5. g *
IN THE. HIQH CGURT OF KAR?°~3flTAKA AT BAN9ALGR§
SATED 134:5 THE 4"' may 0? JUNE, 2009 2 f 5 'j;_
BER???
"gag 3»-i§¥\2'8"i.E M2.3L.23"r:c£ 5§QHA¥~i'E'si%¥ANTA£§Z.%3{-§{CzUE>V;4"R k
wan' Pgrzrzow mm27aj§/g009k%{£:§:~¢§Rg3
§3§*5'i"2f€'E2-E}§~I:
Emubhav-' Ejwivedi V 1
Sfo.%'m§;Sha11ka1' ifiajzal Efiwivgdi * _
years '
:1! at.f§~::r,4«D, §E?€ (>_::1(1V
Profe3sz*s' £f:'0i€Lf3.'j§?
Aflahabaé ' . 1', «. §i:arPr:~,1id€$};1T_"j; '*I;,; ;n::'1'r2'1£)ms;:e
{£532 8;»; R1.;%agc:;d§+a7§3;ici.;;';%';a_§i+;;_;}
fififii
1, Ba:1ga1oI'~é"Unive;f3ity
& Gnainéi'
% kkfi-aI1a181r¢%.%
" 3ep;T)§;._i;s Registrar
2. The ifiegistzrai' éfiivaiuatianj
B:é;nga. 103:r';: 'University
_ C%:1a°z3.Va.°aB§1a.rath_i
~ kfiangaiore
:i';._ £:'u:: £30309 institute of
§5i{3*SC1iI':I1CI:';';S
. -- T iiumbalagadu
tiangaiem
Repfby Prmcipa; .. RESPONDENTS -V i' _ _
(53: Sr}; ‘i’.i’.t€a_ie11dra kiumar Simgay’, Adv, for ‘
Thig writ petition is fiiézd under;-?arE§§§i€:§
me Cozzstiiution Qf Enciia, p:*;~2,§;_:i13g €111.-Aelirect 8:, ‘R122 ti;
declare/pabiish the result 0:” ih§:”‘petitio’ner’3 _a;}}31i:}aféQ:1–‘f0r
revalmatien, ate. .
This writ pettitimiz Erigm 1″ng §$Ii :E3::::’:ie:°S. day the
Ceurt mafia {ha fe11{:°:wi11g’i”~= ~ _ – ”
The :L3«$::i’é;iégf;e3′:’ for a dimctien to
E*8Sp0I1é;fi€I){§?i-“éx ‘t.c:§””ziH§sci23;ref pubiish the resuits 01″‘
the peiiiiorzéfig 3ppi§¢a:ie.{;i€’f0r revaiuatian.
thé’ ‘pafidency of this writ: yetition, this
. “-31¢ fiI’St and second reSpo:’1ci€3:1i,:s to
refiajiia ifzé §3&p€I”‘S of the petitisner.
‘A a _2$ “Sri Kajariaim Kumar Sungay, iearzzzed afivocate
— égfiéfigéng on béxhaif of respcndents 1 and 2 suhmizs
LA