IN THE HIGH COURT OF KARNATAKA AT
DATED THIS THE 30TH DAY OF' AUGUST 2_c:)'1'o' _
BEFORE
THE HON'BLE MR. JUSTICE ' T
WRIT PETITION NO. 14V523/2O1Q;{EDN;:§:;?Q;.V: 2 3
BETWEEN:
Sn'. Y.N. Ramanath
S/o. Sri. Y. Narayana Rao _ .
Aged about 58 years -- "
R/o. No..'377, sw,cros1's 1
Nagashettyha}.}.i 111 ~ '
Sanjaynagar _. .
Bangalore 56O''{).9'''.'' 51., V " PETITIONER
[By Sn. 13,: Adv.)
AND:
"V *1. 5Ti1e;'_Ba11ga1ofe 'U1'e1iVersity
Jnara Bharrathl
(Rep.-, by" itsfR€'gistrar
2. A'TheV'RegVie'tfar (Evaluation)
Bangalore University
J nana Bharathi
.. A' ' Bangalore
3. Principal
BMS College of Law
Basavanagudi
Bangalore 560 004 Q"
(By Sri. M. Keshava Reddy, AGA for R-1 and?R¥2 ': 4'
Sri. J aveed Ahmed Khan, Adv. for R~3}V_ d' .. '~
2
This writ petition is filed tzrritleifflrtieles 227 of
the Constitution of India "praying. to ~.._q1;ash the impugned
endorsement dt.12.4.2010" issuedv .by' R--'i..at.AnneXure-G and
etc V y , V V __
on_fo.:5 Preliminary Hearing 'B'
Group this day; the Court made the following-
The i)et_it1'o11e1'._ Veoritertids that he was permitted to
yappearfry the A' 'exa,z11i11ation of 3" year LLB. course
V':ucondueted'~.in..:Ath_C month of May, 2009. It is further
has failed in the subject 'Administrative
ljlefnade a representation the 3rd respondent-coltege
” “‘4.see1{ing Vfiermission to alfifijear for the supplementary
examination in the above subject. Since the coHege4,did._n~ot
grant permission to appear for the examination infthe _
subject, he has filed this writ petition for.” ‘v
directing the respondents to pem1it_ hirinartfjo it
next examination in the aforesaid subject schaeduled to; be
held in the month of May, 2010 certainiother:’reliefs.
2. On 24.05.2010, this pe’1.~ff11tted_’.~me petitioner
to appear for ‘s1p.1ppler.-fientary eztarnination subject to the
result of the vi
3. :Leai’ne’d the petitioner submits that the
respondent–tJniversityf_ directed to declare the result
the’: “It is further submitted that in case
V”th’e.:petitioner_in the said subject, he may be permitted
to appear next examination in the said subject as a
1astchance..t
4. Learned Counsel for the respondent3Uniifersit§*’ ‘
after taking instructions from the Additional of it it
the respondent-University, who is pi*esent”
submits that the respondent–t§ni2rersitf,%” is read}? A”to”‘deciare = L’
the result of the exarnination.uitakenz “the pfétitioner
pursuant to the interimv order University is also
agreeable to permit’ for the next
examination in addldastmchance.
5.”~_The’subrnissiori–..of_.the learned Counsel for the
parties is placed’ ~_on..V”reeord. 1 direct the respondent
to decIare….the result of the examination taken by
tE1e..the month of May 2010 forthwith. In case.
the p’etitio11er_ in the said examination, the respondent-
KeUniversity.c directed to permit him to appear for the next
A ..ji’eXap:;i;nation in the said subject, as a last chance. It is
‘ herehy clarified that the petitioner is not entitled for any
ti
further opportunity to appear for the examination.
petition is disposed of accorclingly. No costs.
Cs