IN THE HIGH COURT OF KARNATAKA AT BAN GALOR,E.._»
DATED THIS THE 6" DAY OF OCTOBER 20i_.Qf' «.
BEFORE
THE HON'BLE MRJUSTICE 5. ,Afi1)LT,_ NAZE2§'R._ T
WRIT PETITION N0.26»79%4/20,10 (E12N~RES)n - * it 2
Between: 2 it
Sri SP. Krishnan,
Aged about 56 years,
No.17/1, Annai Indira Nagar, _ .
BU. Post, Coimbatere 7 643/046',
Tamiinadu. . Petitioner.
(BY Sri Nisar » : it
And:
The Registrarr *
The BangaloreUniversity;'=_ V 2
J nana Bharathi Campus,
" "Banga16re_«,:56Q 056. ' ~~~~~ ~ ' Respondent.
1\/i:."'}:{iesiiiaxia':Reddy, Adv.)
TEi.itS_23'Writ Petition is filed under Articles 226 & 227 of the
";COn*st.i_tutidn of India, praying to direct the respondent--University to
? "proVv,ide' chance to petitioner to write remaining 7 subjects of his 15'
-- and 3" year LLB examination, etc.
This Writ Petition coming on for Preliminary Hearing:
Group this day, the Court passed the following:
ORDER
In this case, the petitioner has SOEi1ght:fOI’z:’;i dtirec.tio-nitofthe=a ; t t
respondent-University to permit hind to appear for the’ieixTamination M
in the remaining 7 subjects of E5′ and 3i””yeaziVLL.B§’coiirse E
2. Learned Couns’eil’_.”for the :.pe’ti~tiVQrie11.psubmits that the
petitioner wilt not request any fiirtheri_opVpo:ft’unit§i jtoappear for the
examination. ‘I
3. i..,ALe’arnediiCti’unset1 the respondent–University submits
that the Uniii€«]f$il}’. wiill a last chance to the petitioner to
~ V. pappefarifor the af’ore.said.V_e}:a1nination.
4. _i’Fhe-.sit1″o,mission of the learned Counsel for the parties is
pilacedoniiireieordtflihe respondent–University is directed to grant a
–last oi’ppoi*tt1n’1’tj./ to the petitioner to appear for the aforesaid
i_’e,xar:1i.nation. However, he is not entitled for any further
iii
6.
opportunity to appear for the examination. Writ petition stands
disposed of accordingly. N0 costs.
f 1: F
BMM/»»