_2.... This Petition coming on for this day for Preiiminary Hearing, the Court made the following» " ORDER
1. S332 N.K.Ra1nesh, learned
Gandhi University of fieaith Scicncesfis
for the mspondent.
2′ As the quostion raisoé in t1;is,. Qzgzrsxpgtitgérg ‘i’sv..;3oz1§<:luc1eci by
the decision pondered by 14084] 2009 and
connected cases the consent of
the lca1ne«3V'oo1ifisoi matter is taken up for
fine} disposai. 4'
3. Potitionof is”‘p1i£~§,uiag his study inl Phasa of MBBS
‘fiztitirggner a dimction to the respondent»
the marks obtained by the petitioner by
apyiyiog t1}::’fi::.’o§zisions of the Regulations dated 30.08.2008
~ _ma.AuTH/ Challenge Valuation-310/2008-09 and
the results of the petitioner for the cxamjnafions
..__ oo11 g1uctod in the month of January, 2009.
Counsel for the petitioner submits that the Notification
based on which the University has now conducted valuation
%/
….. 3 ..
and awarded marks has been quashed by Court in the
above referred Writ Peiition.
5. In the light of the above and for the reasons:
order passed by this Court in v.W;§?’,No. a
connected cases disposed of on dis
entitled to the relief sought. Heiéejefihis V L’
A direction is issued go the _..Iespo’n.den{.’ “–= .V_LfIV1_i%rersity to
recalculate the marks obfié;i;.ed_ by appiying the
pmvisions contained 30.08.2008
pertaining ta /Ciilallenge
the result of the
petitions: j¢?eeksMV»ii*<§m. tcyday.
6. Sr}. N sdisected to file his vakalath Within
V ..:ef4fhi:SsQ1’der be made available to the Counsel for
t11e’;{;)»:::;__fi:iesv_1t’;3’1’*’ir;?g1′.;s§:’itl3.
IE:
gfiafi
_ d”-est: