High Court Karnataka High Court

Mohammed Javed S/O Baba Patel vs The Deputy … on 3 March, 2010

Karnataka High Court
Mohammed Javed S/O Baba Patel vs The Deputy … on 3 March, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA 
CIRCUIT BENCH AT GULBARGA '

DATED THIS THE SR0 DAY OF 1VL0LRCH.;'_:'20':1'Q~.:5  _

BEFORE

THE I-ION'BLE MR. JUSTICE A-JJT 

WRIT PETITION NO.So225 OI?V"2.QV1OV(EI)'N{.RES}~'3

BETWEEN

MOHAMMED JAVED,   _ 
S/O BABA PATEL,  V ;
AGED 19 YEARS 
OCC. STUDENT,   O 
R/O PLOT NO,.2 O. . "

MACCA CO5LONY'.'V.V..:"~._ I '
NEAR MIRAJ MASJIO,   '. T 
GULBARGA_.'      ...PETITIONER

(BY SHITTOAYOGIMATHASSOCIATES, ADV.,)

AND  A

 "  TTTE DEPUTY COMMISSIONER,

  

2%."  JOTATT DTREOTOR,
PRE~'£INIV'ERSITY EDUCATION,

 1187" CROSS, SAMPIGE ROAD,
~ ~ A   A MALLESTRNARAM, BANGALORE.

A  3} AA.RR1R'c1RAL FARHAN,



ix}

PRELUNIVERSITY COLLEGE,
NEAR HAFT GUMBAZ.
DARGAE ROAD,

GULBARGA.  

[BY SR1 M KUMAR, AGA)

>z==s=:z==z=::=>:==z= 

This writ petition is flied under 

227 of the Constitution of 'India, prayingto 'order the
respondent to declare the"-._PU_V II.' 'year  science

examination No.17l2-GO ofvet’thei..’petitioner as per the
admission ticket for eézainiriation 4OffMarch 2009 as per
AnnexureGand etc., i

This pet.it’i;on- co:n’1ing.»~’on. for-wpr_teliminary hearing

this day, the the foiigwing:

Mr. ‘AGA is directed to take

notice for the re’spon~dents. .

» .fI’he”~pfC»i:\i’tioner claims that he is a student of

Pre– “Uni’versi.ty_ fcourse in one of the colleges in

Gillbarga. .. Apoarently there was shortage of attendance.

«i.’~i?_etijtionertWas not issued with an hall ticket. Petitioner

files a suit before the Civil Court. seeks temporary
injunction which has been granted directing t:he:.fBoard
to issue the necessary hall ticket and alsotti

examination fee. In View of the dir-ection issuedV”by.~ the ‘

Court, the examination fee .

petitioner was permitted it V
Since there was no fiiwtthegt—‘:iir.ejCtionp todddannonnce the
result a communication by the
petitioner to§.t}2e ..fo_rTf’a’nnouncement of
result. to Annexure F.

A.ppp-are’i’i:’t14):?;t ‘”i.s:”noticed that communication at

Annexure”sFiindicates” the petitioner did not have

– requisite attendance’ inasmuch as there was shortage of

‘attenda_r1ce;hIndeed but for the order passed by the civil

Coiirtt the”cj’j_dtiestion of petitioner appearing for the

exainination would not have arisen. Hence the

A v~?_petitioner at this point of time cannot take exception

and cannot seek a direction to the Board for

announcement of the result. Indeed when-‘jV’t1:te2j:é’,.A4is

shortage of attendance, the petitioner ia-; :reVq.1;1’i’reda.’V_’t’o

repeat the said course again. N0″merits”_,

4. Mr. M Kumar is fie-:_mittec1_ to

appearance within four weekelg