Punjab-Haryana High Court
Mukesh Kumar vs Punjabi University on 16 January, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.130 of 2009
Date of Decision: January 16, 2009
Mukesh Kumar
.....PETITIONER(S)
VERSUS
Punjabi University, Patiala & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. K.S. Saini, Advocate, for the
petitioner.
Mr. Amrit Paul, Advocate, for
respondent Nos.1 and 2.
Ms. Puneet Sekhon, Advocate, for
respondent No.3.
. . .
AJAI LAMBA, J (Oral)
Learned counsel for the respondent-
University has pointed out that admission in the
University for B.A. Part-II was closed on
31.10.2008. Representation (Annexure P-6) of the
petitioner was not received in the University. As a
matter of fact, the petitioner has not been
attending the classes. The examinations would be
held in March/April 2009 and at this point in time,
under the facts and circumstances, no relief can be
granted to the petitioner.
I have considered the issue.
CWP No.130 of 2009 [2]
It is not in dispute that the
petitioner did not apply for admission within the
stipulated time.
No ground for interference in the
facts and circumstances narrated above, is made out.
The petition is dismissed.
(AJAI LAMBA)
January 16, 2009 JUDGE
avin