Court No. - 1 Case :- MISC. BENCH No. - 7595 of 2010 Petitioner :- Raghuram Mahavidyalaya Agra Throgh Its Secy. Respondent :- State Of U.P.Through The Secy. Higher Education Lo.And Ors Petitioner Counsel :- Sandeep Dixit Respondent Counsel :- C.S.C.,S.P.Shukla,Shishir Jain Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Notice on behalf of the respondent no. 1, has been accepted by the learned
Chief Standing Counsel, notice on behalf of respondent no. 2, has been
accepted by Sri Shishir Jain and notice on behalf of respondent no. 3, has
been accepted by Sri S.P. Shukla.
With the consent of parties’ counsel, we dispose of the writ petition finally at
the admission stage.
The petitioner institution applied for grant of affiliation for additional intake
of 100 seats in B.Ed. course for academic session 2010-2011, but despite
formalities being completed and the report of the University being submitted
to the State Government, the State Government has not taken any decision as
yet.
The State Government without considering the matter for permanent
affiliation had granted temporary affiliation for the session 2008-09.
We do not find any reason for not considering the matter by the State
Government for grant of permanent affiliation when the matter is pending
with the State Government for such a long time.
We, therefore, direct that the State Government shall take appropriate
decision with respect to grant of affiliation to the petitioner institution for
running B.Ed. course, within a maximum period of two weeks from the date
of receipt of a certified copy of this order.
It is further provided that in case the affiliation is granted to the petitioner
institution, it shall be allowed to participate in any subsequent counselling if
any such counselling is held, after the ongoing counselling is over.
The writ petition is disposed of accordingly.
Order Date :- 5.8.2010
Arjun