Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri Ananda Kumar G vs Karnataka State Open University
2022 Latest Caselaw 11261 Kant

Citation : 2022 Latest Caselaw 11261 Kant
Judgement Date : 3 August, 2022

Karnataka High Court
Sri Ananda Kumar G vs Karnataka State Open University on 3 August, 2022
Bench: P.Krishna Bhat
 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 3rd DAY OF AUGUST, 2022

                       BEFORE

       THE HON'BLE MR. JUSTICE P. KRISHNA BHAT

      WRIT PETITION NO.32792 OF 2019(EDN-RES)
                  CONNECTED WITH
      WRIT PETITION NO.53527 OF 2017(EDN-RES)
      WRIT PETITION NO.1666 OF 2018(EDN-RES)
      WRIT PETITION NO.13951 OF 2019(EDN-RES)
      WRIT PETITION NO.13953 OF 2019(EDN-RES)
      WRIT PETITION NO.14903 OF 2019(EDN-RES)
      WRIT PETITION NO.29605 OF 2019(EDN-RES)
      WRIT PETITION NO.29878 OF 2019(EDN-RES)
      WRIT PETITION NO.30121 OF 2019(EDN-RES)
      WRIT PETITION NO.30278 OF 2019(EDN-RES)
      WRIT PETITION NO.30808 OF 2019(EDN-RES)
      WRIT PETITION NO.31121 OF 2019(EDN-RES)
      WRIT PETITION NO.32729 OF 2019(EDN-RES)
      WRIT PETITION NO.32767 OF 2019(EDN-RES)
      WRIT PETITION NO.33066 OF 2019(EDN-RES)
      WRIT PETITION NO.35151 OF 2019(EDN-RES)
      WRIT PETITION NO.35193 OF 2019(EDN-RES)
      WRIT PETITION NO.35230 OF 2019(EDN-RES)
      WRIT PETITION NO.36727 OF 2019(EDN-RES)
      WRIT PETITION NO.36743 OF 2019(EDN-RES)
      WRIT PETITION NO.41143 OF 2019(EDN-RES)
      WRIT PETITION NO.50044 OF 2019(EDN-RES)


IN W.P.NO.32792/2019
BETWEEN:

1.   GANGAMMA
     AGED ABOUT 32 YEARS
     W/O MAHESH, NO.4, A-BLOCK,
     POLICE QUARTERS, BIDADI
     RAMANAGARA TALUK & DISTRICT
     PIN-562 109
                          2




2.   KAVITHA K.S.
     AGED ABOUT 36 YEARS
     W/O PRAKASHA.N
     RANGASAMUDRA POST, PAWAGADA TALUK,
     TUMKUR DISTRICT PIN-561 202

3.   NILPA G.K.
     AGED ABOUT 32 YEARS
     W/O ANANTHASWAMY H.B.
     GORAVALE, DUDDA HOBLI,
     MANDYA TALUK & DISTRICT.

4.   MOHANKUMAR C.S.
     AGED ABOUT 36 YEARS
     S/O SRIKANTAIAH,
     C/O K.RAJASHEKAR,
     RAILWAY STATION ROAD,
     KOTANAYAKANA HALLI,
     THIPTUR TALUK, TUMKUR DISTRICT.

5.   H.K.CHANDRASHEKARA
     AGED ABOUT 37 YEARS
     S/O H.K.KRISHNAPPA,
     COCONUT FACTORY ROAD,
     HALEPALYA POST,
     ANNAPURA, THIPTUR TALUK,
     TUMKUR DISTRICT-572201

6.   VENKATESHA NAIK
     AGED ABOUT 40 YEARS
     S/O RAMA NAYAKA,
     PAKEERAPPANA PALYA,
     KELAGALA TANDA,
     TUMBADI POST KORATAGERE TALUK,
     TUMKUR DISTRICT-572 129

7.   GEETHA GOWDA
     AGED ABOUT 32 YEARS
     D/O NARAYAN,
     C/O NOOR AHAMED,
     3RD CROSS, VIDYANAGARA,
     THURUVEKERE, TUMKUR-572227
                            3




8.    RAVI KUMAR M
      AGED ABOUT 33 YEARS
      S/O MUDDAIAH,
      NERALAPURA, SASALU POST,
      GULURU HOBLI, TUMKUR DISTRICT.

9.    KEMPEGOWDA.L
      AGED ABOUT 30 YEARS
      S/O LINGANNA,
      KOLIHALLI VILLAGE, KEREHALLI POST,
      TUMKUR DISTRICT-572 119

10.   GURAPPA D MULUGUNDA
      AGED ABOUT 47 YEARS
      S/O DURGAPPA
      NO.191, 19TH CROSS, 2ND MAIN,
      AGRAHARA LAYOUT, YELAHANKA POST,
      BANGALORE-560 064.

11.   ESTERABAI HUGGENAVAR
      AGED ABOUT 50 YEARS
      D/O DEVAPUTHRA
      NO.191, 19TH CROSS, 2ND MAIN,
      AGRAHARA LAYOUT, YELAHANKA POST,
      BANGALORE-560 064.

12.   GURU H.P.
      AGED ABOUT 31 YEARS
      S/O CHINNASWAMY SHETTY R
      HEBBALA GUPPE VILLAGE & POST,
      H.D.KOTE TALUK,
      MYSORE DISTRICT-571114

13.   CHANDRASHEKARAIAH.H
      AGED ABOUT 42 YEARS
      S/O UGRAIAHA,
      SHIVANASANDRA,D.S.HALLI HOBLI POST,
      MAGADI TALUK,
      RAMANAGARA DISTRICT-562 131

14.   PRAVEEN KUMAR.A.M.
                           4




      AGED ABOUT 35 YEARS
      S/O NANJAHANUMAIAHA,
      HALAPANA HALLI, BHAKTHARA HALLI POST,
      DODDABALLAPURA TALUK,
      BANGALORE RURAL DISTRICT-561 204

15.   MUNISWAMY.V
      AGED ABOUT 38 YEARS
      S/O VENKATAPPA,
      KONETITHIMMANA HALLI,
      VALAGERANA HALLI POST,
      SRINIVASAPURA TALUK,
      KOLARA DISTRICT-563 126

16.   CHANDRASHEKARA H.Y.
      AGED ABOUT 32 YEARS
      S/O YOGENDRA H.K.
      HINDLE MANE VILLAGE,
      KOTETHARIGE POST,
      HOSANAGARA TALUK,
      SHIMOGA DISTRICT-577 418.

17.   GURURAJU
      AGED ABOUT 31 YEARS
      S/O LAXMANA,
      BITAGANA HALLI, DEVALAPURA HOBLI,
      MAILARAPATNA POST, NAGAMANGALA TALUK,
      MANDYA DISTRICT-571 432

18.   MAHANTHESH NERABENCHI
      AGED ABOUT 36 YEARS
      S/O SANGAPPA,
      C/O MAHADEVA.C
      NO.191, 19TH CROSS,
      2ND MAIN, AGRAHARA LAYOUT
      YELAHANKA POST
      BANGALORE-560 064.




19.   NETHRAVATHI H.S.
                            5




      AGED ABOUT 37 YEARS
      W/O PARAMESHA Y.P.
      Y.YARAHALLI, YELIYURU POST,
      KOTHATHI HOBLI,
      MANDYA TALUK & DISTRICT.

20.   ABDUL S.D.
      AGED ABOUT 33 YEARS
      S/O DADAPEER,
      C/O RAMESH.P. 3RD CROSS,
      PRIYADARSHINI BADAVANE,
      DODDABALLAPURA,
      BANGALORE RURAL DISTRICT.

21.   UDUCHALAPPA.B
      AGED ABOUT 34 YEARS
      S/O BASAVARAJAPPA BHOVI
      KARAGANAHALLI, HONNALI TALUK,
      DAVANAGERE DISTRICT-577 217

22.   MUDDUNINGAIAH.P.R.
      AGED ABOUT MAJOR,
      S/O RANGAIAH,
      PAPANAKONA, BELAGULI POST,
      CHIKKA NAYAKANA HALLI TALUK,
      TUMKUR DISTRICT-572214

23.   NARASIMHA.R
      AGED ABOUT 43 YEARS
      S/O RAMAIAH,
      BALAJI TALKIES ROAD, MALUR TOWN,
      KOLAR DISTRICT-563 130

24.   JYOTISHREE DAS
      AGED ABOUT 42 YEARS
      S/O HARIHAR DAS,
      JAN MEHER SQR, ATS, BELGAUM,
      KARNATAKA-591124



25.   JAYLAKSHMI V
                             6




       AGED ABOUT 31 YEARS
       W/O PRAVEEN KUMAR.B
       C/O MAOHADEVA, NO.191,
       19TH CROSS, 2ND MAIN,
       AGRAHARA LAYOUT, YELAHANKA POST,
       BANGALORE-560 064.

26.    ROOPESHA.K.S.
       AGED ABOUT 30 YEARS
       S/O SHANKAR.K
       KOONAMUDDANAHALLI, BILAGUMBA POST,
       RAMANAGARA TALUK & DISTRICT-562 159
                                        ... PETITIONERS

(BY SMT: LAKSHMI SHREE SHYNI
         PARAYANDARA VALAPPIL, ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575 006
       REP BY ITS REGISTRAR.

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110002
       REP BY ITS SECRETARY.

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES),
       M.S.BUILDING, BANGALORE-560 001
       REP BY ITS PRINCIPAL SECRETARY.
                                       ... RESPONDENTS

(BY SRI. T.P. RAJENDRA KUMAR SUNGAY, ADV FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
                              7




RELEVANT       RECORDS      FROM     THE   RESPONDENTS.
DIRECT THE R-1 TO ISSUE B.ED., AND B.ED, SPECIAL
DEGREE CERTIFICATES TO ALL THE PETITIONERS AS THEY
HAVE ALREADY COMPLETED/PASSED THE SAID DEGREE
COURSES BY HOLDING CONVOCATION AT THE EARLIEST
AND DIRECT THE R-1 TO ISSUE B.ED., AND B.ED, SPECIAL
DEGREE MARKS CARDS [1ST AND 2ND YEAR] TO ALL THE
PETITIONERS WHO HAVE COMPLETED THEIR B.ED., AND
B.ED,    SPECIAL   DEGREE   COURSE    DURING   THE   YEAR
2015/2016/2017 FORTHWITH IN TERMS OF GOVERNMENT
ORDER DTD05.03.2018 [VIDE ANNEXURE-C], AND ETC.


IN W.P.NO.53527/2017
BETWEEN:

SRI S R SANDEEP
S/O RAMANNA,
AGED ABOUT 23 YEARS
R/O NO.12,SEENAPPANAHALLI POST
KUNIGAL TALUK,
TUMKUR DIST-572 126
                                           ... PETITIONER

(BY SRI. D. VIJAYA KUMAR, ADVOCATE)

AND:

1.      GOVERNMENT OF KARNATAKA
        VIDHANA SOUDHA,
        BANGALORE-560 001
        REP BY ITS CHIEF SECRETARY



2.      STATE OF KARNATAKA
        DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
        M.S.BUILIDING,
                           8




     BANGALORE-560 001
     REP BY ITS PRINCIPAL SECRETARY

3.   KARNATAKA PUBLIC SERVICE COMMISSION
     OFFICE OF KPSC,
     UDYOGA SOUDHA,
     BANGALORE-560 001
     REP BY ITS PRINCIPAL SECRETARY

4.   UNIVERSITY GRANTS COMMISSION
     BAHADUR SHAH ZAFER MARG,
     NEW DELHI-110 002
     REP BY ITS PRINCIPAL SECRETARY

5.   KARNATAKA STATE OPEN UNIVERSITY
     MUKTHAGANGOTHRI
     MYSURU-570 006
     REP BY ITS PRINCIPAL SECRETARY

6.   MINISTRY OF HUMAN RESOURCE DEVELOPMENT
     SHASTRY BHAVAN,
     NEW DELHI-110 001
     REP BY ITS JOINT SECRETARY

                                       ... RESPONDENTS

(BY SRI. B.V. KRISHNA, AGA FOR R1 & R2;
    SMT. SINCHANA M.R., ADVOCATE FOR R3;
    SRI. SHOWRI H.R., ADVOCATE FOR R4;
    SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R5;
    SRI. N. KUMAR, CGC FOR R6)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE R-1 & 3 ACCEPT THE B.A. DEGREE CERTIFICATE
OBTAINED FROM THE KARNATAKA STATE OPEN UNIVERSITY
AS A B.A. DEGREE GRADUATION CERTIFICATE AT THE TIME
OF DOCUMENT VERIFICATION FOR THE POST OF GAZETTED
PROBATIONERS 428 GROUP A AND B WHICH WILL BE HELD
                             9




ON 16.12.2017 AS THE REQUIRED QUALIFICATION AND
PERMIT HIM TO APPEAR FOR MAIN EXAMINATION AND TO
CONSIDER HIS CANDIDATURE FOR THE SAID POST, PENDING
DISPOSAL OF THE ABOVE W.P. AND TO PASS SUCH OTHER
SUITABLE ORDER., AND ETC.


IN W.P.NO.1666/2018
BETWEEN:

1.     SRI BALESH SIDDAYYANAVAR
       S/O SIDARAI,
       AGED ABOUT 37 YEARS,
       R/AT MUTAWAD, SAUDATTI TALUK,
       BELAGAVI DISTRICT - 591 121.

2.     BASAPPA A HONNALLI
       AGED ABOUT 26 YEARS,
       R/AT ITNAL,
       RAIBAG TALUK,
       BELAGAVI DISTRICT - 591 235.

                                         ... PETITIONERS

(BY SRI. A. NAGARAJAPPA, ADVOCATE)

AND:

1.     MINISTRY OF HUMAN RESOURCE DEVELOPMENT
       SHASTRY BHAVAN,
       NEW DELHI - 110 001
       REP BY ITS JOINT SECRETARY.

2.     GOVERNMENT OF KARNATAKA
       VIDHANA SOUDHA,
       AMBEDKAR VEEDI,
       BANGALORE - 560 001.
       REP BY ITS CHIEF SECRETARY.

3.     STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION,
                              10




       (UNIVERSITIES)
       M.S.BUILDING,
       BENGALURU - 560 001
       REP BY ITS PRINCIPAL SECRETARY,

4.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SHAH ZAFER MARG
       NEW DELHI - 110 002
       REP BY ITS PRINCIPAL SECRETARY.

5.     KARNATAKA PUBLIC SERVICE COMMISSION
       OFFICE OF KPSC,
       UDYOGA SOUDHA,
       BENGALURU - 560 001.
       REP BY ITS PRINCIPAL SECRETARY.

6.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSURE - 570 006
       REP BY ITS REGISTRAR.
                                          ... RESPONDENTS

(BY SRI.N. KUMAR ADVOCATE FOR R1;
    SRI. B.V. KRISHNA, AGA FOR R2 & R3;
    SRI. SHOWRI H.R. ADVOCATE FOR R4;
    SRI. K.R. KRISHNA MURTHY, ADVOCATE FOR R5;
    SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R6)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE    NOTIFICATION     16.06.2015    DISCONTINUING   THE
RECOGNITION OF KSOU BY SETTING ASIDE THE SAME AND
TO CONTINUE THE RECOGNITION OF THE PETITIONERS'
DEGREE OBTAINED FOR THE YEAR 2014-15 MARKED AT
ANNEXURE-G AND DIRECT R-2, 3 AND 5 TO ACCEPT THE MA
DEGREE IN ECONOMICS OBTAINED BY THE PETITIONERS
FROM THE KSOU, MYSORE AS PER ANNEXURES-A, A(A1), B &
B(1)    AS   VALID    QUALIFICATION    AND   DIRECT   THE
                            11




RESPONDENTS TO ACCEPT AND CONSIDER THE DEGREE OF
THE KSOU 2014-15 AS A VALIDITY RECOGNIZED DEGREE
FOR ALL PURPOSE INCLUDING APPOINTMENT IN THE STATE
GOVERNMENT, AND ETC.


IN W.P.NO.13951/2019
BETWEEN:

SRI NAGARAJU B R
S/O RAJAIAH
AGED ABOUT 30 YEARS,
R/AT NO.97,
BASAVANAHALLI VILLAGE,
GANJALAGODU POST,
ARKALAGUDU TALUK-573 102
                                         ... PETITIONER

(BY SRI. RAJU K.V., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS PRINCIPAL SECRETARY
       FINANCE DEPARTMENT
       VIDHANA SOUDHA
       BENGALURU-560 001

2.     THE STATE OF KARNATAKA
       REP BY ITS SECRETARY
       DEPARTMENT OF HIGHER EDUCATION
       VIKASA SOUDHA
       DR.B.R. AMBEDKAR VEEDHI,
       BANGALORE-560001
                            12




3.   KARNATAKA STATE OPEN UNIVERSITY
     MUKTHA GANGOTRI
     REP BY VICE CHANCELLOR
     MANASAGANGOTRI CAMPUS
     MYSORE -5700906

4.   REGIONAL DIRECTOR
     KARNATAKA STATE OPEN UNIVERSITY
     REGIONAL CENTER
     CHAMUNDESHWARI EDUCATION TRUST (R),
     SHANTHINEKETANA GROUP OF INSTITUTIONS,
     B M ROAD, VEVEKANANDANAGARA
     RAMANAGARA -562 159
                                     ... RESPONDENTS

(BY SRI. B.V. KRISHNA, AGA FOR R1 & R2;
    SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE
    FOR R3 & R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE R-3 TO ISSUE THE ORIGINAL FINAL YEAR M.A. IN
POLITICAL SCIENCE MARKS CARD IN RESPECT OF THE
PETITIONER.


IN W.P.NO.13953/2019
BETWEEN:

SRI AVINASH N
S/O NANDESHA K,
AGED ABOUT 30 YEARS,
R/AT MALLIKYATHANAHALLI (BLUFF)
MALAVALLI TALUK-571437
MANDYA DISTRICT.

                                        ... PETITIONER

(BY SRI. RAJU K.V., ADVOCATE)
                            13




AND:

1.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS PRINCIPAL SECRETARY,
       FINANCE DEPARTMENT,
       VIDHANA SOUDHA,
       BENGALURU-560001

2.     THE STATE OF KARNATAKA
       REP BY ITS SECRETARY,
       DEPARTMENT OF HIGHER EDUCATION,
       VIKASA SOUDHA,
       DR. B.R. AMBEDKAR VEEDHI,
       BANGALORE-560001

3.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHA GANGOTRI,
       REP BY VICE CHANCELLOR,
       MANASAGANGOTRI CAMPUS,
       MYSORE-570096

4.     REGIONAL DIRECTOR
       KARNATAKA STATE OPEN UNIVERSITY,
       REGIONAL CENTER,
       ST. PAUL'S COLLEGE OF EDUCATION,
       NO.1, 2ND MAIN ROAD,
       B.D.A. LAYOUT,
       PATTEGARAPALYA,
       PRASHANTHNAGAR,
       BANGALORE-560079
                                        ... RESPONDENTS

(BY SRI. B.V. KRISHNA, AGA FOR R1 & R2;
    SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE
     FOR R3 & R4)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE R-3 TO ISSUE THE ORIGINAL 1ST AND FINAL YEAR B.ED.
                          14




MARKS CARD AND CONVOCATION CERTIFICATE IN RESPECT
OF THE PETITIONER.


IN W.P.NO.14903/2019
BETWEEN:

1.   SRI ANANDA KUMAR G
     AGED ABOUT 32 YEARS
     S/O GURUMALLAPPA,
     S.HOSAKOTE VILLAGE AND POST,
     NANJANGUD TALUK,
     MYSORE-571 129

2.   SRI MAHADEVASWAMY R
     AGED ABOUT 33 YEARS
     S/O RAMEGOWDA,
     BOODAMBALLI VILLAGE,
     GALIPURA POST,
     CHAMARAJANAGARA-571 117

3.   SMT SABA K
     AGED ABOUT 26 YEARS
     D/O M.N.S.KHADRI,
     # MIG 18,BADAMAKAN LAYOUT,
     MYSORE-BANGALORE ROAD,
     MYSORE-571 129

4.   SRI SHANKAR S POL
     AGED ABOUT 26 YEARS
     S/O SHIVAPPA,
     MUGALKHOD VILLAGE AND POST,
     MUDHOL TALUK,
     BAGALKOT DISTRICT-587 113

5.   SRI SIDDARAJU C
     AGED ABOUT 28 YEARS
     S/O CHIKKAMALLAIAH,
     # 130,KANDEGALA VILLAGE,
     HOSAKADAJETTY POST,
     NANJANGUD TALUK,
     MYSORE-571 315
                             15




6.    SMT N SATHYASHEELA
      AGED ABOUT 54 YEARS
      D/O NAGARAJAN,
      3696,RAJARAJESHWARI NAGAR,
      BEL LAYOUT,
      MYSORE-570 022

7.    SMT SHANTHI
      AGED ABOUT 50 YEARS
      D/O A P BANGARAPPA,
      # 78,KSR ROAD,
      MARIGENDIBEEDU,METAGALLI,
      MYSORE-570 016

8.    SMT SAVITHA H M
      AGED ABOUT 36 YEARS
      D/O MAHADEVAPPA,
      RANGA RAO MEMORIAL SCHOOL,
      FOR DIFFERENTLY ABLED,
      K.R.S.ROAD,METAGALLI,
      MYSORE-570 016

9.    SMT SAVITHA M N
      AGED ABOUT 49 YEARS
      D/O M G NAGAPPA,
      2562/9,II CROSS,
      KALIDASA ROAD,
      V V MOHALLA,
      MYSORE-570 002

10.   SRI VEEREGOWDA R
      AGED ABOUT 59 YEARS
      S/O H RUDRAIAH,
      # 336,VIKASUMA,
      5TH "B" MAIN,
      T.DASARAHALLI,
      BANGALORE-560 057
                            16




11.    SRI PAVAN KUMAR S.P
       AGED ABOUT 28 YEARS
       S/O PADMANABHA E,
       # 566/B2,LENINNAGAR COLLEGE ROAD,
       NITTUVALLI,
       DAVANAGERE-577 004

                                           ... PETITIONERS

(BY SMT. KUMARI.M, ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575 006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110 002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION
       (UNIVERSITIES)
       M.S.BUILIDNG,
       BANGALORE-560 001
       REP BY ITS PRINCIPAL SECRETARY

4.     KARNATAKA STATE ELIGIBILITY TEST
       CENTER FOR LECTURESHIP,
       UNIVERSITY OF MYSORE,
       PAREEKSHA BHAVAN,
       CRAWFORD HALL,
       MYSORE-570 005
       REP.BY ITS CO-ORDINATOR
                                          ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE
     FOR R1 & R4; SRI. SHOWRI H.R., ADVOCATE FOR R2;
   SRI. B.V. KRISHNA, AGA FOR R3)
                             17




       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE RESPONDENTS TO PERMIT THE PETITIONER NOS.6 TO 9
AND          10        TO         COMPLETE            THEIR
UNDERGRADUATE/POSTGRADUATE          COURSES    IN     THEIR
RESPECTIVE BRANCHES FOR WHICH THEY GOT ADMITTED
DURING THE ACADEMIC YEARS 2013-2014 AND 2014-2015
AT THE R-1-UNIVERSITY AS IN-HOUSE STUDENTS AND ALSO
DIRECT THE R-1 TO CONDUCT THE EXAMINATIONS IN THE
SAID    COURSES   FORTHWITH,     ANNOUNCE    THE    RESULTS
THEREOF, ISSUE MARKS CARDS AND DEGREE CERTIFICATES,
AND ETC.


IN W.P.NO.29605/2019
BETWEEN:

1.     ARPITHA K B
       AGED ABOUT 32 YEARS
       D/O BHIMARAJA K.C.,
       R/AT KANCHANAHALLI,
       KANAKAPURA TALUK,
       RAMANAGARA DISTRICT-562126.

2.     NAGARAJ TAKAPPA MALODE
       AGED ABOUT 36 YEARS
       R/AT NEAR MASADEVI TEMPLE,
       MULAGUNDAVARA STREET,
       BETAGERI, GADAG-582102

3.     SHOBHA YAKKELI
       AGED ABOUT 40 YEARS
       W/O ANAND BANDARAKALL
       R/AT KOCHI STREET, BETAGERI,
       GADAG-582102
                           18




4.   ANJANAKUMARA T
     AGED ABOUT 38 YEARS
     W/O THIPPERUDRAPPA B,
     R/AT HONNENAHALLI,
     HOSADURGA TALUK
     CHITRADURGA DISTRICT-577527

5.   SHASHIDHARA K H
     AGED ABOUT 31 YEARS
     S/O KEMPAN HUCHHAPPA,
     R/AT KAISODI VILLAGE, ULAVI POST,
     SORABA TALUK
     SHIMOGA DISTRICT-577434

6.   NAGARAJ BHAT
     AGED ABOUT 33 YEARS
     S/O MAHABALESHWAR BHAT,
     R/AT JADDIGADDE, KADATOKA POST,
     HONAVAR TALUK
     UTTARA KANNADA DISTRICT

7.   KOTRESHA T
     AGED ABOUT 36 YEARS
     S/O DANAPPA T,
     R/AT MORIGERI, H.B.HALLI TALUK
     BELLARY DISTRICT-583220

8.   HANUMANTA K BUDAKUNTI
     AGED ABOUT 34 YEARS
     R/AT KUKANAPALLI POST,
     KOPPAL TALUK
     KOPPAL-583228

9.   SANTOSHA
     AGED ABOUT 39 YEARS
     S/O RAMACHANDRA HOSAMANI,
     R/AT KALKHORA POST,
     BASAVAKALYAN TALUK
     BIDAR DISTRICT-585437
                           19




10.   CHIGATERI GAJENDRA GOUDA
      AGED ABOUT 39 YEARS
      S/O CHIDANANDAPPA C
      R/AT SANGAMESWARA, KOTTURU TALUK,
      BALLARI DISTRICT-583134

11.   MALLIKARJUN
      AGED ABOUT 34 YEARS
      S/O SANNAPPA KUMBAR,
      R/AT KUMBAR STREET, YELBURGA,
      YELBURGA POST,
      KOPPAL DISTRICT-583236

12.   SHASHIKALA B E
      AGED ABOUT 31 YEARS
      D/O ERACHAR B E
      R/AT BANDIGANAHALLI,
      TODIGUBBI POST,
      HOLENARASIPURA TALUK
      HASSAN-573201

13.   RAGHAVENDRA
      AGED ABOUT 31 YEARS
      S/O VENKATARAMULU,
      R/AT NO.13-7-134
      DUND ROAD, YERAMARAS,
      RAICHUR DISTRICT-584134

14.   KAMANNA
      AGED ABOUT 36 YEARS
      S/O JAGANATH KAREMUNGE,
      R/AT KOUTHA (B) POST,
      AURAD TALUK, BIDAR-585421

15.   BASAVARAJ
      AGED ABOUT 32 YEARS
      S/O TOTAPPA GUNGADI,
      R/AT NELAJERI, KUDRIMOTI POST,
      KUKANOOR, KOPPAL-583237
                            20




16.   SREEKUMAR H
      AGED ABOUT 32 YEARS
      S/O HULUGAPPA H
      R/AT AMBHANAGAR,
      NEAR MAREMMA TEMPLE,
      SIREUGUPPA TALUK AND POST,
      BELLARY DISTRICT

17.   NANJUNDASWAMY R
      AGED ABOUT 31 YEARS
      S/O RAJASHANKARAPPA,
      R/AT BIDI-234A, KATAVADI,
      CHAMARAJANAGAR,
      KARNATAKA-571123

18.   GURUMURTHICHARI B
      AGED ABOUT 36 YEARS
      S/O BRAHMACHARI,
      R/AT NO.68/1, NEELAGARA ONI,
      KOTTUR ROAD, HARAPANAHALLI,
      BALLARY DISTRICT-583131

19.   OHILESHA B BALAMURI
      AGED ABOUT 33 YEARS
      S/O BHEEMANA GOWDA,
      R/AT TIMALAPURA, NESWI POST,
      HIREKERUR TALUK, HAVERI DISTRICT-581208

20.   RAJU BAJANTRI
      AGED ABOUT 33 YEARS
      S/O HANAMANT BAJANTRI,
      R/AT HALYAL POST, ATHANI TALUK,
      BELAGAVI DISTRICT-591304

21.   ANJANAYYA D
      AGED ABOUT 35 YEARS
      S/O DURUGAPPA K T
      R/AT K.V.HATTY, KALAGHATTA POST,
      HOLALKERE TALUK
      CHITRADURGA DISTRICT-577518
                                         ... PETITIONERS
(BY SRI. RAJENDRA, M.S., ADVOCATE)
                               21




AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110 002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
       M.S.BUILDING,
       BANGALORE-01
       REP BY ITS PRINCIPAL SECRETARY

4.     KARNATAKA EXAMINATION AUTHORITY
       18TH CROSS, SAMPIGE ROAD,
       MALLESHWARAM,
       BANGALORE-560 012
       REPRESENTED BY ITS EXECUTIVE DIRECTOR

                                             ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE
         FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3;
    SRI. N.K. RAMESH, ADVOCATE FOR R4)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT     RECORDS    FROM       THE    RESPONDENTS   AND
DIRECT THE R-1 TO ISSUE DEGREE CERTIFICATES TO ALL
THE      PETITIONERS,    AS        THEY     HAVE    ALREADY
COMPLETED/PASSED THEIR RESPECTIVE B.Ed., AND M.A.
                          22




DEGREE COURSES BY HOLDING CONVOCATION AT THE
EARLIEST AND ETC.


IN W.P.NO.29878/2019
BETWEEN:

1.   MANJU K S
     S/O SHIVARAMU,
     AGED ABOUT 28 YEARS,
     R/O TATWALA ROAD,
     MAGADI TALUK,
     RAMANAGAR DISTRICT 562120

3.   SMT ANITHA S
     W/O MAHESH,
     AGED ABOUT 29 YEARS,
     R/O HANUMANT NAGAR,
     KARADA KEREPOST,
     MADDUR TALUK,
     MANDYA DISTRICT 571422

3.   SRI SHARAVAN K.H.
     S/O LAXMIKANTH BHAT,
     AGED ABOUT 29 YEARS,
     R/O KAIRABETTU VILLAGE,
     KALLYA POST, KARKALA TALUK,
     UDUPI DISTRICT 574110

4.   SMT MUTHYALAMMA
     D/O LATE HANUMANTHAPPA,
     AGED ABOUT 26 YEARS,
     R/O 17TH WARD, HANUMAN NAGAR,
     7TH CROSS, BALLARY TALUK & DISTRICT 583101

5.   SRI SHRISHAILA L DUMMANNAVAR
     S/O LAXMAN,
     AGED ABOUT 34 YEARS,
     R/O RABKAVI, BANAHATTI TALUK,
     BAGALKOT DISTRICT 587316
                             23




6.     SMT KARISHMA
       D/O LATE BASHA,
       AGED ABOUT 26 YEARS,
       R/O 2ND WARD, NEAR KUMBAR ONI,
       KAMPLI TOWN & TALUK,
       BELLARY DISTRICT 583236

7.     SMT H SANDHYARANI
       D/O HUVAPPA,
       AGED ABOUT 26 YEARS,
       R/O LIG 189, KHB COLONY,
       GANDHINAGAR,
       BELLARY 583 103

8.     SMT CHITRA V
       D/O R VENKATESH,
       AGED ABOUT 26 YEARS,
       R/O WARD NO.33,
       NEAR SHIVALINGA TEMPLE,
       BELLARY 583101.
                                         ... PETITIONERS

(BY SRI. ANIL KUMAR J.M., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REPRESENTED BY ITS SECRETARY,
       DEPARTMENT OF HIGHER EDUCATION,
       M.S.BUILDINGS,
       BANGALORE 560001

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SHAH ZAFAR MARG.
       NEW DELHI 110002,
       REPRESENTED BY ITS SECRETARY
                                 24




3.    KARNATAKA STATE OPEN UNIVERSITY
      MUKTHAGANGOTHRI,
      MYSURU 570006,
      REPRESENTED BY ITS REGISTRAR.
                                                ... RESPONDENTS

(BY SRI. B.V. KRISHNA, AGA FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. M.P. SRIKANTH, ADVOCATE FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO QUASH
THE   IMPUGNED        PUBLIC    NOTICE     DATED       16.06.2015
(ANNEUXRE-D)     ISSUED    BY    THE     R-2   IN    SO    FAR    AS
PETITIONERS     ARE    CONCERNED       DECLARING       THAT      DE-
RECOGNITION     WILL     NOT     APPLY    TO    THE       IN-HOUSE
STUDENTS   OF    KARNATAKA       WHO     HAVE       STUDIED      NON
TECHNICAL COURSES IN R-3 UNIVERSITY AFTER 2013-14
AND ETC.

IN W.P.NO.30121/2019
BETWEEN:

SALMABI BADAGI
AGED ABOUT 35 YEARS,
D/O MAHAMMAD HUSSAIN
C/O DR VINAYAT
NO.67 CHOKKANAHALLI VILLAGE,
R K HEGDENAGAR MAIN ROAD,
YALAHANKA HOBLI
BANGALORE-560 054

                                                    ... PETITIONER

(BY SRI. SHIVARUDRA, ADVOCATE)
                            25




AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE -575 006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHANDUR SAFAR MARG
       NEW DELHI-110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION
       (UNIVERSITIES)
       M.S. BUILDING
       BANGALORE-560001
       REP BY ITS PRINCIPAL SECRETARY

4.     DEPARTMENT OF COLLEGIATE EDUCATION
       GOVERNMENT OF KARNATAKA
       PALACE ROAD,
       BANGALORE-560 001
       REP BY ITS DIRECTOR

                                          ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
     SRI. SHOWRI. H.R., ADVOCATE FOR R2;
     SRI. B.V. KRISHNA, AGA FOR R3 & R4)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT     RECORDS   FROM     THE   RESPONDENTS    AND
DIRECT THE R-1 TO ISSUE DEGREE CERTIFICATES TO THE
PETITIONER, AS SHE HAS ALREADY COMPLETED/PASSED HER
M.A.    IN   KANNADA   DEGREE    COURSE     BY   HOLDING
CONVOCATION AT THE EARLIEST AND ETC.
                            26




IN W.P.NO.30278/2019
BETWEEN:

1.   NINGARAJ
     AGED ABOUT 36 YEARS
     S/O KUMARAIAH
     R/@ NO.696/B. BAGADI 2ND STAGE
     3RD CROSS, PRASHANTHA NAGAR
     MYSORE-570026

2.   SATHISHA K C
     AGED ABOUT 28 YEARS
     S/O CHANDREGOWDA
     R/@ KANCHAGARA KOPPALA(V)
     KESTAR(P), K R NAGAR(TQ)
     MYSORE-571602

3.   MOUNESHACHAR O
     AGED ABOUT 31 YEARS
     S/O ONKARACHAR
     R/@ JIGANEHALLI (AT POST)
     KADUR(TQ)
     CHICKMAGALURU(D)-577548

4.   SANTHOSHA N M
     AGED ABOUT 30 YEARS
     S/O MAHESH K L
     R/A NAGAMANGALA(V)
     KALLAHALLI(P)
     HUNSUR(TQ)
     MYSORE-571105

5.   SARASWATHI RAMAKRISHNA HEBBAR
     AGED ABOUT 34 YEARS
     D/O RAMAKRISHNA S HEBBAR
     R/@ SAPTHAGIRI RESIDENCY
     NO.169, 2ND CROSS
     MUTTURAYANAGAR
     NEAR INDIAN STATISTICAL INSTITUTE
     BENGALURU-560059
                             27




6.    ARUNA H N
      AGED ABOUT 30 YEARS
      D/O NAGARAJAPPA
      R/@ HUNASAVADI(V)
      KONDAVADI(P)
      PURAVARA(H)
      MADHUGIRI(TQ)
      TUMKUR(D)-572175

7.    MADHUKUMARA H B
      AGED ABOUT 26 YEARS
      S/O LATE BOREGOWDA
      R/@ DASAGOLAPURA(V)
      BILLENAHALLI(P)
      SANTHEBACHAHALLI(HO)
      K R PET(TQ)
      MANDYA (DIST)-571436

8.    SUDHAKARA V
      AGED ABOUT 29 YEARS
      S/O VENKATESHAIAH
      R/@ KOLAMARANAKUPPEDODDI
      LAKSHMIPURA(P)
      KOOTAGAL(H)
      RAMANAGARA(T)
      RAMANAGARA(D)

9.    RAJAPPA DOPADHALLI
      AGED ABOUT 36 YEARS
      S/O HANUMANTHAPPA D
      R/@ NAVALLI(P)
      GANGAVATHI(TQ)
      KOPPAL(D)-583229

10.   MANJUNATHA N K
      AGED ABOUT 35 YEARS
      S/O NAGENDRAPPA
      R/@ BANNUR(V)
      SALUR(P)
      SHIKARIUPRA(TQ)
      SHIMOGA(D)
                               28




11.    SURI S
       AGED ABOUT 34 YEARS
       S/O SETHURAMAIAH A J
       R/@ HAMPAPURA(P)
       HOSA AURAHARA(H)
       K R NAGAR(TQ)
       MYSORE-571601

12.    SIDDALINGAIAH S
       AGED ABOUT 28 YEARS
       S/O LATE SIDDAIAH
       R/@ HOMBEGOWDANADODDI AKKUR(P)
       KUTAGAL(H)
       RAMANAGAR(T)(DIST)

13.    ARCHANA
       AGED ABOUT 28 YEARS
       D/O MALLIKARJUN
       R/@ C/O ARUN KUMAR
       #37, K G HALLI POLICE QUARTERS
       BANGALORE-560045

                                         ... PETITIONERS

(BY SRI. SHIVARUDRA, ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE-575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG
       NEW DELHI-110002
       REP BY ITS SECRETARY
                               29




3.    THE STATE OF KARNATAKA
      DEPARTMENT OF HIGHER EDUCATION
      (UNIVERSITIES)
      M S BUILDING
      BANGALORE-560001
      REP BY ITS PRINCIPAL SECRETARY

4.    KARNATAKA EXAMINATION AUTHORITY
      18TH CROSS
      SAMPIGE ROAD
      MALLESHWARAM
      BANGALORE-560012
      REPRESENTED BY ITS EXECUTIVE DIRECTOR

                                             ... RESPONDENTS

(BY SRI.   RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI.   SHOWRI H.R., ADVOCATE FOR R2;
    SRI.   B.V. KRISHNA, AGA FOR R3;
    SRI.   N.K. RAMESH, ADVOCATE FOR R4)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT      RECORDS   FROM       THE    RESPONDENTS   AND
DIRECT THE R-1 TO ISSUE DEGREE CERTIFICATES TO ALL
THE     PETITIONERS,     AS        THEY     HAVE    ALREADY
COMPLETED/PASSED THIER RESPECTIVE B.A., B.ED., AND
M.A. DEGREE COURSE BY HOLDING CONVOCATION AT THE
EARLIEST, AND ETC.


IN W.P.NO.30808/2019
BETWEEN:

1.    NAGENDRA H G
      AGED ABOUT 28 YEARS,
      S/O GANGADHARAIAH H.N.
      R/@ NO.9,
      1ST MAIN, 3RD CROSS
                          30




     MANJUNATHA RESIDENCY
     NEAR K T DEVELOPERS
     KADABAGERE
     BANGALORE-562130

2.   HONNURAMMA M
     AGED ABOUT 31 YEARS,
     D/O NAGARAJA M
     C/O VISHWANATH
     R/@ KARNATAKA HIGH COURT STAFF
     QUARTERS COMPLEX
     NGEF LAYOUT,
     BYAPPANAHALLI
     BANGALORE-560038

3.   AMBARAYA
     AGED ABOUT 35 YEARS,
     S/O SAYABANNA
     R/@ NO.60/4,
     2ND CROSS
     ASHRAMA MAIN ROAD
     KAMAKSHIPALYA
     RANGANATHAPURA
     BANGALORE-562130

4.   CHANDALINGA
     AGED ABOUT 29 YEARS,
     S/O DEVENDRAPPA
     R/@ NO.263, 2ND CROSS
     NELAGADHARAHALLI
     NAGASANDRA POST
     BANGALORE-560073

5.   KUMAR GUDADALLI
     AGED ABOUT 38 YEARS,
     S/O SHIVAPPA
     C/O EERAPPA KUMAR
     R/@ MAHESH NIVAS
     GAYATHRI LAYOUT,
     3RD PHASE
     K R PURAM
     BANGALORE-560060
                            31




6.     SANTOSH MUTTAGI
       AGED ABOUT 32 YEARS,
       S/O SANNAGOUDA
       C/O EERAPPA KUMAR,
       R/@ MAHESH NIVAS
       GAYATHRI LAYOUT, 3RD PHASE
       K R PURAM
       BANGALORE-560060

7.     THRIVENI R
       AGED ABOUT 31 YEARS,
       D/O RANGASWAMY
       R/@ 463/A, DR B R AMBEDKAR ROAD
       BASTIPURA KOLLEGALA,
       CHAMARAJANAGAR TALUK-571440

8.     IRSHAD M N
       AGED ABOUT 28 YEARS,
       S/O NAZEER AHMED
       H1/1, MAIN ROAD,
       KODEIPET (V & P)
       SOMAVARPETE TALUK
       KODAGU DISTRICT

                                    ... PETITIONERS

(BY SRI. RAJENDRA M.S., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE-575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG
       NEW DELHI-110002
       REP BY ITS SECRETARY
                               32




3.    THE STATE OF KARNATAKA
      DEPARTMENT OF HIGHER
      EDUCATION (UNIVERSITIES)
      M S BUILDING,
      BANGALORE-560001
      REP BY ITS PRINCIPAL SECRETARY

4.    KARNATAKA EXAMINATION AUTHORITY
      18TH CROSS, SAMPIGE ROAD,
      MALLESHWARA, BANGALORE-560012
      REPRESENTED BY ITS EXECUTIVE DIRECTOR

                                             ... RESPONDENTS

(BY SRI.   RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI.   SHOWRI H.R., ADVOCATE FOR R2;
    SRI.   B.V. KRISHNA, AGA FOR R3;
    SRI.   N.K. RAMESH, ADVOCATE FOR R4)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT      RECORDS   FROM       THE    RESPONDENTS   AND
DIRECT THE R-1 TO ISSUE DEGREE CERTIFICATES TO ALL
THE     PETITIONERS,     AS        THEY     HAVE    ALREADY
COMPLETED/PASSED THEIR RESPECTIVE M.A., M.Sc., & B.A.,
DEGREE COURSES BY HOLDING CONVOCATION AT THE
EARLIEST, AND ETC.


IN W.P.NO.31121/2019
BETWEEN:

1.    SANDEEP D'SOUZA
      AGED ABOUT 30 YEARS
      S/O MONTHU D'SOUZA
      R/@ DEENA SEVA ASHRAM,
      DARSHAN INSTITUTE OF THEOLOGY,
                             33




       R.V. VIDYANIKETAN POST,
       KENGERI, BANGALORE 560 060.

2.     LENSON LAWRENCE LOBO
       AGED ABOUT 28 YEARS
       S/O LEO LOBO
       R/@ DEENA SEVA ASHRAM,
       DARSHAN INSTITUTE OF THEOLOGY,
       R.V. VIDYANIKETAN POST,
       KENGERI,
       BANGALORE 560 060.

3.     ANIL KUMAR M
       AGED ABOUT 39 YEARS
       S/O MAYANNA
       R/@ NO.1223/A, 12TH MAIN,
       12TH CROSS, W.C.R. 2ND STAGE,
       MAHALAKSHMIPURAM,
       BANGALORE 560 086.

4.     KAVITHA D.S
       AGED ABOUT 36 YEARS
       W/O CHAYAPATHI A.S.,
       R/@ NO.16/17, 2ND MAIN,
       SATTAR LAYOUT,
       LALGI NAGAR,
       LAKKSANDRA,
       BANGALORE 560 030.

                                         ... PETITIONERS

(BY SRI. RAJENDRA M.S. ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE-575006
       REP BY ITS REGISTRAR
                             34




2.    UNIVERSITY GRANTS COMMISSION
      BAHADUR SAFAR MARG
      NEW DELHI-110002
      REP BY ITS SECRETARY

3.    THE STATE OF KARNATAKA
      DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
      M S BUILDING,
      BANGALORE-560001
      REP BY ITS PRINCIPAL SECRETARY

                                            ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT       RECORDS      FROM      THE     RESPONDENTS
AND   DIRECT    THE   R-1   TO     ISSUE    DEGREE/DIPLOMA
CERTIFICATES TO ALL THE PETITIONERS, AS THEY HAVE
ALREADY COMPLETED/PASSED THEIR RESPECTIVE B.A., M.A.,
PGDHRM., DEGREE COURSES BY HOLDING CONVOCATION AT
THE EARLIEST, AND ETC.


IN W.P.NO.32729/2019
BETWEEN:

1.    MAHADEVA C
      AGED ABOUT 39 YEARS,
      S/O CHANDRASHEKARAIAH,
      NO.191, 19TH CROSS, 2ND MAIN,
      AGRAHARA LAY-OUT,
      YELAHANKA POST,
      BANGALORE-560064
                           35




2.   ARUN KUMAR H N
     AGED ABOUT 36 YEARS,
     S/O NANJUNDESHWARAIAH,
     HIREHALLY POST,
     TUMKUR TALUK AND DISTRICT-572168

3.   SREENATHA T
     AGED ABOUT 33 YEARS,
     S/O THIMMEGOWDA,
     R/AT RANGAPURA VILLAGE,
     BADAVANAHALLI POST,
     MADHUGIRI TALUK,
     TUMKUR DISTRICT-572112

4.   SHIVARAJ MULEMANE
     AGED ABOUT 31 YEARS,
     S/O SIDDARAMANNA,
     R/AT MAYAGONDANAHALLI,
     RANTHAVALALU POST,
     MADUGIRI TALUK,
     TUMKUR DIST-572132

5.   RAVI KUMAR R
     AGED ABOUT 43 YEARS,
     S/O RANGASHAMAIAH,
     R/AT BADACHOWDANAHALLI,
     NITRAHALLI POST,
     MADUGIRI TALUK,
     TUMKUR DIST-572132

6.   KADAKOL S B
     AGED ABOUT 32 YEARS,
     S/O BASAVANNEPPA,
     C/O MAHADEV C,
     NO.191, 19TH CROSS, 2ND MAIN,
     AGRAHARA LAYOUT,
     YELAHANKA POST,
     BANGALORE-560064
                           36




7.    AVINASH K G
      AGED ABOUT 33 YEARS,
      S/O GANGADHARAPPA K G,
      R/@ 77/1,4 WARD,
      ARUNDI POST, HONNALI TALUK,
      DAVANAGERE TALUK-577223

8.    CHANDABI
      AGED ABOUT 34 YEARS,
      D/O MOULASAB V,
      C/O BASAVARAJ DINNI,
      NO.16, 8TH B CROSS,
      JNANABHARATHI NAGAR,
      ULLAL ROAD,
      BANGALORE-560056
9.    RAMESHA C M
      AGED ABOUT 36 YEARS,
      S/O MUTHANNA,
      CHINNAHALLI KOLALA POST,
      KORATAGERE TALUK,
      TUMKUR DISTRICT-572140

10.   MANJEGOWDA B K
      AGED ABOUT 43 YEARS,
      S/O KRISHNE GOWDA,
      R/@ BIDARAKERE POST & VILLAGE,
      NAGAMANGALA TALUK,
      MANDYA DISTRICT-571802

11.   NAVEENKUMAR N
      AGED ABOUT 32 YEARS,
      S/O NARASHIMAMURTHY G,
      R/@ MYLANAHALLI POST,
      NELAMANGALA TALUK,
      BANGALORE RURAL DISTRICT-562123

12.   RAGHAVENDRA S
      AGED ABOUT 39 YEARS,
      S/O SRIKANTEGOWDA,
      R/@ GUMMANAHALLI,
      RAGIMUDDANAHALLI POST,
                           37




      PANDAVAPURA TALUK,
      MANDYA DISTRICT-571455

13.   RAJU
      AGED ABOUT 33 YEARS,
      S/O UMALANAIK,
      R/@ DODDABAJJIHALLI,
      KADLEGALU, DAVANAGERE
      TALUK AND DISTRICT-577589

14.   MOHISIN SAB
      AGED ABOUT 34 YEARS,
      S/O KHALEEB SAB,
      R/AT ANDANURU POST,
      HOLALKERE TALUK,
      CHITRADURGA DISTRICT-577518

15.   CHANDBHEE
      AGED ABOUT 33 YEARS,
      D/O SHAIK SAB,
      NO.191, 19TH CROSS,
      2ND MAIN, AGRAHARA LAYOUT,
      YELAHANKA POST,
      BANGALORE-560064

16.   SHARIF YALAVIGI
      AGED ABOUT 35 YEARS,
      S/O ABDUL REHAMAN SAB,
      NO.191, 19TH CROSS,
      2ND MAIN,
      AGRAHARA LAYOUT,
      YELAHANKA POST,
      BANGALORE-560064

17.   DIVYASHREE G R
      AGED ABOUT 31 YEARS,
      D/O RAMESH G K,
      15/12, L F QUARTERS,
      SARASWATHIPURAM MAIN ROAD,
      NANDINI LAYOUT,
      BANGALORE-560096
                           38




18.   LATHA KUMARY
      AGED ABOUT 35 YEARS,
      W/O HARISH AMIN,
      "ANUGRAHA" NALLUR POST AND VILLAGE,
      KARKALA TALUK,
      UDUPI DISTRICT-574122

19.   KUSUMA K
      AGED ABOUT 38 YEARS,
      W/O MADHU K R
      KEMPANNA KEMBODI POST,
      KOLAR TALUK AND DIST.

20.   SHASHIDHARA H C
      AGED ABOUT 32 YEARS,
      S/O CHOWDA SHETTY,
      HULLEGALA, MADAHALLI POST,
      MALAVALLI TALUK,
      MANDYA DISTRICT-571430

21.   BHOJARAJA H K
      AGED ABOUT 34 YEARS,
      S/O KRISHNAIAH H P,
      HAGALAVADI POST,
      GUBBI TALUK,
      TUMKUR DISTRICT-57222

22.   RAJASHEKAR H P
      AGED ABOUT 31 YEARS,
      S/O D S PURUSHOTHAM,
      SAMGAMESHWARE EXTN.,
      HASSAN-573201

23.   SHIVANNA
      AGED ABOUT 33 YEARS,
      S/O THIMMAPPA,
      KANCHIGANAHALLI,
      VADDANAHALLI POST,
      SIRA TALUK,
      TUMKUR DISTRICT-572125
                          39




24.   UMESHA N
      AGED ABOUT 33 YEARS,
      S/O NANJAPPA,
      VIVEKANANDA NAGAR,
      RAMANAGARA-562159

25.   VINODAKUMARA
      AGED ABOUT 35 YEARS,
      S/O DURGAPPA,
      MALLA ROAD,
      THYAGARTI VIA & POST,
      SAGARA TALUK,
      SHIMOGA DISTRICT-577431

26.   NARESH A
      AGED ABOUT 33 YEARS,
      S/O ANANDA,
      CHELUR CHEKKALMANDI,
      BAGEPALLI,
      CHIKKABALLAPUR DISTRICT-563124

27.   H T GAYATHRI
      AGED ABOUT 43 YEARS,
      W/O M MUNIRAJ,
      ISTHRU COLONY,
      SHAKALADEVANAPURA POST,
      DODDABALLAPUR TALUK,
      BANGALORE RURAL DISTRICT-561203

28.   LATHA N R
      AGED ABOUT 43 YEARS,
      W/O MUTTURAYAGOWDA M G,
      BASAVESHWARANAGAR,
      DODDABALLAPUR TOWN,
      BANGALORE RURAL DISTRICT-561203

29.   MANJULA C
      AGED ABOUT 42 YEARS,
      W/O CHANNAPPA,
      RAJANAKUKNTE PRASSIDI PARK DALE,
                           40




      PARIPURNA LAY-OUT,
      PHASE-II
      BANGALORE NORTH-560062

30.   SHALINI M N
      AGED ABOUT 33 YEARS,
      D/O NAGARAJU M V,
      1ST MAIN, OPP: DC HOUSE,
      VAPASANDRA,
      CHICKBALLAPUR TALUK AND DISTRICT-562102

31.   S N ANITHA
      AGED ABOUT 39 YEARS,
      W/O KONAPPA REDDY,
      JOUGPET, SHIDLAGATTA
      CHICKBALLAPUR DISTRICT-562105

32.   SHOBHA G
      AGED ABOUT 31 YEARS,
      W/O LAXMINARASIMHAIAH,
      KALLU PLAYA VILLAGE,
      HONNUDIKE POST,
      GULUR HOBLI, TUMKUR TALUK
      AND DISTRICT-572122

33.   PRABHAVATHI S C
      AGED ABOUT 46 YEARS,
      W/O B V SHIVAPPA,
      1ST CROSS, MALLAPALLI NEW EXTENSION,
      CHINTAMANI-563125
      CHICKBALLAPUR DISTRICT.

34.   VINUTHA C
      AGED ABOUT 41 YEARS,
      W/O PRASANNA D R NO.28,
      KRISHNAPPA LAYOUT,
      KAGGALIPURA,
      BANGALORE-560082
                             41




35.    SHEELA P
       AGED ABOUT 34 YEARS,
       D/O CHANDRU, NO.73,
       6TH CROSS, RUDRAPPA GARDEN,
       KASTHURBHA NAGAR,
       MYSORE ROAD,
       BANGALORE-560026

36.    MANJULA H R
       AGED ABOUT 33 YEARS,
       D/O RAMAIAH,
       HIREHALLI POST,
       URDIGERE HOBLI,
       TUMKUR TALUK AND DISTRICT-572168

37.    PUSHPALATHA G K
       AGED ABOUT 36 YEARS,
       W/O KUMARASWAMY H,
       HURALIHALLI,
       SARTHAVALLI POST,
       THIPTUR TALUK,
       TUMKUR DISTRICT.

38.    SANJU GANJI
       AGED ABOUT 31 YEARS,
       S/O NARAYAN,
       C/O MAHADEVA,
       NO.191, 19TH CROSS, 2ND MAIN,
       AGRAHARA LAYOUT,
       YELAHANKA POST,
       BANGALORE-560064
                                          ... PETITIONERS

(BY SRI. SRI HARI A.V., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575006
       REP BY ITS REGISTRAR
                             42




2.    UNIVERSITY GRANTS COMMISSION
      BAHADUR SAFAR MARG,
      NEW DELHI-110002
      REP BY ITS SECRETARY

3.    THE STATE OF KARNATAKA
      DEPARTMENT OF HIGHER EDUCATION (UNIVERSITY)
      M.S.BUILDING,
      BANGALORE-560001
      REP BY ITS PRINCIPAL SECRETARY

                                          ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT    RECORDS    FROM      THE   RESPONDENTS    AND
DIRECT THE R-1 TO ISSUE B.Ed., DEGREE CERTIFICATES TO
ALL   THE   PETITIONERS     AS     THEY   HAVE   ALREADY
COMPLETED/PASSED      THE   SAID   DEGREE   COURSES    BY
HOLDING CONVOCATION AT THE EARLIEST, AND ETC.


IN W.P.NO.32767/2019
BETWEEN:

1.    UMADEVI E
      AGED ABOUT 34 YEARS
      W/O YOGANARASIMHA B C
      R/AT BIDARAKERE VILLAGE,
      KYATHAGONDANAHALLI POST,
      MADHUGIRI TALUK
      TUMKUR DISTRICT-577132
                          43




2.   PAVITHRA M K
     AGED ABOUT 33 YEARS
     W/O H.M. MOHANA,
     R/AT NO.226/1, GAVIGOWDARA BEEDI,
     KYATHANAHALLI VILLAGE,
     PANDAVAPURA TALUK
     MANDYA DISTRICT

3.   SHILPA N
     AGED ABOUT 29 YEARS
     D/O NATHEGOWDA,
     R/AT 3RD CROSS, SIHINURU KOLA,
     MANDYA CITY,
     MANDYA TALUK-571401

4.   SHASHIKALA
     AGED ABOUT 29 YEARS
     D/O HONNEGOWDA,
     R/AT KEBBAKAVADI VILLAGE,
     LOKASARA POST,
     MANDYA DISTRICT AND TALUK-571403

5.   GANESHA K
     AGED ABOUT 27 YEARS
     D/O KEMPEGOWDA,
     R/AT KALLANAKUPPE VILLAGE,
     MARALAVADI HOBLI,
     KANAKAPURA TALUK
     RAMANAGARA DISTRICT

6.   RAMYA J
     AGED ABOUT 33 YEARS
     W/O HARISHA B K
     R/AT NO.123, SRI. RAGHAVENDRA NILAYA,
     RANGHANATHA BADAVANE,
     HAROHALLI-562112

7.   VANITHA S D
     AGED ABOUT 29 YEARS
     D/O DEVARAJU S D
     R/AT NO.319, SOMAGAHALLI VILLAGE,
     MANDYA DISTRICT AND TALUK-571403
                             44




8.    VARALAKSHMI T
      AGED ABOUT 31 YEARS
      W/O GURUPRASAD T B
      R/AT THOVINAKERE POST,
      KORATAGERE TALUK
      TUMKUR DISTRICT-572138

9.    ATHER MUBEEN
      AGED ABOUT 39 YEARS
      W/O MALAN BASHA,
      R/AT HARIJAN COLONY, 3RD WARD,
      KORATAGERE TOWN,
      KORATAGERE, TUMKUR,
      KARNATAKA-572129

10.   SANGAPPA HUNNUR
      AGED ABOUT 32 YEARS
      S/O SHURPALI POST,
      JAMAKHANDI TALUK
      BAGALKOT DISTRICT-587119

11.   HAREESHA M R
      AGED ABOUT 33 YEARS
      S/O RAJANNA,
      R/AT MUGENAHALLI, DODDAHEJJAJI POST,
      DODDABALLAPURA TALUK
      BANGALORE RURAL DISTRICT

12.   MOHANARAMU G
      AGED ABOUT 29 YEARS
      S/O GURULINGAPPA,
      R/AT KANCHIGANAHALLI,
      VADDANAHALLI POST,
      SIRA TALUK
      TUMKUR DISTRICT-572125

13.   HEMAVATHI G H
      AGED ABOUT 35 YEARS
      D/O HONNEGOWDA,
      R/AT B. SEEHALLI,
      BANNUR HOBLI,
                            45




      T.NARASIPURA TALUK
      MYSORE DISTRICT-571101

14.   NAVEEN KUMAR H P
      AGED ABOUT 37 YEARS
      S/O PASHUPATHY H S
      R/AT HULIKAL, KUDUR HOBLI,
      MAGADI TALUK
      RAMANAGAR DISTRICT-561101

15.   PUSHPAVATHI S
      AGED ABOUT 52 YEARS
      W/O THIPPESWAMY S
      R/AT NO.58, DURGA NILAYA,
      9TH CROSS, RAJGOPAL NAGAR,
      PEENYA 2ND STAGE,
      BANGALORE-560058

16.   LAXMI KULKARNI
      AGED ABOUT 37 YEARS
      D/O DIGAMBAR KULKARNI,
      C/O VANI V KULKARNI,
      R/AT NO.A-13, BSNL QUARTERS (A AND B)
      OPP CHINMAYA MISSION HOSPITAL,
      INDIRANAGAR 80 FEET ROAD,
      INDIRANAGAR,
      BANGALORE-560075

17.   N.B. SHIVARUDRAPPA
      AGED ABOUT 59 YEARS
      S/O LATE BASAVAIATH,
      R/AT NO.D4, 301, ASTRO ROSE WOOD REGENCY,
      SY.NO.59, KAIKONDRAHALLI,
      SARJAPURA MAIN ROAD,
      BANGALORE-560035

18.   SUMAIYA FATHIMA
      AGED ABOUT 32 YEARS
      R/AT EWS, 100, P.M.COLONY,
      N.R.MOHALLA,
      MYSORE-570 007
                            46




19.    GEETHA M E
       AGED ABOUT 35 YEARS
       W/O GIRISHA K P
       R/AT BYLAPPANAPALYA, MADAVARA POST,
       DASANAPURA HOBLI,
       BANGALORE-562162

20.    NANDEESHA A S
       AGED ABOUT 29 YEARS
       S/O SIMPREGOWDA V
       R/AT KEMBUTHAGERE POST,
       MALAVALLI TALUK
       MANDYA DISTRICT-571430

                                          ... PETITIONERS

(BY SRI. SRI HARI A.V., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITY)
       M.S.BUILDING,
       BANGALORE-560001
       REP BY ITS PRINCIPAL SECRETARY

                                         ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)
                            47




      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT    RECORDS   FROM      THE   RESPONDENTS   AND
DIRECT THE R-1 TO ISSUE P.G. DEGREE CERTIFICATES TO
ALL   THE   PETITIONERS,   AS     THEY   HAVE   ALREADY
COMPLETED/PASSED THEIR RESPECTIVE M.A., M.COM., &
LLM, CURSES BY HOLDING CONVOCATION AT THE EARLIEST,
IN TERMS OF GOVERNMENT ORDER DTD.05.03.2018 (VIDE
ANNX-C)., AND ETC.


IN W.P.NO.33066/2019
BETWEEN:

1.    RAJESHWARI C
      AGED ABOUT 37 YEARS
      D/O. LAKSHMIKUMARA,
      GARUDAGALLU VILLAGE,
      SASALU POST,
      SASALU HOBLI,
      DODDABALLAPURA TALUK

2.    YAMUNA B R
      AGED ABOUT 31 YEARS
      D/O. CHANNEGOWDA,
      # 101, AMARA NARAYANA BLOCK,
      KANAKAPURA,
      BEHIND KSRTC GARAGE,
      RAMANAGARA DISTRICT-562117

3.    NANDINI D M
      AGED ABOUT 35 YEARS
      W/O. KODANDARAMU,
      R/AT KASTURI KOPPALU DESHANI POST,
      ARASIKERE TALUK,
      HASSAN DIST
                            48




4.   THIRTHAKUMAR H K
     AGED ABOUT 25 YEARS
     S/O. KANTHEGOWDA,
     R/AT HOSAMANEHALLI,
     BENNUR DISTRICT,
     BELUR TALUK,
     HASSAN 573 115

5.   PADMA
     AGED ABOUT 27 YEARS
     W/O. P K LAKSHMINARAYANA,
     R/AT NO. U-36, 3RD CROSS,
     PIPE LINE, KRISHNAPPA BLOCK,
     MALLESHWARAM,
     BANGALORE 560003

6.   KUMARA M
     AGED ABOUT 34 YEARS
     S/O. MARIYANNA N,
     R/AT NO. 226/77,
     13TH MAIN, 2ND MAIN, 2ND CROSS,
     METRO LAYOUT,
     NAYANDANAHALLI,
     MYSORE ROAD,
     BANGALORE

7.   SOUJANYA C
     AGED ABOUT 27 YEARS
     D/O. CHANDRAPPA,
     R/AT NO. 4081,
     2ND CROSS,
     KUMARASWAMY LAYOUT,
     BENGALURU 560078


                                       ... PETITIONERS

(BY SMT. LAKSHMI SHREE., ADVOCATE)
                             49




AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITY)
       M.S.BUILDING, BANGALORE-560001
       REP BY ITS PRINCIPAL SECRETARY

                                          ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO DIRECT
THE R-1 TO ISSUE B.A., & B.COM, DEGREE CERTIFICATES TO
THE    PETITIONERS   WHO   HAVE   ALREADY   COMPLETED   /
PASSED    THE   SAID   DEGREE     COURSES   BY   HOLDING
CONVOCATION AT THE EARLIEST, AND ETC.


IN W.P.NO.35151/2019
BETWEEN:

1.     PARASHURAM RATHOD
       AGED ABOUT 38 YEARS,
       S/O GOPICHAND RATHODE
       C/O JAMEEL AHMED KHAN K
       1ST CROSS, KBN NAGAR, CHENNAGIRI
       DAVANAGERE DISTRICT-57213
                         50




2.   BORAIAH P
     AGED ABOUT 34 YEARS,
     S/O PAPAIAH H
     KORADI HALLI VILLAGE,
     CHELLAKERE TALUK,
     CHITHRADURGA DISTRICT
     PIN-577536

3.   RAVI F HUNAGAUND
     AGED ABOUT 32 YEARS,
     S/O PHAKEERAPPA HUNAGUND
     C/O K RAMASWAMY
     D/NO.2102,NEAR CNN PUBLIC SCHOOL
     C BLOCK
     MAHADEVAPURA
     MYSORE-570008

4.   AMARESH
     AGED ABOUT 34 YEARS,
     S/O IRAPPA WATAGAL
     RESIDENT OF KONDAHALLI,
     MOLAKALMUR TALUK
     CHITHRADURGA DISTRICT-577529

5.   HANUMANTHAPPA NAIK
     AGED ABOUT 35 YEARS,
     S/O NINGAPPA
     RESIDENT OF KONDAHALLI,
     MOLAKALMUR TALUK
     CHITHRADURGA DISTRICT-577529

6.   UMARAJ H
     AGED ABOUT 33 YEARS,
     D/O NISAR AHMAD,
     C/O RAMA KUTTI,
     KANIVE BASAVANA HALLI,
     MALAMBI POST
     SOMAWARPET TALUK
     KODAGU DISTRICT-571235
                           51




7.    AMARAPPA
      AGED ABOUT 34 YEARS,
      S/O NARAYANAPPA HOLARU
      GOLI HOLE POST,
      KUNDAPUR TALUK
      UDUPI DISTRICT-576214

8.    SHANKAR
      AGED ABOUT 35 YEARS,
      S/O PHAVARU
      HOLARU
      GOLI HOLE POST
      KUNDAPUR TALUK
      UDUPI DISTRICT-576214

9.    BHAVYA T R
      AGED ABOUT 33 YEARS,
      D/O RANGE GOWDA
      NEAR ANJANEYA TEMPLE,
      MARUTHI NAGAR,
      ARASIKERE TALUK
      HASSAN DISTRICT-573103

10.   NAYAKARA VENKATALAKSHMI
      AGED ABOUT 35 YEARS,
      D/O DODDAJEDAPPA
      NEAR ANJANEYA TEMPLE,
      MARUTHI NAGAR,
      ARASIKERE TALUK,
      HASSAN DISTRICT-573103

11.   VANAMALA M
      AGED ABOUT 33 YEARS,
      D/O NANAPPA D, SHIRAVLA VILLAGE
      KURU POST,
      SAGAR TALUK
      SHIMOGGA DISTRICT-577401
                          52




12.   PADMASHREE K L
      AGED ABOUT 32 YEARS,
      W/O GURUPRASAD C P
      D/NO.13, 3RD CROSS,
      MUNISHWARA NAGARA,
      OLD MANGAMMANA PALYA ROAD,
      BOMMANAHALLI POST
      BENGALURU-560068

13.   SHWETHA K
      AGED ABOUT 31 YEARS,
      W/O SHIVANNA K L
      NEAR SAMATHA BHAVAN,
      VENKATESHWARA NAGARA KADURU
      CHICKMAGALURU DISTRICT-577548

14.   KAVITHA D G
      AGED ABOUT 45 YEARS,
      W/O KALLAPPA
      KALLE LINGANA HALLI,
      SINGATAGERE POST,
      KADURU TALUK
      CHICKMAGALUR DISTRICT-577138

15.   NAGESHA M K
      AGED ABOUT 36 YEARS,
      S/O KENCHAPPA M
      C/O K/H MARANNA
      RESIDENT OF KONDAHALLI
      MOLAKALMUR TALUK
      CHITHRADURGA DISTRICT-577529

16.   SHANKARAPPA
      AGED ABOUT 32 YEARS,
      S/O VENKAPPA UPPAR
      C/O DHARMESH S S
      BENNUR POST,
      BELURU TALUK
      HASSAN DISTRICT-573115
                           53




17.   GANGARAJU V
      AGED ABOUT 32 YEARS,
      S/O VENKATARAVANAPPA
      C/O ASHWATHAIAH, NEAR POST OFFICE,
      PURAVARA PSOT ,ADHUGIRI TALUK
      TUMKUR DISTRICT-573175

18.   HANUMANTHAPPA K H
      AGED ABOUT 46 YEARS,
      S/O HANUMANTHAPPA D
      BARUVE RIPPONPET POST
      HOSANAGARA TALUK
      SHIMOGGA DISTRICT-577426

19.   SURESH D BIRADAR
      AGED ABOUT 32 YEARS,
      S/O BHIMANAGOWDA BIRADAR
      C/O ASHWATHAIAH NEAR POST OFFICE,
      PURAVARA POST,
      MADHUGIRI TALUK
      TUMKUR DISTRICT-573175

20.   RAMAPPA MALLAPPA SHEGAON
      AGED ABOUT 52 YEARS,
      C/O ASHWATHAIAH
      NEAR POST OFFICE,
      PURAVARA POST
      MADHUGIRI TALUK
      TUMKUR DISTRICT-573175

21.   SHAKIRA BANU
      AGED ABOUT 37 YEARS,
      W/O JAVED SAAB ANGADI
      C/O JALEEL AHMED JAMADAR
      NEW INTERNATIONAL AIRPORT ROAD,
      VIDYANAGAR CROSS,
      NEAR UTHANAHALLI,
      RAZAK SAAB PALLI
      BANGALORE NORTH-562149
                           54




22.   MAHADEV SAMBAJI
      AGED ABOUT 36 YEARS,
      S/O YELLAPPA
      C/O SURENDRA
      MAHAGANPATHI NILAYA
      VANDASE POST,
      KUNDAPUR TALUK
      UDUPI DISTRICT-576233

23.   CHAITHRA H T
      AGED ABOUT 32 YEARS,
      D/O HIRIYAPPA, PAVAMANDI POST
      SORABA TALUK
      SHIMOGGA DISTRICT-577429

24.   SURENDRA
      AGED ABOUT 32 YEARS,
      S/O ANNAIAH POOJARI
      C/O SURENDRA MAHAGANAPATHI NILAYA,
      VANDASE POST, KUNDAPUR TALUK
      UDUPI DISTRICT-576223

25.   SANDEEPA
      AGED ABOUT 32 YEARS,
      S/O MARLA DEVADIGA
      HAKLADI MANE,
      CHOWLIGUDDE,
      HARANJALU POST AND VILLAGE
      BYNDOOR TALUK,
      UDUPI DISTRICT-576219

26.   MAHESH KUMAR
      AGED ABOUT 31 YEARS,
      S/O RAMAKRISHNE GOWDA
      SHINDA BHOGANA HALLI
      KANIVE KOPPALU POST
      PANDAVAPUA TALUK
      MANDYA DISTRICT-571455
                           55




27.   SANTHOSH POOJARI
      AGED ABOUT 32 YEARS,
      S/O KRISHNA POOJARI
      HOLARU, GOLI HOLE POST,
      KUNDAPUR TALUK
      UDUPI DISTRICT-576214

28.   YENKAJJA V
      AGED ABOUT 37 YEARS,
      S/O YANKATESHA
      C/O MAHADEVA 181/19, 2ND MAIN,
      AGRAHARA LAYOUT,
      YELAHANKA POST,
      BENGALURU-583239

29.   SANNA HANUMANTHAPPA D
      AGED ABOUT 36 YEARS,
      S/O PRASANNA D
      C/O RAMA KUTTY KANIVE BASAVANA HALLI
      MALAMBI POST, SOMAWARPET TALUK
      KODAGU DISTRICT-571235

30.   CHANDRASHEKARA S
      AGED ABOUT 35 YEARS,
      S/O SIDDAIAH, D/NO.200
      HANCHYA POST
      MYSORE TALUK & DISTRICT-570019

31.   GALIB SIKLAGAR
      AGED ABOUT 41 YEARS,
      S/O ABDUL GANI
      C/O JAMEEL AHMED K, 1ST CROSS,
      KGN NAGAR, CHENNAGIRI
      DAVANGERE DISTRICT-577213

32.   MOHAMMAD ISMAIL
      AGED ABOUT 38 YEARS,
      S/O MAULA SAHIB
      C/O KHALEEL AHMED, 2ND CROSS,
      KGN NAGAR, CHENNAGIRI
      DAVANAGERE DISTRICT-577213
                            56




33.   SHWETHA S A
      AGED ABOUT 33 YEARS,
      W/O MALLIKARJUNA B B
      NO.1362/52, 6TH CROSS,
      2ND MAIN,
      VIJAYANAGAR BADAVANE
      NEAR KONDAJJI ROAD,
      DAVANAGERE-577006

34.   USHARANI BAVI
      AGED ABOUT 33 YEARS,
      W/O JAGADEESHA GOUDA H B
      C/O MALLIKARJUNA B B
      NO.1362/52, 6TH CROSS, 2ND MAIN,
      VIJAYANAGARA BADAVANE,
      NEAR KONDAJJI ROAD,
      DAVANEGERE-577006

35.   SUMA B M
      AGED ABOUT 33 YEARS,
      W/O UMESHA S H SOLLAPURA
      AJJAMPURA TALUK
      CHICKMAGALUR DITRICT-577550

36.   HEMA B
      AGED ABOUT 34 YEARS,
      W/O KALLESHAPPA H P
      HYARALAGHATTA
      SINGATAGERE POST,
      KADURU TALUK
      CHICKMAGALUR DITRICT-577138

37.   CHANNABASAVANNA M
      AGED ABOUT 32 YEARS,
      S/O MAHADEAVAPPA M N
      MODUR POST,
      HUNSUR TALUK
      MYSORE DISTRICT-571134
                           57




38.   MANJOOR PASHA
      AGED ABOUT 32 YEARS,
      S/O RAJA HUSEN MANGALURU
      C/O MAHADEAVAPPA M N
      MODUR POST,
      HUNSUR TALUK
      MYSORE DISTRICT-571134

39.   CHANDRAKANTH Y HOSAMANI
      AGED ABOUT 50 YEARS,
      S/O YAMUNAPPA
      C/O JALEEL AHMED JAMADAR
      NEW INTERNATIONAL AIRPORT ROAD,
      VIDYANAGAR CROSS
      NEAR UTHANAHALI,
      RAZAK SAAB PALLI,
      BANGALORE NORTH-562149

40.   VINAY KUMAR POOJAR
      AGED ABOUT 30 YEARS,
      S/O BHEEMAPPA POOJAR
      C/O JALEEL AHMED JAMADAR
      NEW INTERNATIONAL AIRPORT ROAD,
      VIDYANAGAR CROSS
      NEAR UTHANAHALLI
      RAZAK SAAB PALLI
      BANGALORE NORTH-562149

41.   NAGARATHNA V
      AGED ABOUT 27 YEARS,
      D/O VENKATESHAPPA V
      C/O MAHADEVA
      181/19, 2ND MAIN, AGRAHARA LAYOUT
      YELAHANKA POST,
      BENGALURU-583239
                             58




42.    K S SUVARNA
       MAJOR IN AGE,
       W/O PAPI GOWDA
       R/@ NO.2399, 4TH CROSS,
       GANDHINAGAR,
       MANDYA-571401
                                          ... PETITIONERS

(BY SRI. SRI HARI A.V., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITY)
       M.S.BUILDING,
       BANGALORE-560001
       REP BY ITS PRINCIPAL SECRETARY

                                         ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT RECORDS FROM THE RESPONDENTS AND DIRECT
THE R-1 TO ISSUE B.ED/B.ED [SPECIAL], M.A. B.A., DEGREE
CERTIFICATES TO ALL THE PETITIONERS AS THEY HAVE
                          59




ALREADY COMPLETED/PASSED THE SAID DEGREE COURSES
BY HOLDING CONVOCATION AT THE EARLIEST, AND ETC.


IN W.P.NO.35193/2019

BETWEEN:

1.   SHANTHAYYA HIREMATH
     AGED ABOUT 32 YEARS
     S/O AMARAYYA HIREMATH, HOLURU
     GOLIHOLE POST,
     KUNDAPUR TALUK
     UDUPI DISTRICT - 576214

2.   SANGAMESH NADAGUNDI
     AGED ABOTU 35 YEARS
     C/O UMESH D JUDDAD
     NO 80, 5TH CROSS,
     BAIRAVESHWARA NILAYA, PIPELINE,
     MALLESHWARAM
     BANGALORE - 560003

3.   NAGAPPA HALLI
     AGED ABOUT 35 YEARS,
     S/O SHIVAPPA
     C/O HALESH RAJUR 94/3,
     NARASIMHA MURTHY BUILDING
     JARAGANAHALLI
     J P NAGAR, 6TH PHASE,
     KANAKAPURA MAIN ROAD,
     BENGALURU - 560078

4.   GAVISIDDARAJU
     AGED ABOUT 35 YEARS
     S/O HANUMA REDDY
     C/O HALESH RAJUR, 94/3,
     NARASIMHA MURTHY BUILDING
     JARAGANAHALI, J P NAGAR, 6TH PHASE
     KANAKAPURA MAIN ROAD,
     BANGALORE - 560078
                          60




5.   GAYATHRI G V
     AGED ABOUT 33 YEARS
     D/O VENKATARAMANAPPA
     GANAPATHI HALLI, DEVANURU POST
     KADAVURU TALUK
     CHICKAMAGALUR DISTRICT - 577175

6.   NANDINI
     AGED ABOUT 34 YEARS
     D/O MALLIKARJUN
     C/O DR SHIVAYOGI SALAGAR,
     GURU CLINIC, NANDI HILLS MAIN ROAD,
     KODAGURKI VILLAGE, DIDLUR POST,
     DEVANAHALLI TALUK
     BANGALORE RURAL DISTRICT - 562164

7.   SHANTHAKUMARI
     AGED ABOUT 34 YEARS
     D/O PRABHULINGASWAMY
     C/O DR SHIVAYOGI SALAGAR
     GURU CLINIC, NANDI HILLS MAIN ROAD,
     KODAGURKI VILLAGE, DIDLUR POST,
     DEVANAHALLI TALUK
     BANGALORE RURAL DISTRICT - 562164

8.   RANGANATH B K
     AGED ABOUT 40 YEARS
     S/O KRUSHNA SHETTY, BILEKALLU
     JYOTHI NAGAR POST,
     CHICKMAGALUR
     TALUK & DISTRICT - 577102

9.   LOKESHA H K
     AGED ABOUT 37 YEARS
     S/O KAMBAIAH H N
     HARISAMUDRA VILALE,
     YAGATI POST,
     KADURU TALUK
     CHICKMAGALUR DISTRICT - 577140
                           61




10.   ANIL KUMAR K R
      AGED ABOUT 31 YEARS
      S/O RAMAKUTTY K A
      KANIVE BASAVANA HALLI
      MALAMBI POST,
      SOMAWARPET TALUK
      KODAGU DISTRICT - 571235

11.   GANGADHARA R
      AGED ABOUT 38 YEARS
      S/O RAMAKRISHNAPPA S G
      V SIDDARHALLI, BILUVILA PSOT,
      KADURU TALUK, CHICKAMAGALURU
      DISTRICT - 577140

12.   BHAGYA JYOTHI K S
      AGED ABOUT 38 YEARS
      W/O GANGA SHETTY
      NANJAPPA GOWDA BUILDING
      KOPPA ROAD, NEAR PETROL BUNK
      BALEHONNURU
      NARASIMHA RAJAPURA TALUK
      CHICKMAGALUR DISTRICT - 577112

13.   SRINIVASA H N
      AGED ABOUT 32 YEARS
      S/O NAGARAJU
      HARHARAPURA VILLAGE AND POST
      K R PET TALUK
      MANDYA DISTRICT - 571605

14.   SANTHOSH NAIK
      AGED ABOUT 32 YEARS
      S/O JANARDHANA G NAIOK
      C/O NAGARAJU,
      HARHARAPURA VILLAGE AND POST,
      K R PET TALUK
      MANDYA DISTRICT - 571605
                             62




15.   DINESH PATGAR
      AGED ABOUT 35 YEARS
      S/O MAHADEV PATGAR
      C/O K K SIDDAIAH
      NO 34, 4TH B CROSS,
      VINAYAKA NAGAR
      KAMAKSHI PALYA
      BANGALORE - 79

16.   MALLESHI DHULAMMANVAR
      AGED ABOUT 34 YEARS
      S/O THIPPANNA DHULAMMANAVAR
      C/O K K SIDDAIAH
      NO 34, 4TH B CROSS,
      VINAYAKA NAGAR
      KAMAKSHI PALYA
      BENGALURU - 79

17.   JYOTHI M
      AGED ABOUT 34 YEARS
      D/O SHEENAPPA NAIK
      LAXMI NIVASA
      MANGALAPPADAVU VEERAKAMBA
      DAKSHINA KANNADA - 574243

18.   NAGARAJA L
      AGED ABOUT 31 YEARS
      S/O LOKAPPA, GAVATOOR,
      RIPPONPET POST,
      HOSANAGARA TALUK
      SHIMOGGA DISTRICT - 577426

19.   JAITHUNABI LAXMEESHWAR
      AGED ABOUT 33 YEARS
      D/O ABDUL SAAB LAXMEESHWAR
      C/O BIBI JAAN
      NO 10-86/2 3RD CROSS, 3RD MAIN
      KTG NAGARA DAVANAGERE- 577213
                           63




20.   IRANNA GOUDAR
      AGED ABOUT 38 YEARS
      S/O SHEKARAPPA GOUDAR,
      C/O BIBI JAAN
      NO 10-86/2, 3RD CROSS, 3RD MAIN,
      KTG NAGARA, DAVANAGERE - 577213

21.   MURUGESH BALUR
      AGED AOUT 31 YEARS
      S/O NIGNAPPA BALUR
      C/O JALEEL AHMAD JAANDAR
      NEW INTERNATIONAL AIRPORT ROAD,
      VIDYANAGARA CROSS,
      NEAR UTHANAHLLI,
      RAZAK SAAB PALLI
      BANGALORE NORTH - 562149

22.   ASHOK KUMAR
      AGED ABOUT 34 YEARS
      S/O BASAVANNA GOUD PATIL
      C/O GANESHA K.T,
      KALLESHWARA SAMUDAYA BHAVANA RAOD,
      HOLE SIRIGERE,
      HARIHARA TALUK
      DAVANAGERE DISTRICT - 577516

23.   PRAKASHA L
      AGED ABOUT 36 YEARS
      S/O LOKESHAPPA H, MUDIGERE POST,
      AJJAMPUR TALUK
      CHICKAMAGALUR DISTRICT - 577550

24.   PANDARINATH
      AGED ABOUT 37 YEARS
      S/O IRAPPA
      C/O DHARMESH S S
      BENNUR POST,
      BELUR TALUK
      HASSAN DISTRICT - 573115
                            64




25.   JAMEEL AHMED K
      AGED ABOUT 37 YEARS
      S/O KHALEEL AHMED, 1ST CROSS,
      KGN NAGARA, CHENNAGIRI
      DAVANGERE DISTRICT - 577213

26.   REKHA T R
      AGED ABOUT 40 YEARS
      W/O KALLESHAPPA Y, GHPS
      MARABANA HALLI, CHENNAGIRI TALUK
      DAVANGERE - 577551

27.   CHANDRAMMA C
      AGED ABOUT 39 YEARS
      W/O RAJU S
      IUDP LAYOUT, 9TH CROSS,
      CHITRADURGA - 577501

28.   GANESHA K T
      AGED ABOUT 33 YEARS
      S/O KANAKAPPA
      KALLESHWARA SAMUDAYA BHAVANA ROAD,
      HOLE SIRIGERE
      HARIHARA TALUK
      DAVANAGERE DISTRICT - 577516

29.   BHARATESH HANASI
      AGED ABOUT 38 YEARS
      S/O SHANTHAPPA HANASI
      C/O GANESHA K T KALLESHWARA
      SAMUDAYA BHAVANA ROAD,
      HOLE SIRIGERE
      HARIHARA TALUK
      DAVANAGERE DISTRICT - 577516

30.   SHARADAMMA S
      AGED ABOUT 30 YEARS
      W/O RAMESH D
      KAREKALAHATTI, SIRA
      TUMKUR DISTRICT - 572137
                           65




31.   DAYANANDA PATGAR
      AGED ABOUT 32 YEARS
      S/O NARAYANA
      C/O VENKARAMAN PATAGAR
      NO 136, 16TH MAIN ROAD,
      2ND CROSS, J C NAGAR,
      KURUBARA HALLI
      BANGALORE - 560086

32.   MANU G M
      AGED ABOUT 32 YEARS
      S/O MALLEGOUDA,
      GALIHALLI,
      KALASAPURA,
      CHICKAMAGALUR DISTRICT - 577146

33.   CHITHRA N B
      AGED ABOUT 31 YEARS
      D/O BANGARAPPA.N,
      YELAKUNDI VILLAGE
      SHUNTIKOPPA PSOT,
      SAGAR TALUK
      SHIMOGGA DISTRICT - 577401

34.   NETHRAVATHI G
      AGED ABOUT 26 YARS
      D/O GIRISH
      MANANGI THANDA, MANANGI POST,
      SHIRA TALUK
      TUMKUR DISTRICT

35.   NAITHRA P P
      AGED ABOUT 26 YEARS
      D/O POONACHA P S
      KIRUGOOR VILLAGE AND POST,
      VIRAJPET KODAGU - 571216

36.   KALLINATH MADHAVANNAVAR
      AGED ABOUT 51 YEARS
      S/O DEVENDRAPPA MADHAVANNAVAR
      OFFICE OF DEPUTY DIRECTOR OF
      HORTICULTURE (Z P)
                            66




       BENGALURU URBAN DISTRICT
       BEHIND TENNIS STADIUM
       CUBBON PARK
       BENGALURU - 560001
                                          ... PETITIONERS

(BY SRI. SRI HARI A.V., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE -575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,.
       NEW DELHI - 110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
       M S BUILDINGS
       BENGALURU - 560001
       REP BY ITS PRINCIPAL SECRETARY


                                         ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT     RECORDS   FROM     THE   RESPONDENTS    AND
DIRECT THE R-1 TO ISSUE B.ED., M.A., B.A., DEGREE
CERTIFICATES TO ALL THE PETITIONERS AS THEY HAVE
                            67




ALREADY COMPLETED/PASSED THE SAID DEGREE COURSES
BY HOLDING CONVOCATION AT THE EARLIEST, AND ETC.


IN W.P.NO.35230/2019
BETWEEN:

DEEPA RAMAPPA SHET
AGED ABOUT 39 YEARS,
W/O. DINESH,
C/O. ASHOK U NEELAVAR,
NO.13, 13TH CROSS, 4TH MAIN,
NEAR VAKKALIGARA HOSTEL,
VIDYARANYAPURAM,
MYSORE-570 003.
                                         ... PETITIONER

(BY SRI. SRI HARI A.V., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE -575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG
       NEW DELHI - 110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
       M S BUILDINGS
       BENGALURU - 560001
       REP BY ITS PRINCIPAL SECRETARY

4.     DEPARTMENT OF COLLEGIATE EDUCATION
       GOVERNMENT OF KARNATAKA,
       PALACE ROAD,
       BANGALORE-560 001,
       REP. BY ITS DIRECTOR.
                             68




5.    KARNATAKA EXAMINATION AUTHORITY
      18TH CROSS, SAMPIGE ROAD,
      MALLESHWARAM,
      BANGALORE-560 012,
      REP. BY ITS EXECUTIVE DIRECTOR.

                                        ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT RECORDS FROM THE RESPONDENTS AND DIRECT
THE   R-1   TO   ISSUE   DEGREE   CERTIFICATES   TO   THE
PETITIONER, AS SHE HAS ALREADY COMPLETED/PASSED HER
M.Ed., DEGREE COURSE BY HOLDING CONVOCATION AT THE
EARLIEST, AND ETC.


IN W.P.NO.36727/2019
BETWEEN:

1.    SUMITHRA M
      AGED ABOUT 34 YEARS,
      D/O KENCHAPPA M
      C/O MANJU MT DIDAGURU (V)
      HARALAHALLI POST HONNALLI TALUK
      DAVANAGERE(D)-577230

2.    SANTHOSH P D
      AGED ABOUT 31 YEARS,
      S/O DHARMARAJ P S
      R/@ DODDAPATTANAGERE (P) (V),
      KADUR (T), CHICKMAGALUR (D)
      KARNATAKA-577548
                           69




3.   SHRIKANT BETAGERI
     AGED ABOUT 33 YEARS,
     S/O BASAPPA
     R/@ DODDAPATTANAGERE (P) (V),
     KADUR (T), CHICKMAGALUR (D)
     KARNATAKA-577548

4.   RAJA M H
     AGED ABOUT 31 YEARS,
     S/O HALAPPA R/@ INDIRA BADAVANE
     KONDAJJI (P)
     HARIHARA (T)
     DAVANAGERE-577589

5.   SAVITRI SANNAYYANAGOUDRA
     AGED ABOUT 40 YEARS,
     W/O M NAGARAJAPPA
     SARATHI (P)
     HARIHARA (T)
     DAVANAGERE-577589

6.   MANJU M T
     AGED ABOUT 31 YEARS,
     S/O THIPPANNA M B
     R/@ DIDAGURU (V),
     HARALAHALLI (P), HONNALLI (T)
     DAVANAGERE (D)-577230

7.   PREETHI N B
     AGED ABOUT 31 YEARS,
     W/O MANJU M T
     R/@ DIDAGURU (V), HARALAHALLI (P)
     HONNALLI (T)
     DAVANAGERE (D)-577230

8.   MANSOOR B
     AGED ABOUT 31 YEARS,
     S/O MAKTHUMSAB B
     R/@ 5TH WARD, ISLAMPET
     HOOVINADAGALI
     BELLARY-583129
                           70




9.    NETRAVATI NAIK
      AGED ABOUT 31 YEARS,
      W/O MAHESH NAIK
      R/@ NO.29, KADNIR
      HONNAVAR (T)
      UTTAR KANNADA (DIST)-581338

10.   SURESHA B
      AGED ABOUT 33 YEARS,
      S/O BASAVAIAH
      R/@ ESHWARA GOWDANAHALLI
      THAYUR POST,
      NANJANGUD TQ
      MYSORE DIST-571124

11.   SHIVAPRASAD
      AGED ABOUT 37 YEARS
      S/O NARAYAN
      C/O MANJU M T
      R/@ DIDAGURU (V), HARALAHALLI (P)
      HONNALLI (T) DAVANAGERE (D)-577230

12.   SHAIK USMAN
      AGED ABOUT 31 YEARS,
      S/O RIYAZ AHAMED
      R/@ KANURU ASHRAYA BADAVANE
      SHIKARIPURA (TQ)
      SHIMOGA DIST-577427

13.   PRADEEP KURAGUND
      AGED ABOUT 31 YEARS,
      S/O KURUVATTEPPA
      C/O PUTTASWAMY H R
      R/@ HOSSAPATTANA
      HONNAVALLY POST,
      TIPTUR TALUK
      TUMKUR DIST-572217

14.   PUTTASWAMY H R
      AGED ABOUT 35 YEARS,
      S/O RAMANNA
                              71




       R/@ HOSSAPATTANA
       HONNAVALLY POST,
       TIPTUR TALUK
       TUMKUR DIST-572217

15.    T JAGADEESHA
       AGED ABOUT 33 YEARS
       S/O DEVAPPA
       C/O PUTTASWAMY H R
       R/@ HOSSAPATTANA
       HONNAVALLY POST,
       TIPTUR TALUK
       TUMKUR DIST-572217

16.    RAVI T BHAJANTRI
       AGED ABOUT 34 YEARS,
       S/O THIRAKAPPA
       C/O PUTTASWAMY H R
       R/@ HOSSAPATTANA
       HONNAVALLY POST,
       TIPTUR TALUK
       TUMKUR DIST-572217
                                         ... PETITIONERS

(BY SRI. SRI HARI A.V., ADVOCATE)


AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE -575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG
       NEW DELHI - 110002
       REP BY ITS SECRETARY
                           72




3.   THE STATE OF KARNATAKA
     DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
     M S BUILDING
     BENGALURU - 560001
     REP BY ITS PRINCIPAL SECRETARY

                                        ... RESPONDENTS

(BY SRI. M.P. SRIKANTH, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
THE RELEVANT RECORDS FROM THE RESPONDENTS, DIRECT
THE R-1 TO ISSUE B.ED. DEGREE CERTIFICATES TO ALL THE
PETITIONERS AS THEY HAVE ALREADY COMPLETED / PASSED
THE SAID DEGREE COURSES BY HOLDING CONVOCATION AT
THE EARLIEST, AND ETC.


IN W.P.NO.36743/2019
BETWEEN:

1.   CHOWDAPPA K V
     AGED ABOUT 32 YEARS,
     S/O.LATE.VENKATESHAPPA,
     R/@ B.G.HATTI, MINI VIDHASOUDHA,
     ARASIKERE TALUK,
     HASSAN DISTRICT.

2.   RANJINI B L
     AGED ABOUT 32 YEAS,
     D/O.LOKESHRAO M.N.
     R/@ PETE BIDI, BELAGURU POST,
     HOSADURGA TALUK,
     CHITRADURGA DISTRICT.
                         73




3.   NAGARAJ B
     AGED ABOUT 34 YEARS,
     S/O.JAYAKUMAR K.M.,
     R/@ N.H.SO., BAPUJINAGAR,
     1ST MAIN, 1ST CROSS,
     BYRESHWARANILAYA,
     BEHIND BAPUJI SCHOOL,
     PILLEKERANAHALLI POST,
     CHITRADURGA TALUK & DISTRICT.

4.   SIDDARAMAPPA HADIMANI
     AGED ABOUT 38 YEARS
     S/O.SHIVANANDA,
     C/O.SHANKAR SUM. ALLAPURA,
     SHIVANAPALYA, KENGERI UPANAGARA,
     BENGALURU.

5.   YELLAPPA GOVANNAVAR
     AGED ABOUT 32 YEARS
     S/O.HANUMANTHAPAP,
     C/O.RUDRAMUNIYAPAP,
     R/@134, HEMMIGEPURA,
     CHUDENAPRUA POST,
     KENGERI HOBLI, BANGALORE SOUTH,
     BANGALORE-560060

6.   BASAVARAJ
     AGED ABOUT 36 YEARS,
     S/O.KRISHNAPPA,
     C/O.SIDDARAMANAN MOOLEMANE,
     MAYAGONDANAHALLI, RANTAVALALU POST,
     MADHUGIRI TALUK,
     TUMKUR-572132.

7.   MASHAK SAB
     AGED ABOUT 37 YEARS,
     S/O.MODINSAB,
     C/O.KRISHNA KUMAR RATHOD,
     R/@ NO.5097,
     NEAR NAGARESHWAR TEMPLE,
     BRAHMIN'S STREET,
                            74




      YEALHANKA OLD TOWN,
      BANGALORE-560064.

8.    AMBARESH
      AGED ABOUT 32 YEARS,
      S/O.BHIMARAYA,
      C/O.BASAVARAJ B.M,
      PLOT NO.C0408, C.BLOCK,
      2ND WING, KHB PLATINUM,
      SHIRKE CIRCLE, KENGERI SATELLITE TOWN,
      BANGALORE-560060.

9.    JAYASHREE BHANGI
      AGED ABOUT 30 YEARS
      C/O.DILEEP KUMAR,
      R/@ HIREGOUJA POST,
      CHIKKAMAGALURU TALUK & DISTRICT 577168.

10.   BASAVANNEYYA HIREMATH
      AGED ABOUT 32 YEARS,
      R/@ NO.841, 27TH MAIN ROAD,
      BTM 2ND STAGE,
      KUVEMPU NAGARA STATE 2,
      BANGALORE-560076.

11.   PUSHPAVATHI G
      AGED ABOUT 32 YEARS,
      D/O.GUTHYAPAP,
      R/@ NO.43, THIMMAPURA,
      SORAB TALUK, ANAVATTI,
      SHIVAMOGGA DISTRICT 577413.

12.   KAIVALYA K G
      AGED ABOUT 53 YEARS,
      W/O.Y.H.SANKANAL,
      R/@ NO.43, 5TH MAIN, 6TH CROSS,
      MALLESHAPALYA,
      BANGALORE-560075.

13.   SHARANAPPA
      AGED AJBOUT 39 YEARS,
      S/O IRAGANTHI,
                            75




       C/O.SHIVARAJ TANGADAGI,
       DOLLARS COLONY, BANGALORE.

14.    MANJUNATH
       AGED ABOUT 39 YEARS,
       S/O SAMAPANGAMMA,
       R/@ BALLAV (V) & (P)
       MULBAGAL(T)
       KOLAR (D) 563131.

15.    VIJAYALAKSHMI M
       AGED ABOUT 30 YEARS,
       W/O.B.SHASHI KUMAR,
       R/@ NO.808, 2ND CROSS,
       SAHUKAR CHANNAIAH ROAD,
       JANATANAGAR,
       MYSORE 57-0009.

16.    BHEEMAPPA NADAVINAMANI
       AGED ABOUT 42 YEARS
       S/O BASAPPA,
       C/O SHIVARAJ TANGADAGI,
       DOLLARS COLONY,
       BANGALORE.
                                         ... PETITIONERS

(BY SRI. SRI HARI A.V., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE -575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG
       NEW DELHI - 110002
       REP BY ITS SECRETARY
                             76




3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
       M S BUILDING
       BENGALURU - 560001
       REP BY ITS PRINCIPAL SECRETARY

                                         ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
THE RELEVANT RECORDS FROM THE RESPONDENTS, AND
DIRECT THE R-1 TO ISSUE P.G. DEGREE CERTIFICATES TO
ALL    THE   PETITIONERS,   AS    THEY   HAVE     ALREADY
COMPLETED/PASSED THEIR RESPECTIVE B.A., M.A B.ED.
B.ED    SPECIAL   AND   M.ED.,   COURSES   BY     HOLDING
CONVOCATION AT THE EARLIEST IN TERMS OF GOVERNMENT
ORDER DATED:05.03.2018 (VIDE ANNEXURE-C) AND ETC.


IN W.P.NO.41143/2019
BETWEEN:

1.     SONNAPPA M V
       AGED ABOUT 42 YEARS
       S/O VENKATAREDDY
       R/@ MARENAHALLI VILLAGE
       HOLUR POST,
       KOLAR TALUK & DISTRICT 563 126.

2.     SHARADA R
       AGED ABOUT 39 YEARS
       D/O RAMAPPA V
       R/@ MARIPALLI VILLAGE
       KASATTIPALLI POST., SRINIVASAPURA TALUK,
                               77




       KOLAR DISTRICT 563 135.

3.     HUSNA
       AGED ABOUT 27 YEARS
       D/O LATE SAMIULLA KHAN
       R/@ NO.195, 1ST CROSS, GUTTAL ROAD,
       MARUTINAGAR, MANDYA 571403.
                                         ... PETITIONERS

(BY SMT. ANASUYA DEVI K.S., ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI
       MYSORE -575006
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG
       NEW DELHI - 110002
       REP BY ITS SECRETARY

3.     THE STATE OF KARNATAKA
       DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES)
       M S BUILDING
       BENGALURU - 560001
       REP BY ITS PRINCIPAL SECRETARY

                                             ... RESPONDENTS

(BY SRI. RAJENDRA KUMAR SUNGAY, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

       THIS WRIT PETITION IS FILED UNDER ARTICLES 226 &
227 OF THE CONSTITUTION OF INDIA PRAYING TO CALL FOR
RELEVANT     RECORDS    FROM       THE    RESPONDENTS   AND
DIRECT THE R-1 TO ISSUE DEGREE CERTIFICATES TO ALL
THE      PETITIONERS,    AS        THEY     HAVE    ALREADY
                          78




COMPLETED/PASSED THEIR RESPECTIVE B.A., AND B.ED.,
COURSES BY HOLDING CONVOCATION AT THE EARLIEST, IN
TERMS OF GOVERNMENT ORDER DATED 05.03.2018 (VIDE
ANNX-C) AND ETC.


IN W.P.NO.50044/2019
BETWEEN:

1.   P KUSHALAPPA
     S/O. KORAGAPPA SHETTY,
     AGED ABOUT 42 YEARS,
     R/AT 3-93,
     PUCHEGUTHU HOUSE,
     VITTAL, BANTWAL,
     DAKSHINA KANNADA-574 243.

2.   MAHADEVASWAMY B
     S/O. BELLA SHETTY,
     AGED ABOUT 27 YEARS,,
     R/AT UPPARA STREET,
     GUNDLUPETE TALUK,
     BELACHALAVADI,
     CHAMARAJANAGAR-571 109.

3.   DAYANANDA
     S/O. GOPAL MOOLYA,
     AGED ABOUT 30 YEARS,
     R/AT NO. 1-108, BEDRALA-NEKKARE HOUSE,
     CHIKKAMUDNOOR POST AND VILLAGE,
     PUTHER, D.K.-574 203.

4.   SOMSHEKARAGOWDA M. C.
     S/O. CHIKKEGOWDA,
     AGED ABOUT 41 YEARS,
     R/AT MADAPURA VILLAGE AND POST,
     KIKKERI HOBLI,
     KRISHNARAJAPET TALUK,
     MANDYA,
     KARNATAKA-571 423.
                            79




5.     SHANKARA. G
       S/O. GOVINDA,
       AGED ABOUT 24 YEARS,
       R/AT NO. 77, P.S.S.K. FACTORY,
       PANDAVAPURA TALUK,
       BEHIND PANDAVAPURA RAILWAY STATION,
       KENNALU, PANDAVAPURA P.S.,
       MANDYA,
       KARNATKAKA-571 434.

6.     GANGALEELA. H. T.
       AGED ABOUT 35 YEARS,
       W/O. RENUKA. K.S.,
       R/AT HALKURIKE,
       TIPTUR TALUK,
       TUMKUR DISTRICT,
       PIN-572 201.

7.     SUVARNA HEGDE
       AGED ABOUT 32 YEARS
       S/O. NARASIMHA HEGDE,
       BULAPPA MAMLEDESAI,
       VIRAKTAMATH STREET,
       DESAI ONI, SHIGGON-581 205,
       HAVERI.

                                         ... PETITIONERS

(BY SMT. KUMARI.M, ADVOCATE)

AND:

1.     KARNATAKA STATE OPEN UNIVERSITY
       MUKTHAGANGOTHRI,
       MYSORE-575 006,
       REP BY ITS REGISTRAR

2.     UNIVERSITY GRANTS COMMISSION
       BAHADUR SAFAR MARG,
       NEW DELHI-110 002.
       REP BY ITS SECRETARY
                               80




3.    THE STATE OF KARNATAKA
      DEPARTMENT OF HIGHER EDUCATION (UNIVERSITIES),
      M.S. BUILDING,
      BANGALORE-560 001,
      REP BY ITS PRINCIPAL SECRETARY.
                                      ... RESPONDENTS

(BY SRI. M.P. SRIKANTH, ADVOCATE FOR R1;
    SRI. SHOWRI H.R., ADVOCATE FOR R2;
    SRI. B.V. KRISHNA, AGA FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226

AND 227 OF THE CONSTITUTION OF INDIA PRAYING TO

DIRECT THE R-1 TO ISSUE P.G.DEGREE CERTIFICATES TO

ALL   THE     PETITIONERS,    AS   THEY     HAVE    ALREADY

COMPLETED/PASSED THEIR RESPECTIVE B.COM, B.A., B.ED,

AND B.ED., (SPECIAL) COURSES BY HOLDING CONVOCATION

AT THE EARLIEST, IN TERMS OF GOVERNMENT ORDER DATED

05.03.2018 (VIDE ANNX-C), AND ETC.



      THESE    WRIT   PETITIONS    HAVING    BEEN    HEARD

THROUGH VIDEO CONFERENCING/PHYSICAL HEARING AND

RESERVED ON 01.04.2022, COMING ON THROUGH VIDEO

CONFERENCING/PHYSICAL HEARING FOR PRONOUNCEMENT

OF ORDERS THIS DAY,          THE COURT, PRONOUNCED THE

FOLLOWING:
                                 81




                            ORDER

Various petitioners in these batch of writ petitions are

affected by the public notice dated 16.06.2015 issued by the

University Grants Commission (for short 'UGC') in the

purported exercise of its power under University Grants

Commission Act, 1956 (for short 'UGC Act, 1956'). They had

pursued various courses under the aegis of Karnataka State

Open University (for short 'KSOU'), which is created under the

Karnataka State Open University Act, 1992 ('KSOU Act, 1992'

for short) under 'In-House System' (admission of students

directly by the KSOU to the courses offered by it). The details

of courses taken by the various petitioners under the 'In-

House System' are as follows:

SL.   CASE NO       NO.              COURSE           YEAR
NO.                 PETITIONER
01.   W.P.NO.       26               B.ED,            2013-2014
      32792/2019                     B.ED SPECIAL     2014-2015
02.   W.P.NO.       01               BA               2013-2014
      53527/2017
03.   W.P.NO.       02               MA               2013-2014
      1666/2018                                       2014-2015
04.   W.P.NO.       01               MA               2015-2016
      13951/2019

05.   W.P.NO.       01               B.ED             2014-2015
      13953/2019                                      2015-2016
06.   W.P.NO.       11               M.A, M.SC, BA,   2013-2014
      14903/2019                     B.ED SPECIAL,    2014-2015
                                     B.COM
07.   W.P.NO.       21               B.ED, M.A        2013-2014
      29605/2019                                      2014-2015
08.   W.P.NO.       08               NON-TEACHING,    2013-2014





        29878/2019                     TECHNICAL
                                       COURSE, BA,
                                       B.COM
09.     W.P.NO.         01             M.A IN KANNADA      2014-2015
        30121/2019
10.     W.P.NO.         13             B.A, B.ED, MA       2013-2014
        30278/2019                                         2014-2015
11.     W.P.NO.         08             M.A, M.SC & B.A     2013-2014
        30808/2019                                         2014-2015
12.     W.P.NO.         04             B.A, M.A,           2013-2014
        31121/2019                     PGDHRM, DEGREE      2014-2015
                                       COURSES
13.     W.P.NO.         38             B.ED                2013-2014
        32729/2019                                         2014-2015
14.     W.P.NO.         20             M.A, M.COM, LLM     2013-2014
        32767/2019                     & PG DIPLOMA        2014-2015
                                       COURSES
15.     W.P.NO.         07             B.A, B.COM          2012-2013
        33066/2019                                         2013-2014
16.     W.P.NO.         42             B.ED, B.ED          2013-2014
        35151/2019                     SPECIAL, M.A, B.A   2014-2015
17.     W.P.NO.         36             M.A. M.COM, LLM     2013-2014
        35193/2019                     & P.G. DIPLOMA      2014-2015
18.     W.P.NO.         01             M.ED                2014-2015
        35230/2019
19.     W.P.NO.         16             B.ED                2013-2014
        36727/2019                                         2014-2015
20.     W.P.NO.         16             B.A, M.A, B.ED,     2013-2014
        36743/2019                     B.ED SPECIAL &      2014-2015
                                       M.ED
21.     W.P.NO.         03             B.A, B.ED           2013-2014
        41143/2019                                         2014-2015
22.     W.P.NO.         07             B.COM, B.A,         2013-2014
        50044/2019                     B.ED, B.ED          2014-2015
                                       SPECIAL



2. Petitioners are having 3 sets of grievances:

(a) On account of public notice dated 16.06.2015 issued by the UGC, petitioners are virtually deprived of the fruits of the educational degree to which they are entitled to as courses were offered by a regularly established University namely, KSOU under its 'In-House System'. As

a consequence, they have not been issued marks cards for the various courses undertaken by them even though they have passed the examination held by the KSOU successfully and further they are not awarded the degree certificates to which they are otherwise entitled.

(b) The petitioners are denied the opportunity of earning promotions in the Departments where they are working and large number of them are deprived of the opportunity of seeking employment under the State, various instrumentalities of the State and also under the Union of India and its instrumentalities.

  (c)        They    are    deprived       of        the    opportunity    of
             pursuing      higher     education            for   which    the
             courses    they    have       successfully             completed

under the aegis of KSOU, is the qualifying course.

They heavily place reliance on the Government Order dated

05.03.2018.

3. These petitioners are students enrolled for the

various courses offered by KSOU under the In-House System

for the Academic Years 2013-14 and 2014-15. In view of

their grievances as indicated above, petitioners, in sum and

substance are seeking writ of certiorari for quashing the public

notice issued by UGC on 16.06.2015 and further they are

seeking a writ of mandamus to KSOU directing it to issue

marks cards and degree certificates for the concerned courses

taken and passed by them and also a writ of mandamus to

the UGC to recognize the degrees earned by the petitioners

through the 'In-House System' of KSOU and also writ of

mandamus to the Government of Karnataka to consider the

concerned candidates, who are the petitioners herein for the

services for which they are the aspirants.

4. The petitioners have stated in these writ petitions

that they were qualified and eligible to pursue the courses

undertaken by them under 'In-House System' of KSOU and

they were admitted in accordance with the provisions of KSOU

Act, 1992 and thereafter, they had pursued the courses as per

the syllabus and curriculum and they had taken examinations

held by the KSOU and the KSOU had declared them to have

successfully completed the course by passing examinations

held by it. They have further stated in these writ petitions

that in view of the subsequent public notice issued by the UGC

on 16.06.2015, by which time they had already taken

admission and started the course for the Academic Years

2013-14 and 2014-15 and therefore, if they are denied the

benefits of the courses passed by them regularly held by

KSOU under the 'In-House System', they would be deprived of

the opportunity of earning livelihood in violation of their right

to "life".

5. KSOU in the statement of objections filed by it has

essentially taken a position that upto the Academic Year

2012-13, it had recognition granted by Distance Education

Council (for short 'DEC') of the Indira Gandhi National Open

University (for short 'IGNOU'), which is a creation of Indira

Gandhi National Open University Act, 1985. Subsequently,

the DEC was taken over by the UGC. It has further not

disputed the fact that DEC, which was earlier an authority of

the IGNOU after its taking over by UGC, had the power to

require recognition for all the Universities created by a statute

of the Central Government or the statute of the State

Legislature, etc. properly obtained from UGC. It has also

stated that by the time the public notice was issued by the

UGC on 16.06.2015 the admissions for the Academic Years

2013-14 and 2014-15 had already been completed for the 'In-

House System' and courses had also commenced. KSOU has

further taken the position that a reading of impugned public

notice issued by the UGC clearly shows that raison d'être for

issuing same was essentially for admission of students and

offering courses through Academic Collaborative Institutions

System (for short 'ACIS'). Its further position is that these

petitioners being students of the 'In-House System' for non

technical courses, UGC should not have any objections for

recognizing the courses and awarding degrees to the

petitioners for the Academic Years 2013-14 and 2014-15.

6. UGC has filed its statement of objections

contending that under UGC Act, 1956, it has the mandate to

ensure that all the Universities in the country maintain proper

academic standards and in order to further effectuate the

same, it has the duty to take appropriate action. KSOU

sometime after 2008-09 started flouting the norms for Open

and Distance Learning (ODL) set by the DEC, which was

earlier an authority of the IGNOU and ever since 2012 it has

become a part of UGC. KSOU started indiscriminately opening

collaborative institutions like study centres, franchises, etc. in

various parts of the country and also started offering technical

courses through such agencies. UGC has further stated that

after fixing certain fees for such technical courses in the study

centres and franchises of KSOU outside the State, it was

sharing 80% of the fees with such franchisees leading to lack

of control over the standards of education imparted through

such agencies in particular and commercialization in general.

It has also taken the position that most of the technical

courses required face to face instructions and they are not

suited for imparting under ODL system and therefore, UGC

had set a clear standard that no University in the country

should run technical courses through ODL. It has stated that

UGC had issued several communications to the KSOU calling

upon it to obtain recognition/approval from UGC for the

courses and cease imparting technical courses in its study

centres and franchises. It has stated that in view of KSOU not

seeking and securing recognition from UGC for its courses

from the Academic Years 2013-14 and 2014-15 and also on

account of it admitting students for technical courses through

ACIS, it had to issue the public notice dated 16.06.2015 to

prevent gullible students from falling into a trap.

7. KPSC is a party respondent in some of the writ

petitions and it has justified its action on the ground that

KSOU was derecognized under the public notice dated

16.06.2015 for the courses run by it beyond Academic Year

2012-13.

8. The State has taken the position before this Court

that insofar as the present petitioners are concerned they are

students under the 'In-House System' for non technical

courses and therefore, upon detailed consideration of the

entire facts, it has issued Government Order dated

05.03.2018 permitting the students of the Academic Years

2013-14 and 2014-15 to apply for positions under the State

and its instrumentalities and also secure promotions on the

strength of examinations passed by them.

9. Learned counsel for the petitioners have

respectively urged grounds taken by them in the writ petitions

and have submitted that writ petitions are required to be

allowed and the reliefs sought for by them granted to them.

10. Sri.Showri, learned counsel for the UGC

strenuously contended that in view of the decision of the

Hon'ble Supreme Court in ANNAMALAI UNIVERSITY, REP.

BY      REGISTRAR        v.   SECRETARY         TO    GOVERNMENT,

INFORMATION             AND   TOURISM          DEPARTMENT           AND

OTHERS1 the UGC has the power over all Universities

including the University created under statute of a State like

KSOU in the matter of setting academic standards and

maintaining the same. He took the Court through the various

provisions of IGNOU Act, 1985, KSOU Act, 1992 and also UGC

Act, 1956 and submitted that UGC is a premier academic

regulatory institution of the country whose mandate is not

merely to release grants to the universities in the country but

also it has the over-arching responsibility to set academic

standards and maintain the same in all the universities. It

had come to the notice of the UGC that KSOU in violation of

its power was offering technical courses through ODL and

imparting the same through study centres and franchises

leading to commercialization of education. He also

highlighted that KSOU had failed to secure the

recognition/approval from UGC for its courses/programmes

for the Academic Years beyond 2012-13. Therefore, it was

constrained to issue public notice dated 16.06.2015 in order

(2009) 4 SCC 590

to safeguard the interest of students, who may fall victim to

the malpractices facilitated by KSOU. He submitted that

KSOU had not even sent an application seeking

recognition/approval for the Academic Years commencing

from 2013-14. He pointed out that after KSOU submitted the

application UGC has taken steps as contemplated under UGC

Act, 1956, issued recognition/approval to the KSOU from the

Academic Year 2017-18. He therefore contended that UGC

having acted fully within its power and under the mandate of

UGC Act, 1956, public notice issued is in accordance with law

and further in any case same being only a notice, there is no

case made out to find fault with any of the steps taken by

UGC and therefore writ petitions are required to be dismissed.

11. Sri.B.V.Krishna, learned AGA submitted that since

these petitioners are 'In-House System' students, the State

having considered the hardships faced by them issued a

Government Order dated 05.03.2018 permitting them to take

the benefit of examinations passed by them by way of seeking

appointments under the State and its instrumentalities and

also for earning promotions in the Departments where they

are already serving.

12. Learned counsel for the KPSC submitted that it

had taken steps fully in accordance with the directions of the

UGC and also on account of the fact that KSOU was de-

recognized beyond Academic Year 2012-13.

13. Essential facts namely, that the KSOU is a

creature under the KSOU Act, 1992, enacted by the Karnataka

State Legislature and it had received the assent of the

Governor of the State with due gazette publication and that

these petitioners are students duly admitted to non technical

courses through the 'In-House System' are not in dispute. So

also the fact that petitioners have all fulfilled the requirements

under KSOU Act, 1992, the relevant statutes etc., in regard to

their completion of the course and further that they had duly

passed the examinations are not in dispute. The petitioners

have approached the Court with these writ petitions on

account of the fact that inspite of their due admission to the

'In-House System' for non technical courses offered by the

KSOU, which is created under a statute enacted by State

Legislature, they have not been issued the marks cards and

degree certificates in relation to respective courses duly

completed by them. The only reason adduced by the KSOU

for not issuing marks cards and degree certificates in the

statement of objections filed is that UGC had issued a public

notice dated 16.06.2015 and further that UGC has not issued

the recognition/approval for the courses beyond the Academic

Year 2012-13.

14. Section 5 of the KSOU Act reads as follows:

"5. Powers of the University.-(1) The University shall have the following powers namely :-

(i) ............

(ii) to plan and prescribe courses of study for degrees, diplomas, certificates and for research or any other purpose;

(iii)to hold examinations and confer degrees, diplomas, certificates or other academic distinctions or recognitions including Ph.D on persons who have pursued a course of study or conducted research in the manner laid down by the statutes and Ordinances"

15. It is not the position of KSOU as reflected from its

statement of objections that it did not have the power to offer

non technical courses through ODL and In-House System nor

that it did not have the power to hold examinations and

confer degrees. The KSOU Act, 1992 is a self contained

enactment. The only requirement for the KSOU in order to

issue marks card and confer degrees for the courses run and

examinations held is that the students should have

successfully completed the course in accordance with its

statutes and the ordinances and thereafter insofar as KSOU is

concerned it cannot withhold issue of marks cards and

conferment of degree certificates on the ground that an

agency however superior it may be has some objections to

the manner of running the University namely, KSOU in this

case. If the KSOU has flouted any norms fixed by a

regulatory agency like UGC, which has over all power and

mandate to set academic standards in all the Universities in

the country and ensure that such standards are maintained

and in this behalf if UGC issues directives or advisory, that

may affect the efficacy of the degree conferred by KSOU in

terms of eligibility of holders of such degrees to either

prosecute further studies in educational institutions based on

such degrees or to seek employment and for such other

purposes. In other words, KSOU Act, 1992, being a self

contained enactment, if the students have fulfilled all the

requirements to earn the degree from the courses undertaken

by them, KSOU which has offered the courses, held the

examinations and awarded marks, cannot legally withhold

issuing of marks cards and the degree certificates. In that

view of the matter, especially since KSOU and UGC have not

pointed out any disabling factor disentitling the petitioners

from receiving the marks cards and their degree certificates,

the KSOU is under legal obligation to issue the marks cards

and award degree certificates to the petitioners and

consequently, such a direction is required to be issued at the

instance of the petitioners. This is also the view taken by the

Government as per its order dated 05.03.2018 which reads as

follows:

"PÀ£ÁðlPÀ ¸ÀPÁðgÀzÀ £ÀqÀªÀ½UÀ¼ÀÄ

«µÀAiÀÄ: PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄ¢AzÀ ¥ÀqÉzÀ ¥ÀzÀ«UÀ¼À ªÀiÁ£ÀåvÉ §UÉÎ. NzÀ¯ÁVzÉ: (1) «±Àé«zÁå®AiÀÄ zsÀ£À ¸ÀºÁAiÀÄ DAiÉÆÃUÀªÀÅ ºÉÆgÀr¹gÀĪÀ ¥ÀwæPÁ ¥ÀæPÀluÉ ¸ÀASÉå: F.No.UGC/DEB8/KSOU/1/2015, ¢£ÁAPÀ: 16.06.2015 (2) ¸ÀPÁðgÀzÀ ¥ÀvÀæ ¸ÀASÉå: Er 49 AiÀÄÄN« 2014(¨sÁ), ¢£ÁAPÀ: 03.12.2015 (3) ¸ÀPÁðgÀzÀ DzÉñÀ ¸ÀASÉå: Er 54 AiÀÄÄN« 2017, ¢£ÁAPÀ: 12.10.2017

¥Àæ¸ÁÛªÀ£É:-

ªÉÄÃ¯É NzÀ¯ÁzÀ(1)gÀ «±Àé«zÁå®AiÀÄ zsÀ£À¸ÀºÁAiÀÄ DAiÉÆÃUÀªÀÅ ¥ÀwæPÁ ¥ÀæPÀluÉAiÀİè PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀĪÀÅ ªÀiÁ£Àå ¸ÀªÉÇÃZÀÒ £ÁåAiÀiÁ®AiÀĪÀÅ AiÀıï¥Á¯ï ±ÀªÀiÁð V/s bÀwÛøïUÀqï ¸ÀPÁðgÀ ¥ÀæPÀgÀtzÀ°è ¤ÃrgÀĪÀ wæð£À «gÀÄzÀݪÁV PÀ£ÁðlPÀ gÁdåzÀ ¨sËUÉÆÃ½PÀ ªÁå¦ÛAiÀÄ ºÉÆgÀUÉ ªÀÄvÀÄÛ ¸ÀA§AzsÀ¥ÀlÖ ¥Áæ¢üPÁgÀUÀ½AzÀ C£ÀÄªÉÆÃzÀ£É ¥ÀqÉAiÀÄzÉ vÁAwæPÀ ªÀÄvÀÄÛ ªÀÈw¥ÀgÀ PÉÆÃ¸ÀÄðUÀ¼À£ÀÄß £ÀqɸÀÄwÛgÀĪÀÅzÀjAzÀ, 2013-14£Éà ¸Á°¤AzÀ C£ÀéAiÀĪÁUÀĪÀAvÉ PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄzÀ ªÀiÁ£ÀåvÉAiÀÄ£ÀÄß »A¥ÀqÉ¢gÀÄvÀÛzÉ.

ªÉÄÃ¯É NzÀ¯ÁzÀ (2)gÀ ¸ÀPÁðgÀzÀ ¥ÀvÀæzÀ°è «±Àé«zÁå®AiÀÄ zsÀ£À ¸ÀºÁAiÀÄ DAiÉÆÃUÀ¢AzÀ (AiÀÄÄf¹) ªÀiÁ£ÀåvÉ £À«ÃPÀgÀtªÁUÀĪÀªÀgÉUÉ 2015-16£Éà ¸Á°UÉ ºÉƸÀ PÉÆÃ¸ÀÄðUÀ½UÉ ¥ÀæªÉñÀ ¤ÃqÀ¨ÁgÀzÉAzÀÄ ºÁUÀÆ F »AzÉ «±Àé«zÁå®AiÀÄ zsÀ£À ¸ÀºÁAiÀÄ DAiÉÆÃUÀªÀÅ (AiÀÄÄf¹) C£ÀĪÀÄw ¤ÃrzÀ PÉÆÃ¸ÀÄðUÀ½UÉ ªÀiÁvÀæ ¥ÀæªÉñÁw ªÀiÁrPÉÆArgÀĪÀ «zÁåyðUÀ½UÉ CªÀgÀ ±ÉÊPÀëuÉ »vÀzÀȶ֬ÄAzÀ ªÀÄÄA¢£À 2£Éà ªÀÄvÀÄÛ 3£Éà ªÀµÀðzÀ ¥ÀæªÉñÀ ¥ÀæQæAiÉÄAiÀÄ£ÀÄß ªÀÄÄAzÀĪÀgɸÀ®Ä C£ÀĪÀÄw ¤ÃqÀ¯ÁVvÀÄÛ.

PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄzÀ ªÀÄÄSÁAvÀgÀ ªÁå¸ÀAUÀ ªÀiÁzÀÄwÛgÀĪÀ ªÀÄvÀÄÛ FUÁUÀ¯Éà ¥ÀzÀ« ¥ÀqÉzÀ ®PÁëAvÀgÀ «zÁåyðUÀ¼À G£ÀßvÀ ªÁå¸ÀAUÀ/GzÉÆåÃUÀPÉÌ vÉÆAzÀgÉ GAmÁV, ªÀÄÄA¢£À ¨sÀ«µÀåªÀÅ DvÀAPÀªÁVgÀĪÀÅzÀjAzÀ «zÁåyðUÀ¼ÀÄ/¥ÉÆÃµÀPÀgÀÄ, ªÀiÁzÀåªÀÄ ºÁUÀÆ ¸ÁªÀiÁfPÀ eÁ®vÁtUÀ¼À ªÀÄÄSÁAvÀgÀ ºÁUÀÆ ¸ÀPÁðgÀPÉÌ ºÀ®ªÁgÀÄ ªÀÄ£À«UÀ¼À£ÀÄß ¸À°è¸ÀÄvÁÛ, ¸ÀzÀj «±Àé«zÁå®AiÀÄ¢AzÀ ¥ÀqÉzÀ ¥ÀzÀ«UÀ¼À£ÀÄß ¥ÀjUÀt¸ÀĪÀ §UÉÎ MvÁ۬ĹgÀÄvÁÛgÉ. ¸À£Áä£Àå ªÀÄÄRåªÀÄAwæAiÀĪÀgÀ CzsÀåPÀëvÉAiÀÄ°è ¢£ÁAPÀ: 15-09-2017 ºÁUÀÆ 27-09-2017 gÀAzÀÄ £ÀqÉzÀ ¸À¨sÉAiÀİè PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄ°è ¥ÀqÉzÀ ¥ÀzÀ«UÀ¼À£ÀÄß ¥ÀjUÀt¸ÀĪÀ PÀÄjvÀAvÉ ZÀað¹, wêÀiÁð¤¸À¯ÁVvÀÄÛ.

ªÉÄÃ¯É NzÀ¯ÁzÀ (3)gÀ ¸ÀPÁðgÀzÀ DzÉñÀzÀ°è, PÀ£ÁðlPÀ gÁdÓ ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄzÀ ¸ÀªÀĸÉåUÀ¼À PÀÄjvÀÄ CzsÀåAiÀÄ£À £Àqɹ ¸ÀPÁðgÀPÉÌ ªÀgÀ¢ ¤ÃqÀ®Ä ¸ÀPÁðgÀzÀ C¥ÀgÀ ªÀÄÄRå PÁAiÀiðzÀ²ðAiÀĪÀgÀ CzsÀåPÀëvÉAiÀİè vÀdÕgÀ ¸À«ÄwAiÀÄ£ÀÄß gÀa¸À¯ÁVvÀÄÛ. ¸ÀzÀj ¸À«ÄwAiÀÄÄ ¢£ÁAPÀ: 30-11-2017 gÀAzÀÄ ¸ÀPÁðgÀPÉÌ ªÀgÀ¢AiÀÄ£ÀÄß ¸À°è¹gÀÄvÀÛzÉ. ¸ÀPÁðgÀzÀ DzÉñÀzÀ£ÀéAiÀÄ gÀa¹gÀĪÀ F ¸À«ÄwAiÀÄ£ÀÄß ¥Àæ²ß¹ PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄzÀ ²PÀëPÉÃvÀgÀ £ËPÀgÀgÀ ¸ÀAWïzÀªÀgÀÄ ªÀiÁ£Àå GZÀÒ £ÁåAiÀiÁ®AiÀÄzÀ°è jmï Cfð ¸ÀA.48379/2017 C£ÀÄß zÁR°¹gÀÄvÁÛgÉ. «zÁåyðUÀ¼À »vÀzÀȶ֬ÄAzÀ ¸À«ÄwAiÀÄÄ ¤ÃrgÀĪÀ ªÀgÀ¢AiÀÄ PÀArPÉ: 5.2 C£ÀÄß C£ÀĵÁÖ£ÀUÉÆ½¸ÀĪÀÅzÀjAzÀ, CfðzÁgÀjUÉ AiÀiÁªÀÅzÉà vÉÆAzÀgÉ GAmÁUÀ¨ÁgÀzÉAzÀÄ ªÀiÁ£Àå GZÀÒ £ÁåAiÀiÁ®AiÀĪÀÅ ¢£ÁAPÀ: 01-02-2018gÀ ªÀÄzsÀåAvÀgÀ DzÉñÀzÀ°è wÃ¥ÀÄð ¤ÃrgÀÄvÀÛzÉ.

ªÉÄÃ¯É w½¹gÀĪÀ CA±ÀUÀ¼À »£Éß®AiÀİè, ¸ÀPÁðgÀzÀ C¥ÀgÀ PÁAiÀÄðzÀ²ðAiÀĪÀgÀ CzsÀåPÀvÉAiÀİè gÀa¹gÀĪÀ vÀdÕgÀ ¸À«ÄwAiÀÄ ªÀgÀ¢AiÀÄ PÀArPÉ: 5.2gÀ°è ¤ÃrgÀĪÀ ²¥sÁgÀ¸Àì£ÀÄß C£ÀĵÁÖ£ÀUÉÆ½¸À®Ä ¸ÀPÁðgÀ wêÀiÁð¤¹zÀÄÝ, CzÀgÀAvÉ F PɼÀPÀAqÀ DzÉñÀ.

¸ÀPÁðj DzÉñÀ ¸ÀASÉå: Er 54 AiÀÄÄN« 2017 (¨sÁUÀ-1), ¨ÉAUÀ¼ÀÆgÀÄ, ¢£ÁAPÀ: 05-03-2018

¥Àæ¸ÁÛªÀ£ÉAiÀi°è «ªÀj¹gÀĪÀ PÁgÀtUÀ¼À »£É߯ÉAiÀİè, ¢£ÁAPÀ: 16-06-2015gÀAzÀÄ «±Àé«zÁå®AiÀÄ zsÀ£À ¸ÀºÁAiÀÄ DAiÉÆÃUÀªÀÅ (AiÀÄÄ.f.¹) PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄzÀ ªÀiÁ£ÀåvÉAiÀÄ£ÀÄß gÀzÀÄÝUÉÆ½¸ÀĪÀ ¥ÀƪÀðzÀ°èAiÉÄà AiÀÄÄ.f.¹ ªÀiÁ£ÀåvÉ ºÉÆA¢gÀĪÀ vÁAwæPÉÃvÀgÀ (Non-technical) ºÁUÀÆ PÀ£ÁðlPÀ gÁdåzÉÆ¼ÀUÉ ªÁå¸ÀAUÀ ªÀiÁrgÀĪÀ E£ï-ºË¸ï PÉÆÃ¸ÀÄðUÀ½UÉ 2013-14 ºÁUÀÆ 2014-15£Éà ±ÉÊPÀëuÉPÀ ªÀµÀðzÀ°è ªÁå¸ÀAUÀ/£ÉêÀÄPÁw ºÁUÀÆ ªÀÄÄA§rÛUÁV ¥ÀjUÀt¸À®Ä DzÉò¹zÉ.

PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀÄzÀ°è 2013gÀ ¸Á°£À ¥ÀƪÀðzÀ°è ¥ÀæªÉñÁw ¥ÀqÉzÀÄ GwÛÃtðgÁV CAPÀ¥ÀnÖ/¥ÀzÀ« ¥ÀæªÀiÁt ¥ÀvÀæUÀ¼À£ÀÄß ¥ÀqÉAiÀÄzÉà EgÀĪÀ «zÁåyðUÀ½UÉ ¥ÀzÀ« ¥ÀæªÀiÁt/CAPÀ¥ÀnÖUÀ¼À£ÀÄß «vÀj¸À®Ä ºÁUÀÆ vÁAwæPÉÃvÀgÀ PÉÆÃ¸ÀÄðUÀ¼À°è (Non-technical courses) ºÀ®ªÀÅ ¨ÁåZÀUÀ¼À°è ªÁå¸ÀAUÀ ªÀiÁqÀÄwÛzÀÝ ºÁUÀÆ PÉÆÃ¸ÀÄðUÀ¼À£ÀÄß C¥ÀÆtðUÉÆ½¹zÀ «zÁåyðUÀ½UÀÆ ¸ÀºÀ ªÁå¸ÀAUÀ ªÀÄÄAzÀĪÀj¸À®Ä ºÁUÀÆ ¥ÀzÀ« ¥ÀæªÀiÁt ¥ÀvÀæUÀ¼À£ÀÄß «vÀj¸À®Ä ¥Àj¤AiÀĪÀiÁªÀ½ C£ÀéAiÀÄ PÀ£ÁðlPÀ gÁdå ªÀÄÄPÀÛ «±Àé«zÁå®AiÀĪÀÅ CUÀvÀå PÀæªÀĪÀ»¸À®Ä DzÉò¹zÉ.

PÀ£ÁðlPÀ gÁdå¥Á®gÀ DzÉñÁ£ÀĸÀÄgÀ ªÀÄvÀÄÛ CªÀgÀ ºÉ¸Àj£À°è.

Sd/-

(J£ï. «ÃgÀ§æºÀäZÁj) ¸ÀPÁðgÀzÀ C¢üãÀ PÁAiÀiðzÀ²ð G£ÀßvÀ ²PÀët E¯ÁSÉ («±Àé«zÁå®AiÀÄUÀ¼ÀÄ-1)"

(Emphasis supplied)

16. Sri.Showri, learned counsel for the UGC has

strenuously contended that KSOU has indulged in serious

malpractices, which have deleterious effect on maintenance of

academic standards in the country. He elaborated the said

submission by pointing out that KSOU has indiscriminately

facilitated the opening of study centres and frachises all over

the country offering technical courses through ODL mode with

the result there was mushrooming of ACIS all over the

country with further sharing of the fees liberally with them

and the end result was two fold namely, commercialization of

the education and candidates earning technical degrees

without proper and requisite training. On the second aspect,

learned counsel Sri.Showri particularly emphasized that most

of the technical courses required imparting of the instructions

on face to face mode. He also submitted that UGC had

corresponded with the KSOU to stop such courses and inspite

of the same technical courses were continued with ACIS not

being disbanded.

17. As already noticed by me, this contention does not

detract from the fact that KSOU Act, 1992, is a self contained

enactment and it has the power and mandate to run

permissible courses, specifically non technical courses, in the

'In-House System'. The fact that UGC is the summit

academic regulatory body created under UGC Act, 1956, with

the mandate of setting and maintaining academic standards in

the field of higher education is no longer open to question. It

is not necessary to refer to the various provisions of UGC Act,

1956, for the current purpose in view of catena of decisions

rendered by the Apex Court.

         18.   In      ANNAMALAI         UNIVERSITY,   REP.    BY

REGISTRAR              v.     SECRETARY      TO   GOVERNMENT,

INFORMATION                 AND   TOURISM    DEPARTMENT       AND

OTHERS2 the Hon'ble Supreme Court had an occasion to

consider the interplay of the IGNOU Act, 1985 and the

provisions of UGC Act, 1956, and thereafter has unequivocally

declared that the Universities constituted under the State

Universities Act and also the Universities constituted by the

parliament are all amenable to the regulatory control of UGC,

insofar as, setting academic standards and maintenance of

same is concerned.

(2009) 4 SCC 590

"40. The UGC Act was enacted by Parliament in exercise of its power under Entry 66 of List I of the Seventh Schedule to the Constitution of India whereas the Open University Act was enacted by Parliament in exercise of its power under Entry 25 of List III thereof. The question of repugnancy of the provisions of the said two Acts, therefore, does not arise. It is true that the Statement of Objects and Reasons of the Open University Act shows that the formal system of education had not been able to provide an effective means to equalise educational opportunities. The system is rigid inter alia in respect of attendance in classrooms. Combinations of subjects are also inflexible.

41. Was the alternative system envisaged under the Open University Act in substitution of the formal system, is the question. In our opinion, in the matter of ensuring the standard of education, it is not. The distinction between a formal system and an informal system is in the mode and manner in which education is imparted. The UGC Act was enacted for effectuating coordination and determination of standards in universities. The purport and object for which it was enacted must be given full effect.

42. The provisions of the UGC Act are binding on all universities whether conventional or open. Its powers are very broad. The Regulations framed by it in terms of clauses (e), (f), (g) and (h) of sub-section (1) of Section 26 are of wide amplitude. They apply equally to open universities as also to formal conventional universities. In the matter of higher education, it is necessary to maintain minimum standards of instructions. Such minimum standards of instructions are required to be defined by UGC. The standards and the coordination of work or facilities in universities must be maintained and for that purpose required to be regulated. The powers of UGC under Sections 26(1)(f) and 26(1)(g) are very broad in nature. Subordinate legislation as is well known when validly made becomes part of the Act. We have noticed hereinbefore that the functions of UGC are all- pervasive in respect of the matters specified in clause

(d) of sub-section (1) of Section 12-A and clauses (a) and (c) of sub-section (2) thereof.

43. Indisputably, as has been contended by the learned counsel for the appellant as also the learned Solicitor General that the Open University Act was enacted to achieve a specific object. It opens new vistas for imparting education in a novel manner. Students do not have to attend classes regularly. They have wide options

with regard to the choice of subjects but the same, in our opinion, would not mean that despite a parliamentary Act having been enacted to give effect to the constitutional mandate contained in Entry 66 of List I of the Seventh Schedule to the Constitution of India, activities and functions of the private universities and open universities would be wholly unregulated.

44. It has not been denied or disputed before us that in the matter of laying down qualification of the teachers, running of the University and the matters provided for under the UGC Act (sic the Regulations) are applicable and binding on all concerned. The Regulations framed, as noticed hereinbefore, clearly aimed at the open universities. When the regulations are part of the statute, it is difficult to comprehend as to how the same which operate in a different field would be ultra vires the parliamentary Act. IGNOU has not made any regulation; it has not made any ordinance. It is guided by the Regulations framed by UGC. The validity of the provisions of the Regulations has not been questioned either by IGNOU or by the appellant University. From a letter dated 5-5-2004 issued by Mr H.P. Dikshit, who was not only the Vice-Chancellor but also the Chairman of DEC of IGNOU it is evident that the appellant University has violated the mandatory provisions of the Regulations.

45. The amplitude of the provisions of the UGC Act vis-à-vis the universities constituted under the State Universities Acts which would include within its purview a university made by Parliament also is now no longer res integra.

55. The submission of Mr K. Parasaran that as in compliance with the provisions contained in Regulation 7, UGC had been provided with information in regard to instructions through non-formal/distance education relating to the observance thereof by itself, in our opinion, would not satisfy the legal requirement. It is one thing to say that informations have been furnished but only because no action had been taken by UGC in that behalf, the same would not mean that an illegality has been cured. The power of relaxation is a statutory power. It can be exercised in a case of this nature.

56. Grant of relaxation cannot be presumed by necessary implication only because UGC did not perform its duties. Regulation 2 of the 1985 Regulations being imperative in character, non-compliance therewith would

entail its consequences. The power of relaxation conferred on UGC being in regard to the date of implementation or for admission to the first or second degree courses or to give exemption for a specified period in regard to other clauses in the Regulations on the merit of each case do not lead to a conclusion that such relaxation can be granted automatically. The fact that exemption is required to be considered on the merit of each case is itself a pointer to show that grant of relaxation by necessary implication cannot be inferred. If mandatory provisions of the statute have not been complied with, the law will take its own course. The consequences will ensue.

57. Relaxation, in our opinion, furthermore cannot be granted in regard to the basic things necessary for conferment of a degree. When a mandatory provision of a statute has not been complied with by an administrative authority, it would be void. Such a void order cannot be validated by inaction.

58. The only point which survives for our consideration is as to whether the purported post facto approval granted to the appellant University of programmes offered through distance modes is valid. DEC may be an authority under the Act, but its orders ordinarily would only have a prospective effect. It having accepted in its letter dated 5-5- 2004 that the appellant University had no jurisdiction to confer such degrees, in our opinion, could not have validated an invalid act. The degrees become invalidated in terms of the provisions of the UGC Act. When mandatory requirements have been violated in terms of the provisions of one Act, an authority under another Act could not have validated the same and that too with a retrospective effect.

59. The provisions of the UGC Act are not in conflict with the provisions of the Open University Act. It is beyond any cavil of doubt that the UGA Act shall prevail over the Open University Act. It has, however, been argued that the Open University Act is a later Act. But we have noticed hereinbefore that the nodal Ministry knew of the provision of both the Acts. The Regulations were framed almost at the same time after passing of the Open University Act. The Regulations were framed at a later point of time. Indisputably, the Regulations embrace within its fold the matters covered under the Open University Act also."

(Emphasis supplied)

19. The public notice dated 16.06.2015 issued by the

UGC reads as follows:

"F.No.UGC/DEB/8/KSOU/1/2015 16th June,2015

Public Notice

Karnataka State Open University, Mysore-Discontinuation of recognition of programmes through ODL mode

1. Karnataka State Open University, Mysore, in collaboration with private institutions/entities/coaching centres spread all over the country and even abroad, has been offering programmes through distance learning mode by blatantly flouting the norms, guidelines and directives of University. Grants Commission and erstwhile Distance Education Council of Indira Gandhi National Open Universtiy, New Delhi. Taking cognizance of this fact, the programmes offered by KSOU, Mysore has not been recognized by UGC beyond 2012-13. This has been done after issue of a Show Cause notice to them on 10.06.2011 and after considering their response including personal hearing of the official of the University.

2. It has, however, been noticed that despite this the university remained underterred and is continuing to offer programmes through distance learning mode in violation of the UGC policy on territorial jurisdiction vide UGC public notice dated 27th June, 2013. The university has also been offering professional/technical programmes in violation of the norms of the concerned regulatory bodies and without their approval. Moreover, the university has been offering engineering programmes, despite clear directions of Ministry of Human Resource of Development vide their D.O. letter No.6-7/2009-DL dated 29th July, 2009 and DEC letter dated 13th August, 2009 and recent UGC public notice dated 11th March, 2015 (All the three letters available on UGC DEB website). The university has also started offering online programmes, which are not recognized by UGC, as an exclusive method of distance education.

3. The General Public, students and other stake holders are, therefore, cautioned through this public notice against the wrong reporting/publicity in newspaper and television by the university about its territorial jurisdiction and about validity of the recognition of its programmes, including professional/technical programmes. Taking admissions to such programmes may jeopardize the career of the students, in view of the absence of recognition of the programmes of the university by UGC.

Sd/-

(Jaspal S. Sandhu) Secretary, UGC"

(Emphasis supplied)

20. A close reading of the above public notice shows

that UGC has rightly taken umbrage at the KSOU offering its

courses through ACIS by facilitating opening of study centres/

fracnchises all over the country and also through them

offering technical courses to large number of students. UGC

has also taken exception to KSOU offering such courses

beyond its territorial jurisdiction, understably, because it is

well-neigh impossible for the KSOU with its limited resources

to oversee the standard of instructions imparted in such far-

flung centres. However, the present petitioners are all 'In-

House System' students, who have taken non technical

courses and as per the norms fixed under KSOU Act, 1992

and its statutes and ordinance and students have successfully

completed the course and have passed the examinations. It

is also true that in view of the superior regulatory position

accorded to UGC and in view of the DEC forming a part of

UGC itself and same requiring the KSOU seeking formal

recognition/approval for the programmes run by it, there was

an obligation on the KSOU to formally apply and secure

recognition/approval from DEC of the UGC. Admittedly for the

courses for Academic Years 2013-14 and 2014-15 to which

these petitions belong KSOU had not taken such recognition.

21. At this stage, it is necessary to make reference to

UGC Regulations, 1985 regarding the Minimum

Standards of Instructions for the Grant of the First

Degree Through Non-Formal/Distance Education ('UGC

Regulations, 1985' for short) dated 25.11.1985. These

Regulations were framed under Clause (f) of Sub-Section (1)

of Section 26 of UGC Act, 1956. They read as follows:

"UNIVERSITY GRANTS COMMISSION BAHADUR SHAH ZAFAR MARG NEW DELHI

UGC Regulations, 1985 regarding the Minimum Standards of Instructions for the Grant of the First Degree through Non-formal/Distance Education

25th November 1985

No.F1117/83(CP)? In exercise of the powers conferred by Clause (f) of subsection (1) of Section 26 of the University Grants Commission Act, 1956 (No.3 of

1956), the University Grants Commission makes the following regulations, namely:-

1. Short title, application and commencement:-

(1)These regulations may be called the University Grants Commission (the minimum standards of instructions for the grant of the first degree through non formal/distance education in the faculties of Arts, Humanities, Fine Arts, Music, Social Sciences, Commerce and Sciences) Regulations, 1985.

(2)They shall apply to every university established or incorporated by or under a Central Act, Provincial Act or of a Section 2 of the University Grants Commission Act, 1956 and every institution deemed to be University under Section 3 of the said Act.

(3)They shall come into force on June 1, 1986.

2. Admission/Students:

(1) No student shall be eligible for admission to the 1st Degree Course through non-formal/distance education unless he has successfully completed 12 years schooling through an examination conducted by a Board/University. In case there is no previous academic record, he shall be eligible for admission if he has passed an entrance test conducted by the University provided that he is not below the age of21 yearson July 1 of the year of admission.

(2) No student shall be eligible for the award of the first degree unless he has successfully completed a three year course; this degree may be called the B.A./B.Sc./B.Com. (General Honours/Special) degree as the case may be.

Provided that no student shall be eligible to seek admission to the Master's Course in these faculties, who has not successfully pursued the first Degree Course of three years duration.

Provided further that, as a transitory measure where the universities are unable to change over to a three year degree course, they may award a B.A./B.Sc./B.Com. (Pass) degree on successful completion of two year course, but that no student of this stream shall be eligible for admission to the Master's course unless he has undergone a further one year bridge course and

passed the same. The three year degree course after 10+2 stage should in no case be termed as B.A./B.Sc./B.com. (Pass) degree.

3. Programme of study:

1. Each lesson shall constitute approximately one week's reading and there shall be at least 25 lessons in each main subject of study. The lessons shall be dispatched to the student at regular intervals.

2. The University shall set up study centres (outside the headquarters) in areas where there is a reasonable concentration of students. Each study centre shall have adequate library facilities (text books, reference materials and lessons and supporting materials). They shall also have qualified parttime instruction/counselling staff to advise and assist the students in the studies and remove individual difficulties.

3. A contract programmed of 810 days shall be organised in different places where there is a reasonably good number of students, to include lectures and discussion in support of the studies. Classes may be arranged on Sundays and other holidays at the headquarters.

4. Adequate number of practicals shall be provided in all courses involving such work and if necessary, these may be arranged in the evening, during holidays or vacations in the existing institutions.

5. Every student at the undergraduate level shall be required to do at least five home assignments in each subject which shall be made available to him at regular intervals, received back, corrected, graded and returned to the student at regular intervals. The University shall maintain a record of the progress of studies of each student.

6. The minimum number of assignments performed by a student for each subject shall be 3 in order to be eligible for appearing in the examination in the concerned subject.

4. Examination:

1. The University shall adopt the guidelines issued by the University Grants Commission from time to time in regard to the conduct of examinations.

2. There shall be home assignments, students response sheets, contact programmes and semester/year end examination. The marks or grades obtained in home assignment and response sheets shall be shown separately in the grade card along with percentile ranking. Further more, the University shall develop a dependable system of checks and controls on marks or grades awarded in home assignment and response sheets.

Explanations:

Percentile rank refers to the percentage of all the examinees in the course who had the same or higher percentage of marks or grade in the examination.

3. The examination question papers shall be framed so as to ensure that no part of the syllabus is left out of study by a student.

4. No Semester/Yearend examination shall be held in a subject unless the University is satisfied that at least 75% of the programme of study indicated under subregulations 3, and 3(4) have been actually conducted".

22. In terms of the above Regulations, it is applicable

to every University established or incorporated by or under a

Central Act, Provincial Act or those which come under Section

2 of UGC Act, 1956. Section 2(f) of UGC Act, 1956, reads as

follows:

"2.(a) ......

(f) "University" means a University established or incorporated by or under a Central Act, a Provincial Act or a State Act and includes any such institution as may, in consultation with the University concerned, be recognized by the Commission accordance with the regulations made in this behalf under this Act."

23. Regulation 2 of UGC Regulations, 1985, deals with

conditions for admission of students to the degree courses.

Regulation 3 of UGC Regulations, 1985, deals with the

program of study and Regulation 4 of UGC Regulations, 1985,

deals with the examination in all the universities. There

cannot be any dispute that KSOU is an university within the

meaning of Section 2(f) of UGC Act, 1956 and therefore, in

regard to admission of students for programmes and

examination for the degree courses offered through 'In-House

System' for non technical courses in KSOU to which categories

all these petitioners belong, in addition to requirement under

KSOU Act, the statutes and the ordinances framed thereunder

they also have to fulfill the aforementioned regulations under

UGC Act. As already noticed, the infraction alleged against

KSOU during Academic Years beyond 2012-13 till the

recognition earlier granted was renewed with effect from

Academic Year 2017-18 was that University was facilitating

imparting of education under ACIS for technical courses

through study centres or frachises all over the country, which

contributed to dilution of the academic standards. UGC has

not at all taken a position that KSOU in regard to these

petitioners during their pursuit of studies in non technical

courses through 'In-House System' had fallen short of any of

the standards set by it under the provisions of UGC Act, 1956,

UGC Regulations, 1985, or under the provisions of KSOU Act,

1992, and statutes or ordinances framed thereunder. UGC has

not placed any inspection report or any other material to

substantiate the same.

24. Sri.Showri, learned counsel for UGC however

points out that while UGC has not pointed out any infraction

of provisions of UGC Act, 1956, of UGC Regulations, 1985, or

the provisions of KSOU Act, 1992, itself insofar as 'In-House

System' for non technical courses pursued by the petitioners

during Academic Years 2013-14 and 2014-15 is concerned,

KSOU having not obtained recognition/approval for those

relevant Academic Years from DEC of UGC, ex post facto

approval/recognition cannot be issued by UGC. In support of

the same, Sri.Showri, learned counsel places reliance on the

decision rendered in ORISSA LIFT IRRIGATION

CORPORATION LIMITED v. RABI SANKAR PATRO AND

OTHERS3.

(2018) 1 SCC 468

"55. Para 3 of the Notification dated 22-11-1991 which constituted DEC shows that there was no representation for any member or representative of AICTE. The provisions of the IGNOU Act show that the study centres as defined in the IGNOU Act are that of IGNOU and not of any other university or institution. The concept of distance education under clause (v) of Section 5 is also in relation to the academic programmes of IGNOU. It undoubtedly has powers under clauses (vii), (xiii) and (xxiii) to cooperate with other universities but the IGNOU Act nowhere entitles IGNOU to be the controlling authority of the entire field of distance education of learning across the country and in relation to programmes of other universities or institutions as well. The Order dated 29-12-2012 issued by MHRD, therefore, correctly appreciated that DEC created under Statute 28 of the IGNOU Act could not act as a regulator for other universities. In any event of the matter, the policy guidelines issued from time to time made it abundantly clear that DEC alone was not entitled to grant permission for open and distance learning and appropriate permissions from the requisite authorities were always required and insisted upon. Despite such policy statements, DEC went on granting permissions without even consulting AICTE. Such exercise on the Part of DEC was completely without jurisdiction.

56. It was laid down by this Court in Annamalai University v. Deptt. of Information and Tourism that no relaxation could be granted in regard to the basic things necessary for conferment of a degree and if a mandatory provision is not complied with by an administrative authority, the action would be void. This leads us to conclude that the permissions granted by DEC in the first instance allowing the deemed to be universities in question to introduce courses leading to the award of degrees in Engineering were illegal and opposed to law. The illegality in the exercise of power was to such an extent that it could not be cured by ex post facto approvals granted later. We have also seen that the exercise of grant of ex post facto approvals, as a matter of fact, was only superficial and perfunctory. Such exercise was done in the face of declared policy statements governing the field and even when specific complaints were received about deemed to be universities concerned. Yet, without causing any inspection such power was exercised which part is already dealt with and the exercise of power has been found by us to be suffering from illegality and infirmity. The only thing in favour of the deemed to be universities concerned is the fact that the Joint

Committee of UGC-AICTE-DEC had endorsed the decision though such exercise was also completely flawed. That exercise was against Para 10 of the MoU dated 10-5-2007, which contemplated causing of inspections and the decision dated 11-5-2007 of the Joint Committee itself that for an institution/university to offer distance education programmes it was mandatory to offer the same in face to face mode.

57. Having found the entire exercise of grant of ex post facto approval to be incorrect and illegal, the logical course in normal circumstances would have been not only to set aside such ex post facto approvals but also to pass consequential directions to recall all the degrees granted in pursuance thereof in respect of courses leading to award of degrees in Engineering. However, since the 2004 UGC Guidelines themselves had given liberty to the deemed to be universities concerned to apply for ex post facto approval, the matter is required to be considered with some sympathy so that interest of those students who were enrolled during the academic sessions 2001-2005 is protected. Though we cannot wish away the fact that the deemed to be universities concerned flagrantly violated and entered into areas where they had no experience and started conducting courses through distance education system illegally, the overbearing interest of the students concerned persuades us not to resort to recall of all the degrees in Engineering granted in pursuance of the said ex post facto approval. However, the fact remains that the facilities available at the study centres concerned were never checked nor any inspections were conducted. It is not possible at this length of time to order any inspection. But there must be confidence and assurance about the worthiness of the students concerned. We, therefore, deem it appropriate to grant some chance to the students concerned to have their ability tested by authorities competent in that behalf. We, therefore, direct that all the degrees in Engineering granted to students who were enrolled during the academic years 2001 to 2005 shall stand suspended till they pass such examination under the joint supervision of AICTE-UGC in the manner indicated hereinafter. Further, every single advantage on the basis of that degree shall also stand suspended.

58. AICTE is directed to devise within one month from the date of this judgment modalities to conduct appropriate test(s) both in written examination as well as in practicals for the students concerned admitted during the academic sessions 2001-2005 covering all the subjects concerned. It

is entirely left to the discretion of AICTE to come out with such modalities as it may think appropriate and the tests in that behalf shall be conducted in the National Institutes of Technology in the respective States wherever the students are located. The choice may be given to the students to appear at the examination which ideally should be conducted during May-June 2018 or on such dates as AICTE may determine. Not more than two chances be given to the students concerned and if they do not pass the test(s) their degrees shall stand recalled and cancelled. If a particular student does not wish to appear in the test(s), the entire money deposited by such student towards tuition and other charges shall be refunded to that student by the deemed to be university concerned within a month of the exercise of such option. The students be given time till 15-1-2018 to exercise such option. The entire expenditure for conducting the test(s) in respect of students who wish to undergo test(s) shall be recovered from the deemed to be universities concerned by 31-3-2018. If they clear the test(s) within the stipulated time, all the advantages or benefits shall be restored to the candidates concerned. We make it clear at the cost of repetition that if the candidates concerned do not clear the test(s) within the time stipulated or choose not to appear at the test(s), their degrees in Engineering through distance education shall stand recalled and cancelled. It goes without saying that any promotion or advancement in career on the basis of such degree shall also stand withdrawn, however, any monetary benefits or advantages in that behalf shall not be recovered from them."

(Emphasis supplied)

25. I have carefully perused the above decision which

in turn places reliance on a previous decision of the Apex

Court in ANNAMALAI UNIVERSITY, REP. BY REGISTRAR

v. SECRETARY TO GOVERNMENT, INFORMATION AND

TOURISM DEPARTMENT AND OTHERS4. In the said cases

it was brought out before the Hon'ble Apex Court that certain

(2009) 4 SCC 590

mandatory provisions were not complied with by the

administrative authority and in such an event, the action

taken itself being void cannot be approved or regularized ex

post facto. As an example, in ORISSA LIFT IRRIGATION

CORPORATION case, it was noticed that there was no

representation for any member or representative of AICTE

and such other defects which go to the substratum of the

matter. As records now placed before the Court reflect, the

only reason why the UGC had clamped down on KSOU is that

it was running ACIS with the technical courses through the

franchisees and study centres all over India. There is

absolutely no material placed regarding 'In-House System'

students like the petitioners who have taken non technical

courses, as to whether in regard to the course taken by them

there was any infraction of the substantive provisions of UGC

Act, 1956 or its Regulations, 1985 having a bearing on the

academic standards. Therefore, with the materials now

placed before the Court by the learned counsel for the UGC

there is nothing to infer that any substantial provisions or

UGC Act, 1956 or Regulations thereunder was violated by

KSOU in running its 'In-House System' imparting instructions

for non technical course during Academic Years 2013-14 and

2014-15. The principal pre-condition for denying "ex post

facto approval" postulated by Hon'ble Supreme Court in the

said decision is the violation of mandatory substantial

provisions of the UGC Act, 1956, which has a bearing on

maintenance of academic standards by the University, in this

case KSOU vis-à-vis the courses taken by the petitioners.

Therefore, these courses being non technical in nature

imparted through 'In-House System' UGC is required to

redecide the entire question within a reasonable time frame

and take a decision as to whether any disability should attach

to the qualification earned by these petitioners under the

provisions of KSOU Act, 1992 and statues and ordinances

framed thereunder.

26. In view of the above, these writ petitions are

entitled to succeed in terms as below and I proceed to pass

the following:

ORDER

(1) Issue a writ of mandamus directing the

KSOU to issue marks cards and degree

certificates to these petitioners, if the

petitioners or such among them have

undergone the courses prescribed and

passed the examinations in terms of KSOU

Act, 1992, statutes and ordinances framed

thereunder within a period of 2 months.

(2) Issue a writ of mandamus to State of

Karnataka or KPSC, as the case may be,

or to both, to consider the applications of

such of the petitioners as have obtained

marks cards and degree certificates in

terms of (1) above for the purpose of

employment under the State of Karnataka

and its instrumentalities.

(3) Issue a writ of mandamus to UGC to

consider the cases of the petitioners, who

have taken the courses as indicated in the

writ petitions through instructions

imparted by ODL and In-House System of

KSOU during the Academic Years 2013-14

and 2014-15 in accordance with law after

holding enquiry regarding violations of any

substantial provisions of the UGC Act,

1956 and UGC Regulations, 1985, for the

specific purpose of ascertaining whether

KSOU has committed any infraction in

imparting instructions, which has bearing

on the maintenance of academic

standards.

(4) The enquiry shall be finalized within 6

weeks after giving full opportunity to

KSOU to place all the necessary material

before the Enquiring Committee of UGC.

Sd/-

JUDGE

DR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter