Allahabad High Court High Court

Dr.Devendra Pratap Singh vs State Of U.P. Through Secy.Higher … on 12 July, 2010

Allahabad High Court
Dr.Devendra Pratap Singh vs State Of U.P. Through Secy.Higher … on 12 July, 2010
Court No. - 2

Case :- SERVICE BENCH No. - 788 of 2010

Petitioner :- Dr.Devendra Pratap Singh
Respondent :- State Of U.P. Through Secy.Higher Education
Govt.Lucknow
Petitioner Counsel :- Ramesh Pandey
Respondent Counsel :- C.S.C.,Manik Sinha

Hon'ble Uma Nath Singh,J.

Hon’ble Devendra Kumar Arora,J.

Heard learned counsel for the parties and perused the pleadings of writ
petition.

At the very outset, learned Chief Standing Counsel appearing on behalf
of opposite party no. 3, (Dr. Ram Manohar Lohia Avadh University,
Faizabad) submitted that Annexure No. 1 has been issued to clarify the
position that in the case of self financing courses, a prior approval of
University before appointment of teachers would be required and in the
case of aided courses no such approval is needed.
Sri Manik Sinha learned counsel for the University also submitted that a
letter has been issued to clarify that if any approval has been given in-
respect of the aided courses, the same has been given only by mistake
and therefore, they shall be treated as cancelled. Learned counsel further
submitted that since the petitioner has been appointed under a self
financing course and his appointment has already been approved by
University, the impugned order would not affect him in any manner.
Hence, this writ petition stands disposed of.

Order Date :- 12.7.2010
Shahnaz