High Court Karnataka High Court

Vishal Sharma vs Rajiv Gandhi Unversity Of Health on 6 June, 2008

Karnataka High Court
Vishal Sharma vs Rajiv Gandhi Unversity Of Health on 6 June, 2008
Author: B.S.Patil
W.P.14599.0'?'

1!! ms HIGH GOUR1' or KARHATAKA AT nnmwan
name 'mm 'mm 061'! my or Jam.    Z" 
11-m noarsm         
wnrr pmznou so. 1V4£99%%1  AA 3  ' = " 
amwzzx: 'V   A ' , V   

Vishal Shanna,

S/o D.K.Sharma,

Aged about 22 years, I *   
Residing at Vajralpani Boy§'_ ' 03$-:1, V'

Room No.56, Stidhartha  _  ~  '
B.H.Road,     * 'V ... l*E'!'ITIOflER
(By 3:1.   1

1. Rajiv Ga1;d'h1UI1ivcr$1i1y'i:f " '
Health Sciences, Karflataka,
4"' Tfilock. 
Batsigalore ~-- s5o'04_1._..V

 "  - 3epmsentea_;,y its Registrar.
 3;: sn1aam+3,a  conege,

Agalkote,
 ---.-- 5372 107,

Repmsenuxi' by its Principal.  msmmnxm

"  .52.-1;.  Adv. for R-1;
   _C.lt_Gou1ay, Adv. for R-2)

 This pefitkan is mad under Artichas 225 as 227 of the

 Ciiiistltutiuan of India praying to quash the o1dcr-cu.m-
"   Oommunicafion dated 28.07.2007 issued by the 1" respond¢nt

as illegal and arbitrary vide Anncxure-A and etc.



W.P. 14599.07

This petition coming on for 01151213, this day, the
made the following:  4' » _   " ..

ORDER.

1. Pelifinner is a student   

2nd respondent-College. He is famed ta  ind1:j3g;e§1V_.in'_j';1xtxti~ f .

practice while answering the the 1*’
Phase MBBS Course Thc’t”M”a’1_p,&ct,be
Committee has Based on the
report of the has directed
the Principal Ref the candidate
(pefitione1j’t”‘Eiete:it}_l the 1″ Phase MBBS
examinatiei; It is also intbntned

therein that ..st1zde1;1tAAw:as~~– ‘enfitbd to take examination only

for the 1″ Phase MBBS. This

to the Principal of the College vide

V Anne,”:t1i’e~Avis*.V–%é1_s.éi:aV.t1ed in this writ petition. The petitioner has

8.330 sought’ .. t”fo1.9e1 direction to the respondents to allow burn’ to

V the examinations and compkzte the MBBS Course

1% in’.–aeqeIttance with law.

As the Writ Petition did not accompany the proceedings

” culminating in the punishment imposed against the petitioner,

W

_ w.1=.14599.o7
9

Qflfi __
The punishment imposed on the petitioner _’
modified. While the finding rtgaxtiing ma! practifié’
against the petitioner-student and

azmullsing the examinations taken by:;.A_hjm.. iAsjv

imposing the punishment of .t_hc sjfnom
aIJP€a1’i!3g for thf: 5333′ cc3i1du}<:tcd till
February] March 2009 is pun1shm' cut is
mstricted to the "held so far. The
petitioner is up that will be
held here 3:4!-3BS Course.

1=et;i«V£ig.»-xx; terms stated abovc.

Hand déiii’e_§:?y=of–t1iis£ii£Icr is permitted.

307/-3
Iudgé”