High Court Karnataka High Court

Vignesh Narayanan S/O Kochu … vs The Commissioner on 13 August, 2008

Karnataka High Court
Vignesh Narayanan S/O Kochu … vs The Commissioner on 13 August, 2008
Author: Huluvadi G.Ramesh


Teac1m(sm:I<.1.ann)

nu THE HIGH comm' OF KARNATAKA AT – ..
mace thk the 13"' day «August, mag f '
THEHOMBLE MR JUSYICE G'
Wu': Petition 9i.:32":

SioKochuNa:’ayananMiC.

R!aQum1erNo.2Di192

Imam west, % %
Bymmam1ama;mam{j%%%2., pamsom

Keiudgiya Viéyfiaya Schooi
. V 5.2-.; sum Mug
‘ ~ New no 016

‘$3! 1, 1% ‘ W381
seams

aVidyalaya
# 1, AFSJaiahafli West
B% 566015 Respancbnb

W

offlzat, he was made to appear m the
V. :f’Vax§’§fksv§1,npract£caLsa:1difbo1iathemat’kna:sgnfitog&er,hoomestofl)

But,

ms Wm Petition is mes under Art.226f22’1′ ef V
puayingtodliect 2″tespon%togiwpunnotionfiumX1 w

andpaasedhatlmeaznuraiesnanniaaalixzninxlsfd-nc¥m9£i.’ .§ .: , %

This Writ Petition smug on fa;_ d£}’, &§ _

V 7: “‘v–0Rl?1’3h ‘ l
pm mW.. mm
himfmm x1smaar«z___ –:§y:m’:jma;gaf . and to accuse am
he M exanfmatinn of X!

It ‘o’f’flw’ §pet;tim1ar’s counsel man the peiifihnner had

maps} _ ” . Eaiia-, in theory, 11: has seemed 21 marks in

as it may. Awarding to the he has mctaed 19

W’

flaecomseonceagaini.e.,hzXI§aadard.

It is the snbmassson of lhe an 1* V’

isanamendmentbuougtinm fie

gven by me Principal, it is smggztiige mm will not be
sepaately. was would be
comidcwd was helm done wan, the
student ali to be promoted.

\?«’}m_’s g mmd* £2 (0) offlac mended Amos is, each

_ ‘ (hm 33% mm an of mo in 8:0 aumal

in the subject Biology, me theory an far 70

mag for3Gmatks. Ewniftheanendednniefistakmitao

has secured more than 33% marks, i.c., both pracficfi anti

‘ to the sam, pemm”‘ is faund eh@l’ a ti): pnmuon’ to next

mndadashehassecm-ed4G%marks iaiheaaidsubject.

3??’

next standard and allow him to pursue the com-so. Petition is