High Court Karnataka High Court

Sri Dileep Kumar R S vs Centralised Admission Cell on 21 February, 2009

Karnataka High Court
Sri Dileep Kumar R S vs Centralised Admission Cell on 21 February, 2009
Author: Ajit J Gunjal
 "    « K;-G. I2oad,.ABang;i1ém--56o 002.

 2  !:.T~'_;.:  Coilege of Education,

 '(S11 Kfsxfiéinda, Adv. for R1; Smtfieethadevi for
' ..jLM5P;A$sts., Adv. for R2)

   Cainsfitution of India praying to quash noitification at
V  A.nnexuve'A insofar as it relates to petitioners
" concerned.

1

IN THE HKEH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 2 1st DAY OF FEBRUARY 2009
BEFORE   _
THE HOIWBLE Mr. JIISTECE AJIT' J % -T: J?  _
WRIT PE'F§'1'ION No.2123 Q?' 2Q08(E,u:xz§2x1D:g§*::   V! H  

BETWEEN:

Sri Dileep Kumar R.S.,,'  .

S/0 Sri Somashekara,   _ 

Aged ambit 22 years, T V

R/at Jaya«r}.a.gara'.Exte::sioI1§;'  1 'V 

K.R.Pet Tewn,.vIsfi:s3;§'dya:_Di§st1?ict;«.   f.'..PETI'I'IONER

(Sri  A

AND:

1. Centraiised A§ifi13iSSiO§_1 'CEfl
For B.Ec3..,_,"C',ozizisé,. " _ 
Represent'er.i by its Spéciai Ofiicer
Gajyemment Jmlior, College Buiiding,

* C;'f£.Pa'tf§a Road, K.R.Pct, Manéya
I3-i__s~',t:xi'r.:i:,Rep. by its Principal. ...RESPONDEN"I'S

 J Tms WP is filed under Articles 226 and 227 of the

This W33' coming on far preliminaxy hearirzg in 'B'
Group this day, the Caurt made the faliawingz



ORDER

The prayer sought for by the petitioner in

petition is for a writ of mandamus ‘

notifioatien at Annexure-A andr also it ‘4 {if it

mandamus directing the responderite .’

petitioners to get admitted to._:the B.F3d.._

2. When. the it is brought to

my notice thatttge petfiitioiieif’ fiat edmitted to the
ceurse of ::%;*is:f.itution for the year
2007»-(}8~.—–. i.’i§1:;;:A:e}so’.V> that the course is

completed: V V’

is 3. i Ha'{ziz::g’ “to the fact that a direction is

for themeoademic year 2()0’7»~O8, I ‘am of the

i*~viet§* triei’-«t,t;e.i’.iprs:’tition does not survive for consideration.

ssss petition is dismissed as having become

‘ ff Sd/..,

Iudge’

AI/–