High Court Punjab-Haryana High Court

Rahul Rana vs Punjab Engineering College And … on 19 May, 2009

Punjab-Haryana High Court
Rahul Rana vs Punjab Engineering College And … on 19 May, 2009
           In the High Court of Punjab and Haryana at Chandigarh

                         C.W.P. No. 1916 of 2009

                     DATE OF DECISION: 19.5.2009

Rahul Rana

                                                                 ...Petitioner

                                   Versus

Punjab Engineering College and another

                                                             ...Respondents

CORAM: HON'BLE MR. JUSTICE M.M. KUMAR

             HON'BLE MR. JUSTICE H.S. BHALLA

Present:     Mr. Birender Singh Rana, Advocate,
             Mr. Atul Lakhanpal, Senior Advocate, with
             Ms. Shumaila Parvez, Advocate.
             for the petitioner(s).

             Mr. Anupam Gupta, Advocate,
             for the respondents.

1.    Whether Reporters of local papers may be
      allowed to see the judgment?
2.    To be referred to the Reporters or not?
3.    Whether the judgment should be reported in
      the Digest?


M.M. KUMAR, J.

This order shall dispose of C.W.P. Nos. 1916 and 5879 of 2009

as common question of law and facts have been raised in these petitions.

The petitioner(s) have challenged order dated 29.12.2008,

terminating BE programme of third semester of the petitioner(s) on account

of non-fulfillment of the academic requirements. The appeal filed by the

petitioner (in CWP No. 5879 of 2009) has also been dismissed vide order

dated 16.1.2009, which is also subject matter of challenge. The petitioner(s)

have also sought a writ in the nature of mandamus declaring clause 8.2(a) of
C.W.P. No. 1916 of 2009 2

the Rules and Procedures for under graduate programmes ultra vires of the

Constitution.

At the hearing, learned counsel for the respondents has placed

on record copy of the draft minutes of the 22nd meeting of Senate of Punjab

Engineering College held on 5.5.2009 along with a short note prepared by the

Dean Academic Affairs, Punjab Engineering College, Deemed University,

Chandigarh, which has been taken on record as Mark ‘A’. The said note is

based on the amended rules as approved by the Senate of the Punjab

Engineering College (Deemed University) in its meeting held on 5.5.2009. A

copy of the note has also been handed over to the learned counsel for the

petitioner(s) in both the petitions.

Learned counsel for the petitioner(s) have stated that in view of

the note they do not wish to press these petitions. Accordingly, the writ

petitions are disposed of in terms of the decision shown in the note of the

Dean Academic Affairs, Punjab Engineering College (Mark ‘A’). It is made

clear that if any other relief is to be sought by the petitioner(s), they may file

a comprehensive representation before the competent authority, which shall

be decided in accordance with the rules as amended by the Senate of the

Punjab Engineering College (Deemed University) on 5.5.2009.

The writ petitions and pending miscellaneous applications are

disposed of.



                                                   (M.M. KUMAR)
                                                      JUDGE



                                                   (H.S. BHALLA)
May 19, 2009                                          JUDGE
Pkapoor