitioner college has

rapect of mm}: student
aulmfisakan of project V. the
Univarsity. i of the
mminafiens studems have
£3 an thair results
report, . ‘ dm not survive

‘ya :5 argued on behalf of em
that the imposition of penalty of

in wrthou’ 1: any basis. Sn1d’

V’ by k.-amed Advumta aw-im

V’