ORBER
The ggetitiorzers having been aémitted
caurse if} the A1—-Badar Rural’: Dania}
aggieved by the c:o:4ix}II11:I1ic:§:1;i*.i<):(:';jt:"T' jfiateéi' K
{Ar1fiexure~D) 9? thfi 13* respofiéfiit the
{Eniversity of I-Ieaith Sciefié%;§' of
petitianers dug 1:0 late these writ
petitiorm. V» ' D '
that t'%1:0;;_'u.g-1:1' {:16 East date for admissiorz to
the 1&3 321623;" BBS §:au,£*';;~:e:, nsvertheiess the same W33
€xien%§£$<iL'~:1p té '.2898 by an oréer of tha Apex Court.
£EL¢§:a:v:';fi§;:fA1gA.égc$:"""i_%1§: Iiearned cmmsel, 'aha petitioners having
thfi C{}1}1'f:'i€ aftar 15.10.2008 irzviiicd their
' V ;1isci4{a§*gf%,%AV'u§3f" the aammunicafian impugned.
" –. in the iighi cf the tmfiisputeé fair? of extension
{rféizne by tha Apex Court up be 25. 10.2008 it is needless to
" Say thafi the Fetiiimzars admis$ic;I2 1:9 the 15$ year 8138
is"?
course in the coilfige on 25.10.2908 cannot: be
ijxvaiid. In that View 9f the matter, ‘A
communication Annexure-D isssued by jghe” “}.$§ .ré$.=p’f«3nc:?§:”i£: _
tmiversity directing discharge of the ”
of late admission is an-susf3§ir:§~1bleA’at1<i. (_:{51i3séqI;i$:1'i1y, 'ii:-3
same is liable to be q1zg1shed. _…:VV':A' '
Accordizigljyf, ilxe!' aiiewed. The
impugned ~v …..Q?3.02.2009 bearing
No.Ac2. by the Rajiv Gandhi
Unive1's.if3}'V{)f 'An;qexure–D is quashed.
Sd/-
JUDGE