IN THE HIGH COURT OF' KARNATAKA AT BANGALORE
DATED THIS THE 17m DAY or SEPFEMBER 20(18__ g : .
BEFORE
THE aozrnnm MR..ms'r1c£: s. mbvz. xixzmsifi '
wan' PETITION xo.5s17z2w8 __ - . «. "
BETWEEN:
Sn'. dairam HR. _ '
S/0. Ramaiah
Aged about 40 V .
R/a. No.855, V " '
234 'G' Cross, 3"{Stage, 3"? B16cii:A_ "
BasavcshW31*an3g'+'%
Bazlgaloreg- 560679 _ - PETITIONER
(By Sri. K. $u;ve"$1_1, A{1{r.A}f
AND: " ' A V
we Regiémaf (A<;adc¥1iiC}""'
Baxxgaiorv: Univcrsity
J1:anabhar;'at,t§i,. 'Mysprc Road
Baxigalfifc . v RESPONDENT
V V’ (By sn’;”~v.Y;I%:u§ar, Adv.)
A ~ Writ Petition is filed under Articles 225 55 22? of
‘ «the Consfiitllfion of india, praying to direct the zespondcnt
‘appmve the petitioner admission and igssue tht.
zemaining marks cards of the petitioner of 2’14 and 3*” year
LL. [3, examitiation which is pending vide Reg.No.93LD{}40.
This Writ Petition coming on for Prcliminaxy Heagiag
‘B’ Group this day, the Court made the folkowing:
ORDE
In this Writ petition, the pcfitiémer has _:
that he had joined the ‘lslamia CoHcg€«pfiL_é£fi’ for, i:1-m,
of 3 years LLB. course for thé year
that he year 1999.
According tc; ffir the examinafions
and the saidcoursc. It is
further the marks cards have not
been issued £6 1:1.”-t]«1″i;s. petition, he has sought for a
‘ V. diiegfing ffiékfcspondcnt to issue marks card of
thé :3* ‘ * 3r§=:’§-..r LLJ3. course.
Counsel for the respondent submits that
Vpctitioficr has not produced the origahal certificates of
K116′ cy1:éLIif_3zi11g examinatien and other academic records for
V’ purpose of approval of his fimissinn.
be
WV:
3, It is not in dispute that the collcge Where:_!:!1c:
petitioner was admitted is not fixnctioning a13&y_4.3.{§_3::gé:r.
Thcrefom, 1 direct the petitioner to submit the _
of the qualjljring examination and other ”
for the purpose of appmval of his
respondent-University along a Ifipfescntafitxfig ” If Si’i(Eh~
a representation is made ‘éiieéing With: Véafbfiésaid
documents, I direct the .;espQndc:fi’ 1£{i)”LA_(._3()I1SiA(:l'{V*ir tiie same
and pass It is made clear that
if the efigiégalc for admission to the
said is directed to approve his
admissio«1iV”a;1;:i marks cards of 2″‘ and 3*”
year. coui~s:2§: as c:-laimed by him, in accordance with
W4. ‘m_=; Siarrit petition is disposed of accordingly. No
costs. ..