High Court Madhya Pradesh High Court

Takshila College Rachna Nagar … vs The State Of Madhya Pradesh on 7 March, 2011

Madhya Pradesh High Court
Takshila College Rachna Nagar … vs The State Of Madhya Pradesh on 7 March, 2011
                      W.P.No.27/2011

 Takshila College, Bhopal                   State of M.P. & another




7.3.2011
       Shri Ajay Mishra, learned Senior Advocate with Shri Rajendra
Gupta, counsel for petitioner.
       Shri Naman Nagrath, Addl. A.G., for respondent no.1.

Shri K.K.Singh, counsel for respondent no.2.
Shri Singh submitted that in compliance of order passed by this
Court dated 23.2.2011, the respondent has carried out the inspection
of petitioner and the petitioner institution has been recognized for the
academic session 2010-11 for B.Ed. and D.Ed., for intake of 100
students and in this regard a final decision has been taken on
6.3.2011 in the 146th meeting of WRC.

A copy of the minutes of the said meeting is supplied to Shri
Ajay Mishra, learned Senior Advocate, who is satisfied with the
aforesaid decision and submitted that he may be permitted to
withdraw this petition in the light of the decision by WRC dated
6.3.2011.

With the direction to the respondents to expedite the matter
for issuance of consequential order after decision dated 23.2.2011,
this petition is disposed of finally, with no order as to costs.

C.C., as per rules.



(Krishn Kumar Lahoti)                  (Smt.Sushma Shrivastava)
      JUDGE                                   JUDGE

M.