Allahabad High Court High Court

Panchsheel Mahavidyalaya Thru’ … vs State Of U.P. & Others on 15 June, 2010

Allahabad High Court
Panchsheel Mahavidyalaya Thru’ … vs State Of U.P. & Others on 15 June, 2010
Court No. - 10

Case :- FIRST APPEAL FROM ORDER DEFECTIVE No. - 1026 of 2010

Petitioner :- Panchsheel Mahavidyalaya Thru' Manager
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Sandeep Kumar Srivastava

Hon'ble Rakesh Sharma,J.

Heard learned counsel for the appellant and the learned Standing
Counsel.

Six weeks time is allowed to the respondents to file counter
affidavit. Rejoinder Affidavit be filed within two weeks thereafter.

List in the last week of August, 2010.

As per learned counsel for the appellant, the appellant has raised
his grievance that despite continuance of the Government Order
dated 27th September, 2002, Chhatrapati Sahu Ji Maharaj,
University Kanpur is considering the applications of affiliation of
other institutions, near Panchsheel Mahavidyalaya, in the close
vicinity of the Mahavidyalaya. According to the learned counsel
for the appellant, the University cannot act in violation of the
guidelines laid down in the said Government Order. While taking
into consideration the affiliation of another institution, the
appropriate authority of the University shall take into account that
the institution is not to be installed within 10 Km. radius or only
then another college can be granted affiliation if the strength of the
students exceeds the permitted limit.

In view as an interim measure, it is provided that the respondent
Nos. 2 and 3 while considering the affiliation of another
institution, shall take into account the guideline contained in the
abovesaid Government Order and other administrative instruction.
No institution shall be permitted to operate against the guidelines
indicated in the Government Order dated 27.9.2002.

Order Date :- 15.6.2010
SFH