Court No. - 27 Case :- MISC. BENCH No. - 5793 of 2010 Petitioner :- National Post Graduate Law Association Evam Varanasi Respondent :- Bar Council Of India New Delhi And Others Petitioner Counsel :- Pushkar Baghel Respondent Counsel :- D.K.Upadhyay,Akhilesh Kalra,K.K.Singh,S.P.Shukla Hon'ble Devi Prasad Singh,J.
Hon’ble Yogendra Kumar Sangal,J.
Supplementary affidavit filed today be taken record.
Shri Anirudh Singh holding brief of Shri S.P.Shukla appeared for the
opposite party no. 4 & 5.
Petitioner is permitted to implead State of U.P., through Principal
Secretary, Higher Education, as respondent no. 13 during course of the
day.
Petitioner is an association of NET qualified Law Teachers, has
approached this Court under Article 226 of the Constitution of India in
Public Interest Litigation with submission that unqualified Teachers have
been appointed by the Law colleges in violation of standard prescribed
by the Bar Council of India and the University Grant Commission.
Admit.
Let notice be issued to opposite party nos. 1 to 3 and opposite party
nos. 6 to 12 returnable at an early date.
Persons have been engaged as Law Teachers simultaneously more
than in one colleges and some of the names have been given in
Paragraph 40 of the writ petition. It has been submitted by the learned
counsel for the petitioner that Teacher-Student ratio, according to the
standard of education provided by the Bar Council of India is 1×40 but it
has not been complied with by the respondents. It has also been stated
that unqualified Teachers have been engaged by the Law Colleges to
teach the students. No regular Principal has been appointed in
accordance to the standard of education provided by the Bar Council of
India. Allegations contained in the writ petition are serious.
Vice-Chancellor of the Lucknow University is directed to form a
committee to make inspection of the Law colleges who have been
arrayed as respondents and submit a report within next two months.
Bar Council of India and Bar Council of Uttar Pradesh are also directed
to make an inspection keeping in view the allegations contained in the
writ petition and submit report. Statutory authorities are further permitted
to take appropriate action in accordance with Law, in case the
allegations contained in the writ petition are found to be true and submit
a status report to this Court.
List in the month of September, 2010.
Order Date :- 18.6.2010
Kaushal