Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 17, Cited by 1]

Karnataka High Court

Sudha Rani K vs State Of Karnataka on 16 December, 2016

Author: L.Narayana Swamy

Bench: L. Narayana Swamy

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 16TH DAY OF DECEMBER, 2016

                        BEFORE

      THE HON'BLE Mr. JUSTICE L. NARAYANA SWAMY

        Writ Petition No.36654/2015 (EDN-AD)

                         C/W


 Writ Petitions No.54038/2014, 36656/2015, 47951/2015,
   48012/2015, 48014 & 48633/2015, 48023 & 48634 -
48636/2015, 49126-49130 & 49131/2015, 49157 & 49158-
           49159/2015, 49841/2015, 50353/2015,
     51771-51774/2015, 53819/2015 , 54579/2015,
     54809-54812 & 54813-54815/2015, 57628/2015,
     47656 & 47658/2015, 49124/2015, 48648/2015,
   49308/2015, 50441/2015, 51083/2015, 51877/2015,
52481/2015, 55499/2015, 56195-56196/2015, 57447/2015
           52815/2015, 53808/2015, 50037/2015,
              51435-51438/2015, 49968/2015


In Writ Petition No.36654/2015

BETWEEN:

SUDHA RANI K
AGED ABOUT 22 YEARS,
D/O KANNAN K
R/AT NO.AKHILA SILICON SPRINGS,
BANGALORE ROAD, HOSUR
                               2



TAMIL NADU - 635 109              ... PETITIONER

(BY SRI.NAVEED AHMED, ADV.)

AND:

1.   STATE OF KARNATAKA
     BY DEPT. OF HIGHER EDUCATION,
     VIDHANA SOUDHA,BANGALORE-560 001
     REP BY ITS SECRETARY

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBLI-580 025
     REP BY ITS REGISTRAR

3.   AL-AMEEN COLLEGE OF LAW
     NO.69,BEHIND AL-AMEEN TOWER
     HOSUR ROAD ,NEAR LALBAGH MAIN GATE,
     BANGALORE - 560 027
     REP. BY ITS PRINCIPAL

4.   BAR COUNCIL OF INDIA
     NO.21,ROUSE AVENUE,
     INSTITUTIONAL AREA,
     NEAR BAL BHAWAN,
     NEW DELHI-110 002
     REP. BY ITS CHAIRMAN         ... RESPONDENTS

(BY SMT.PRAMODHINI KISHAN, HCGP FOR R1;
     SRI.GANAPATHI BHAT, ADV. FOR R2;
     SMT.GEETHADEVI M.P., ADV. FOR R4;
     R-3 IS SERVED )

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
IMPUGNED LETTER DTD:19.08.2015 ISSUED BY THE R-3 VIDE
ANNEXURE-C;DIRECT THE R-2 AND 3 TO PERMIT THE
                                 3



PETITIONER TO TAKE ADMISSION IN THE 1ST YEAR OF B.A.,
L L.B(FIVE YEARS) COURSE.


In Writ Petition No.54038/2014


BETWEEN:

MR INZAMAM UL HAQ A R
S/O A B ABDUL RAHMAN
AGED ABOUT 19 YEARS,
RESIDENT OF NO.20, JINNA ROAD,
3RD LANE, TIRUPPATTUR,
VELLORE DISTRICT - 635 601                ... PETITIONER

(BY SRI.AJIT P B, ADV.)

AND:

1.   THE VICE CHANCELLOR
     THE KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR
     HUBLI - 580 025

2.   A1-AMEEN COLLEGE OF LAW
     BEHIND A1-AMEN TOWER,
     HOSUR ROAD,
     NEAR LAL BAGH MAIN GATE,
     BANGALORE - 560 027
     REP. BY ITS PRINCIPAL          ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R1;
    R-2 IS SERVED )

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECTION
OR ORDER TO APPROVE THE ADMISSION OF THE PETITIONER
WITH THE R-2 COLLEGE, THAT THE PETITIONER HAS SATISFIED
                                  4



THE ELIGIBILITY CRITERIA FOR ADMISSION FOR 5 YEARS OF
LAW DEGREE COURSE.


In Writ Petition No.36656/2015


BETWEEN:

A UMAYA KAUSAR
AGED ABOUT 23 YEARS,
D/O S.MD.ALI
R/AT NO.105,
DAHARAMRAJA KOVIL STREET,
KRISHNAGIRI,
TAMIL NADU-635001.                   ... PETITIONER

(BY SRI. M H I SINDHAGI, ADV.)

AND:

1.   STATE OF KARNATAKA
     BY DEPT. OF HIGHER EDUCATION
     VIDHANA SOUDHA, BANGALORE-560 001
     REP. BY ITS SECRETARY.

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGER, HUBLI - 580 025
     REP. BY ITS REGISTRAR.

3.   AI-AMEEN COLLEGE OF LAW
     NO.69, BEHIND AI-AMEEN TOWER
     HOSUR ROAD, NEAR LALBAGH MAIN GATE,
     BANGALORE-560 027
     REP. BY ITS PRINCIPAL.

4.   BAR COUNCIL OF INDIA
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA
     NEAR BAL BHAWAN
                               5



     NEW DELHI-110002
     REP. BY ITS CHAIRMAN.         ... RESPONDENTS

(BY SMT.PRAMODHINI KISHAN, HCGP FOR R1;
     SMT.GEETHADEVI M.P., ADV. FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
IMPUGNED COMMUNICATION DT.14.8.2015 ISSUED BY THE R-3
AT ANNEX-E. DIRECT THE RESPONDENTS TO PERMIT THE
PETITIONER TO TAKE ADMISSION IN THE FIRST YEAR LLB
COURSE.

In Writ Petition No. 47951/2015


BETWEEN:

SRI YUVARAJ T
S/O THYAGARAJAN. T
AGED ABOUT 31 YEARS
R/AT NO.50, 1ST FLOOR,
1ST CROSS, DEVASANDRA ROAD,
K.R.PURAM, BANGALORE               ... PETITIONER

(BY SRI.PRAKASHA M, ADV.)

AND:

1.   THE REGISTRAR
     (ACADEMIC)
     KARNATAKA STATE LAW UNIVERSITY,
     NAVANAGARA,
     HUBBALLI - 580 025

2.   THE SECRETARY
     BAR COUNCIL OF INDIA
     NO.21, ROSE AVENUE INSTITUTIONAL AREA,
     NEW DELHI-110 002
                              6




3.   THE PRINCIPAL
     TEACHERS LAW COLLEGE
     MEDAHALLI
     OLD MADRAS ROAD,
     VIRGONAGAR POST,
     BANGALORE - 49                 ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R1;
    SMT.GEETHADEVI M P , ADV. FOR R2;
    SRI.N.SUBBA REDDY, ADV. FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
E-MAIL NOTICE HAS BEEN SENT BY THE R-1 DTD:30.10.2015
PRODUCED AT ANNEXURE-N AS THE SCHEME IS LAPSED &
QUASH THE DIRECTION ISSUED BY THE R-2 DTD:20.12.2010
PRODUCED AT ANNEXURE-M AND ALSO CLARIFICATION LETTER
ISSUED DTD:06.10.2015 WHICH IS PRODUCED AS ANNEXURE-
L.

In Writ Petition No.48012/2015


BETWEEN:

MANJUNATH Y
S/O YIH ANEGUNDI,
AGED ABOUT 28 YEARS,
NO.130, SAI NAGAR, PHASE 1
VIDYARANYAPURA POST,
BANGALORE - 560 097                 ... PETITIONER

(BY SMT.SWETHA RAVISHANKAR, ADV.)

AND:

1.   KLE SOCIETY'S LAW COLLEGE
                              7



     POST BOX NO.1059
     2ND BLOCK, RAJAJINAGAR,
     BANGALORE-560010
     REPRESENTED BY ITS PRINCIPAL

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBLI-580025
     REPRESENTED BY ITS REGISTRAR

3.   BAR COUNCIL OF INDIA
     NO.21, ROUSE AVENUE INSTITUTIONAL AREA,
     NEAR BAL BHAVAN,
     NEW DELHI-110002
     REPRESENTED BY ITS CHAIRMAN/SECRETARY

                                          ... RESPONDENTS

(BY SRI. GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3;
    R-1 IS DELETED VIDE ORDER DATED 18.10.2016)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH ANNEX-C
DTD.29.10.2015 AND DIRECT THE RESPONDENTS TO CONFIRM
THE ADMISSION OF THE PETITIONER TO 3 YEARS LLB COURSE.


In Writ Petition Nos.48014 & 48633/2015


BETWEEN:

1.   SARAVANAKUMAR R
     S/O S.RAMESH BABU,
     AGED ABOUT 19 YEARS,
     NO.156, PANNAKKA STREET,
     KAVERI PATTANAM-635112,
     KRISHNAGIRI DISTRICT, TAMIL NADU.

2.   KISHORE KUMAR
                              8



     S/O CHIKKANNA.T,
     AGED ABOUT 23 YEARS,
     BETTADASANAPURA VILLAGE,
     ELECTRONIC CITY POST,
     BANGALORE SOUTH,
     KARNATAKA-560 068.             ... PETITIONERS

(BY SMT. SHWETHA RAVISHANKAR, ADV. )

AND:

1.   SHESHADRI PURAM LAW COLLEGE
     NO.1, GOVINDARAO STREET,
     SHESHADRIPURAM,
     BANGALORE - 560 020
     REPRESENTED BY ITS PRINCIPAL

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBLI - 580 025
     REPRESENTED BY ITS REGISTRAR.

3.   BAR COUNCIL OF INDIA
     NO.21, ROUSE AVENUE INSTITUTIONAL AREA,
     NEAR BAL BHAVAN,
     NEW DELHI - 110 002.
     REPRESENTED BY ITS CHAIRMAN/SECRETARY.

                                         ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3;
    R-1 IS SERVED)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
ANNEX-C DTD.31.10.2015 AND DIRECT THE RESPONDENTS TO
CONFIRM THE ADMISSION OF THE PETITIONERS TO THE 5
YEARS INTEGRATED DEGREE PROGRAMME BAL LLB].
                               9




In Writ Petition Nos.48023 & 48634-48636/2015


BETWEEN:

1.   MURALI A
     S/O. ASHWATHAPPA
     AGED ABOUT 26 YEARS,
     NO. 535/1,
     NEAR LAKSHMI NARAYANA TEMPLE,
     AMRUTHAHALLI, SAHAKARANAGAR POST
     BANGALORE 560092

2.   USHA. S
     D/O. SOBBA RAJAPPA,
     AGED ABOUT 21 YEARS,
     1ST CROSS,
     SRI. GANAPATHI LAYOUT,
     HORAMAVU AGARA,
     BANGALORE 560 043

3.   HARISH N
     S/O NAGARAJU K.V,
     AGED ABOUT 21 YEARS,
     NO. 337, 12TH CROSS,
     RAJESHWARI NAGAR,
     LAGGERE, BANGALORE 560058

4.   CHAITRA SHREE A
     D/O ANJAN MURTHY,
     AGED ABOUT 22 YEARS,
     NO.183, AMMA NIVAS,
     NEAR YELLAMMA TEMPLE,
     V. NAGENAHALLY, R.T. NAGAR POST,
     BANGALORE 560032               ... PETITIONERS

(BY SMT:SHWETHA RAVISHANKAR, ADV.)
                              10



AND:

1.   SHESHADRI PURAM LAW COLLEGE
     NO. 1, GOVINDARAO STREET,
     SHESHADRIPURAM,
     BANGALORE 560020
     REP. BY ITS PRINCIPAL

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBLI 580 025
     REP. BY ITS REGISTRAR

3.   BAR COUNCIL OF INDIA
     NO. 21, ROUSE AVENUE INSTITUTIONAL AREA,
     NEAR BAL BHAVAN,
     NEW DELHI 110002
     REP. BY ITS CHAIRMAN/SECRETARY ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3;
    R-1 IS SERVED)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLE 226
OF THE CONSTITUTION OF INDIA PRAYING TO QUASH ANNEX-C
DTD.31.10.2015 AND DIRECT THE RESPONDENTS TO CONFIRM
THE ADMISSION OF THE PETITIONERS TO THE 3 YEARS
BACHELOR OF LAW COURSE.


In Writ Petition Nos.49126-49130 & 49131/2015


BETWEEN:

1.   MR RAGHAVENDRA S
     AGED 21 YEARS,
     SON OF SRINIVAS GOWDA,
     RESIDING AT MALLANDUR VILLAGE,
     AGUMBE POST,
     SHIVAMOGGA DISTRICT -577 411.
                               11




2.   MR AKSHATH KUMAR
     AGED 21 YEARS,
     SON OF PRABHAKAR ACHARYA,
     RESIDING AT SHREE YAKSHA,
     MADIKETTU HOUSE,
     MOODUBELE-576120.

3.   MR SHANKAR NAIK
     AGED 32 YEARS,
     SON OF RAMAKRISHNA NAIK,
     RESIDING AT BEKUR, KATAGAR KOPPS POST,
     BHATKALA TALUK, KARWAR DISTRICT.

4.   MR SHABA
     AGED 27 YEARS,
     SON OF ISMAIL SAHEB,
     RESIDING AT JANATHA HOUSE,
     AIRODY VILLAGE, MABUKALA POST,
     UDUPI DISTRICT.

5.   MR AMALAPPA
     AGED 25 YEARS,
     SON OF KUMARAPPA DORI,
     RESIDING AT SHORAPURA, POST MALLABI,
     YADGIRI DISTRICT-585216.

6.   VAIKUNTA BALIGA COLLEGE OF LAW
     KUNJIBETTU UDUPI 576102
     REPRESENTED BY ITS PRINCIPAL
      PROF. PRAKSH KANIVE.         ... PETITIONERS

(BY SRI. P P HEGDE, ADV.)

AND:

1. KARNATAKA STATE LAW UNIVERSITY
   NAVANAGAR,
   HUBBALLI - 580 025.
                                 12



     THROUGH ITS REGISTRAR.

2. BAR COUNCIL OF INDIA
   NO. 21, ROUSE AVENUE INSTITUTIONAL AREA,
   NEAR BAL BHAVAN,
   NEW DELHI 110002
   REP. BY ITS CHAIRMAN/SECRETARY ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV.)

      THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE COMMUNICATION / LETTER DATED 3.10.2015 ISSUED BY
THE RESPONDENT VIDE ANN-G IN SO FAR AS NOT APPROVING
THE ADMISSION OF PETITIONER NO.1 TO 5 TO THREE YEARS
LL.B COURSE AND ETC.,.


In Writ Petition Nos.49157 & 49158-49159/2015
BETWEEN:

1.    MS SHAILIKA
      AGED 18 YEARS
      D/O RAMESH SUVARNA,
      R/AT PARPALE,
      NEAR K.E.B.OFFICE,
      KARKALA-574 104

2.    MR LANCE CHRISTOPHER D SILVA
      AGED 22 YEARS
      S/O DONALD D SILVA,
      R/AT DOOR NO.4/275/A,
      "MORNING STAR"
      OPP: INDUSTRIAL AREA,
      ALEVOOR,MANIPAL,
      UDUPI DISTRICT-576 104

3.    VAIKUNTA BALIGA COLLEGE OF LAW
                                 13



    KUNJIBETTU, UDUPI-2
    REPRESENTED BY ITS
    PRINCIPAL PROF. PRAKASH KANIVE,
    AGED ABOUT 55 YEARS,
    S/O K MANJAPPA GOWDA           ... PETITIONERS

(BY SRI.P P HEGDE, ADV.)

AND:

1. KARNATAKA STATE LAW UNIVERSITY
   NAVANAGAR,
   HUBBALLI - 580 025.
   THROUGH ITS REGISTRAR.

2. BAR COUNCIL OF INDIA
   NO. 21, ROUSE AVENUE INSTITUTIONAL AREA,
   NEAR BAL BHAVAN,
   NEW DELHI 110002
   REP. BY ITS CHAIRMAN/SECRETARY ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV.)

      THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE COMMUNICATION / LETTER DATED 31.10.2015 ISSUED BY
THE RESPONDENT VIDE ANN-D IN SO FAR AS NOT APPROVING
THE ADMISSION OF PETITIONER NO.1 AND 2 TO FIVE YEARS
LL.B COURSE AND ETC.,.


In Writ Petition No.49841/2015


BETWEEN:

SHARATH B S
S/O SATHISH B.M.
AGED ABOUT 28 YEARS,
                               14



STUDENT
R/O BAMAHALLI VILLAGE,
HOSALLI HOBLI,
MUDGERE TALUK - 577 132
CHICKMAGALUR DIST.                  ... PETITIONER

(BY SRI.K B ONKAR, ADV.)

AND:

1.   THE REGISTRAR
     KARNATAKA STATE LAW UNIVERSITY (KSLU)
     NAVA NAGAR, HUBLI-580025
     DHARWAD.

2.   THE PRINCIPAL
     M.K.SREENIVASA SETTY LAW COLLEGE,
     K.M. ROAD, CHICKMAGALORE-577 102.

3.   THE STATE OF KARNATAKA
     THE DEPARTMENT OF LAW
     REP. BY ITS PRINCIPAL SECRETARY
     VIKASA SOUDHA,
     BENGALURU-560 001.              ... RESPONDENTS

(BY SRI. GANAPATHI BHAT, ADV. FOR R1;
     R-2 IS SERVED, SMT.PRAMODHINI KISHAN, HCGP FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH OR
SET ASIDE THE ORDER DTD.31.10.2015 SO FAR AS THE
PETITION IS CONCERNED AS PER ANNEX-D; DIRECT THE R-1
TO ACCORD APPROVAL FOR THE ADMISSION DTD.27.7.2015 OF
THE PETITIONER FOR 3 YEARS LL.B. COURSE FOR THE
ACADEMIC YEAR 2015-16.


In Writ Petition No.50353/2015
                               15




BETWEEN:

SRI RAVI S
AGED ABOUT 22 YEARS,
S/O.SRINIVASA B.,
R/AT NO.63, 3RD CROSS,
LALBAGH ROAD,
BENGALURU-560027.                   ... PETITIONER

(BY SRI. ABHINAV R, ADV.)

AND:

1.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR,
     HUBLI - 580 025,
     REPRESENTED BY ITS REGISTRAR.

2.   THE VISVESWARAPURA COLLEGE OF LAW
     K.R. ROAD, V.V.PURAM,
     BENGALURU-560004.
     REPRESENTED BY ITS PRINCIPAL. ... RESPONDENTS

(BY SRI. GANAPATHI BHAT, ADV. FOR R1;
    R-2 IS SERVED )

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENDORSEMENT DTD.31.10.2015 ISSUED BY THE R-1 AT ANNEX-
F AND THEREBY HOLD THAT THE PETITIONER IS ELIGIBLE TO
UNDERTAKE THE 3 YEARS LL.B. COURSE OFFERED BY THE R-1.


In Writ Petition Nos. 51771-51774/2015


BETWEEN:
                                16



1.   SUNIL S
     S/O SRINIVASA,
     AGED ABOUT 29 YEARS,
     R/AT NO. 258, 80 FEET ROAD,
     K.H.B.COLONY,
     BANGALORE - 79.

2.   SHRIDHAR S
     S/O SRINIVASA A,
     AGED ABOUT 35 YEARS,
     R/AT NO. 84/2, NEW NO. 205,
     2ND MAIN, GOTTIGERE POST,
     BANNERGHATA ROAD, BANGALORE - 83

3.   SHARADAMMA P S
     D/O SWAMY P G,
     AGED ABOUT 43 YEARS,
     R/AT NO. 340, BEFORE BDA QUARTERS,
     AUSTIN TOWN LAYOUT,
     NEELASANDRA, BANGALORE - 47.

4.   UMASHANAKAR V
     S/O VEDAGIRI V,
     AGED ABOUT 44 YEARS,
     R/AT NO. 17A, K.K.R.AVENUE,
      SEMBIUM, CHENNAI - 600 011.         ... PETITIONERS

(BY SRI.M V HIREMATH, ADV.)

AND:

1.   THE PRINCIPAL
     BALAJI COLLEGE OF LAW,
     NO. F-38, GIRIYAPPA COMPLEX,
     80 FEET ROAD, K.H.B.COLONY,
     BASAVESHWAR NAGAR, BANGALORE - 560 079.

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REPRESENTED BY ITS REGISTRAR,
                                17



     NAVANAGARA, HUBLI - 580 025.

3.   THE BAR COUNCIL OF INDIA
     REPTD. BY ITS CHAIRMAN,
     NO.21, HOUSE AVENUE INSTITUTIONAL AREA,
     NEW DELHI - 110 022.

                                        ... RESPONDENTS

(BY SRI. GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3;
    SRI.RAJASHEKHAR, ADV. FOR R1)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE ENDORSEMENT DATED 31.10.2015 ISSUED BY THE R-2
VIDE ANN-N IN SO FAR AS IT RELATES TO THE PETITIONERS
ARE CONCERNED; DIRECT THE RESPONDENTS TO APPROVE THE
ADMISSION OF THE PETITIONERS TO THE 1ST SEMESTER OF 3
YEARS LL.B COURSE FOR THE ACADEMIC YEAR 2015-16.


In Writ Petition No.53819/2015


BETWEEN:

SYED YEJUS PASHA
S/O SYED ISMAYIL
AGED ABOUT 30 YEARS,
RESIDING AT NO.65/193,
3RD BLOCK, S.G.HALLI,
BASAWESHWARANAGAR,
BANGALORE - 560 079.                    ... PETITIONER

(BY SMT.AARTI MUNDKUR, ADV.)

AND:
                              18



1.   RAJIV GANDHI COLLEGE OF LAW
     CORPORATION BOY'S HIGH SCHOOL BUILDING,
     1ST TEMPLE STREET,
     11TH CROSS ROAD,
     KODANDARAMPURA, MALLESHWARAM,
     BANGALORE - 560 003.

2.   KARNATAKA STATE LAW UNIVERSITY
     SUTAGATTI ROAD,
     NEAR RTO OFFICE NAVANAGAR HUBLI,
     KARNATAKA - 580 025

3.   BAR COUNCIL OF INDIA
     NO.21, ROUSE AVENUE INSTITUTIONAL AREA
     NEAR BAL BHAVAN
     NEW DELHI-110002.
     REPRESENTED BY ITS CHAIRMAN/SECRETARY

                                        ... RESPONDENTS

(BY SRI. GANAPATHI BHAT,ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3 )

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE ORDER
DATED 31.10.2015 VIDE ANN-A PASSED BY THE R-2 STATING
THAT THE ADMISSION OF PETITIONER IS DISAPPROVED AS HE
HAS COMPLETED HIS +2 IN PRIVATE; DIRECT THE R-1 TO
COLLECT THE REQUISITE EXAMINATION FEE FROM THE
PETITIONER.


In Writ Petition No. 54579/2015


BETWEEN:

SRI.KANTHARAJU P
S/O. SRI. PARAMESHWARAPPA.K.,
                               19



AGED ABOUT 23 YEARS,
I YEAR B.A., LL.B., (5 YEARS COURSE),
SARASWATHI LAW COLLEGE,
CHITRADURGA,
R/AT KATRIKENAHALLI,
HIRIYUR TALUK,
KASBA HOBLI, CHITRADURGA DISTRICT.

                                            ... PETITIONER

(BY SRI.M.P.SRIKANTH, ADV. FOR
    SRI. PARTHASARATHI M S, ADV.)

AND:

1.   THE STATE OF KARNATAKA
     BY ITS SECRETARY TO THE GOVERNMENT,
     PRIMARY & SECONDARY EDUCATION DEPARTMENT,
     M.S. BUILDING,
     DR. AMBEDKAR VEEDHI,
     BANGALORE-560 001.

2.   THE DIRECTOR
     PRE-UNIVERSITY EDUCATION DEPARTMENT,
     18TH CROSS, SAMPIGE ROAD,
     MALLESWARAM,
     BANGALORE-560 003.

3.   BAR COUNCIL OF INDIA
     REPTD. BY ITS CHAIRMAN/SECRETARY,
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA,
     NEW DELHI-110 002.

4.   KARNATAKA STATE BAR COUNCIL OF INDIA
     REPTD. BY ITS SECRETARY,
     K.G.I.D. BUILDING,
     VIDHANA VEEDHI,
     BANGALORE-560 001.
                              20




5.   KARNATAKA STATE LAW UNIVERSITY
     REPTD. BY ITS REGISTRAR,
     NAVANAGAR,
     HUBLI-20.

6.   THE PRINCIPAL
     SARASWATHI LAW COLLEGE,
     CHITRADURGA,
     CHITRADURGA DISTRICT-577501   ... RESPONDENTS

(BY SMT.PRAMODHINI KISHAN, HCGP FOR R1 & 2;
    SMT.GEETHADEVI, ADV. FOR R3;
    SRI.C.M.POONACHA, ADV. FOR R4;
    SRI.GANAPATHI BHAT, ADV. FOR 5;
    R-6 IS SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE
SECTION 49[1][AF] OF ADVOCATES ACT, 1961 [VIDE ANNEX-J]
AS UNCONSTITUTIONAL. QUASH THE EXPLANATION PROVIDED
TO RULE 5[B] OF THE RULES OF LEGAL EDUCATION, 2008 [VIDE
ANNEX-K] FRAMED UNDER THE PROVISIONS OF SECTION 49 OF
THE    ADVOCATES    ACT,   1961.   QUASH   THE    ORDER
DTD.30.10.2015 ISSUED BY THE R-5 TO THE R-6 COLLEGE IN
SO FAR AS REJECTING THE APPROVAL OF ADMISSION OF THE
PETITIONER VIDE ANNEX-H. DIRECT THE R-5 TO APPROVE THE
ADMISSION OF THE PETITIONER MADE IN THE R-6 COLLEGE.


In Writ Petition Nos. 54809-54812 & 54813-54815/2015
BETWEEN:

1.   NAGARAJA K S
     S/O SUBBARAJU
     AGED ABOUT 27 YEARS,
     RESIDING AT: KT ROAD,
     MUTHYALPET,
                               21



     MULABAGAL,
     MULABAGAL TALUK,
     KOLAR DISTIRCT-563131.

2.   VIJAY KUMAR
     S/O RAMASWAMY
     AGED 35 YEARS,
     RESIDING AT: WARD NO.4,
     TANK BUND ROAD,
     CHINTHAMANI,
     CHIKKABALLAPUR DISTRICT-563125.

3.   HARISHA D.S
     S/O SEETHARAMAIAH
     AGED ABOUT 26 YEARS,
     RESIDING AT: DINNAHALLI VILLAGE,
     NEAR BUS STAND, MASTHI HOBLI,
     MALUR TALUK,
     KOLAR DISTRICT-563130.

4.   H. PARAMESHWARAN
     S/O HARIHARAN T.S
     AGED ABOUT 50 YEARS,
     RESIDING AT: NO.43, BHARANI APARTMENTS,
     NO.50, ALUMELUMANGAPURAM,
     MYLAPUR, CHENNAI-600004.

5.   KRISHNAMURTHY
     S/O MUNIRATHNAM SHETTY
     AGED ABOUT 27 YEARS
     RESIDING AT: CHIKKANAHALLI VILLAGE,
     THIMMARAVUTHANALLI,
     MULBAGAL-563131.

6.   RAGHVENDRA REDDY
     S/O GOVINDAPPA B.S
     AGED 29 YEARS,
     BYAPPANAHALLI VILLAGE,
     SUGATUR POST, KOLAR DISTRICT-563 102.
                              22




7.   T. TAMIZHARASI KANNAKI
     D/O THENNAGAYENDRAN
     AGED ABOUT 47 YEARS,
     NO.53, SAHAYAMAKHA STREET,
     SARASWATHI, DEVAKOTTAI,
     TAMILNADU-630302.             ... PETITIONERS

(BY SRI. SACHIDANANDA K, ADV.)

AND:

1.   BASAVASHREE COLLEGE OF LAW
     GAJALADINNE, KNS POST, NEAR DSO OFFICE,
     KOLAR-563101
     REP. BY ITS PRINCIPAL

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBLI-580025
     REPRESENTED BY ITS REGISTRAR.

3.   BAR COUNCIL OF INDIA
     NO.21, ROUSE AVENUE, INSTITUTIONAL AREA,
     NEAR BAL BHAVAN, NEW DELHI-110002,
     REPRESENTED BY ITS CHAIRMAN/SECRETARY.

                                        ... RESPONDENTS
(BY SMT.GEETHADEVI M P, ADV. FOR R3;
    SRI.GANAPATHI BHAT, ADV. FOR R2,
    SRI.MUKUNDA P ADV. FOR R1)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE ORDERS / PROFORMS DTD:31.10.2015 PRODUCED AT
ANNEXURE-A DTD:31.10.2015 PRODUCED AT ANNEXURE-B
PASSED BY R-2; DIRECT TO THE R-2 TO APPROVE THE NAMES
OF THE PETITIONERS FOR THE LAW COURSE FOR THE
                               23



ACADEMIC YEAR 2015-16 AND PERMIT THEM TO APPEAR IN THE
EXAMINATIONS.

In Writ Petition No. 57628/2015


BETWEEN:

MRS LAKSHMI D V
D/O VENKATAPATHI D K,
AGED ABOUT 34 YEARS,
R/AT NO. 55,
4TH CROSS, VENKATESHWARA
NILAYA DRC POST,
BANGALORE 560 027                    PETITIONER

(BY SRI.S H BATHUSHA, ADV.)

AND:

1.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR,
     HUBLI 580025
     REP. BY ITS REGISTRAR

2.   AL-AMEEN COLLEGE OF LAW
     NO. 69, BEHIND AL-AMEEN TOWER
     HOSUR ROAD,
     NEAR LALBAGH MAIN GATE,
     BANGALORE 560027
     REP BY ITS PRINCIPAL

3.   BAR COUNCIL OF INDIA
     NO. 21, ROUSE AVENUE,
     INSTITUTIONAL AREA, NEAR BALBHABURY,
     NEW DELHI 110002
     REP. BY ITS PRESIDENT/ CHAIRMAN

4.   STATE OF KARNATAKA
                               24



     DEPT. OF PRE UNIVERSITY EDUCATION,
     SAMPIGE ROAD, 18TH CROSS,
     MALLESHWARAM
     BENGALURU 560012
     REP BY ITS PRINCIPAL SECRETARY

                                          ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R1;
    R-2 IS SERVED, SMT.M.P.GEETHADEVI, ADV. FOR R3;
    SMT.PRAMODHINI KISHAN, HCGP FOR R4 )

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
CIRCULAR DATED 24.8.2015 ISSUED BY THE R-1 VIDE ANN-A
AND IN CONSEQUENCE ORDER THE R-1 AND 2 TO GIVE
ADMISSION TO THE PETITIONER IN 3 YEAR LL.B COURSE.




In Writ Petitions Nos.47656 & 47658/2015

BETWEEN:

1.   MISS BHUVANESWARI S
     I YEAR BBA, LLB, SECTION-A,
     D/O SRI SHENBAGA KUMAR.G,
     AGED ABOUT 18 YEARS,
     K.L.E. SOCIETY'S LAW COLLEGE,
     POST BOX NO.1059,
     2ND BLOCK, RAJAJINAGAR,
     BANGALORE - 560 010.
     R/AT JAIN HOSTEL, ROOM NO.34,
     C-1747, 1ST C MAIN ROAD,
     D COMPLEX, II STAGE,
     RAJAJINAGAR,
     BANGALORE - 560 034.
                                25



2.   MISS. LISHA NEPAL,
     I YEAR BA., LL.B., SECTION-B,
     D/O SRI RAMSHARAN NEPALI,
     AGED ABOUT 21 YEARS,
     K.L.E. SOCIETY'S LAW COLLEGE,
     POST BOX NO.1059,
     2ND BLOCK, RAJAJINAGAR,
     BANGALORE - 560 010.
     R/AT JAIN HOSTEL, ROOM NO.33,
     C-1747, 1ST C MAIN ROAD,
     D COMPLEX, II STAGE,
     RAJAJINAGAR, BANGALORE-560 034.

3.   SRI RATNESH KUMAR GAUTAM
     I YEAR BBA., LL.B., SECTION-A,
     S/O SRI JAGDISH KUMAR,
     AGED ABOUT 18 YEARS,
     R/AT K.L.E. SOCIETY'S LAW COLLEGE,
     POST BOX NO.1059, 2ND BLOCK,
     RAJAJINAGAR, BANGALORE - 560 010.
     R/AT NO.228/3, 27TH CROSS,
     2ND BLOCK, RAJAJINAGAR,
     BANGALORE - 560 010.            ... PETITIONERS

(BY SRI.M.P.SRIKANTH, ADV. FOR
    SRI. M S PARTHASARATHI, ADV.)

AND:

1.   BAR COUNCIL OF INDIA
     REPTD. BY ITS CHAIRMAN/SECRETARY,
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA
     NEW DELHI-110 002.

2.   KARNATAKA STATE BAR COUNCIL OF INDIA
     REPTD. BY ITS SECRETARY,
     K.G.I.D. BUILDING,
     VIDHANA VEEDHI,
                               26



     BANGALORE-560 001.

3.   KARNATAKA STATE LAW UNIVERSITY
     REPD. BY ITS REGISTRAR,
     NAVANAGAR,
     HUBLI-20.

4.   NATIONAL INSTITUTE OF OPEN SCHOOL
     AUTONOMOUS ORGANIZATION UNDER
     DEPARTMENT OF SCHOOL EDUCATION AND LITERACY,
     MHRD, GOVERNMENT OF INDIA,
     NEW DELHI-110 001.
     BY ITS DIRECTOR.

5.   THE PRINCIPAL
     K.L.E. SOCIETY'S LAW COLLEGE,
     POST BOX NO.1059,
     2ND BLOCK, RAJAJINAGAR,
     BANGALORE - 560 010.            ... RESPONDENTS

(BY SMT.M P GEETHADEVI, ADV. FOR R1;
    SRI.GANAPATHI BHAT, ADV. FOR R3;
    NOTICE NOT ORDERED TO R2 AND R5;
    SRI.C.SHASHIKANTHA, ADV. FOR R4)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO
DECLARE SECTION 49 (1)(af) OF ADVOCATES ACT, 1961 (VIDE
ANNEXURE-L)   AS    UNCONSTITUTIONAL.     QUASH     THE
EXPLANATION PROVIDED TO RULE 5(b) OF THE RILES OF LEGAL
EDUCATION, 2008) VIDE ANNEXURE-M FRAMED UNDER THE
PROVISIONS OF SECTION 49 OF THE ADVOCATES ACT,
1961.QUASH THE ENDORSEMENT DTD:27.07.2015 (ANNEXURE-
H) ISSUED BY THE R-3 IN RESPECT OF P-1. QUASH THE
ENDORSEMENT DTD:28.08.2015 (ANNEXURE-J) ISSUED BY THE
R-3 IN RESPECT OF -2ND PETITONER. DIRECT THE R-3 TO
APPROVE THE ADMISSIONS OF THE P-1 & 3 MADE IN THE R-4
INSTITUTION.
                               27




In Writ Petition No.49124/2015

BETWEEN:

SRI SHABU L
S/O LAKSHMANAN,
AGED ABOUT 28 YEARS
C/O SANTHOSH KUMAR,
NO.309,1ST FLOOR,
BALAJI ENCLAVE,
DWARAKANAGAR,IAF POST,
BANGALORE-560 063                    ... PETITIONER

(BY SRI.RAMAKRISHNA B S, ADV. )

AND:

1.   THE BAR COUNCIL OF INDIA
     REPRESENTED BY ITS SECRETARY,
     # 21,ROUSE AVENUE,
     INSTITUTIONAL AREA,
     NEW DELHI-110 002

2.   THE KARNATAKA STATE LAW UNIVERSITY
     NAVNAGAR,HUBLI-580 025
     REPRESENTED BY ITS REGISTRAR

3.   INDIRA PRIYADARSHINI COLLEGE OF LAW
     #E639,SHANTHOSH NAGARA,
     ATTUR POST, YELHANKA NEW TOWN
     BANGALORE-560 016

4.   THE STATE OF KARNATAKA
     REPRESENTED BY ITS PRINCIPAL
     SECRETARY TO GOVERNMENT,
     DEPARTMENT OF HIGHER EDUCATION,
     M S BUILDING,
     DR B R AMBEDKAR VEEDI,
                               28



     BANGALORE-560 001              ... RESPONDENTS

(BY SRI.M P GEETHA DEVI, ADV. FOR R1 & R3;
    SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.PRAMODHINI KISHAN, HCGP FOR R4 )

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
REJECTION OF THE PETITIONER'S ADMISSION TO THE 3 YEAR
LL.B COURSE FOR THE ACADEMIC YEAR 2015-16 VIDE LETTER
DATED 31.10.2015 ISSUED BY THE REGISTRAR OF THE R-2
VIDE ANN-A IN SO FAR AS IT RELATES TO NOT APPROVING THE
ADMISSIONS OF THE PETITIONER TO THE 3 YEAR LL.B COURSE
AND ETC.,.

In Writ Petition No.48648/2015

BETWEEN:

SRI.BASAVARAJ HIREBIDARI
S/O GANGADHARAPPA
AGED ABOUT 23 YEARS
R/AT DUGGAVATHI POST,
HARAPANAHALLI TALUK
DAVANAGERE DISTRICT-583137          ... PETITIONER

(BY SRI.M V HIREMATH, ADV.)

AND:

1.   THE PRINCIPAL
     R.L. LAW COLLEGE,
     DAVANGERE-577002

2.   THE KARNATAKA STATE LAW UNIVERSITY,
     REP BY ITS REGISTRAR, NAVANAGARA,
     HUBLI-580025
                                  29



3.   THE BAR COUNCIL OF INDIA
     REP. BY ITS CHAIRMAN,
     NO.21, HOUSE AVENUE INSTITUTIONAL AREA,
     NEW DELHI-110022
                                   ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENDORSEMENT DTD.30.10.2015 ISSUED BY THE R-2 VIDE
ANNEX-K IN SO FAR AS IT RELATES TO THE PETITIONER.
DIRECT THE RESPONDENTS TO APPROVE THE ADMISSION OF
THE PETITIONER TO THE 1ST SEMESTER OF 3 YEARS LL.B.
COURSE FOR THE ACADEMIC YEAR 2015-16.




In Writ Petition No.49308/2015

BETWEEN:

SRI. MAYANK BHATT
I YEAR BBA LL B SECTION - 'B'
S/O SRI DINESH CHAND BHATT,
AGED ABOUT 18 YEARS
K L E SOCIETY'S LAW COLLEGE
POST BOX NO 1059, 2ND BLOCK,
RAJAJINAGAR, BANGALORE - 560010

R/AT JAIN HOSTEL ROOM NO 22,
C-1747 1ST C MAIN ROAD ,
D COMPLEX II STAGE RAJAJINAGAR,
BANGALORE - 560034                    ... PETITIONERS

(BY SRI.M.P.SRIKANTH, ADV. FOR
                                30



     SRI.M S PARTHASARATHI, ADV. )

AND:

1.   BAR COUNCIL OF INDIA
     REPTD. BY ITS CHAIRMAN/SECRETARY,
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA
     NEW DELHI-110 002.

2.   KARNATAKA STATE BAR COUNCIL OF INDIA
     REPTD. BY ITS SECRETARY,
     K.G.I.D. BUILDING,
     VIDHANA VEEDHI,
     BANGALORE-560 001.

3.   KARNATAKA STATE LAW UNIVERSITY
     REPD. BY ITS REGISTRAR,
     NAVANAGAR,
     HUBLI-20.

4.   NATIONAL INSTITUTE OF OPEN SCHOOL
     AUTONOMOUS ORGANIZATION UNDER
     DEPARTMENT OF SCHOOL EDUCATION AND LITERACY,
     MHRD, GOVERNMENT OF INDIA,
     NEW DELHI-110 001.
     BY ITS DIRECTOR.

5.   THE PRINCIPAL
     K.L.E. SOCIETY'S LAW COLLEGE,
     POST BOX NO.1059,
     2ND BLOCK, RAJAJINAGAR,
     BANGALORE - 560 010.            ... RESPONDENTS

(BY SMT : M P GEETHADEVI, ADV. FOR R1;
    SRI.GANAPATHI BHAT, ADV. FOR R3;
    NOTICE NOT ORDERED TO R2 AND R5;
    SRI.C.SHASHIKANTHA, ADV. FOR R4)
                              31



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE
SECTION 49[1][af] OF ADVOCATES ACT, 1961 [VIDE ANNEX-G]
AS   UNCONSTITUTIONAL.     DECLARE   THE    EXPLANATION
PROVIDED TO RULE 5[b] OF THE RULES OF LEGAL EDUCATION,
2008 [VIDE ANNEX-H] FRAMED UNDER THE PROVISIONS OF
SECTION 49 OF THE ADVOCATES ACT, 1961 AND ETC.,.

In Writ Petition No.50441/2015

BETWEEN:

BABU A
AGED 28 YEARS,
STUDENT,
1ST YEAR CLASS, 3RD YEAR LLB COURSE,
SUFIYA LAW COLLEGE, HMS CAMPUS,
SHETTIHALLI ROAD, TUMAKURU - 572 103.

R/AT BEHIND RAILWAY STATION,
LABOUR UNION OFFICE ROAD,
SHANTHINAGAR, TUMAKURU - 572 0102.      ... PETITIONER

(BY SRI.A VASANTHA KUMAR , ADV. )

AND:

1.   VICE CHANCELLOR
     KARNATAKA STATE LAW UNIVERSITY,
     NAVANAGAR, HUBBALLI - 580 025.

2.   REGISTRAR (ACADEMIC)
     KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBBALLI - 580 025.

3.   ADMISSIONS SECTION HEAD
     KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR, HUBBALLI - 580 025.
                                32



4.   CHAIRMAN
     HMS EDUCATION SOCIETY (R)
     SHETTIHALLI ROAD, TUMAKURU - 572 103.

5.   PRINCIPAL
     SUFIYA LAW COLLEGE,
     HMS SHETTIHALLI ROAD, TUMAKURU - 572 103.

                                         ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R1 TO R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE
DIRECTION OF THE WRIT OF THE MANDAMUS OR THE WRIT OF
THE CERTIORARI TO THE KARNATAKA STATE LAW UNIVERSITY
TO APPROVE THE PETITIONER'S ADMISSION TO THE 3YEAR LLB
COURSE AND ETC.,.



In Writ Petition No.51083/2015

BETWEEN:

SRI. MOHAMMED RAFIULLA
S/O MOHAMMED SHAFIULLA,
AGED ABOUT 21 YEARS,
R/AT NO.3, 3RD MAIN ROAD,
AROGYAMMA LAYOUT,
VENKATESHPURAM,
BANGALORE - 560 045.                ... PETITIONER

(BY SRI.M V HIREMATH, ADV. )

AND:

1.   THE PRINCIPAL
     BENGALURU LAW COLLEGE,
                              33



     NO. 19/74, 8TH CROSS,
     SHAKTHI GANAPATHI NAGAR,
     KAMALANAGAR MAIN ROAD,
     BASAVESHWARANAGAR,
     NEAR ASHOKA HOSPITAL,
     BENGALURU - 560 079.

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REP. BY ITS REGISTRAR,
     NAVANAGARA, HUBLI - 580 025.

3.   THE BAR COUNCIL OF INDIA
     REP. BY ITS CHAIRMAN,
     NO. 21, HOUSE AVENUE INDUSTRIAL AREA,
     NEW DELHI - 110 022.          ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3;
    R-1 IS SERVED)



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENDORSEMENT DTD.31.10.2015 ISSUED BY THE R-2 AS PER
ANNEX-F IN SO FOR AS IT RELATES TO THE PETITIONER AND
DIRECT THE RESPONDENTS TO APPROVE THE ADMISSION OF
THE PETITIONER TO 1ST SEMESTER OF 5 YEARS LL.B., COURSE
FOR ACADEMIC YEAR 2015-16.

In Writ Petition No.51877/2015

BETWEEN:

SRI SATHISH KUMAR C
S/O. P. CHANNASWAMY,
AGED ABOUT 21 YEARS,
RESIDENT OF NO.84,
KAMARAJAR SALAI, LAKSHMIPURAM,
                                34



THIRUVANMIYUR, CHENNAI,
TAMILNADU - 600 041
AND ALSO AT D.S.S. BOYS HOSTEL,
RISALDAR STREET,
SHESHADRIPURAM,
BANGALORE - 560 020.                ... PETITIONER

(BY SRI.K M RAVIKUMAR, ADV.)

AND:

1.   THE REGISTRAR
     THE KARNATAKA STATE LAW UNIVERSITY,
     NAVANAGAR, HUBLI-580025

2.   THE PRINCIPAL
     DR. B.R. AMBEDKAR LAW COLLEGE,
     NO.2, 5TH MAIN ROAD,
     SRIRAMPURAM,
     BANGALORE-560 021.             ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R1)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT THE
RESPONDENTS TO APPROVED THE ADMISSION OF THE
PETITIONER WHO HAS ADMITTED ON 31.10.2015, VIDE ANNX-A
IMMEDIATELY AND DIRECT THE RESPONDENT TO PERMIT THE
PETITIONER TO PROCEED WITH THE I SEMESTER OF 5 YEARS
LL.B., COURSE.

In Writ Petition No.52481/2015

BETWEEN:

MR. KARTHIK REDDY R
S/O RAJA REDDY K M
AGED ABOUT 22 YEARS
                              35



RESIDING AT SONNASHETTY HALLI VILLAGE
2ND CROSS, CHINTAMANI TALUK
CHIKKABALLAPUR DISTRICT            ... PETITIONER

(BY SRI.RAKSHIT K N, ADV.)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS PRINCIPAL SECRETARY
     DEPARTMENT OF HIGHER EDUCATION
     VIKASA SOUDHA
     BANGALORE - 560 001

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REPRESENTED BY ITS REGISTRAR
     NAVANAGAR HUBLI - 580 025

3.   THE BAR COUNCIL OF INDIA
     REPRESENTED BY ITS SECRETARY
     NO.21, ROUSE AVENUE
     INSTITUTIONAL AREA
     NEW DELHI - 110002

4.   VIVEKANANDA COLLEGE OF LAW
     REPRESENTED BY ITS PRINCIPAL,
     NO.12/1 3RD CROSS MARUTHI EXTENSION,
     GAYATHRI NAGAR, BANGALORE - 560002

                                          ... RESPONDENTS

(BY SMT. PRAMODHINI KISHAN, HCGP FOR R1;
     SRI.GANAPATHI BHAT, ADV. FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
COMMUNICATION MADE BY THE R-2 TO THE R-4 DATED
31.10.2015 VIDE ANN-A AND DIRECT THE R-2 TO APPROVE
THEIR ADMISSION GIVEN BY THE R-4.
                               36




In Writ Petition No.55499/2015

BETWEEN:

SRI.SRINIVASA B.V.
S/O.VENKATACHALAPATHI,
AGED ABOUT 23 YEARS,
R/AT NO.220, SOMESHWARAPALYA,
MULBAGAL, KOLAR DISTRICT,
PIN - 563 131                      ... PETITIONER

(BY SRI.SHIVAKUMAR P, ADV.)

AND:

1.   THE STATE OF KARNATAKA
     REPRESENTED BY ITS SECRETARY,
     DEPARTMENT OF HIGHER EDUCATION,
     M.S. BUILDING, DR. AMBEDKAR VEEDHI,
     BENGALURU-560 001.

2.   KARNATAKA STATE LAW UNIVERSITY
     NAVANAGAR,
     HUBBALLI-580 025,
     REP. BY ITS REGISTRAR.

3.   THE PRINCIPAL
     GOVERNMENT LAW COLLEGE,
     KOLAR-563 102.

4.   KARNATAKA STATE BAR COUNCIL
     OLD KGID BUILDING,
     DR. AMBEDKAR VEEDHI,
     BENGALURU-560 001.
     REP BY ITS CHAIRMAN.

5.   THE BAR COUNCIL OF INDIA
     REPRESENTED BY ITS CHAIRMAN
                              37



     NO.21, ROUSE AVENUE
     INSTITUTIONAL AREA
     NEW DELHI - 110002           ... RESPONDENTS

(BY SRI.M.P.GEETHADEVI, ADV. FOR R3;
    SMT.PRAMODHINI KISHAN, HCGP FOR R1;
    SRI.GANAPATHI BHAT, ADV. FOR R2;
     R-3 IS SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENDORSEMENT / COMMUNICATION DTD.2.12.2015 ISSUED BY
THE R-2 VIDE ANNEX-F & DIRECT THE R-2 & 3 TO APPROVE
THE ADMISSION OF THE PETITIONER AND PERMIT HIM TO
PURSUE FIVE YEARS B.A., LL.B., COURSE.




In Writ Petition Nos.56195-56196/2015

BETWEEN:

SULAIMAN MADANI
S/O MOHAMMED ANSAR SHINGETY,
AGED ABOUT 21 YEARS,
RESIDING AT FAZAL MANZIL,
NEAR USAMANIYA MASJID,
NAWAYATH COLONY,
BHATKAL - 581 320
DISTRICT KARWAR                           ... PETITIONER

(BY SRI.S A H RAZVI, ADV.)

AND:

1.   KARNATAKA STATE LAW UNIVERSITY
                               38



     NAVANAGAR, HUBLI-580025
     REPRESENTED BY ITS REGISTRAR

2.   AL-AMEEN COLLEGE OF LAW
     NO.69, BEHIND AL-AMEEN TOWER
     HOSUR ROAD, NEAR LALBAGH MAIN GATE,
     BANGALORE -560 027
     REPRESENTED BY ITS PRINCIPAL

3.   BAR COUNCIL OF INDIA
     NO.21, ROUSE AVENUE
     INSTITUTIONAL AREA,
     NEAR BALBHABURY,
     NEW DELHI-110002
     REPRESENTED BY ITS
     PRESIDENT/CHAIRMAN

4.   STATE OF KARNATAKA
     KARNATAKA SECONDARY EDUCATION
     EXAMINATION BOARD,
     6TH CROSS, MALLESHWARAM,
     BENGALURU - 560 003
     REPRESENTED BY ITS
     SECRETARY                   ... RESPONDENTS

(BY SMT.GEETHA DEVI M P, ADV. FOR R3;
    SMT.PRAMODHINI KISHAN, HCGP FOR R4;
    R-2 IS SERVED, SRI.GANAPATHI BHAT, ADV. FOR R1)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE CIRCULAR DATED 31.10.2015 ISSUED BY THE R-1 VIDE
ANN-A AND ALSO LETTER DATED 8.12.2015 VIDE ANN-B
ISSUED BY THE R-2 AND IN CONSEQUENCE ORDER THE R-1
AND 2 TO GIVE ADMISSION TO THE PETITIONER IN 5 YEAR
INTEGRATED B.A. LL.B. COURSE.

In Writ Petition No.57447/2015
                                 39




BETWEEN:

MR.SHIVA KUMARA D
S/O CHANDRAPPA,
AGE ABOUT 27 YEARS,
R/AT 84, ARASENAHALLI,
ARASANAHALLI
CHIKKABALLAPURA - 562 101            ... PETITIONER

(BY SRI.RAKSHIT K N, ADV.)

AND:

1.   STATE OF KARNATAKA
     REP. BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF HIGHER EDUCATION,
     VIKASA SOUDHA,
     BANGALORE - 560 001

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REP. BY ITS REGISTRAR,
     NAVA NAGAR, HUBLI - 580 025

3.   THE BAR COUNCIL OF INDIA
     REP. BY ITS SECRETARY,
     NO. 21, ROUSE AVENUE,
     INSTITUTIONAL AREA,
     NEW DELHI - 110 002

4.   KEMPEGOWDA LAW COLLEGE
     REP. BY ITS PRINCIPAL,
     B.B. ROAD, CHIKKABALLAPURA DISTRICT - 562 101

                                          ... RESPONDENTS

(BY SMT.PRAMODHINI KISHAN, HCGP FOR R1;
    SMT.GEETHADEVI, M.P., ADV. FOR R3;
    SRI.GANAPATHI BHAT, ADV. FOR R2;
                                 40



     SRI.D.KUMAR RAJU, ADV. FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
COMMUNICATION MADE BY THE R-2 TO THE R-4 DATED
31.10.2015 VIDE ANN-A AND DIRECT THE R-2 TO APPROVE
THEIR ADMISSION GIVEN BY THE R-4

In Writ Petition No.52815/2015

BETWEEN:

SHIVA KUMAR M
S/O MUNICHENNAPPA
AGED ABOUT 31 YEARS
R/AT SUNNAGHATTA VILLAGE,
A.D.HALLI POST, DEVANAHALLI,
BANGALORE RURAL DISTRICT - 562 101

                                          ... PETITIONER

(BY SRI.RAKSHIT K N, ADV.)

AND:

1.   STATE OF KARNATAKA
     REP BY ITS PRINCIPAL SECRETARY
     DEPARTMENT OF HIGHER EDUCATION,
     VIKASA SOUDHA,
     BANGALORE - 560 001

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REP. BY ITS REGISTRAR,
     NAVA NAGAR, HUBLI - 580 025

3.   THE BAR COUNCIL OF INDIA
     REP. BY ITS SECRETARY,
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA,
                              41



     NEW DELHI - 110 002

4.   KEMPEGOWDA LAW COLLEGE
     THE PRINCIPAL
     B.B. ROAD,
     CHIKKABALLAPURA DISTRICT - 562 101
                                   ... RESPONDENTS

(By SMT.PRAMODHINI KISHAN, HCGP FOR R1;
    SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.GEETHADEVI M.P. ADV. FOR R3;
    SRI.D.KUMAR RAJU, ADV. FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
COMMUNICATION     MADE    BY   THE  R-2   TO  THE    R-4
DTD.31.10.2015 VIDE ANNEX-A AND DIRECT THE R-2 TO
APPROVE THEIR ADMISSION GIVEN BY THE R-4.



In writ Petition No.53808/2015

BETWEEN:

BHASKAR GOWDA N M
S/O LATE NARAYANA SWAMY,
AGED ABOUT 24 YEARS,
R/AT NO.132, NALLUR,
REDDIHALLI POST,
DEVANAHALLI - 562 129              ... PETITIONER

(BY SRI.RAKSHIT K N, ADV.)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS PRINCIPAL SECRETARY
     DEPARTMENT OF HIGHER EDUCATION,
                              42



     VIKASA SOUDHA,
     BANGALORE - 560 001.

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REPRESENTED BY ITS REGISTRAR,
     NAVA NAGAR HUBLI-580 025.

3.   THE BAR COUNCIL OF INDIA
     REPRESENTED BY ITS SECRETARY,
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA,
     NEW DELHI-110 002.

4.   KEMPEGOWDA LAW COLLEGE
     REPRESENTED BY ITS PRINCIPAL
     B.B.ROAD,
     CHIKKABALLAPURA DISTRICT-562 101.

                                          ... RESPONDENTS

(BY SMT.PRAMODHINI KISHAN, HCGP FOR R1;
    SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT. GEETHADEVI M.P. ADV. FOR R3;
    SRI.D.KUMAR RAJU, ADV. FOR R4 )

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
COMMUNICATION MADE BY THE R-2 TO THE R-4 DATED
31.10.2015 VIDE ANN-A IN SO FAR AS THE PETITIONER IS
CONCERNED AND      DIRECT THE R-2 TO APPROVE THEIR
ADMISSION GIVEN BY THE R-4.

In Writ Petition No.50037/2015

BETWEEN:

SRI.VENKATESH B A
S/O ANJANAPPA,
AGED ABOUT 24 YEARS,
                                 43



R/AT GOWDAGONDANAHALLI,
HOSASKERE POST, JAGALURU TALUK,
DAVANAGERE DISTRICT - 577 002.       ... PETITIONER

(BY SRI. M V HIREMATH, ADV. )

AND:

1.   THE PRINCIPAL
     R.L. LAW COLLEGE,
     DAVANGERE - 577 002.

2.   THE KARNATAKA STATE LAW UNIVERSITY,
     REPTED, BY ITS REGISTRAR,
     NAVANAGARA, HUBLI - 580 025.

3.   THE BAR COUNCIL OF INDIA
     REPTED, BY ITS CHAIRMAN, NO.21,
     HOUSE AVENUE INSTITUTIONAL AREA,
     NEW DELHI - 110 022.            ... RESPONDENTS

(BY SRI. GANAPATHI BHAT, ADV. FOR R2;
    SMT.GEETHADEVI M P, ADV. FOR R3;
     R-1 IS SERVED)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENDORSEMENT DTD.30.10.2015 ISSUED BY THE R-2 VIDE
ANNEX-K IN SO FOR IT RELATES TO THE PETITIONER AND
DIRECT THE RESPONDENTS TO APPROVE THE ADMISSION OF
THE PETITIONER TO THE 1ST SEMESTER OF 3 YEARS LL.B.
COURSE FOR THE ACADEMIC YEAR 2015-16.

In Writ Petition Nos.51435 - 51438/2015

BETWEEN:

1.   MR SHIVA RAJA K B
                               44



     S/O.BACHHE GOWDA,
     AGED ABOUT 24 YEARS,
     RESIDING AT KADVATHI VILLAGE,
     NANDI HOBLI,
     CHIKKABALLAPUR DISTRICT-562101.

2.   SHEELA Y C
     D/O.CHANDRAPPA B,
     AGED ABOUT 21 YEARS,
     RESIDING AT YAMBRAHALLI HOBLI,
     KARAHALLI POST,
     DEVANAHALLI TALUK,
     BANGALORE RURAL DISTRICT - 562 101.

3.   HARISHA S
     S/O.SHRIRAMAPPA,
     AGED ABOUT 23 YEARS,
     RESIDING AT NO.115, D.HOSURU,
     CHIKKABALLAPUR DISTRICT-562101.

4.   PRABHAKARA M
     S/O.MUNISHYMAPPA,
     AGED ABOUT 23 YEARS,
     RESIDING AT NO.04, CHALUMENAHALLI,
     CHIKKABALLAPURA TALUK,
     CHIKKABALLAPUR DISTRICT-562101.

                                           ... PETITIONERS

(BY SRI. RAKSHIT K N, ADV.)

AND:

1.   STATE OF KARNATAKA
     REPRESENTED BY ITS PRINCIPAL SECRETARY,
     DEPARTMENT OF HIGHER EDUCATION,
     VIKASA SOUDHA,
     BANGALORE-560001.
                               45



2.   THE KARNATAKA STATE LAW UNIVERSITY
     REPRESENTED BY ITS REGISTRAR,
     NAVA NAGAR HUBLI-5800025.

3.   THE BAR COUNCIL OF INDIA
     REPRESENTED BY ITS SECRETARY,
     NO.21, ROUSE AVENUE,
     INSTITUTIONAL AREA,
     NEW DELHI-110002.

4.   KEMPEGOWDA LAW COLLEGE
     REPRESENTED BY ITS PRINCIPAL,
     B.B.ROAD,
     CHIKKABALLAPURA DISTRICT-562101.

                                          ... RESPONDENTS

(BY SMT.PRAMODHINI KISHAN, HCGP FOR R1;
    SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.GEETHADEVI.M.P. ADV. FOR R3;
    SRI.D.KUMAR RAJU, ADV. FOR R4)

     THESE WRIT PETITIONS ARE FILED UNDER ARTICLES 226
AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE COMMUNICATION MADE BY THE R-2 TO THE R-4
DTD.31.10.2015 VIDE ANNEX-A AND DIRECT THE R-2 TO
APPROVE THEIR ADMISSION GIVEN BY THE R-4.

In Writ Petition No.49968/2015

BETWEEN:

SHASHI KUMAR G
S/O GUNASEGARAN
AGED ABOUT 27 YEARS,
NO.9, 8TH MAIN AVALLAHALLI,
BANASHANKARI 3RD STAGE,
BANGALORE - 560084                   ... PETITIONER
                               46



(BY SRI.M.V.HIREMATH, ADV.)

AND:

1.   THE PRINCIPAL
     K.L.E. SOCIETY'S LAW COLLEGE,
     PB NO.1059, II BLOCK,
     RAJAJINAGAR,
     BENGALURU - 560010

2.   THE KARNATAKA STATE LAW UNIVERSITY
     REPRESENTED BY ITS REGISTRAR.
     NAVANAGAR, HUBLI - 580 025

3.   THE BAR COUNCIL OF INDIA
     REPTD. BY ITS CHAIRMAN,
     NO.21, ROUSE AVENUE INSTITUTIONAL AREA,
     NEW DELHI - 110 002.          ... RESPONDENTS

(BY SRI.GANAPATHI BHAT, ADV. FOR R2;
    SMT.M.P.GEETHADEVI, ADV. FOR R3;

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
ENDORSEMENT DATED 09.11.2015 ISSUED BY THE R-2 VIDE
ANNEX-L AND DIRECT THE RESPONDENTS TO APPROVE THE
ADMISSION OF THE PETITIONER TO THE 1ST SEMESTER OF 3
YEARS LL.B COURSE FOR THE ACADEMIC YEAR 2015- 2016.

     THESE PETITIONS HAVING BEEN HEARD AND RESERVED
FOR ORDERS ON 29.11.2016 AND COMING ON FOR
PRONOUNCEMENT OF ORDERS, THIS DAY, THE COURT MADE
THE FOLLOWING:

                        ORDER

47 These writ petitions are filed by the petitioners being aggrieved of rejection of their admission to LL.B., course on one or the other grounds, viz. either the petitioners have not acquired +2 examination through the regular college or that they have done their PUC 1st year or the 2nd year through Open University. In some of the cases, the degree is pursued through Open University or a University which is not recognized. In W P No. 50441/2015 the grievance of the petitioner is that he has pursued regular study by way of 10+2+3 but the college has mistaken it as 10+3+2 and rejected the admission, which is not correct. The said writ petition at Sl.No.22 below is dealt with separately. The writ petition-wise reason for rejection of admission as mentioned in the endorsement/communication is mentioned in the following table:

Writ Sl. Name of the Reasons for rejection Petition No. Petitioner/s of admission No. Pursued 10+2 as a
1. 36654/2015 Sudharani K private candidate Inzamam-Ul- +2 certificate is not 2. 54038/2014 Haq A.R. produced A Umaya
3. 36656/2015 Private candidate Kausar
4. 47951/2015 Yuvaraj T +2 private candidate 48 Pursued 10+2 as a
5. 48012/2015 Manjunath Y private candidate 48014/2015 Saravana Pursued 10+2 as a Kumar R private candidate
6.

10/12/Degree marks 48633/15 Kishore Kumar card/PDC pending Murali A +2 private study/open 48023/2015 Usha S schooling +2 private study/open

7. Harish N 48634- schooling 636/2015 UG/PG through KSOU Chaitrashree A (derecognized by UGC) Raghavendra S Aksath kumar 49126- +2 private/10/12/Degree

8. Shankar Naik 130/2015 all open schooling Shaba Amalappa 49157/2015 Shailika

9. Lance +2 private 49158/2015 Christopher D'Silva

10. 49841/2015 Sharath B S +2 private

11. 50353/2015 Ravi S +2 private Sunil S +2 private Sridhar S All marks cards pending 51771-

12. Sharadamma P 774/2015 1st PUC clarification S Umashankar V +2 private Syed Yejus

13. 53819/2015 +2 private Pasha

14. 54579/2015 Kantharaju P +2 private

15. 54809- Nagaraja K S 15/2015 Vijayaumar Harisha D S +2 private H. Parameshwara 49 n Krishnamurthy M All marks card pending Raghavendra (1st PUC clarification) Reddy T. Tamizharasi +2 private Kannaki +2 studied as private

16. 57628/2015 Lakshmi D V candidate PUC studied at NIOS and Bhuvaneshwari there is no proof of two S years study at +2 level 47656 &

17. 10th studied at NIOS 658/2015 Lisha Nepali through open schooling Ratneshkumar +2 through open Gautam schooling +2 private study/open

18. 49124/2015 Shabu. L schooling Basavaraj

19. 48648/2015 +2 Board not recognized Hirebidari

20. 49308/2015 Mayank Bhatt +2 private 10+3+2 pattern

21. 50441/2015 Babu A (petitioner claims it is 10+2+3 pattern) Mohammed

22. 51083/2015 +2 open schooling Rafiulla

23. 51877/2015 Satish Kumar C 10+2 private study Karthik Reddy

24. 52481/2015 +2 private R No proof of two years

25. 55499/2015 Srinivasa B V study at NIOS Sulaiman

26. 56195/2015 10th as a private study Madani Degree through KSOU

27. 57447/2015 Shivakumara D (derecognized by UGC)

28. 52815/2015 Shivakumar M +2 not done (studied ITI) Bhaskargowda

29. 53808/2015 +2 private NM 50 Studied ITI/+2 private/

30. 50037/2015 Venkatesh B A KSOU (2012-13 to 2014-

                                         15)
                       Shivaraja K B
        51435 to       Sheela Y C
  31.                                    +2 private
        438 of 2015    Harisha S
                       Prabhakara M
                                         Want of PUC 1st year
                                         marks card and
  32.   49968/2015     Shashikumar G     clarification regarding +2
                                         whether regular or
                                         private

2. The case of the petitioners is that Section 49(1)(af) of Advocates Act, 1961 enables Bar Council of India (BCI for short) to frame Rules for discharging its functions under the Act and in particular, the Rules may prescribe the minimum qualification required for admission to course of Degree in Law in any recognized University but it cannot in any manner prescribe as to how those qualifications are required to be obtained and bar the students who have acquired School Leaving Certificate i.e., 10th or 12 std. and through Open School as it is not in its domain and that therefore the explanation provided to Rule 5(b)of Legal Education Rules, is ultra vires of the parent Act and is liable to be quashed. Further the Bar council of India is not justified in incorporating the explanation to Rule 5(b) and further the 51 respondent cannot refuse the enrolment of such candidates who have completed LL.B., course.

3. It is stated, a conjoint reading of Section 7(1)(h) and

71)(i) of Advocates Act, clearly shows that the function of Bar Council of India is only to promote legal education and lay down standards for such education and also to recognize the Universities whose degrees in law shall be a qualification for enrolment but it does not confer any power on the Bar council to decide about the manner in which the students can acquire the qualifying examination. Section 49(1)(af) is violative of Article 14 of the Constitution being arbitrary and beyond the functions of the BCI as provided u/s 7 of the Advocate's Act, 1961. Section 49(1)(af) of the Advocates Act, 1961 provides powers to the Bar Council which will be in the domain of the Universities imparting legal education. These provisions provide unfettered absolute power to the Bar Council to delegate on certain aspect which is not within the functions of the Bar Council which affect right to carry on the profession and deprive right to education which is read into Article 21 of the Constitution. 52

4. It is further stated that Rules of the Legal Education which curtails right to prosecute the study will be arbitrary and also violative of Article 19(1)(g), 14 and 21 of the Constitution.

5. I have heard the learned counsel for the petitioners and the learned counsel appearing for the respondents.

6. The learned counsel for the petitioners submit that rejection of admission of the petitioners to law course on the grounds either they have pursued +2 course privately or that they have obtained degree course through Open University curtails the right of study to the petitioners and to carry on a profession. It is further beyond the power and competency of the BCI to prescribe the mode as to how the required qualification has to be obtained to seek admission to law courses. They place reliance on the notification issued by the Government of Karnataka dated 13.1.2015 to the effect that students who have passed 12th standard directly are treated to have passed two years PUC/12th standard and therefore they are 53 to be considered for admission to courses. It is submitted, the action of the respondents is violative of Articles 14, 19(1)(g) and 21 of the Constitution of India.

7. On the other hand, the learned counsel for the respondents submit that the BCI is a regulatory Body to prescribe the eligibility criteria for admissions in law schools/colleges. The powers of the Bar Council and the validity of the Legal Education Rules, 2008 has been considered and affirmed by this Court in W P No.19608/2010 and connected matters disposed of on 13.3.2014, reported in LAWS (KAR)- 2014-3-36 and by various other High Courts. On a conjoint reading of Sections 7, 24(1)(c)(iii) and (iii a),49(1)(ag) of Advocates Act, clearly provide the required power and authority for the Bark Council of India to prescribe the eligibility criteria for admission in law schools/colleges, minimum qualification, standard, inclusive of minimum marks, attendance, curriculum and other incidental qualifications to a Law University and the Law College recognized by it. Therefore, it is submitted that the BCI has powers to decide which course or the manner in which 54 the course is done in school and colleges or from which college the students can seek admission to Law degree. It is submitted, it is for the Bar Council of India to recognize the equivalence or the course from any Board or Institution. The persons who have passed 10+2 regular course from recognized schools/Board stand on different footing from the students who have passed exams in Open Schooling or taken +2 directly as a private candidate without attending or completing the two years Pre University Course. When the eligibility criteria for admission to law course is prescribed, it has to be complied by the students without which their admission cannot be approved. Hence it is submitted, there is no merit in any of the writ petitions and the writ petitions are liable to be rejected.

8. On the basis of the above legal contentions raised by the parties, the point that arises for consideration of this court is, "Whether the Bar Council is an authority for the purpose of deciding qualification for admission to LL.B., 3 years and Integrated Law Course? And if so, rejection of admission of 55 petitioners to law course for the non compliance of eligibility criteria is justified?

My answer is in the affirmative for the following reasons:

9. In addition to common prayers made by all these petitioners, some of the petitioners have challenged the validity of Sections 7(1)(h) &(i) and 49(1)(af) of Advocates Act, 1961 and the explanation provided to sub-rule (b) of Rule 5 of the Legal Education Rules

10. With regard to power of the Bar Council in regulating the qualifications, it is pertinent to refer the order passed by this Court in W P No.19608/2010 reported in Laws (Karnataka) 2014

-36, W PNo.25809/2010 (Shashank Vishwanath vs., Karnataka State Law University) and connected matters disposed of on 13.3.2014. This Court has upheld the power of the Bar Council to regulate the eligibility criteria for admission to law courses. When the power of the Bar Council in regulating the qualifications for the purpose of law course has been upheld by this Court then it does not need further examination as to validity of the said provisions. The order in W P No.19608/2010 56 & connected matters DD 13.3.2014 was carried in W A No.1604/2014 and writ appeal also came to be dismissed on 30.3.2014.

11. Similarly various High Courts such as High Court of Tamil Nadu in Sakthi Rani vs., The Secretary (W P No.26257/2009 and other connected cases, disposed of on 16.4.2010), High Court of Andhra Pradesh at Hyderabad in G Mallesam vs., The Bar Council (WP No.16486/2009 disposed of on 31.12.2009) and High Court of Allahabad in Devraj Khosla vs., Choudhary Charan Singh University & others (W PNo.26761/2011 disposed of on 23.3.2012, have upheld the powers and authority of the Bar Council of India to regulate and control the legal education, particularly with reference to entry of students into law course. These judgments have also held on examination of Rule 5 of the Rules of Legal Education 2008 in particular and the Rules in general are not beyond the Rules making power conferred on the Bar Council of India.

12. Section 7(h), (i) and (m) of the Advocates Act with regard to function of Bar Council of India read as follows: 57

(h) to promote legal education and to lay down standards of such education in consultation with the Universities in India imparting such education and the State Bar Council;
(i) to recognize Universities whose degree in law shall be a qualification for enrolment as an advocate and for that purpose to visit and inspect Universities or cause the State Bar Councils to visit and inspect Universities in accordance with such directions as it may give in this behalf;
(m) to do all other things necessary for discharging the aforesaid functions;

13. Section 24 of the Advocates Act, 1961 deals with, persons who may be admitted as advocates on a State Roll. Section 24(1)(c) reads thus:

"(c) he has obtained a degree in law-
(i) before the 12th day of March, 1967 from any University in the territory of India, petitioner
(ii) before the 15th August, 1947,from any University in any area which was comprised before that date within India as defined by the Government of India Act, 1935; or
(iii) after the 12th day of March, 1967, save as provided in sub-clause (iiia), after undergoing a three year course of study in law from any University in India which is recognized for the purposes of this Act by the Bar Council of India; or 58
(iv) in any other case, from any University outside the territory of India, if the degree is recognized for the purposes of this Act by the Bar Council of India or;

14. In order to get enrolment as an advocate in State Roll, legal qualification is a basic and fundamental one. For the purpose of Bar Council of India, it is the Bar Council of India which has got power under Rule 5 of the Bar Council of India Rules to prescribe the eligibility criteria.

15. The qualifications are prescribed by the Bar Council in exercise of the power under Section 49 of the Advocates Act 1961. Rule 4 of Bar Council of India Rules provides two courses of law namely, three years degree course and double degree integrated course as designed by the University concerned. Three years degree course in law undertaken after obtaining a bachelor's degree in any discipline of studies from University or any other qualification considered equivalent by the Bar Council of India. The integrated course combining bachelor's degree as designed by the University concerned in any discipline of study together with the bachelor's degree course in law, which shall be 59 of not less than 5 years duration leading to the integrated degree in the respective discipline of knowledge.

16. Explanation (2) of Rule 5 makes it clear that the applicant who has obtained 10+2 or graduation/post graduation through open universities system directly without having any basic qualification for prosecuting, such students are not eligible for admission in the law course. This makes it very clear that the qualification prescribed for three years as well as integrated law course, it is as per the basic qualification prescribed therein matters and the qualification obtained by open University or a private study, it is not a qualification for the purpose of consideration.

17. It is clear that in order to get admission to three years law degree course, the applicant who has graduated in any discipline of knowledge from the University established by an Act of Parliament or by a State Legislature or equivalent National Institution recognized as deemed to be University or foreign university recognized as equivalent to studies of an independent university by an authority competent to declare equivalent, may 60 apply for three years degree program. In respect of integrated course of five years, the applicant who has +2 Higher Secondary Pass Certificate or first degree certificate after prosecuting studies in distance or correspondence method shall also be considered as eligible for admission in the integrated five years or 3 years LLB course. While considering for three years and five years integrated course, explanation made clear that the applicants who have obtained 10+2 or graduation through open university system without having basic qualification, they are not eligible for admission to law course. In view of the same, the action on the part of the Bar Council of India and also Karnataka Law University in not admitting the students who have not satisfied the requirement of explanation to Rule 5 is just, sound and proper and it is in accordance with law. The Bar Council of India which is a competent authority to do so and its competency was the subject matter in various writ petitions referred to above and the said competency has been upheld. In the circumstances, rejection of the admission of the candidates who have no required qualification is also in accordance with law 61 and not contrary to any provisions much less Articles 14, 19(1)(g) and 21 of the Constitution.

18. In this regard, it is relevant to refer the judgment in BALDEV RAJ SHARMA v. BAR COUNCIL OF INDIA & OTHERS, reported in AIR 1989 SC 1541. The Hon'ble Supreme Court had held that the qualifications and conditions imposed by the Bar Council of India regarding the regular attendance at the law college and the rejection of enrolment on the ground of a difference of regular course and course of study pursued as a private candidate is valid and a candidate who has desired enrolment as an advocate must fulfill the conditions mentioned in the Act and the Rules.

19. In BAR COUNCIL OF INDIA vs., BOARD OF MANAGEMENT, DAYANAND COLLEGE OF LAW AND OTHERS, reported in (2007) 2 SCC 202, it is held that the Bar Council of India retains adequate power to control the course of studies in law, the power of inspection, power of recognition of degree and the power to deny enrolment to law degree holders unless the University from which they pass out is recognized. The Bar 62 Council of India is concerned with the standard of the legal profession and the equipment of those seek entry into law profession. The Bar Council of India is also thus concerned with the legal education in the country. It was further observed that the University and the State Government concerned will have to act in terms of the regulations set down by the Bar Council of India.

20. With regard to the contention that 12th standard certificate which is stated to be equivalent to PUC by the Government of Karnataka by a notification, it is relevant to refer decision in Union of India vs., Arun Kumar Roy, AIR 1986 SC 737 Para-15 where the Supreme Court held that "A notification has no statutory force. It cannot override the rules statutorily made. In that view of the matter, notification dated 13.1.2015 is of no avail to the petitioners.

21. In W P No.50441/2015 (EDN), the grievance of the petitioner is that he has completed 10+2+3 pattern and got admitted to 5th respondent college after due verification of his marks cards. However, his admission is not approved allegedly 63 on the ground that pattern of education pursued by the petitioner is not 10+2+3. He has stated in the writ petition that he submitted letter Annexure-F1 personally to Respondents in person on 9.11.2015 but no action is yet taken. It is seen from the order sheet that interim order is granted by this Court and petitioner is pursuing his studies in law. In that view of the matter, the respondents therein are hereby directed to reconsider the case of the petitioner - Babu A afresh and pass necessary orders within a time limit of fifteen days from the date of receipt of copy of this order. The petitioner is also directed to furnish copies of his testimonials in order to facilitate consideration of his case by the respondents. Writ Petition No.50441/2015 (EDN) is accordingly disposed of.

22. After the matters were reserved for orders, some of the petitioners in Writ Petition No.50353 of 2015, 53819 of 2015, 55499 of 2015, 57447 of 2015, 52815 of 2015, 53808 of 2015, 51435 to 438 of 2015 have filed synopsis along with first year PUC study certificate or marks card showing their failing in the first PUC examination. In some of these cases they have 64 completed second PUC and obtained degree through Open University which is not recognized as a requisite qualification for admission to law courses.

23. For the above reasons, I am of the view that there is no merit in any of the contentions raised by the petitioners in the other writ petitions. Writ Petitions (except W P No.50441/2015, which is disposed of as above) fail and they are accordingly rejected.

Sd/-

JUDGE akd