High Court Karnataka High Court

Venkatesha Education Society vs Union Of India By Its Secy To The on 9 January, 2009

Karnataka High Court
Venkatesha Education Society vs Union Of India By Its Secy To The on 9 January, 2009
Author: K.L.Manjunath
V,2;'§aa1¢§:Wc§una¢1 af xndia,

 =3L'$:at$ af Kaxaataka,

"*Vé, Rafiiv Ganéhi smxversity of

.3-

xx was xxsa cauxw 9? xaafiamaxa Am EA§&ALfifi§T=f*«'
nawss mnxs was 9"*nAy GE_QE£fiARY; 2$§9 " *V'
BEFORE
THE EGE'ELE Mr. Jsgrzgz K;;QE&$JU$A$£wMW.
flair vsrxwzan He.242éB;gg93 {Ea§¥g§s§;
Efifflfiflz V A A Z
Vénatesha Edflcat;on $o§fiQ£§,=V  
fib.125, Rrmstxang 352a,; ',f_ '.H
$h:vajinaga:;x$§ngluxaél;- <Fu_W
Rfby its $egré#a:y:«_=u . V:. V
Dr. x.J;fichanV"".» %j,"u_, gA;. yzwxwxaxzg
,~"{fig 3d§$@até $ri.Kffizfibhan}
saw: V '
1.

finianRa£ In$1a; ,
By_ita Segretaxy tn the

Qgpt; of Kaalth & Méaical Efinaation,
. . . . .

.”§/bygitsw$eéretary,

‘ . fis;iwanw’£’:_~g;’;4:élib Marg,
Kat;3’R¢ad,
Sew §elhi–2.

‘ By3;ta Searetax,
v Dégt. cf fiealth 3 ?mily W%lfax9,
T§M.s.Builéing, Eagalora–1.

Eealth Sciences, by it$ Secretary,

12’

13

1%,

15

1’54,
” ‘V1§uyeats;gCfQ MVfl’Medi¢a1

-a

Haspital, Channaaadra,
whitefield, Bangalore«6?.

Kazi Jawwad fiussain sfo Quazim’
Abid Hussain, 18 years, 1
Cfc MVJ’Méfi1¢a Collega &

Research Eospztai, Channaaandxa;,

Whitefield, Bagalore~67gax

.M.V.Chandxaknth sfa M,v.k*_b.u
V§iva$’;g

vénkatesh, Ko.51, ifiari
Near Ganigarapa1ya; ‘
Talagnattapura ?¢st;’
Bagaorewfiz.

$’Beepak sffi fikfiangadfiéfia

% % I V
18 year5,”€XQ’fiflfi Meé;cal* ‘ _
Ccllege a_a¢s¢ar¢n fi6$pital,}
Channafiandra,”fih;ta£i§i§;-_Hf

Eangaiaxeé5?, 1

.N,Gun§shxeé df¢ fi@fi;§a#aju,

19 yeara, Nc.i,’3#Vfi?pss,
2″ Main, ‘{5avindar:–x_j ‘afagar,
Bangagre~4&,V”

§;HLVijafa d/o Eéileshappa,

1a.fi§llegé,& Research Haspital,

‘3hannasah§ra, fihitefielfl,
Bapgal¢réfi6?.

fiafieapéthi d/9 M.Shaakar Ram,
19 yea5, E/a M33 Medical

~ ‘Col1age & Research Hasyital,
vChanaa5andra, Whitefield,

5angaora»5?.

QE.VaCh;t:a die B.Veerabhadrappa,

19 yeaxa, Cfa Mvfiémédiaaa
College & Research Ecspitai,

”¢.:c:-;:V:.r’~”:: ;. ggéitgwtiaxier-gallege has aflnittad the

13fifidént§a a#§ }stufienta have axreafiy camleted

Vghe céait ta diamiss the petition as having

\'”2@f Accazdingly, this petitien is dgpesefi sf as

” having baamé xnfruatuaus.

{Advocate $ri.K.Krishna far R-4} ___ v *,
iafivcaate Sr1.Ashok E’Pati; for R-5 ta 2%?

22? af The Caastitfition;_of Endim t§=*qna5h Ethe ;
savt. of India Orcier dat_ éd.. 1’7,/’23 Apr;’§.l”‘.._2’i?:’€i.’3″ so ”
fax as it refuses §exmissi¢n téa_a&mitK:seconé
batmh of.students far the émafi$me’ya@:_2G§2»§3
an& to aixect the *Céntra1 “fifivfirfimant to give
aémissian to tha yetifiianer ?c admit seaand batch
of atudénts far tha .;a<:ad&ir§rLie__-, yam: .2i3§2 «as am:
thirfi. batah of sflfidentfivvfmr 'th§fiWacademi¢ yer
2903-94. I .

mm Writ ?etit;i-an is fi.:i..eci:._iiififi.§:i” &.:;m,,22s%%ak%%

Thi$ §ét;$§§§ is fiamigg gm for gmeigmanary
hearing in Bffigfififi thiS éay, the Caurt mafia fine
fel1awing;_’, *5,_»VV ‘~ ”

‘ _._._.,.. ._……-.

M. D E Vé,

Coufisai far Jfihéy getitioner submits that
§urs§§t to ‘t$é igterinz order granted. by’ this
theix afiaégmifi caxaéx ané thexefore he requefits

*Ee¢afia infiruatuaus.

Iudgg

RXIEQEGQ