High Court Karnataka High Court

The Centralised Admission Cell vs T M A Pai College Of Education on 17 October, 2008

Karnataka High Court
The Centralised Admission Cell vs T M A Pai College Of Education on 17 October, 2008
Author: S.Abdul Nazeer
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 17TH DAY 01? QQTOBER 2003  Q

BEFORE

THE HOPPBLE MR. JUSTICE s. Agppta n;a:;m:e% ,  .

WRIT PETITION N0. 1010/2023:» {Ij:A1:§r\i'~2:x'*m.)"   4'   7

BETWEEN:

The Centralised Admission Cell

Central Junior College Builtling 

K.G. Road   *

ifiangaiorc       

Rep. by Special Oficfcr  _    ' "v..."'}§E'fFTIONER

(By Sri.  

AND :

_ 3,. T,__{M§A;. Pai mega of Education

.%0

 'I  . . . . . ..
, '.i_Jciz1_pi.¢§ S'"}'€:_tv 1 I9
 Reg). '13y'its I?r;iJg1¢ipa1

'State of Kfiatfiataka
Rep.  its Secretary
 Departgncnt of Education (University)
 .. M,:s.'v::511i1ding
 ' V Baugaiort: -- 1

   Dfbectoratc of Educational Research

 And Training (DSERT)



N=:;».4, 100' Ring Road

Hosakcrehalli

BSK 3"' Stage, Bangalore

Rep. by its Di1t:1' 

4. Mangalc-It University
Mangala Gangothri -- 574 1
Rep. by its Rcrgistmr

99

5. National Council for Teacher Education " ..
{NOTE}, Southern RegionaI'..{3o;m;1:*.ittec
1" Fioor, CSD  ; ; WV   
HMT Post "      " .
Bangalore ~-- 31     
(By NUS. Shevgodr  A]  Adirs. fer R'~'1-----~='
Sri. B. Manohar, fm~"Rj-:.:,_: 'and--3  
Sri. MJ.  Adaq. 'tzor  «   '
Sri. Asholghaufi  i  ,.P1L"t\rf; am 'i<'~--S)W_ 

  

This Wri,t¥'eti£ic_1i'Vis»fii€§;14undcr Articles 226 as 227 at
the Constitiitiofi of IncEia,'*préyi11g to dimct R-1 to ferthwith

_ Valloxxr;/.;_§c19n1.it all Vihc &cand,iciat::$ who have selected to the
 Seats V-5'n"t1%_1Ac seicvc1:ion"px'0<:css conducted by the mtitioner
'.1)_y'(i{i.§,'t31"1.I1J.JiJ.3;!.1g,' Emil' as Shawn in A1m--A, [hit atzittct Em and

em.  j *

ii A  Wiit'i.?i~§tifion coming on for Hearing this day, the

V iv Court  "followixigz

9.39.5.3

its-;é1*z1ed Counsel for the paxties submit that all the

 s!11.¢:1%:1t$ gent by the petiti<.}K/Tier 'E0 the 15* :tspondent-

\



insfimfion for that stuéy cf B.Eci. course for the acaéemic

year 200$-O6 have been admitteé by the 1" respondent. 

institutign and that the said students havs ¢::oInp1etcd__ — ~ A’

coursa and have appearrtti for the examination 311*-:1

their results have aiso been declaneq a3:ai1 f}

competent authority has already iss11ed_ II18L'{V’kS’CflI’CiS,V 2 3

said studfints in terms of the interim b1X{i€F5’p3SV!:3fi§i”VV133}-I {hi3
Court from time to time. ‘ I R V

2. In View of the afo1tsaik1._vdE$ié§§pm:§é1£{$v,fégothing

further pefition. it is
accordingly «:15 infructuous. It is
mtedlnss to ‘ sa§’u.fA;AI1at f He’ …”-‘zst11de11ts approach the
I’E§.5SI5{¥fl,d€I1fi~:’€30;J%l;1)3)fCI}t’ Z a11.th0Iities for issuance of

degfi:c’,’Qéz1vocatio::.%Vémftificates, the concerned authorities

vf<3V".'is.st1'E the said certificates to the said.

?'T$tude:nts. 'No c§:psts§ V

Sd/–1
Judge