Court No. - 24 Case :- MISC. SINGLE No. - 3942 of 2010 Petitioner :- Megha Agrawal D/O Ajay Kumar Agarwal Respondent :- State Of U.P. Thru Principal Secretary Techncal Education & Petitioner Counsel :- Umesh Kumar Tiwari,Himanshu Tiwari Respondent Counsel :- C.S.C.,Lalit Shukla Hon'ble Rajiv Sharma,J.
Heard learned Counsel for the petitioner and learned Standing Counsel
for opposite party No.1 and Sri Lalit Shukla, learned Counsel for the
opposite parties No. 2 to 5.
With the consent of learned Counsel for the parties, the writ petition is
being disposed of finally at the admission stage itself.
Learned Counsel for the petitioner submits that petitioner applied for
admission in M.Tech in Computer Science and Engineering at I.E.T.,
Lucknow. After being declared successful, a letter dated 19.6.2010,
which was dispatched on 25.6.2010, was received by the petitioner on
26.5.2010 for reporting at NOIDA Campus at 9.00 A.M. on 27.6.2010.
As the petitioner could not get reservation in any train or Bus
immediately, therefore, she authorized her colleague Mr. Syed Hasan
Mahmood to attend counselling on her behalf. On 27.6.2010, Mr. Syed
Hasan Mahmood attended the counselling, where bankdraft was
accepted and also coupon was issued but subsequently, he was
stopped by a member to attend the counseling. On 28.6.2010, the
petitioner sent an E-Mail to authorities of UPTU (now GBTU) to provide
her IET, Lucknow as study center for M.Tech Moduler Programme-2010
and thereafter, on the same date, the petitioner moved a representation
to the Vice-Chancellor, G.B.T.C., requesting therein to consider the
admission in I.E.T., Lucknow, to which, Pro-Vice-Chancellor of GBTU,
Lucknow wrote a letter to Directors and Coordinators of M.Tech Modular
Programme, 2010 of all the study Centres, enclosing the list of students
selected in various study centers. On 1.7.2010, Pro-Vice Chancellor of
GBTU, Lucknow issued a letter to the petitioner for second counselling
of candidates, who could not attend the NOIDA counseling at GBTU,
I.E.T., Lucknow, in which the petitioner appeared and he was allotted
ABES College, Ghaziabad.
Learned Counsel for the petitioner submits that the petitioner’s name
find place at serial No.6 in the merit list, whereas the opposite parties
took admission of the candidates, who are less merit than the petitioner.
During the course of arguments, learned Counsel for the petitioner
submits that he does not want to press the relief claimed in the instant
writ petition but restricts his prayer only to the extent that the opposite
party No.3 is directed to consider and decide the representation dated
8.7.2010, as contained in Annexure No. 11 to the writ petition,
expeditiously, to which Sri Lalit Shukla, learned Counsel for the
University has no objection.
In view of the above, the writ petition is disposed of finally with a
direction to the opposite party No.3 to look into the matter and decide
the representation dated 8.7.2010 as contained in Annexure No.11 to
the writ petition, in accordance with Rules, expeditiously, say, within one
week from today and communicate the decision to the petitioner.
Order Date :- 15.7.2010
Ajit/-