is THE mas: seam’ mi’ xgfizixmxa arr Emagiam
EATER THIS THE 33% km? 05* AZIGEFST;-f.Z§’3:0f;¥:§’.j’ ”
THE 1-£0N’ELE re$R.Jx:s;*§i¢”E 3.53, 1:-mfii, _ ‘V ”
wart PETITIQK rick.-_=..2;4;3.91:-L1_9;-s*..1 2009} §:s’gIi>:.~;-‘~»E”>r..’;
EE’E”‘WEE!E: 1’ V. ‘ ‘ ‘
figgadhyay fiiaman. Jaimzégrg, &
Sic) BrEJaiman Upacllzyajfi’ L
figeci aigvaué 2195 years, ; ”
E3’irstYaaI M.B.B.S., ._ ,
A.&.§::s”t:im’£e of E’ei€tiiCa£jSCi€i§.'{3t:3, ‘ ”
Kunfikana, ‘V
Ekfiangalerfijt-<f3?'?§ 3345-' " .j " » PETETEONER
' » W.?.24-19}.!20fi§
Swttiheg Rae —
D/<2» i'\2'I;;:,£,iz1g&m§;es};fiARzsQ;"–._ ~– ' '
aged emu:
E”-«”‘i:”$t ‘i’ear’§’s{EB{%S,”‘ V A
gigs; M§:c’§i€a}{{1<3}Eeg€–,
isfiiififéfi '§i<::§;:sE; " A.
v .,§v’E:%r.§g§)}.’€.;b’.A ‘ 11111 ~ * ysmrxsxmn
E252′ V§..F§241§£/2389
S;’.<.3."Sri P. ;§3{;j§'€i.'ihya33a.t2ei}
?xg€fé;"§._ a?Q=::»'13;t,;§i§ jgaam,
j "§'h.:i:"é. 13333,
u 'P§.J.§f1S'§iiii§f€ 9:" Dental Scicnces,
' 3 ..E€u.1:1€_§;k3,::a, ?~I Hw 1 7?
" §§;s1r_1gaisre W 325 394' PETITIGIEER
IN W.?.24193f20fl9
Eéushixna Waraci,
' D,' 0 Mrflathappa Warad,
Aged abcmt 22 years,
{E/c::.Si10§:3a Ram: Sawkar,
N9. E48)' :2? 2"; Biock,
R2'
2931 Cross, Rajajinagair,
Bangaiorc — $60 010. PETITIQKER
IN _
Shivani Baidevsinh Patmar,
E)/0 Sri Baldevsinh Parmar, –
Aged about 23 years, 1
Ad. Institute of Denta} Sciences,
Eiuntikana, NH-17, _ _ ‘ ‘
Mangalore –~ 5’?5 004. ” _ .V . PET¥3’I’I’«.~’3HER
IN W.”,P;2419:5l2009
(By Sri Ajay Kumar Pati1:”,..,f§dv.}*'””‘ –
ARE:
Raiiv Gandhi U§1i*if?1″ ¥’>ifY iifif g =
Heaith Sciencfiiz, ~
4&2 ‘T’ 8;ock,:’Jaw:1a_uaga;-,. x ”
Banga1ore»5’E;{)”‘G3i-_:1, _ ‘ V
ReprEse11téd’b_§fii£s Régisfiaf; _ RESPO§%§EN”‘I’
(83: Sri. ma; Ramesh;%A£i~z,}J’J’%
‘£n3r9r
% VA _ “”i;hé:é’e ism: Pefigiéns are fiésd 1111-::1t:r Articles 225 8:: 22? of
«iionstifuficxi “pf india praying ta éimct 1:115 1:esp01″z&<5:m:-
{}'nj$}£:mit§,¥ the markg secured by the petitioners
_after"'the.–_§i1iaii§é:z1ge valuation of the M883] BDS cxaminations
Vcanductkfl by the Univemity in January 2009 by apyiyiiag the
4' %%¢%y¢mam dated 30.08.2908.
These Petitions ceming on far Preliminary Hearing, this
" the Court mafia the folIoWing:–
U R D E R
2. Sri N.I’~i.Ra1nes21, learned Standing Counsai f§31fV[t1;§e:.V_Ra}iv
Gandhi University 9f Health Sciences is di1*ecte{i§’_ it§’
fer the saié University.
2. As the question raised in {ms }:g’atc3t::. if v».”e’fit is
Conciuded by the {i€€J’.Si{)I1 ‘«–1j¢ndé:€<3 by
W.P.No. 3408412099 and ca';seaV' _§iis1§{;se:2 of on
G1.G'§'.2{}O9, with tbs: §0;1nse1 for the
parties, the mattsrxfs
3. their studies $11 difierent
years of ;2″heir grievance is common. Hence
these? ‘~m: heard, clubbed together aneri are
Vvthis common older.
are seeking a direction to the
ff3S§§3flEif%§;1f*t}fliV€fSif}’ to recalculate the marks by applying the
ymfiisiefifis ef the Ragulatiozas bearing NQAUTH/Chaflenge
I ‘2rg}uaL:ion–3:o;2003«G9 ciatsd 39.08.2038 and announce the
‘”ré::suits of the pfifitifiilfirfi fer their respective: examinatiens
conéucted in the month c;fJanuary, 2399.
iv
…. __
5. Counsal for the petitieners submits that the Natificatimi
based 01:1 which the University has new cand11<:t(3d 'va1uat:i01'1
amt} awarded zaczarks has been quashed by this the
above referred Writ ?e¥:i{"ic:n.
6. In the light of the above aafiifor :’i;h<:'[r.
ardez' passed by this {Z1oz1;:'t_
counected cases disposed af
ezztitisd to the relief sought. '.V'V':§'{e';;v*.V<':j4a3*.,,VVV'»"t..3r_1&:@st=:' Vj'v,14etiti{)13s are
ailoweé. A dimction is —- Uitliversity to
recalculate t11c.V:3i:;§:rks v'pif::;§isi0ns contained in
~ _ sfiiéllenge valuation '£::ea:°:£rag
No.AUTH~,! fihaiieyggég 'j1%jVx€;é1ugfiioz1-3:0/2008-99 dateci 30.08.2008
and alzxzeuxiéa V_i:E1s_ i-*esi2lt C$f the pafitioners fer their regpective
' «..¢xa£§:fi;i1a:§91xv$A cafi<fi:C'ied in the mcnth of Jarztzary, 220093 within
V ' T£%'$A€:k3« V tiqday.
_ 7. srif N;vK’.Ramesh is iiirectfifl to me his vakaiath Within
‘§§_”;¥’£?€’? Weéks.
8!; Copy of this order be handed over to the counsel £13: the
u fimiics.