High Court Karnataka High Court

Sri T Jeevanth vs The Registrar (Evaluation) on 23 March, 2009

Karnataka High Court
Sri T Jeevanth vs The Registrar (Evaluation) on 23 March, 2009
Author: Mohan Shantanagoudar
IN THE HIGH COURT OF KARNATAKA AT BANGALQRE

omen THIS me 23"' may or MAacH,«2®§%V%%%%»L 2 u

THE HON'8LE MRJUSTICE Mofffivtxia::SHA'NT3NAmQ'$5_R':'

   

wan 1ITIoNNo.:??fs %
BETWEEN:  
1. '1'.Jecvanth

S/o.S.Thi1;n.tn_araju    'V A
Aged 21ywr«s%  

2.  .' :_
s/0.V.\',S£-ityganaxay '
agré--2 1 jy=::ars--1 i::;: «. "

3. Nfiav  T.:°  
S/o;AnilVKu.mar_ "

  
- __S/ txlatc  Gowzia

   Wflirem

' _ S/o._M':r;¥ia:resh Manda}

"Aged  2'1" years

 AX  Aflaré r/0.

_ "ca/o.Dayananda Sagar Cdlaegc of
 Management and Infoxmmsn
Technology, Shivagc Maihwara



-2-

Hills,-Kumaraswamy Layout  
Banga1o1e--78 .. PEFFFIONié3'RS--«_V 

(By Sri A.C.Ba1araj, Adv.,)
AND:   

1. The Regstrar (Evaluation)
Bangalore University _
0pp.Govt. College of A1123 _V
Bangalore-1  

2. The Principal V    A  ' 
Dayananda Sagax..C}'_aI_lege Qt'.  
Management and     b 
Technology,   1 " '
Hills. Kmnamswétmy  t "
Bengals:-e-2:3' . =  ' " "';;"'RESPONDENTS

(By Sn'  f;h;éeudfa;"Ad§;, for R1
 ~  

  filed under Articles 226 and 227 of
 'C9nstita1t.iit>f:'6f  praying to direct the 1°' respondent
 accept  fees for 3*' and 4"! semester

  from the 'petitioners and to permit them to
 _  the 3"' and 4* semester examinations to
be new ?§fi'..eL£ 2.5.2003.

 writ petition coming on for preliminary hearing in

 v  this day the Court made the foEc%wing:-

Lt



ORDER

The petitioners have prayed for a

first respondent to aceept the exami:m3_J§.ion_~

and 4*” Semester Examinations of 7f

was scheduled to be held 2 .

2. The records _resiio1irient-
University refused for to
appear for 31*’ since the
peeeoners subjects in the
earlier _’ dispute that the
petitioners inst adequate subjects

to appear” for 45* Semester examinations.

aivioiveser, granted interim order in favour of

the__ of Which, they have appeared

for 3% eiiid 4% Semester examinations.

‘ is brought to the notice of the Court that the

. have already completed 314, 4th and 5%

‘1

M

” * ..4*<.§k/–

– 4-

Semester examinations. In View of the same, this Court
does not propose to intexfere with the

of the petitioners. Certain valid reasons
the writ petition for condonirxgmthe of
the pefitioners. It is further
Court that the pefifionegés

of 2nd Semester In View of

the same,

to amomme the
of 3!”, 4th and 5:1:

semesger e of BCA Course.

~ jw;-it is disposed of .

Sd/–

Iudge