High Court Karnataka High Court

Youth And Child Development … vs University Of Mysore on 14 August, 2008

Karnataka High Court
Youth And Child Development … vs University Of Mysore on 14 August, 2008
Author: Huluvadi G.Ramesh
IN THE HiGH()GUR'1' OI*'KARNA'1'A1<.A AT     ~ _

naeauasthe 14"'dayomagm,   

Before

1111; HON'BJ.E MR JU.s':I1c1; HUL°W.»ipI'T GJJ'm A:.€.£H" 

Writ Amen" 9:11,   

in WI' 931112908:

Ymma&chimDwesopmentFmma§tmn' ._V 
Rajasthm 322091 4_  '- 

in W?  lb'

# 304, Seated I,  Pad:
Mzdnpe,  0'.F9i" -.

"%'~1n_w:?%§ma.%%Z2m:  %%%%% 

We6£B£'.i;gal ":"»¢i'j 2335 --by k 

"    .   s  Prahda, Adv.)

,,  _ _ at." _by.fi3R .

CzawfamdHafi,Mysore 576005

Cfifius-()nureachPrn@nmaes(C®)

6/7g.,/



and the aamasam were approved by the Unsmmy. By 

23.1.2008, the mm was assma ta tfnoommc the 0:;-' 

and none am': mm ferfine academic"   ' '-- 7 mam,' _ " "   

me respondent failed to exercise Rs  .fty;"wvi2:";in«":;;'e'A.'~1;-.;q;c':"  & V 

Karnataka State Univa’sia’es Act ” L.


is ham: to protect me mm d'     fly' fans over the
country and fine madam: at     by an

University to take a ag;:1_V:agA.;s decision is
taken. As along as’ an is bound to continue
me are amazing several
cowzms stm They have appointed
qualified as between themselves and me

Umver” an action takm by the neupundetl,

the artist ofthc 3″ respondent dated l1.1.209I!.

‘3 is the cunamfimn of thc napaxtlanfls owned

A”:L:” %UfimflwmafimmmwmcmwmMOU,the

yt,$itif§nu’sw«’caliowedtorm1cJaema1outuseslnI,IhcGm:c1’@toa

H c’omi:mtoimowthat:he Smut: provides fornmnfmgasfflac extemal courses

onlyk1DtIbaimdAhuDubaLpapecialtyhaMic¥dleEaaCmmariea,zuithu

the comes which wcre mm by the Umvmixy the

to the Slalute, ordezed to diseomauc the external ‘

direction of the Gowmmant, a decision was

which is the governing body to take a_

knterea ef the ancients who were ‘ g” 2ao_7+9:8;: 1′

were da1ected’ to discontimae Rgacfi W fiwiti1 eiii9ca~’im:H 2908-

G9andthcreisnoi1ieg.ality
Gawmmcnt Agivawgate of Mvsore_

‘ 51:5 i ..:;;g,: ‘.- Mode’..”””””et’Im:~autionstannes, 1999
provida for g ‘of i.e., flflbflfi 333331333 111066 of

htsfimtion odytoflwbenefit of

by apgointing study canes or by

gszfitsze well established imamaom situate abroad to

peransa ‘ ion accomded by the respondent Umwam’ “fly was

to the statute m such, me Uniwnmy was enacted to

xnu:atmgaa,aneh%’ bodyiotakethe:decssIm1”

T§?ii;,”‘iiI¢Syndicatehmtakmadeciaionaadamveyedfl\edec§sim1£ome

and some of the mst¢u£:nns’ ‘ ‘ wins’ in were unnamed’ and the

V. co1nsesnmasp«a’flacMOU,werebeyoz1dthesoopeot’flxz:sianw. Asflauc

W

isnoscope|mda’thcSmxte,theeariia’orde1′

Syndicate in its Meeting and accatzfmgiy, a dackion 4_

conducmg’ of comma hum’ {he academia “y’caxf ‘ L.

‘mes: or mom who we named’ an Zihe % as:

2037-as we prowctnd. mm is as

such an M01} as “a is beyondjhe no anegamy
i:atheorae:passedbya1.eUni:«£mf;yfi–%% ” ‘
It is the decision mm by
me As pa’ 3.5 of me $13
Um’wrsities Act ac-mm or an
Uniwrsity or withdrawing the causes of
conducuh mgms ofihe Mysom
T_1§-f£)U. University and um-. invested kn oer

‘tam rum dmmemal an the interest of 63:

TheUnivamityc.mu>t1akeadwiaa1an

taken earlier and the omduar passed m step aammg

% Es academic yea: 2008-09 is to be qaadied as heavy ions is

§;1themecfingheklmq%aocordingly,an\u1″mugumds,’fiiaoontcndedmc
decisimtakeabythereapondmisiileylamddiscritnmamry.

Funim, it isaisombmittedthatflaedecisian taken

wantto do-recogaise the cause ;

In the agar ofjhe    ' wheihet the

dw' I  . . ' .       ' H _  me ' '
 Viamkx mm'    academm' year 2903-09 is eanuxy to

 "  A

"     _  '5 sea: die Unwflsl' 'W flfhiysnrc cntamd ink) MOI}



” m&im1%:’ ‘ ‘oasmdIlm’earestxteen’ i&aa.Attlxis

I %& m some offlae pmvisions ome Act in paacular, s. 5 of

T 1 . “flsesme Universities Act, Zflfléwhiahruds:

J”

8.5: Jurisdiction, admission in privileges. etc:

1. Saw as otherwise pnwidod in E53 Act,
xheummaxyamamamedacaasmgx,’

said amen dull be mandated with
ofIheUniwmi¢y. ” _ ‘ ‘ ”

Provided’

&g’eeomn’seamzybeexia;13adbytha~.Umfi:usiiyto ancients
ofthe U!!iV’¢!’Si!},””:’r’j,F and the pawns in
this ills in the new

the am: of jufndictim of 1
Uxawmity. ASAW s.3(2; ” ‘ctton’ ofthe Mysore. Unman’ uy
extends ave; and Mywre. Further, a
i.e.,theU1iven7ayofMysore
mm: made aummnn steam, 1999.

The same is clearly envisaged in the Act itseif

s.s(1) ofthe Kamataka sm Univetsiies An,

N has been passed may he, by way of delegated
provides for eneadhtg we said mm: to the N333 by

mode of for mm outside the Ilnivusity Asea

to estabiish in flue Middie Easmn cwntricsa may

‘°9vemanxinustomrvidew:caiunk:cb&1ekmreai&hghthusecmmm’ies.

H”

TheAothasbemthtwadedtoflIeCenu’alGo\u1mmmdiI1uInthe

fl1epetmonc:s” andtiaeUmv*a’s1:y’ ‘

schedules pttwIded,’ the team ofwh_1ch’ by

panes’ . However, so far as the vahd:1y’ ‘ S e

11 pmvides its validity for wfiii’ mé agsigaixlg fin
MOU and it can be nmcwad aims period
as per exam: (6) of ‘mgwagge; ” flu: MOU cam:

be withdrawn . * under the mm and
than is 2 for either patty to wiflldww
fium this agreetrmfi of time: mm in adwace
hgtfqre the ‘alyfimw mm. 1: as also axviaaged ma: 3

t9pIutectthemtmuat’ ofmsmamu,

a. the flame warkofihis mu.

” ” mm 1 teas: it is the submms:’ ’09 ofthe cfl mwag fins

A % the mm’ ofthe mm who were azmay adtuiled wing

he. made” for the cum: acadmc’ year 2908-09, the mum’ ‘ not in ommnua’

thcprogtamhashwnitntimaadinadvmccbyliueemmknonbe. 1%
thedecia5onismkenbyflmUnfivetsitySyndicatq&esaiddw’aion3%gT’§gpcr

petitixnnnsoontrajvtofluestatzue.

As noted, the enactment is made sg»..ca:_ty an ‘

etiucation mm: the teniuuiaz qr fig 13., in *

the middle eastem coamiawg. or unau-
misconception, the University with me

Havmg as to the scope om» swam,
the flu: decision taken eatlier and an
113 the mm” ” in the

, :. my by the rwpandem Uaiuarsiiy cannot be

‘h§m§§b.~… Ihe m;eaot’mesmeas. Exm Schedule

11 ;:x.w- ptuv|des’ rm pmwing the mm’ om: mm

IntlaaIviewad’%he1:1aua’,itisneec£leastosayt!:|tI!:e

T ‘ Jsmycazaesomehaum mmpemmm” astheyhave

nflaaeadyesumiaaauaesmayceqmuyappoimingmuhasaadazm

K}/£7

V2

of fix Um’va’s§ay ‘m that context, would mm he _¢

iataxmepemxm mseckzemedycisewixexm ‘ VA