Allahabad High Court High Court

Bhuvendra Kumar Singh vs Dr. B.R. Ambedkar University Agra … on 11 January, 2010

Allahabad High Court
Bhuvendra Kumar Singh vs Dr. B.R. Ambedkar University Agra … on 11 January, 2010
Court No. - 39

Case :- WRIT - C No. - 64106 of 2009

Petitioner :- Bhuvendra Kumar Singh
Respondent :- Dr. B.R. Ambedkar University Agra & Ors.
Petitioner Counsel :- R.S. Chaudhary
Respondent Counsel :- C.S.C.,Sanjay Kumar Singh

Hon'ble Dilip Gupta,J.

The petitioner has been denied admission to the LL.B. Course
2009-2010 by the Agra University, Agra which is affiliated to Dr.
B.R. Ambedkar University, Agra on the ground that after the
graduation in 2006, there is a gap of three years which is not
permissible under Rules.

The records indicate that the Vice-President of the Committee of
Management of the Agra College, Agra is the District Magistrate
and the President is the Commissioner, Agra Division, Agra. The
records also indicate that the petitioner has filed a representation
dated 28th October, 2009 before the District Magistrate who is the
Vice-President of the Agra College, Agra.

Learned Standing Counsel appearing for the District Magistrate
states that the said representation shall be decided expeditiously by
a reasoned order.

In view of the aforesaid, the writ petition is disposed of with a
direction to the Vice-President of the Agra College, Agra who is
the District Magistrate to decide the aforesaid representation
expeditiously, preferably within a period of three weeks from the
date a certified copy of this order is filed by the petitioner before
the District Magistrate.

It is made clear that the Court has not adjudicated upon the merits
of the case which shall be examined by the District Magistrate in
accordance with law.

Order Date :- 11.1.2010
GS