High Court Karnataka High Court

Panchami College Of Law vs State Of Karnataka on 21 August, 2009

Karnataka High Court
Panchami College Of Law vs State Of Karnataka on 21 August, 2009
Author: B.S.Patil

EN ‘THE HERE *CiC}UR’T.’ GP’ KLARNATAKA AT BANGEQQRE

DATED THIS ‘I’1’-1E3 2181″ DAY” OF Ai§GI_fST,

BEFORE

mg HA*m;.¥ ‘ .

W3 No,250§5–25G5:’.~}Qf 2g{;9’vL£Eg:u;;*>’i:,:t3;fP: ; A

BETWEEN:

gm…»

fies; its Pmmigai
T. _1″?r::sf. 83mt.£?….L;–Xfié§3;,~~~–

W {‘3} .G$S;:-}?ij1’eKar Rae,

” Ageci’ aLi;Q:1t 38′ 3k2fs,,

” .. 3330» 128 1’» :9*1?V.a.fifiJ Iflfii Cress
._ S _ . ._ 3

*<':"§a::r.arzzx._ Bank. ~C30£<311y B{§$ Stop,

A:3'L1,§§fiava1;:c.ag2ar,

._}Ba.:1g'$;¥;~:::.1?*:3'«,¢- 560 0??

, Gandhi Citaliegc of Law,
,-, ,, <2§:ia:1d a1*e1n;:vu2'a;:r2,
"£%g:.?1ga1eru::,

.. . Rep. by its; Principal
Prcpfy Sri.M,T.Ma1*;iswam}; Crrgsvda,

S j 0. iate fVi'H.ThiZI11.I1€g()*.¥dEl,
Agfid abeut 58 yysg

$30. 92, 2*"? mafia,

3" Black, 3"' Stage,
Eiasave:$hwaraI1agar,
Baflgalora ~«- 5:361} ¢.'Z)?9;

S11 Baiaji Cnfiage of Law,
R533. by its Prizztgzipah

Pref, S:11t,Bhag:*a,
W/0. K.Ma1iika1ju3c1,
Aged about 43 333,, ‘ A
No.29/1, 1″i’*5″1 ‘E’ _
??;*”* CTOSS, Vfilock, A
I F3001′, Rajajixzagar,
Bangaiare, — ”

Saxvadhafssa La1x;.VCa}1c;gé’;L. _
Rap. by iI:.*:~.._ ”

Prof.A3M,R1′ . ”

S/Q._1ate }., ‘ _f~_ ‘
(3.;35:3§’£A; . iifith 11_1ai::I_, ‘

’32~=i_~31oc:;;,’ :34f§%–..S;i:ag<:, A

tI1a1iz§.gar,

T' 'A,B§:;11g8';f§g:jre"+~'.§éCI 🙂 :;€;,"

4' ';%a$:.:1.v3;s:':m" 'i;Z3§:siiéget {if Law,

' .."3z'i1mbi1a 'E33 ag.:+;1r,,

§«{.%{.§:§;?:)si;,

Kolaf 1(1) 1 ,
Elfip, by its Principal,

% Pzjci Sri. axmonsadaxya wacigyay,
' Sx'i.Sidda3i:1gaia,h_,

,,;3ET1'T'§{ONERS

{By Sri,B,LmSa:1j€ev, Adv: far petitio;{1_er$,§

Thfi §Z%*£a%iA<-:: inf' .E£ar:1a.ta§{a
Rep, by its Chis? §:"%<:C1'ei,a§§/,
Viclixazza Sm,;.a7i'1a,

Baxzgaiorcé — 5:60 601.

2, Karnataka State Law Un1v€::rsi€:y,
Navanagar,
§-Iu.b1i– 580 (E35,
Resp. by its Silatlcelioz’.

The E3a11gai::sr&.’i_§:1ixrrs::*sif.§s*..é ”
J11a11abha1″athi, I ”

Bangalore, .V
Rep. by its Regifinfar.

, R§:$.:’3N::>ENTs

§’L33§:!Va.11:’>}’:–a;r,”A’GA:;0r i~?_.§\EQ. 1′)

fflfid pra§:i31g ta quash Efitter
d:.:2’G»64$Z}§? Va11d~.Gi1f€:s;1ar_ tit, 24–t:’E:~Q€? wide Fmxzex. E a3:3.<:i F
i_s:3u<:t3 bf; N9. fi1Z.{".', " "

” f1′.;§1:::$s:%. W:’i’E– —- -E’t:t.it.io11sk ::’*.csmi:1g an £01′ preliminary’

%3««<:;V$i1*i1ig; i"_}j1i:3 éa§;', the Count, passed the fcfliawingt

QRDER

i?é;i=i'§i{:«I1&3":3 1 $10 5 i,-aw Ciafititges, *i£}"}iC§1 are

€e:£u«::a.i:,i0§1 in thtri iaw CQLEFSES,

: :2, Petitiorzfirs are <:'.3f}£iHf:£1giDg the {7i§.:*<:1113r sit, 24»

';%;K.'_}{_% am: §€tf%:r::' dig 1:3»-?~€)'?%§ gweciucrzsri at A1':;11ex:_,1rs:'::: 'F'

'<3'iss3_1r:<:i by the, Regatrar Qf ths: second rn'::v3;;'tm:»1i:_i,_:,t1"1t; —

University. Amrmxurcz: 'F' Circuiar, Iihpsi. A «sf

different. law mlleges arr: r<::q;1fa1i¢3~:_i4 tv;_7 "§:iaé3_j;r:Tf:'€_}.,(é=$§_f.)",? –

tgmzards procassing far: fag' "fl1€: 'Veiiiiiiégtiaxl '

already g'antcd 1:0 them i§'§gf."':h:3 1:iar::;t_Li;1iv%:§I':3i:);';j Th€.§r
are also reqmzzsted tc; enC:1§:s,§{ 1:116 -…§.:e:*tifis::3..i;,€ fiif afiifiatian
g:*a::1'ts:::<;i by ths parefxt I ':11*::1Sz}:1j:sitj;';vV:A§ * Pi:';ii'Ei011fiTS are also

infonned t.h;3I. 'ap;::rg:va.3j .4;'ic1'1:<;issési<;::fi' {:3 1 Semester af

LLBQV, a;q}ii-,,__five_' }Ft'i'3.1' a::01_;;t:ses Inacié HES
a:ta:3i1€g¢::SVV.fr_$1.r1§hé:.z:i:9;aiéi:1,i%:§*€ar 2069-19 xvi}! 'ha (153116, Qnifg

aufatiéf .i§SL1afli"_1€:V__ OVf <;:€:ITifi<:atr: (sf a§'fiLi_ai:3L::7s11 3:35;" I}L"iE?.- Efifitffifiiid

.' 'rrgfipgiififinfi Ufli1§€TSit}-', it 35 aim :3ta1:2j£”%:::1c§1 0:’ “that caiiegas Whiffih have mm. so far

gzfiij afi§11ia£V£ié3n from the parent {_§niversit§ may appiy to the

” , “;:i:sp§ide:1t -~ U1″iiV€I’Sfi§? fay afiiiiafian in the prascgihfid

akgng :¥i’é:h fix: afifiation fee aireaéy nctifiaci fax’

pm€:.fi$$:ir1g Q16: aiiifiatmn £221: or §:u::§3re iith Jtiiy, $€)O’1}3. By

fiI1I’}_€§§{E1.;T’f: ‘G’ i:1’r{_:ular, £1 remizzdsir i3 Semi it) the cczllegfis by

Thfi Ziietgirsfrar surf the $:i3:r;:e:>:1:1::1c1:11t. -~ Ur:iv€=rsit.}<;

%

requesting them, to remit. a 551111: 9:' Rs' 10,{}§§€§

the procfissmg fee for pI'OCf3S$iI1g the: afT:A§?ati0:iVVL'

granted to them {ha parent. §E'1*i§i:?t::*.s§i5}{ f:3r TfiT:t:_ §.u:::i<:.!$1:1i¢i'.

year 2009-10. The L1_njver§i"t}r
that celifigas have not. accecfléxtifilo, tint; ' earfiér
an 34% 2311.116, 20239 azggi V'fh'c€ <:«:)}1(£:gr:s 1:5
rexnit the sagna an 4:21" 1

g3; ' thé "15€:t.it.i0:1er$ is that, 3.11 the

gzfifitiofmr «.«- LC?” fmm thrié parent L_}:1iv&:’$if§£, $116:

” V’ – Ba;-ifgait3r€”* .§.I:1ivéfSi’Xj§ 31:}; d£Ei}30S§3IiI1g tint: prescribed faes.’

Tfzégair ::iif::;ti::i:zi§i.;1 is that cash 0116: ref 13113113 haw paid 5: sum

sf =-R.sxf£€},€__§C}*fjT/– per mciian to St’:{i’:3_1I’E: aififiiatien $021: the:

‘aangéltsfie UI1iV€31″Si1;}£ it is thamfcart: Ceritanded 333;’ €116,111

” =.§i::3.%;’A’é§.:ay::1e;”1i: Qf fzirther £31131 cf R&1G;.€}{§€};’-= fer smijring

= .~.:rz;::i’iTi§i5i:i:1:1 agair: fmm the regpandeilt $10.2 -«« Ijzgivtirzziiry 1%-€31

110%: £3111}; aid to ‘E:h€:i1′ fmanciai E;>ur4:§.&11, but Efififi bfii’. {111_j”i,£S§.

and iflegai.

%/

. _ £tir{)2~.§:::a1″$;e,

4. S11, Sanjeav, the 1f38I’fl€d Caunsdt

the p€ti1:i:3I1ttr — celleges sub1}1it:; mat}; gQi1(:t: ‘af1§f,ia§iié:;1_’:’1.$ ‘

grantmti fer {ha acadamic 12:) Ihf; ‘t:*::}1€_tg,V€: %:j5;’ 1;}:1€:

‘{_§1″n’vm_’s:ity, the second Vigv ifissfified in
drsmanding any 1; iésarticsuiariy
inwards precessing by him
that the st’:<;;j.%14<1'ié pezmission from
the I_}GQ"a:Vm"i.V anti in the absence
sf :~;1.1t_:":£1A Iii} jL1s'tiflCati011 fer the i'«{iCt';i11d

m$p0n<:i@'r::_ '*t;r:g Vxii«:1.fi;;'a1=1{§}t}1& f€f:'–S as per 131:: impugmad

3} .4 "<..j'}'he S-ecm"1~::i re$p<;:sn<;i<:t:1t m E,_I:1iver$§:y is

__:?;:§{:Ié_1sivt?,.l§,»* fair the purpose of H16 iaw caurses

CQflu€1!_1C'§€::';.Ii{'§;§ the éiffamnt. Ceflages in the Sham 3:3 85 'ta

fi3":*i:3g in urjifmmaity E}? bringing fhfiffi ililfifil' ant:

:i;?::ii:v€:'5i§§-2 Aéinzittfizfiy, iihfiré is 13:13 eptien fa? fish:-3

V' H";§§1:ii:Tia11-:=;r — s:tr.:i}€ges but {ti} grit. aifiiiatfid ta the 3%

raggmndenig Uflivfitfffiiiijg'. AH the law ceiisgfis are r€;qt.1:E:'€::i tr;

fir

6, if the p<i:titi,0ners have almady paid afi'i1ia_t1'oI1
ffiti ten the parent {,1 I}.iVC1"3it}r' and if they are mqt;ir'é:c:i,k1:o pa};

furth<%:r fees inwards flesh afiiliatien 3:0 the :am&?4'_¥;.§§11i€{::f:3ity,

it mil} be 013611 fer them to make nccessaxigf':if§}:;:5§i:sc11tati_Qii*'__

1:13 the 1".Iniv<::rsiti<:s for such rela::atiQn'1 'A gmti-.V '.1ff:Ii§:f as;

pt:m1is$ible in iaw, i-I;i” théfi: the

pcfitianfir i11stit.u1:ir:ms are fees as

infernleci uritjer _15._I1i”i$é:%’:>:11:9é::.M’E? fi31′ ihr: CL1ITt31’1t ynftar, which
is 8.150 1:116 apprehenaiéfi’ ::*§§:-ggféssetii by the pff:€iTZ.i0I1€I’
i:1si:jiA11ti<3r1:~:;,' iihcgn it _r;$§€3:1 fer Vihraxn ta agitate the matter

af:€'é::seh, $h§E:.A;:ii.si3§is$a1 ef this writ petitien will 110% 39326

1- i:1 Thai? .;s.%'§:i;_§,é.. 'V

Writ pk'i:,titi:3ns am Qlifiiflliiififid Sllbjfifii £0 tht: abeva

fibsefiiégiigxjs,

gig}/–~

ScI/
Iudgé