Allahabad High Court High Court

Nivedita Shukla D/O Harish … vs Vice Chancellor Lucknow … on 12 August, 2010

Allahabad High Court
Nivedita Shukla D/O Harish … vs Vice Chancellor Lucknow … on 12 August, 2010
Court No. - 3

Case :- MISC. SINGLE No. - 4566 of 2010

Petitioner :- Nivedita Shukla D/O Harish Chandra Shukla
Respondent :- Vice Chancellor Lucknow University
Petitioner Counsel :- Ashok Kumar Shukla
Respondent Counsel :- S.P.Shukla

Hon'ble Shri Narayan Shukla,J.

Heard Mr. Ashok Kumar Shukla, learned counsel for the
petitioner and Mr. S.P.Shukla, learned counsel for the Lucknow
University, Lucknow
By means of the present writ petition the petitioner has prayed for
issuing writ of mandamus commanding the opposite parties to
allot R.R.Post Graduate College, Amethi (Lock Code No. 1574)
to her, whereas free seat is available instead of allotting R.R.Post
Graduate College, Amethi, which is payment seat.
For redressal of her grievance the petitioner has made
representation to the Registrar, Lucknow University, Lucknow.
Therefore, without entering into the merit of the case, I hereby
dispose of the writ petition finally with the direction to the
Registrar, Lucknow University, Lucknow to look into the
petitioner’s matter and take appropriate decision within a period
of one week after receipt of certified copy of this order. Till
decision is taken one seat for the petitioner in R.R.Post Graduate
College, Sultanpur Amethi (Aided) shall be kept reserved.

Order Date :- 12.8.2010
GSY