High Court Karnataka High Court

Miss Jeevitha R S vs The State Of Karnataka, on 30 May, 2008

Karnataka High Court
Miss Jeevitha R S vs The State Of Karnataka, on 30 May, 2008
Author: B.S.Patil
1

W.P.17963.07

III THE HIGH GOURT OF KARNATAKA AT 

DATED 'rum THE 3011! mm or um',  'f ~f ';  _

BEFORE

ma Horrnm ummsncm n.,a.1=%»gL'i"VI"I.':% »'  4'

wnrr mmrrox no. 179631;'  g'r.~:¢;I=si_§i  

BETWE£H:

Miss. Jaevitha R.S.,

D/o Sri.M. Shiva,

Aged about 17 years,

Minor represented by V vv
Father, Sri.M.Shiva;-  
S/o    

Aged about 38 ye.ars;T  . '

R] Sector 10, GaI_;ga;hi12a:La§?;)iit,..   V

(By Brwwaoui 33*      %

AND:

I  " =1.   pf 

'  6! Higher Education,

    of

»  Education,
., A'  Department,


T 3;"  'I'hc Pnhcipal,

Kamataka Raddy Jana Sangha (R),
R.J.S. Polytechnic,
No. 1, Mahayogi Vemanna Road,

.... PBTTHONER

 



WP. 17963.07

2
3*' Block, Ko 
Bangalore --- 560 034. ... REBPOIIDENTB

{By 8:-I. B.Hanohar. AGA for R-1 & R-2;
It-3 Bdl-3 '

This petition is fibd under Articles 226 &.5§é2~'?7.' 

Constitution of India praying to direct the rcspontiqntv  
the petitioncr to complete her course:
and etc. "

This petition comm' g on forvP1'e1ixai11'3a__ heel'-xy_A.  'B' 

this day, the Court made the foilawixgg:

ORD§R_.   
1.

The only. ground denied
permission to appear for he did not
pay the cxam1n.a’ It is in this
background, this Court in this
petition tIccVVVicspondcnts to collect the
final cxam iaa ticVn late fee charges and permit

heir to_appeaa1’*”fc1~..fi1e *.e$k§mination that commenced from

‘V 2 ” A ….. .. ‘V

33:. order dated 19.11.2007, this Court has

— VV the; .3;’4lV_rcspondent to collect the final examination fees

“penal and late fees and permit the petitioner to

the cxamxh ation schedulcd from 21.11.2007 if the

w.P.17963.07
3

petitioner was otherwise eligible. However, the resu3tsV_:t~the

examinations were not to be announced untii

is submitted by the learned Addieong; Aévmge u V.

that the petitioner has paid the

examinamn pursuant to the order’

3. Though petitioner was fee
Within the time sfipu]ateVdA’*«–.n!1dA not paid it in
time, on considezatien of ” the petitioner
in paragraph bfthe View that she is
entitled for “it her case that she was
informed in the course fees
due to change nf Electrical and Electronics to

be adjusted towards the

fees pafiihle by her for the examination to be

” thehmonth of November and December 2007.

I-Ieneeirl the View that the petitioner was not gvossly

~ negligent” not paying the examination fees within the time

As the petitioner has explained her omission to the

of the Court, in any View she is entitled for the

benefit of the examination that she has taken. In that View of

mr, this writ petition is disposed oi A direction is

W.P.17963.07

issued to the I’cspo11denb-authorities to announce the ‘of

the pctifioncr.

Jm/~