High Court Karnataka High Court

Jayanth B K S/O Kuberappa B.L vs The Director on 13 February, 2009

Karnataka High Court
Jayanth B K S/O Kuberappa B.L vs The Director on 13 February, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 13th DAY OF FEBRUARY 2009 

BEFORE

THE I~§ON'BLE Mr. JUSTICE AJIT J GUNJJSQ A Tfjj 

WRIT PETYFION No.3916 OF   "   'V, 

BETWEEN:

Jayanth BK,

S/0 Kuberappa BL,
Aged about 19 years,
Residing at Bidarahalli
Village and Post, V
Hosanagara Taluk, 4.: ' . I - _  -  '
Shimoga District.  '}:;r 'V    "  '*.;;PETI'I'IONER

_..

(Sri Ganapathi, 
AND: J  T.

1. The Directoi,   .   M  t
Karnataka Prt::U niversity 'Education
Departgaeilt, _ " ' '

 "  ~ . ..... .. V

¥.Ba':r1ga1oré'.  _ 

 2. Tnetprt+;cap1¢, 
  Govc1fz1meI_i£;I?xfs:#Ur1ive:rsity Celiege,

Saga1j"SI1i;n0g£3. Disfiict. . . .RES¥'ONDEN'I'S

  AGA)

  *;9fi:s'w.P is filed under Articias 226 and 227 of me

. 'V:t'"C.10:r:1stitutjon of India praying to direct the 15?

respétident to receive the appiication of the petitioner

 arm payment of penalty and fine, and permit the
 'pctitioner to appear the 2*'! PUC Annual Examination in
'March 2009.

 



This WE' eoming on for preiimirxary hearing this

day, the Court made the following:

ORDER

Mr.B.IvI.-anchor, learned Additional

Advocate is directed to take notice for”

and 2.


:2. The {Jetitioner is   to
the first respondent to    of the
petitioner after     him to
appear for the  Examination

commeficiggg oii  

3. The a,¢=’%i?.=;ee’i.I1Vé’i:;.’t”1e foiiowing manner:
petififilfler, ‘V§f”Vappea1’s, passed his SSLC

exeii::ii::\a3:ioz1:V”i:;” eecond ciass. He compketed his

First VUniversity Course at the second
.. Ziloilege. The petitioner presented his
to appear for the annual examination

in the month of March 2009 on

12.2008. The application was not received on the

ground that the last date for submitting the appfieatienj

was 18.09.2008, which was leng over. Hence ~ V.

petition.

4. Learned counsel ap;9ea1’in§fei’–.. the ‘V

submits that the petitioner was
at the time of annual Pre
University in March 2008.__ gnedicmes
but however, the” of four
moxzths. J attend the
amltiai However, he
attended examination and cleared

all the eubjecte except subjects, i.e., Mathematics

submit the application within

tithe: for stated earlier. But however, he

y’VVv’Vstzbmit’ted the-.e§§p1ication on 28.12.2008 which was not

” feeeived.

Vt I have perused the papers and have heard the

Iealned counsel for the petitioner as well as the

respondent. Having regard to the totality of the