Karnataka High Court
Palakshagouda vs The University Of Agricultural … on 8 September, 2009
admission to Phil). agronomy Course for the academic year 2009~»201O as the same being arbitrary, illegal and not sustainable in law and etc. This Writ Petition coming on for orders, this Court made the following: _ ORDER
Learned counsel appearing fo1:,,th_e p§:titi’ot§{er’V’fi}oe’sVa._ “‘
memo for withdrawal.
Memo granted. Petition_ ‘is dismissed as
kmv