Allahabad High Court High Court

C/M Dulari Devi Degree College … vs Amrit Bhushan Singh And Others on 19 July, 2010

Allahabad High Court
C/M Dulari Devi Degree College … vs Amrit Bhushan Singh And Others on 19 July, 2010
Court No. - 32

Case :- SPECIAL APPEAL No. - 1119 of 2010

Petitioner :- C/M Dulari Devi Degree College Bindwalia Thr Man. M.K.
Pande
Respondent :- Amrit Bhushan Singh And Others
Petitioner Counsel :- R.L. Sharma,Alok Sharma
Respondent Counsel :- C.S.C.,B.R. Tiwari,J.J. Munir,R.A. Akhatar,Sanjay
Kuar Singh,Sunita Agrawal

Hon'ble R.K. Agrawal,J.

Hon’ble Abhinava Upadhya,J.

It has been submitted by Sri R.L.Sharma, learned counsel for the appellant,
that the Committee of Management, the present appellant, has filed Civil
Misc. Writ Petition No.18594 of 2010 seeking amendment in the recognition
granted by NCTE to be made effective from the session 2007-08 in which the
learned Single Judge had called for the counter affidavit. He further submitted
that the present appellant has also filed Civil Misc. Writ Petition No.22668 of
2010, restraining Deen Dayal Upadhyaya Gorakhpur University, Gorakhpur
in taking any action pursuant to the decision dated 20th January, 2010, in
which this Court while calling for affidavits had directed that the decision, if
any , taken shall be subject to the final decision of this Court. If those writ
petitions are finally allowed, then the judgment given in the present writ
petition would no longer stand.

The matter requires consideration.

As an interim measure it is provided that the amount of compensation of
Rs.one lac awarded per student out of which Rs.Fifty thousand to be paid by
the present appellant shall remain stayed. However, it is clarified that the
remaining directions given in the impugned judgment has not been stayed.

Order Date :- 19.7.2010
mt