High Court Karnataka High Court

Shashank Kumar vs The Convener on 9 September, 2008

Karnataka High Court
Shashank Kumar vs The Convener on 9 September, 2008
Author: S.Abdul Nazeer
IN1Tfl§HKH{COURT{H?KARNATAKA1H7BANGALORE
DATED THIS 'THE 975 DAY OF SEPTEMBER f20(}8 . _

BEFORE

THE HOWBLE MRJUSTICE s. ABDUL NAz3EEf§'--'   ~

WRIT PETITION No.78o6/2oo3':EmI';AIii';V.  "
BETWEEN: A' A V

SHASHANK KUMAR

S/O. SR1. MG. KUMAR

AGED AEOUT :9 YEARS

R/O NO 4?, 1sr FLOOR

NETHAJI ROAD

FRASER TOWN   =  .   
BANGALORE--560 005 '- _ J i  -..j;.._..PE'r1T1oNER

(BY M] '.'KCMAR--  t,Ai.év é'FiRM,"§ADV.
% A*e~sEm3   

AND:

1 _ -THE cwvaume '-
..  COMMON 'LAW Argvmlssion TEST
" NATIONAL LAWSCHOOL OF
. _, mam, UNIVERSITY
  _ 1~mGAR3H;aw
 é BAN€3AEgO§ifE - 560 042

2  N.:=:T5Q.NAL LAW SCHOOL
..oE1NmA UNIVERSETY
;~zg.c;ARBHAvz

= 4_ BANGALORE ~-- 566 042
 REP, BY THE REGISTRAR



NALSAR' UNIVERSITY OF' LAW
3-4-761

, BARKATPURA
HYDERABAD 500 027

REP. BY THE REGISTRAR

KERWA DAM ROAD
ISEPIOPAL 462 044
REP. BY THE REGISTRAR’

NATIONAL LAW INSTITUTE UNIii?é’R’sITY -:V V

THE WEST BENGAL NA’i’IO§éi’z’si) I;,I2~I1vEi:zs1f_1″*YV

OP’ JURIDICIAL SCI__ENCES_….

‘NU-JS BHAVAN’ , L
12, LB~BLOCK, SEC’VF0R-IE! V,

SALT LAKE <
KOLKATA we we .

‘REP. BY THE E?EGI§STRAI€s _
NAT1Qr~m’L’.4_L§as5z’;’«UNIvE§<~sIT! V V
NH-65. NAG£aUR"VRQAV{}*.
MAISIDOVF? V . V' ._ A.

JODHE’-‘¥.}}”€ 3421304 * _
REP. _ BY T’E-‘i’.E~.R’EGI’STF$A__Iv$V .

HIDAYATULLAr’§.ANfi§ii”i«f§’NRL LAW UNIVERSITY
HNLUV-BHAVAN V

_ -CIVIL Lhmzzs –

. RAIPUR 492.001 _
“R239. BY THE REGISTRAR

” V TGLaJAR2a_T RATIQNAL LAW UNIVERSITY
‘ELV-é;’V«r.*:1I£>(.:;.. VELECTRONICS ESTATE
. sac?-9_.w.+*2.5
GA’:*EDHVINAGAR 332 023

C{U.JARAT
REP’. BY THE REGISTRAR

_ ‘;CHANAK.YA NATIONAL LAW UNIVERSITY
A.N. SINHA INSTITUTE OF SOCIAL

STUI DES CAMf’US
GANDHI MAIDAN

PATNA 800 001
REP. BY THE REGISTRAR

10 DR. RAM MANOHAR LOHIYA

NATIONAL LAW UNIVERSITY

SE01, LOA COLONY

KANPUR ROAD SCHEME

NEAR POWER HOUSE V

LUCKNOW 226 012

REP. BY THE REGISTRAR

11 RAJIV GANDHi NATIONAL UONWERSITY ‘ ”

OF’ LAW, PUNJAB ‘ _
MOHINDRA KOTHL. THE Mr.-}J..;”–. ”
PATTIALA 147 001 5 _ ,

REP. BY THE m?.O1sTwm..R*.O 1, ; ;;..__RESPONI)ENTS

THIS WEST. PT;-‘i*.if’.r’I”c>-1’~_:V’j».ifs”~@f1LEO._:UNDER AR’I’iCLE 226 OF’
THE c:ONsTIT’OTzOg~; Off ‘1:§I:IA,.j}’§RA§’1NO TO DECLARE THE
OOMMOR'”:,AOw{[ADi§ii1’Ss1:Ozs§_’ TEST~b8 {GMT} SELECTIQN OP’
OANOIDTES,’ FOR’ »AOAOE§a1’O YEAR 2008-09 TO 5 YEAR
BALLS COURSE, BASE OE-1-vfikrous RESERVATIONS, AS PER
THE s.2:LEcT1O1§: LIST ANN¥f), INTO THE R2 TO 1221 NATIONAL

LAW5.u1fqVERsITE’$l.._.$CHOoL AS ILLEGAL BEING WITHOUT
V A?,ITP§OI§”I7I”!_’0Ef LAW AND VIOIATIVE OF’ AR’I’iCLE 14 GP’ THE

WRIT i”ETI’I’iON COMING ON FOR ORDERS TI-HS

V’ V’ ..tm’~,..THE COURT MADE THE FOLLOWING:

282.155.

Jfisu

Despite grant of suificient time, proccsshhasfibt. H

paid. for issue: of notices to the It:spomiéi1ts.. ‘3″IDD$fi’u§lVjLi3’§)C«;::’iI’S ‘

for the petitioner.

Accordingly; the writ _is for
default. V ‘ ‘ V