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 2, Cited by 0]

Karnataka High Court

Sri Preetham K vs The State Of Karnataka on 15 July, 2019

Author: S.Sujatha

Bench: S.Sujatha

     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 15TH DAY OF JULY, 2019

                        BEFORE:

          THE HON'BLE MRS. JUSTICE S.SUJATHA

       WRIT PETITION No.54767/2018 (S - RES) c/w
          W.P.No.53004/2018 (EDN - RES) AND
             W.P.No.49215/2014 (EDN - RES)

IN W.P.No.54767/2018:
BETWEEN:
SRI PREETHAM K.,
S/O KRISHNAPPA L.,
AGED 32 YEARS
R/O DOOR NO.16/9,
RADHAKRISHNA NILAYA,
GROUND FLOOR (19),
2ND MAIN ROAD, MARENAHALLI
VIJAYANAGAR, BENGALURU-560040              ...PETITIONER

          (BY SRI CHANDRAKANTH R. GOULAY, ADV.)

AND:
1.     THE STATE OF KARNATAKA
       REP BY PRINCIPAL SECRETARY,
       DEPARTMENT OF HIGHER EDUCATON
       M.S.BUILDING, BENGALURU-560 001

2.     THE BANGALORE UNIVERSITY
       REP BY ITS REGISTRAR (ADMN)
       JNANA BHARATHI CAMPUS
       BENGALURU-560056

3.     THE CHAIRPERSON
       P.G.DEPARTMENT OF ENGLISH
       BANGALORE UNIVERSITY
       JNANABHARATHI CAMPUS
       BENGALURU-560056
                          -2-


4.   THE CHAIRPERSON
     INTEGRATED B.SC-M.SC
     BIOLOGICAL OR LIFE SCIENCES
     BANGALORE UNIVERSITY
     JNANABHARATHI CAMPUS
     BENGALURU-560056

5.   Mrs. DHANYA B.,
     AGED MAJOR
     GUEST FACULTY (ENGLISH)
     DEPARTMENT OF INTEGRATED B.SC-M.SC
     BIOLOGICAL OR LIFE SCIENCES
     BANGALORE UNIVERSITY
     JNANABHARATHI CAMPUS
     BENGALURU-560056

6.   Mrs. DEVI K.T.P.,
     AGED MAJOR
     DEPARTMENT OF INTEGRATED B.SC-M.SC
     BIOLOGICAL OR LIFE SCIENCES
     BANGALORE UNIVERSITY
     JNANABHARATHI CAMPUS
     BENGALURU-560056                ...RESPONDENTS

             (BY SMT.JYOTHI M., AGA FOR R-1;
     SRI T.P.RAJENDRAKUMAR SUNGAY, ADV. FOR R-2;
          R-3 TO R-5 SERVED UNREPRESENTED.)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA, PRAYING TO DECLARE THE NON
SELECTION OF THE PETITIONER TO THE POST OF GUEST
FACULTY[ENGLISH] IN THE SERVICES OF THE R-4 AS
ARBITRARY, ILLEGAL AND VOID.


IN W.P.No.53004/2018:
BETWEEN:
SRI PREETHAM K.,
S/O KRISHNAPPA L.,
AGED ABOUT 32 YEARS,
R/AT DOOR NO.16/9,
RADHA KRISHNA NILAYA,
GROUND FLOOR (19), 2ND MAIN ROAD,
                           -3-


MARENAHALLI, VIJAYANAGAR,
BANGALORE-560 040.                             ...PETITIONER

           (BY SRI UDAYA PRAKASH MULIYA, ADV.)

AND:
1.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION
       AMBEDKAR VEEDHI
       BENGALURU-560 001
       REP BY ITS PRINCIPAL SECRETARY.

2.     THE BANGALORE UNIVERSITY
       REP BY ITS REGISTRAR (ADMINISTRATION)
       JNANA BHARATHI CAMPUS,
       BANGALORE-560 056                  ...RESPONDENTS

             (BY SMT.JYOTHI M., AGA FOR R-1;
              SRI PRAMOD B., ADV. FOR R-2.)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO DIRECT
THE R-1 TO HOLD AN ENQUIRY INTO THE ILLEGALITIES,
DISCRIMINATION AND HARASSMENT COMMITTED AGAINST
THE PETITIONER AS DETAILED AT THE REPRESENTATION VIDE
ANNEXURE-A.

IN W.P.No.49215/2014:
BETWEEN:
SRI PREETHAM K.,
S/O KRISHNAPPA L.,
AGED 28 YEARS,
R/O DOOR NO.16/9,
2ND MAIN ROAD,
MARENAHALLI, VIJAYANAGAR,
BANGALORE-560 040.                             ...PETITIONER

           (BY SRI UDAYA PRAKASH MULIYA, ADV.)

AND:
THE BANGALORE UNIVERSITY
REP BY ITS REGISTRAR (EVALUATION),
                           -4-


JNANA BHARATHI" CAMPUS,
BANGALORE-560 056.                         ...RESPONDENT

                 (BY SRI B.PRAMOD, ADV.)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND
227 OF THE CONSTITUTION OF INDIA, PRAYING TO DIRECT
THE   RESPONDENT    TO   CONSIDER   THE    CASE   OF   THE
PETITIONER BY CONSDERING THE REPRESENTATION MADE BY
HIM AS PER ANNEXURES-Q, R, S & T FOR REGISTRATION
DATED 10.09.2014, 10.05.2014, 11.08.2014 RESPECTIVELY TO
PH.D. BY FOLLOWING REGULATION 5.4 AND 8.4 OF THE
UNIVERSITY REGULATION SPECIFICALLY.

      THESE PETITIONS COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:-


                         ORDER

These petitions involving similar and akin issues, have been considered together and disposed of by this common order.

2. The petitioner had earlier approached this Court in W.P.No.30865/2013 whereby this Court by its order dated 17.02.2014 has observed that the research proposal of the petitioner was being examined at the meeting of the Board of Studies and it is only after -5- clearance from the Board of Studies, it would be approved. The provisional registration comes into effect from the date of approval of the research proposal by the Doctoral Committee. Since the Board of Studies itself had rejected the proposal of the petitioner, the question whether a guide was well within his limits in refusing the petitioner's synopsis cannot be considered by this Court and directing further consideration of the petitioner's synopsis etc., would not be tenable and would be an area outside the jurisdiction of this Court. However, it was further observed that without prejudice to the petitioner's case for further consideration of his registration and approval at a later date, the said petition stands disposed of. Pursuant to which the petitioner appears to have made a representation and the same has been rejected by an endorsement dated 25.06.2015 during the pendency of the W.P.No.49215/2014.

-6-

3. Indisputably, the issue in these writ petitions [W.P.No.49215/2014 C/w.

W.P.No.53004/2018] relates to the Ph.D registration sought by the petitioner pursuant to the notification issued by the Bangalore University dated 01.10.2011. In view of the academic year having come to an end, the writ petitions obviously do not survive for consideration.

4. Similarly, in W.P.No.54767/2018, the petitioner has challenged the selection of the respondent Nos.5 and 6 pursuant to the proceedings dated 17.10.2018 inter alia seeking for a direction to the respondent Nos.1 and 2 to conduct an enquiry by appointing an Enquiry Officer in respect of the process of selection and appointment to the post of Guest Faculty in the Department of Integrated B.Sc. - MSC Biological or Life Sciences in the respondent University pursuant to the notification dated 25.07.2018. It is not in dispute that the said notification relates to the -7- appointment of Guest Faculty for one academic year i.e., 2018-19 and the said academic year is also has come to an end. Hence, the relief sought in the writ petition does not survive for consideration.

5. However, the petitioner is at liberty to get himself registered for the Ph.D Programm for the ensuing academic year. The respondent No.1-Bangalore University shall consider such application, if any, made by the petitioner without being biased by the action, if any, initiated by the petitioner against the Bangalore University pertaining to the consideration of his application relating to the Ph.D Programm of the year 2011.

Without prejudice to the rights of the petitioner to get himself registered for the Ph.D Programm as aforesaid, the writ petitions stand disposed of. -8-

In view of disposal of the writ petitions, all the pending I.As stand disposed of.

Sd/-

JUDGE NC.