High Court Karnataka High Court

Shwetha N D/O Sri V. Narayanaswamy vs State Of Karnataka on 11 August, 2009

Karnataka High Court
Shwetha N D/O Sri V. Narayanaswamy vs State Of Karnataka on 11 August, 2009
Author: B.S.Patil
;

:16 THE H2433 ('.';fiiIR'T or Kamwraxg AT Bgxfiaigrznfi
DATED THIS THE 1 1'1'H AEIGUST. 2fl0;9~ j
BEFGRE  b T" 3

'i"i-IE Hcrrzm aiR...:t33'r;§E 3.3,; fisaéfigg '*5: 4- _  "

W,§fw§'&'0. .,2::;?15;gQ::<9:,,§;.;§:f2,E$?j%:, ":   4'

BETWEH:

sawagfia 94 1.31:; $§<?i as: :x:A:<aY}'mAswAm*:.  ~ 
§.{}ED AI:¥.C:*U'E' 29 YEARS, Rm rwiis, "
wra i1":§76{)G®?:T> '- _  '

h  _P§:$'£'i'i'i*;}N 1:»:

{By Sr: ; as giauzf-§2;»:§é';' 1.4.439. W   V' 

Riféii ; 

3 Si'A'i_'E} {)9 
fay :*;*:::_V:;E:c;§<;s:r;x;¢:<'.._:§e33::;3;ei,:5:; ANL} §:;3:_1<;A::'w1\:
; '£;Zz;E}£-'P;i€'1'§¥sr§'AEf~é"£' V1'§}EiAi'\£A swuuaa BAN<:}i1Li}E<E;

 :2; " V'ss.é-;::: sagazv <;;%;¥€i;s;; :_.:mws::~a::;m* age H£:';1%i_fi"}~1 3a::n:;:-2aGga.R
 TB=g§;:s;«:3_+A;;:3;;:E; 55034 1 E22? BY ETS
---..%':<k;<;£v:é%:'*§;::A:<

:3 " "i'%££:} s,:;z;g; {fiHgX§§{3i:3LL(}£< gaagiv gamma:
i:;.:&:%-v§:&<:«;;';'**£ <;1«*a5:A:::'si Stiékfiféiiké §~s;fi§<:;;«;, J¢€%.¥fiRA(i;§K§ Bz?:.£'~%{}A§;-0i~€E;
seam: RE? BY ITS REGiS'E'Fffi.R

 i€E}':§§"i}?\§i}tZ§'~§'§'~':}

{i:%}'«i::'~1'i:N.§<;* ;»a.a§s«2£~:s;~a, swv. 3



K.

'a'H::~$ WP g«'§u:;:3 :;:~z:3s_«::§<AY;N<3*:*T:F;m'rz::>N E§)'i".i1,9.G8, PASSE.-12} B'? *:?;::E.'- R3,
1~£ER:~f::§«é REEDEZ 5-'£E'~i§~%~A EN :a~:<:; Ffifi AS P§;T<iTi»;i';:N?::§<._V IS
<,:<m<;:«;;<:~;t;§3, f;f:£}NS§:;€}U3:iN'i'L¥' zgzmzxjz' hi"£"'E;: 12:3 :;: E-EEGEEES'? MARKS <3»? 93 02%: MEEJXN La§;$}s:22§.af;_»§: :;i;§¥§_
MARKS C)BT:!iHfi:ZiD IN :i:;~zsaLLE;:x§:r*%§,;EiRfI'
:3 C€.3?~Z{f:ERN§"§2E.3.        j

'i'hi$ Petition ctzming 011 i5r"'}%;t:i§mina1;5 ££[é.ai4i:;gV da§;--,,. '

that Court made: '£h€ f§10x§'ing:-

51% §\isi<;.§§€aI3i;i:':s.§3, £m+"m" (fi:1:n§£:*.Zs{i_L Véases  of on £}i.£.}?.2iJ{J'3, with the cansezat of

 '«,ti1:'3 i&::s:fn;s:g§'~«:jt:.a3;i1s_&i fior £1216: parties, this mattsr is taken up far

£i:ri.a1.éiiSpés§a 'i%;-L  V'

I3, ifiéfiiianer hfiifiiil is gzyursuéjzg Em? siudifis in E gear M3835

V"=:§ei.1:f$€.; £~'aii'tic:n€i" £3 sfzeéiizzg 3 ziiztctiazx ta tbs respc:13.cieti3i:~

  Un§,v:A:rsit§; {Q :re<:a£cu.Ea!:¢ the ma-3:rk$ secumd by the petitiommr in

u  :i1e examénafiens camiuctefi "i;[}.a}£i'i11IE'£I'§§', 2899 by appijgzizzg the

3r



..  .....
pravisieng of the Krsguiatiens bearizlg N0=AU'l'H;'{j;ha££enge
\fai11ati911--.31G]2€}{§8«(}';3 daieci .3U.{}8u;£i{}{}8 zuld Ei}1I}.Ci1}§1C€ the

resuits of tht: petitioners.

4. Coulisei fan: the petifioner submits that  

baseti on wizich the Léniveraity has '}?3:{:'.'.'r)_"7"CCT"I.)..VCi"{i:t',ji:;.v.'.;~'V5:V(,§fi 
and awartifid marks hag bfien q11a;:«:£;ec§  'it3:%§ iigifjgcs
above rgférred Writ Hi-:t:itie:m. V' ' ' V V
:3. in the fight. 0f the gbovct  'H33 r€.:.asc§1 $ §§l'i3:'i€(,£ in the
order passed by tifxifi  31;:  14{)é:$4/ 2009 and
cenneatsd cages  jdiS@!$¢i*'fL£-- {}:f  petitioner is

tmtitifid to the  '_s~::a§.ghi;_ V. H¢i12:*:é; i:i:»;::$e writ ggztitsixsms are

aiiaweci.  €iiI's'3vf3ii(:"1':i-~ £s4é§'e3_5§:i-- ::{}fi:<: respondent ---- Universitfg 13:3

agpiy the §p.£j§}<£§s;i:§i:$ 'V(_w{}ifl}.i";;§::;Ii€€j:. in Rsguiatisns p::rtai;£1:i3::g E0

c.ba£i¢:§gé *.w.rai1':3};i::;3:V§v basking £'~éo.;%U'§'Hj{jE1aiieng6 *\.?a§t;ai:i0:1~

V. C"§T}{}f."éU'.}$-~{}§"fiaffid 3£},{}8,2{}f_.¥8 3;n.<:§i a11n0'u1:gCc:": 'Sim rasuit 0:' E228

1é€Efi:';ii3n§:.f' v:%§"irt,,f_12§{VV"i?é€?0 weeka from taday.

A

§'§I'i§_v §'§.§~;,E€3;t:;csh is to fiia ms vakaiafig mmm

'~ éAs?s':i*:i§$.

dli
16116»?