High Court Karnataka High Court

Sri. S V Raghavendra Rao S/O Late … vs The Bangalore University on 22 November, 2010

Karnataka High Court
Sri. S V Raghavendra Rao S/O Late … vs The Bangalore University on 22 November, 2010
Author: S.Abdul Nazeer
IN THE HIGH COURT or KARNATAKA AT BANGAI.oI§§.: 

DATED THIS THE 221% DAY OF NOVEMBER 201.97' ' ; ._f  ;_. ' 

BEFORE

THE HON'BLE MR. JUSTICE

WRIT PE=}TI'I'ION NO. 3570.1"2Q10'["EQ,:g§_>_;y1  "

BEIWEEN:

Sri. S.V. Raghavendra R210
S/0. late Vasudeva Rap
Aged about 61 years  

R/a. No.73, Vishnu CHi'Et§_31T.1fi ~' 3: 

2nd Cross, 4"' Bkoék"   V" 

111 Phase, III Stage" E's'Q2_1r;_'-;_cfLsHs:r11~:::'a$'1:A'f':'i_'   '

Bangalore --~56v'3 

s. A1:3DULifIiAu2}EER'*- 4'   

« ..  :  §'ETiTI ONER

{By 811. Vinfjd K1,irr1ai"§' = ' '

  Uxiiversity "" H

J nana. Bharvathi: CT.a"m_pus
Bang;1}01"e« A--~»  O55 

 V '  _ . V Rep*::d'.. by the' Réjgis%£'-trar

 (By.Sri.  AF..5r¥1xe.-ryha Murthy, Adv.)

***$*

... RESPONDENT

This writ petition is fiied under Articles 226 and 22.’?*._of
the Constitution of India praying to direct the respon(i.erri:_

University to provide chance to the petitioner to”.
examination of his remaining 7 subjects from his _~_.

year LLB. and etc.

This petition coming on for Pre’Z’i’minar’§j He’drir;gVVth.i’S

day, the Court made the foiiow1’ng:–
oR1)’1~:;g’ 4

Sri J .M. Umesh -i_Vearr1ed..V_A:dvocate directed

to take notice for the respondent.

2. In thisca.sé:.:bt.he’petitiQner’ has soright for a direction

to the responcient5~Uni3versityto permit him to appear for the
examination (4)’f’1’€’II1§.i’1’V1iVi.1′”?.§”;3§=_V.:”.\’fr”;«’1’1′ subjects of 15* and 3″‘ year
LLB. course. it

‘i:.:&:».apm4eei:(_3.ounsei for the petitioner submits that the

petitioner will’ seek further opportunity to appear for the

. a._ ‘e.xaminatioi.1.

W_,…w-»«~«»~q..

4. In similar cases, this Court has directed,V_i’-the.i_

University to permit the petitioners therein to _

opportunity to appear for the examination _–ir1~- “faiied it

subjects of LLB course. The petitioner

similar relief. Therefore, I directsthe_ respon’dent–U’niy*ersityxgto”

grant at East opportunity to the the
examination in the failed thircti year LLB
course. It is herebypolarifieqthat entitled for
any further pa}i1pear”‘fo:jr'”th’e…ei§arninatior1 in the
faiied subjeots. it is disposed of

accordingiy.

5. Sri”»«,i.i’»’i.VitLTnie.Sh’a,_”~7Murthy, ieamed Advocate is

file his”v.a_1{__a!ath Within a period of eight weeks

7._fr’o:n “today. V ‘ a ”

Sd/:3

India