1
IN THE HIGH COURT OF KARNATAKA AT
1.
4§B14n'\E.GALORE_¥ 560 "078.
DATED THIS THE 16"' DAY OF' NOVEMBER, .
BEFORE
THE HONBLE MRJUSTICE S~;ASpU1}
W.P.No.6059/2010 & w.P.No.é":55'.2201d'(.ED,NV_}:}§._,A.j:G'
BETWEEN:
MR MOHAN KUMAR B
8/0 BASAVANNA V
AGED ABOUT 21 YRS _
R/AT NO.93,6TH CROSS,' . .
N S PALYA, BTM 2ND..STAGE,._ * '~
BANNERGI-L#¥I'3EA _' V
BANGAL0RH;'g.S.560 076%
SR1 .
S50 SR1' Sm3RA;MAN1' A _
Ac;ED--.ASoU';""22'Y,RS.SV
R/AT NO. 14. V 2ND ROAD
SHAMMANNA'GA.'R1.)r-EN,.S.
J P NAGAR'€(I'H._PHAS'E';
PETITEONERS
" {133}7'S;~1 ADHSSUDHANA RAO, ADV.)
UNIVERSITY
JNANAA.I3RARA'r*HI
BY REGISTRAR
' PRINCIPAL
* . _ _ COLUMBIA COLLEGE
3/ILSYNDICATE BANK BUILDING
KOTHNUR ROAD
-K? ('J}VV€Ok--"¢
\/{cit CUV'/If
Oieitr r3903§Q+£
/3 A2 Mo.
(;§»°F:\(<I')
JIA 9.
J P NAGAR, 7TH PHASE
BAN ' ORE} 560 078.
13. at - ~ /<ATHf?"€/4&7/)
(By Sri ADV. FOR R1)
RESPONDENES
THESE WRIT PETITIONS ARE FILED UNDERARTICLE 22e_* »
AND 227 or? THE CONSTITUTION OF iNoiA,--.,.pEAyENo To '
NO..1'"" .'coMmcT'
SUPPLEMENTARY EXAMINATION pi1:RTA1N1N(:.-_T TO 5113
SEMESTER EXAIVIINATION OF BCA C'OUR_SE3'ALO.N'C~_WITHVSTHV
SEMESTER EXAMINATION OF THE SAME COURSE.";TO"BE HELD
DIRECT THE RESPONDENT
IN THE MONTH OF JUNE 2010, THIS 7~«'(RITv_PE3.!YI1Q§\§:.
THESE wan’ pETmoNS co’M1:NG.V ON Eo.a’1«5REi;iM1NARY
HEARING ‘B’ GROUP THIS DAY; “C_OURT”PAASSED THE
FOLLOWING: 5 ., V. –
I for the parties.
2:: petitioners have Sought for a
writ of the respondent No.1 to
eondf.iet_theV S.iipp1eIn’entary examination pertaining to
the ‘E591 ;”SerneS_ter examination of BCA course alongwith
“6Fh”~SeEfneS*ter ezzamination of the Same course to be held
_ in tiie rrI:’ontii ofJune, 2010.
This Court had not granted any interim order in
” “favour of the petitioners. Having regard to the passage
2
E
2
E
A
_3..
of time, writ petitions do not survive for consideration.
They are accordingly dismissed. N0 costs.
: <jUDQE A
KLY/