Court No. - 10 Case :- CONTEMPT APPLICATION (CIVIL) No. - 2287 of 2010 Petitioner :- C/M. Handia Post Graduate College Thru' Its Manager Respondent :- Dr. B.L. Arya, Registrar, V.B.S. Purvanchal University,Jnp. Petitioner Counsel :- Radha Kant Ojha Respondent Counsel :- Anil Tewari Hon'ble Vikram Nath,J.
Pursuant to the order dated 4.8.2010, Mr. Raju Sharma, Principal Secretary,
Government of U.P. and also Ram Shiromani Yadav, Controller of
Examinations, V.B.S. Purvanchal University, Jaunpur are present. Sri Suresh
Singh, learned Addl. Chief Standing Counsel has filed an affidavit of the
Principal Secretary. The specific stand taken in the affidavit is that
Government is not creating any kind of hindrance in holding the examination
of the candidates who were admitted in B.Ed. 2007-08 either through
counseling or whose admissions have been ratified under the judgment dated
05.01.2009. With this stand of the State Government the University has no
option left but to hold the examination and the defence taken on the previous
date that the State Government is creating hurdle, no longer subsists.
Sri Anil Tiwari, learned counsel appearing for the officers of the University,
upon instructions from the Examination Controller has stated that the
University needs one month’s time to complete the formalities and hold the
examination. Time prayed for is allowed.
List on 13.9.2010. On the said date if the examination of remaining candidates
of B.Ed. 2007-08 are not conducted and an affidavit to that effect is not filed,
the Examination Controller shall again remain present.
Personal appearance of the Principal Secretary would not be necessary unless
ordered otherwise.
Order Date :- 6.8.2010
RPS