High Court Karnataka High Court

Sri M Devaraj S/O Late Muttu Raj vs The Registrar on 30 August, 2010

Karnataka High Court
Sri M Devaraj S/O Late Muttu Raj vs The Registrar on 30 August, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT BAN

DATED THIS THE 30TH DAY OF AUGUST 2§)'1c--.'     _

BEFORE

THE HON'BLE MR. JUSTICE  :31; 'V: T T

WRIT PETITION No.2Qe542/2010"tEDN¢RE:s)f: Q'  

BETWEEN:

Sri. M. Devaraj

S/0. late Muttu Raj
Aged about 53 yearsv I 1  . ..
R/a. No.60, Giddamrjia Layqub   

Akash Nagar   __ 

A. Narayana}55ur;{"vV  ' . . 

Near White H0us'e 1C;__ 3  V  "  
Opp. to K;R§T'Puxfiam I3»':)'iice'~.¢Vfati0n 
Bangalore "     '  PETITIONER

(By Sri. Ni$§ar:Sab; ";Ad"'»'-Q) »--  V.

         

 Reg1stra1~.."'~ A V "

The Bangalbrf; Ufiiéersity
Jnana"Bharathi Campus

%  _Bang'3;;1ore.__'-I560 O56  RESPONDENT
" " 'T 1  ' --    Keshava Reddy, AGA)



*$=|=Il=*

This writ petition is filed under Articles 226 and of.
the Constitution of India praying to direct the –re’spondent. 1 ”
University to provide chance to petition.erv.”‘to ‘fwxfite
examination of his remaining 3 subjocts–.in 35*, V2*”*-=..andv_3§d

years LLB. and etc.

This petition coming on.a’for Pré’ii_minar’yrV.Ha=aring

Group this day, the Court madeVthe’~’fo11owin.g:~’
In this case, the .:fe;–:~a direction to
the respondent§Uniirersitj(A”to ‘ appear in the

examination of’1’e_ma3;1i1ing3–..s’ubjeets,_’1nV_itst, 2nd and 3″ year

LLB. couvdrseq it _ .

2. ‘Lea.r11e.d ‘Cot1Ar1se1’fo_r”~the’petitioner submits that the

petitioner ” not ‘further opportunity to take

examination.

;b_A-Learnedtttt Counsel for the respondent–University

ptalnirginstruotion from the Additional Legal Advisor of

thei”esponden’t–t3niversity, who is present before this Court,

it

submits that the University will provide a last chance for,_the

petitioner to appear for the aforesaid examination.

4. The submission of the learned C_onn’sel.jfor the

parties is placed on record. The réspo’ndent¥’lJ1ii\fersitjr-.’i§?]A

directed to grant a last opporfirnity to the to

appear for the aforesaid d__exa1nina_tion_. __VI-Iovxhrever, he? is not
entitled for any further’= opportlitrritflpjjtol”appear for the
examination. Writ petition’=sands._disp’ose.d:;v accordingly.

N” “‘°StS’
sd/~