High Court Punjab-Haryana High Court

Punjab College Of Law vs Punjabi University on 23 July, 2008

Punjab-Haryana High Court
Punjab College Of Law vs Punjabi University on 23 July, 2008
Civil Writ Petition No. 7888 of 2007 (O&M)                               1


    IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                             CHANDIGARH
                                      --


                         Civil Writ Petition No. 7888 of 2007 (O&M)
                         Date of decision: 23.07.2008


Punjab College of Law, Patiala                     ........Petitioner

             Versus

Punjabi University, Patiala and others             .......Respondents


Coram:       HON'BLE MR. JUSTICE ASHUTOSH MOHUNTA
             HON'BLE MS. JUSTICE NIRMALJIT KAUR
                          -.-

Present:     Mr. Rajiv Atma Ram, Senior Advocate with
             Mr. Hemraj Mittal, Advocate
             for the petitioner

             Mr. Kanwaljit Singh, Senior Advocate with
             Mr. I S Gill, Advocate
             for the respondent-University
                    -.-

ASHUTOSH MOHUNTA, J. (Oral)

The petitioner is aggrieved by the order dated 18.04.2007

(Annexure P30), vide which the affiliation of the petitioner college with the

Punjabi University, Patiala had been cancelled. As a sequel thereto, the

students studying in the petitioner-college were shifted to some other

institutions/colleges.

During the pendency of the writ petition, the petitioner college

had submitted a representation seeking consideration of their case for

revival of affiliation with the Punjabi University, Patiala.

Mr. Rajiv Atma Ram, learned Senior counsel appearing on
Civil Writ Petition No. 7888 of 2007 (O&M) 2

behalf of the petitioner college, submits that the application of the

petitioner college for revival of its affiliation has been accepted by the

Punjabi University, Patiala, vide letter dated 1.07.2008, Annexure-A,

appended with Civil Misc. No. 13385 of 2008 subject to removal of certain

deficiencies. The revival of the affiliation has been granted to the

petitioner college with effect from the current academic session 2008-2009.

As the affiliation of the petitioner’s college has been revived, therefore, this

writ petition has been rendered infructuous.

Mr. Rajiv Atma Ram, learned Senior counsel further submits

that after the cancellation of affiliation of petitioners college, the students

studying therein, were shifted to some other institutions/colleges. He prays

that the students, who were shifted to some other colleges out of the

petitioner’s college, be sent back to the petitioner college, as the petitioner

college has all the required infrastructure for teaching.

In the other hand, Mr. Kanwaljit Singh, learned Senior

Advocate, appearing for the respondent University submits that no such

request of the petitioner college is pending with the University and,

therefore, this request cannot be acceded to, at this stage.

In response, Mr. Rajiv Atma Ram, submits that the petitioner

college will files an appropriate representation before the respondent

University within a period of one week and the same be ordered to be

decided expeditiously.

After hearing counsel for the parties, we direct that in case, the

petitioner college files a representation seeking return of its students, then

the same shall be decided by the respondents within a period of two weeks
Civil Writ Petition No. 7888 of 2007 (O&M) 3

from the date of receipt of such representation.

This writ petition stands disposed of in the aforementioned

terms.

Copy of the order be given dasti.

[ASHUTOSH MOHUNTA]
JUDGE

[NIRMALJIT KAUR]
JUDGE
July 23, 2008
mohan