Allahabad High Court High Court

Deepti Agarwal & Others vs Muslimuniversity,Aligarh … on 15 July, 2010

Allahabad High Court
Deepti Agarwal & Others vs Muslimuniversity,Aligarh … on 15 July, 2010
Court No. - 28

Case :- WRIT - C No. - 40467 of 2001

Petitioner :- Deepti Agarwal & Others
Respondent :- Muslimuniversity,Aligarh Through Its V.C. & Others
Petitioner Counsel :- M.A. Zaidi
Respondent Counsel :- Dilip Gupta,S.C.

Hon'ble Rajesh Dayal Khare,J.

Case called out. None appears for the petitioners.

Smt. Sunita Agarwal, learned counsel for the respondents no.1 to 4 is present.

Learned Counsel for the respondents no.1 to 4 states that the petitioners no.1
and 2 had applied for the admission in M.D.course in Gynae and Obs. and
petitioner no.3 had applied for the admission in M.D. course in Pathology
which was conducted by Aligarh Muslim University. Learned counsel for the
respondents has drawn attention of this Court to para 7 of the counter
affidavit, wherein it has been stated that the petitioners have been admitted to
post graduate course after they gave their consent in the counseling on the
basis of their rank obtained in the entrance test and that no seats is available in
the M.D. course pertaining to the year 2000-01. She further submitted that the
matter is of the admission for the academic year 2000-01 and now the same
has become infructuous.

Accordingly, the present petition is dismissed as having become infructuous.

Smt. Sunita Agarwal, learned counsel for the respondents undertakes to
inform learned counsel for the petitioners about the order passed today in
writing within 24 hours.

No order as to costs.

Order Date :- 15.7.2010
S.Ali