Karnataka High Court
Swetha T S vs Rajiv Gandhi University Of on 20 January, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 20th DAY OF JANUAR'{"
BEFORE
THE HONBLE MR. JUSTICF;:.AJ[I__T
WRIT PETITION NO.'1V.2'€4.?' /2'.1>d<3fi:)t9(}3}Vci:v'1::§A1];3:j:«.:}V..
BETWEEN :
Swetha 'I'.S.,
I)/o.SIi.'I'hyaga1};1_it.1, _
Aged about23_"ye3I'-3, =i _
Residing at:No';9__5,---_ " Q .
SubbaramaC_he1:_t}{ R<§'ad_,_ é_
Basavanags1_di-,_
Bangalpre --_5't':I.'}. Q04, E E ...PE'I'I'I'IONER
(By?BEiat, Adv. fer
S;ri._VSubVb.?; Rao'«&.' 00., Advs.)
A d 2 .....
dd' -'University
" ._ VO_f%Ht:Ea"I_d1 Sgciénce,
Répresciitcd by the
R"<:gs1;ra':;' No.4, T Block,
Jayanagar,
d 'A Bangalore -- 560 041.
: Eng Principal,
Dr.Ambedkar Dania} College
And Hespitai, Kavillian Road,
Bangalore --- 560 006. ...RESPON1I)EN"I'S
(By Sri.K.Krishna, Adv. for R1)
-5-
IO. Mr.K.Krish11a, learned counsel appearing»
respondent No. 1 is permitted to file his power:
Registry within four weeks.