High Court Karnataka High Court

Venugopal K R vs Bangalore University on 27 January, 2009

Karnataka High Court
Venugopal K R vs Bangalore University on 27 January, 2009
Author: S.Abdul Nazeer
 

IN THE HIGH CQLIRT or KARNATAKA AT BANGAQBRE
DATED THIS THE 27TH may or JANuARy..:§;;Ij9 " 
BEFORE '2 V'% '

THE HON'BL£3 MR. JUSTICEMS."1%BAD'IJL.;E'$5Z»E'I'3R" _ 

 

MIs<::w. 190  A' %
WRIT PETITION NO. I{46f?5 412008 ~ ISQRESIE

BETWEEN:

VeI211gopalK.R.  V . H  _  

S/0. M. KuppVa1i:'2a ."  =:   _ 

Aged atzxouf  '  _    »

Dean, Faculty _cfEI:giueé1=£;1g'a;1d  

Pznfessnr of 'i7;nfnj§iI;Vfnr Strrfcthcb ..  V  .

Inchargé bf  _ 

University "fisVcs$Ja;§a3Ia '  _ ' ~~ .

Cellegfi bf Engineeiéng " ~  ». _ 

Ba11gaIo1'ée:-- 5360 so ..   PETITIGNER

[By s;~:I.~ K. saénmgxé Kgranth, Adv.)

 ANI3..:V

Bangalore' Uyjtiivérsity
V Jnaizza Bharathi
 -V Ba11ga}9r§:~,--- 56:0 0536
 Rap. by Rcgistxzu'  REESPONDEJIHIT

   Is. Praxnocl Chandra, Adv.)



KAJUIKI ur IUKKNAIRKA HIGH COURT'  KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COUI

3

pefition, petitiencr has stated that in 2091, anficipafingthat

the petitioner Wouid be appointed as Professor of 
science, one S11'. KS. GuI'u1:t1urthy (applicant)  '
complaint with the Pr3'11c,-ipal Seczttary,   KO
Departlnent on 15.12.2001 aftfélf fétbtjtctitfittg 

certificate as lacing one subiizitteti  the  after * O'

replacing the same in the LIniv¢r_s}ty_ 1*a:§:orctS."« 1;; gtitaglayh
14, it is stated that thé 3.}:V§'p1_i<:;1:1t:j.'«,,a nepmsentation
to the Backward ittithout }:1eari11g

the petitioner4_Vdt)i1t?{?ti'__.thet't J}3a  tlitat at the behest of the applicant,

. ."th.;e   action. against the petitionm" as

O  '  .}11ot3'c-3 (Azmexurev F] .

E2"-I .__in the circumstances, I am of the View that the

  3 is justified in filing the appficaticm requesting this

it

'A



uvunl ur AAKNAIAKA I-HG!-I COUAARAAATV-A KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGH COURT OF KARNKAKA i-IlGHCOUi

Lr

Court to implead him as an additional respondent.

Aoemdingly, Misc. w. No.190/2009 is allowed. PetifiQn’e:»=.§S.._

directed to implead the appficant as R-2. Petitioner _

the cause title accordingly.

6. Learned. Counsel for ihea Iesfioficient

submits that he will file the state1;fi’e-3iVt’ of objec_tiCn:;§$ a
week from today. He is pe14:mi1:ted}” ‘V

Post the matter in ‘B’

Cs