High Court Karnataka High Court

Sri Vinod Raj N vs Registrar on 30 May, 2008

Karnataka High Court
Sri Vinod Raj N vs Registrar on 30 May, 2008
Author: B.S.Patil
W.P.7'5-06.08

I!' THE HIGH COURT OF KARKATAKA AT EAHGALQRE

mrmn ms mm 3013 on or mm  

BEFORE

1113 Roman  n.s.m'»r:f;~_.%  'C «-

 

BETWEEN:

Szi. Vinod Raj N,

S/o K.Narayan,

Aged about 23 years,
R] at No.473, 2"' Cross,

K.R.Hospi1:a1 Road; ' 
Mysore.  

(By 811. x.umn.i¢anara5"       V

AND:

1. The  
Mysore 'U_Bi?crsity,'.. " , 
Mysore ---- 579  ' "

    ..... 

. *S_5B.R.R. First
A ” _€’x1’ar1 e..(_&)c;IIt-:g_¢_,’,
=
‘ -E§’}’*’0 012.

~ mrrrzoxmn

… RESPOIIDEIITS
x T ‘pezzition is mad under Axficles 226 & 227 of the
A of India. praying to direct the 2’31 respondent to

the petitioner to take up the examinafion to be held fivom

W.P.7506.08
5

have the benefit of condonation of the shortage of

he does not possess the minimum of 609/0.

5. In that View of the matter, baiigg.¢§v¢i;ter F

merits is dismissed.