High Court Karnataka High Court

Venkata Subbaiah Kadapa vs Registrar on 3 September, 2010

Karnataka High Court
Venkata Subbaiah Kadapa vs Registrar on 3 September, 2010
Author: S.Abdul Nazeer


IN THE HIGH COURT OF KARNATAKA AT BANGA1,Q:‘1’13MBER_2§i’1’0 ;;-f f’

Bnrorée

THE HON’BLE MRJUSTIQE S.:’».ABI)U.I§ NAZEER ff» ‘B

MISC.W.N0;5_080VQ01i0~iii , _
IN WRIT PETITION No.32:¢2Vw2009 rEDN»re;2″s);,V

Between: _
Venkata Subbaiah Kadapa, V
Aged about 49 years; .

House No.97, 5″‘ Cros_,si,”– i_
Ashwath Nagagr, ‘ B
Marathalli, ‘ _. ,

Bangalore H–V__56(3~Q37.71.;:VV_ V ” Petitioner.

(By Sri Venkata Kadapa W; party — in – person)

And:

_ V 1 ,, Regintrar, ‘

. -Office Gfthé Registrar,
. A = .. VBanga,1orVe “University,
V’ VJ’

. V 2 i””‘Regigrraf’i(Eva.).,

Offiee of the Registrar (Eva),
~., A’ ‘ Bangalore University,
* Campus,
Bangalore –»~ 560 056.

3 The Principai,
SLSRF Havanur College of Law,
Sy.No.2, 2″” A Main,
T.C. Paiya Main Road,
Hoysala Nagar,

Bangafore — 560 016. Rézspondefiis.’ :_

(By Sri B. Pramod, Adv. for R1 and R2__
R3 served) ‘

This Misc.W is fried ‘the CPC read
with Article 226 of theConstitu§i.Q;1».gf’India, ‘ipraying. for direction,
etc. – I ” . ‘ ‘

This Grders’:’fhisV_day, the Court made
the foflowing: ‘ . ..

Since the writi”p_efitio*n.’khas been disposed of today,

_Misc.W..N5o.i5080/201’0″afiled for direction does not survive for

Considerationv and it accordingly dismissed.

smal-

Judge

i