Allahabad High Court High Court

Lal Bahadur Shastri Smarak … vs State Of U.P. Through Principal … on 6 August, 2010

Allahabad High Court
Lal Bahadur Shastri Smarak … vs State Of U.P. Through Principal … on 6 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7654 of 2010

Petitioner :- Lal Bahadur Shastri Smarak P.G.College Mahrajganj And Ors.
Respondent :- State Of U.P. Through Principal Secy.Dept.Of Higher
Edu.Lko.
Petitioner Counsel :- B.R.Singh
Respondent Counsel :- C.S.C.,S.P.Shukla,Sandeep Dixit

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

We take notice of the fact that many institutions like the present institutions
are not being allowed to participate in the present counselling, though their
affiliation was not withdrawn nor the institution was de-affiliated and,
therefore, all those institutions who approached this Court before the start of
counselling were directed to be included in the list of approved institutions,
but looking to the fact that the institutions are approaching this Court after the
start of counselling, and change in the list of approved institution every now
and then will not be practically possible, we had issued a direction that such
institutions be allowed to participate in the subsequent counselling, if any
such counselling is held, after the present counselling is over. The said order
is applicable in the present case also.

We also take notice of the fact that if a large number of institutions have been
deprived of the present counselling for no valid reason, whose recognition and
affiliation duly exists, the respondent may consider the holding of a
subsequent counselling after the first counselling is over, where all those
candidates who could not get admission in the present counselling, may be
invited and an opportunity be given to them to get admission in the institution
of their choice against the unfilled seats.

List this matter in the third week of August, 2010.

In the meantime, the respondents may file counter affidavit.
Order Date :- 6.8.2010
Sachin