1
                                                     Chief Justice's Court
                   Special Appeal No.882 of 2010
  Director, Rama Dental College, Kanpur Vs. State of U.P. and others
                                  AND
                   Special Appeal No.827 of 2010
  Rama Educational Society and another Vs. State of U.P. and others
                                  ****
Hon’ble Ferdino Inacio Rebello, C.J.
Hon’ble A.P. Sahi, J
 Considering the directions by the learned single Judge that the
matter in respect of the fees for the academic Sessions 2003-04, has to
be decided by the Committee constituted under the Government Order
dated 27.6.2008, the application by the Management dated 27.5.2005
be considered and decided by the Committee at any rate not later than
6 weeks from the date a certified copy of the order is served on them
and to make recommendation to the State Government within that
time. The State Government thereafter on receipt of the
recommendation to take a decision on the same within 2 weeks of the
receipt of the recommendation and communicate the decision to the
Management as well as to the Association of parents. List thereafter.
 In the meantime, the impugned directions given by the learned
Judge in both the petitions are stayed except for the purpose of
determination of the fees for the year 2003-04.
 Liberty to the parties to apply in the event the appeal is not
placed on the Board.
Dt. 5.7.2010
Irshad