High Court Karnataka High Court

Kum Smitha S Kelkar vs The Registrar/Controller Of … on 16 April, 2009

Karnataka High Court
Kum Smitha S Kelkar vs The Registrar/Controller Of … on 16 April, 2009
Author: Mohan Shantanagoudar
IN THE HIGH coum" OF KARNATAKA AT BAN6g%L_Gf§E.._

omen THIS me 167" may OF    ~

ae:=os2e~  

THE HON'BLE MRJUSTICE MOHAN :£~Z!5{.:§NT}§§ §iAA5rc7>U:Zj5:'is§" 

wan pgrxnow No.9éf?2/2603  k
}:§I£'£'WB}i<1N: "  '    

Kt1m.SmitJ1a S.KeikaI .. V

1.}[o.S.N.Keik.ar._  '

Aged 20 years.    _,   a _  :

Student H   , _     " 
R/o.No.86;.' 5"~"?_~Cm'sss_ _ __    

Bapuji Housing   §'(3"§1'f'  

Near S*ab'ba11i2a fifisrdeil.   
Vijayanagar    . ' _

Ba11gaia:3ré-46 "  '  ' .. PETFFIQNER

(By Sri   Advs..,)

. 3;;, {;fx;::vAR¢::g,i§1:.*%ar/ {jontxnlélayof Examinaficn

_ . Mexiigqai ifnigfersityf (MAH E)
' =MiTVC€i_It1}')"§1'$, Madav Nagar

" ._Manipa1«;:~;?6 3.04

 2. '1'h<: Ijiirectois.

AA : jitzhabiiitatian Ceuncii of India (E03,)
, 'I'~f_r:s.B~22, Kutub Instituticmal Area
 féear Rackizine Hospital
New Delhi



3. 'i'§:1e Director
iiaxnataka Parents Association for
Mentally Retorated (jitizens (KPAMRC)
AMC Compound
Near KIDWAI Hospital  " 
I3a11ga1c:re--22 .. RESPONBENTS '
(By Sri Sampatb. N.Vatsaia Law Ass;0€iatcs, Advst, fer  <

Sri Shevgoor and Kamaiih Law A3s¢eig3;e3',,A£iVS.,    A

Forfii  -_  . . 
Sri 1"~£.Ravind1"a=math Kama=€h,___Adv.,7fp:' R2)  "   

'l'i1is writ petition ffiicci  226 and 227 of
the Constimtion of India,  150  mspondeni to
allow the petitioiier to§"£'§<f:i:1v:5fig11z é"«t'h;:2;~ If  (3% semester)

Diploma in !;3'{.§g%:ci.:*§.:1'V'l:'fci11'(iatiio§3   Retardation in the
R3 1:1§tjtfu1;iofiVVlL:5j§2.V:a$0wii;gTE1¢:1' ta attend the classes, etc.

    fig on for pzeh'mma1v' e haazm' g in
i:5--Gmup, this <;»!ay<t£:e i'.-'.o1irt made the foJ1owing:--

ORDER

A M_fE,*m¢:$?’i$ flied by the petitioner seeking permission

“to Vwithigi—1*’aw the writ petition.

yv/3

.3-

Memo is taken on recerd. Writ petitianw

dismissed as Withdrawn.

*ck/ «