W.P.No. 9093 / 2010
Smt. Gul Afshan
versus
Governing Body ,
Anjuman Islamia Mahila Mahavidyalaya,
Gohalpur, Jabalpur & three ors.
26-07-2010
Heard Shri Mukhtar Ahmed, learned counsel for the petitioner on
the question of admission and interim relief.
The petitioner has filed this petition being aggrieved by the order
dated 24-4-2010 by which the petitioner’s services as Assistant
Professor, have been terminated.
Admittedly, the petitioner has a statutory alternative remedy of
filing an appeal against the impugned order and no extraordinary
mitigating circumstances have been pointed out warranting exercise of
powers by this Court at this stage, specifically when the issue involved
in the petition requires sifting of disputed facts.
In the circumstances, without entering into the merits of the case,
or making any comments thereon, the petition filed by the petitioner is
disposed of with liberty to the petitioner to assail the impugned order
before the appellate authority in accordance with the provisions of law. It
needs no emphasis to state and it goes without saying that in case, the
petitioner does so, the concerned appellate authority shall consider and
decide the matter expeditiously in accordance with law.
With the aforesaid liberty/directions the petition filed by the
petitioner stands disposed of.
C.C. as per rules.
( R.S.Jha )
mct Judge