IN THE HIGH COURT OF KARNATAKA AT BANGALORE DATED THIS THE 3") DAY OF JULY 2009 PRESENT THE HONBLE MR. 13.13. DINAKARAN, CHIEF AND THE HON'BLE MR. JUSTICE'-'x/';'Gr--.-- WRIT APPEAL NUMBER 226S'I2Oo8(EbN-123.53..' ' BETWEEN: Sri. L. Sasikumar, S /o. Lakshmipathy, Aged about 30 years, R/at. No.1/2, Tamil Nadu Housing Board Colony; _ Phase III, Sanitoriu;fri,f._bo."' =: A ' CHENNAI -- 600 'V V APPELLANT (By Smt. chargaraiggua my .a.pg,1te.e;e 1. The Registrafl" » Bangaliofe a.Univefs.i_t3Vi,V ---------- 2. 'The Vice¥€Iia§i'ee1lor, Bangalorev .U.mvevrsity, Bangalore. " _ 2. _ 3. I The PrIn.c A"..IVfidi1ja Pri'oyaciarshini College of Law, _ V~P_'ourth.. Phase, Attur, ' _Ye1afe.--az'1ka New Town, _f:3a:gga1ore«560 O64. .. RESPONDENTS T.P. Rajencira Kumar Sangay -- Adv. for R1 82; R2) This Writ Appeai is filed under Section 4 of the Karnataka High Court Act praying to set aside the order passed in W.P.N0.16-484/2006 dated 11.12.2007. This Writ Appeai coming up for Preliminary Hearing-.or;_V_this day, the Court made the foiiowingt 2. JUDGMENT
Being aggrieved by the order dated thei i j i
learned Single Judge in \if4.’P.i%i.§;’i6é% V¥cS7N0
3
mandamus, on the ground that the third respondent-Institution
was neither recognized nor affiliated to the first respondent~
University. However, it is made clear that if the third respondent-
University had not been recognized and affiliated to 3 th:e..Vfirst
respondent-University during the academic year _.__the
appellant/Writ petitioner as well as other similar__p_i_aceVdi.i.istudentsu
are entitled to make representations]itoi::Ath§:itfir§sAt’
University to accommodate them
institutions and transfer them the
where the first respondent–I;frx~iversit$}’ them.
2.4. If any such representatio’11’iiiiis first respondent
respondent-Univer:si’ty_V shali pass’ apri’ropri_ate orders apart from
taking necessary the responder1t–Institution.
Writ Appeal is accordingiy.
sci/~ ,
‘V~~’ rrrrr Cflnsiieehce
aaia
fig: aaéeg
fifififig
_ 3 __/*
V’,