High Court Karnataka High Court

Sri S K Murthy vs State Of Karnataka on 9 August, 2010

Karnataka High Court
Sri S K Murthy vs State Of Karnataka on 9 August, 2010
Author: J.S.Khehar(Cj) And Chellur


Z A’ ‘ ” – TT1>R1′;szr’:i pm. szcaxwmy

I

IN Tm HIGH count 01-‘ mnmrmm AT
DATED THIS -rm 91′” my 01-‘ AUGUST _«’.’«=34.§0i” A-

PRESEW1′

THE HON’ BLE MR . J . s . c;fiz»i’£”‘« « . ié
‘ THE new BLE
WRIT pmzwxou NO. 2:-$23 ‘iqra; ‘;§.dio’:{fxf’fn1§«REs–PxL)

BETWEEN ‘

SKMURTHY

9.10 H R msmvmolirm ” A
3° AGE!) maour ‘:::;.

R/A “SC!WMYA€f, 1?”

\ VIDYANAGAR, * 7
(1 9331-572 103 ” ” F

FETITIONER

(Bar SR1 9; Stm%EsH% . >

I’)

V s’x.’ATE=’oF
* REP my ‘.;’:-:z._-1:23:33 sacanwmy
‘VIDHAN3 ‘sounan

-~ 1 ‘ ” — V: ;:aA1~zA- 32632931 man
‘ ajmahzgoxza-560 001

vnzyzmwmm or axcrama EDUCATION
*.$’I’A’1’E 05* KARm:.rA:<A
~14 s BUILDINGS
VIDHANA VEEDHI new
BANGALORE–560 001

3. THE VICE CHARCELLOR
T’UMI(UR UNIVERSITY
VISHWAVIDHYA NILAYA, KAVYALAYA

I3″

nu-nun-.

Unxvmsxwy COHSTITIPTE
COLLEGE cmarus
B H ROAD, ‘1’tJMKIJR-572 102
THE REGISTRAR
*I’Um(UR UNIVERSITY
VI SPZWAVIDHYA NILAYA
KAVYALAEA
UNIVERSITY cousrx-mm
comma cmpus
B 3 ROAD, TU!-1I(UR–572,—10:2
‘ ._ …RRsRoRnm’rs
(BY sm: RARAVARAJ FOR 1141 *a_–«2′)
THIS WRIT RR’r:;i”1’:;;im xs–‘R:i;Rn_’mdBER.-‘w”AR’rIc1.zs 226 mm
227 OF -rim coz~3s:i:’I::€U*1*1″;>R«.._V–:;R’~._V:mnIA_’ PIRAYING ‘ro’ QUASI-I

–C INsoR;.R:i_. aha ‘ ‘1iI””v.”.’RR’1;m’Es tr,-o Anmssxon TO

P.G.COURSES “$V?:;vv.R»–.4′–.. I1′.~’£””TL”£ R-3 UNIVERSITY FOR
TEE YEAR 2019-2011′-;;w.~t13~3’rc:_,’;.___ _ –

THIS WRIAT “Rnwzyrxii-éjw ;”‘—z;’:€>’a»£iRG on FOR PRELIMIKARY
HEARING THIS DAY,’ CI-I133′ JURRICE MADE ‘rm: FOLLOWING:

V ;:?uadvocate for the petitioner. Sxri

Bzé§£a_a,xr¢:;:aj §{aré»dfif, Additional Government Advacate fax:

3. and 2 .

Learned ccunsel far the petitioner: has pointed

that the present petition has been filed keeping in

mind larger public: interest and the educational career

U’!

Petition is disposed of in the aforesai¢1AA,Vt_§2rrns’§””‘

bw . . ‘ . ‘I V’