_ 1 _
IN THE HIGH COURT OF EARNATAEA AT BANGALORE
DATED THIS THE 23m DAY OF NOVEMBER. EOTOC.
BEFORE 1' I I
THE RONELE MRJUSTICE3
WRIT PETITION NO.35928::'OF' "
BETWEEN: I I I I I
SRI. D LOGANATHAN
S/O M DORAI RAJ
AGED ABOUT 49 YEARS . V.
R/AT NO.49, 111 CROSS, 5
MARAPPATHOTTA - '
J C NAGAR, '- ._ . = ._
BANGALORE 560006 " 1 PETITIONER
(By Sri RUMAR ADV.)
THE REGISTRAR .. ----
THE BANGALORE VUjNIvERS'ITY
JNANA BHARATHI CAMPUS,
BA.i\?GA1{ORE 55005.5 .... I RESPONDENT
g_S_R1 ADV.)
PETITION IS FILED UNDER ARTICLE 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO DIRECT T O
I THE RESPONDENT UNIVERSITY TO PROVIDE CHANCE TO
~ I?E'II'.IfIONER TO WRITE EXAIVIINATEON OF HIS REMAINING ONE
--.,SUB.JEC'I' IN IST YEAR LLB.
THIS VVRIT PETITEON COMING ON FOR PRELIMINARY
I HEARING THIS DAY. THE COURT PASSED THE FOLLOWING:
-2...
ORDER
Sri N.K.Rarnesh, learned Advocate is directediitokptaiie
notice for the respondent.
2. In this case, the petitioner has;’soiight._i”orVa diifeoti’L»:n
to the respondent–Ur1iversity ‘*.’.KiC’)’p_V<.31'l'Z{11:t'].'l};.'I'£1VtO" for the ;
examination of remaining one sui5jec't–.of 15t'y'€.ar LLB course.
3. Learr1edaCounse–1i–fortheppetitioneijsiibmits that the
petitioner \xz111§«_.Vnot€’seekj’further _opporttii’iity to appear for the
examinati.on.. 7;.
in this Court has directed the
Universityitoh pern1it’iih’ey:p’etitioners therein to provide a last
oppiirtiiriity oi””app_ea1fing for the examination in the failed
‘ s’ubjVect_s course. The petitioner is also entitled for
. ‘sirniiiarre1iefL’p;Therefo1’e, 1 direct the respondent–University to
grant opportunity to the petitioner to appear for the
., “examination in the failed subjects of first year LLB course. it
hereby clarified that petitioner is not entitled for any
at “Lfurther opportunity to appear for the examination in the
3%
-3
_. 3 _.
failed subjects, if any. Writ petition is disposed of
accordingly. No costs.
5. Sri N.K.Ramesh, learned Advocate iS.<}7€F»II}i'tt€=.'jh'!
file his vakalath within a period of eight weeks
KLY/