Allahabad High Court High Court

Abhilasha Rani Jaiswal (Minor) & … vs Manager, G.H.S. & College & Ors. on 3 August, 2010

Allahabad High Court
Abhilasha Rani Jaiswal (Minor) & … vs Manager, G.H.S. & College & Ors. on 3 August, 2010
Court No. - 39

Case :- WRIT - C No. - 56527 of 2003

Petitioner :- Abhilasha Rani Jaiswal (Minor) & Ors.
Respondent :- Manager, G.H.S. & College & Ors.
Petitioner Counsel :- Prem Shankar Mishra
Respondent Counsel :- J. Nagar,A.D.Saunder,S.C.

Hon'ble Dilip Gupta,J.

The petitioners who had admitted to Class III and Class VI in the
Girls High Schools, Allahabad have filed this petition for a
direction upon the respondents to either permit them to attend
classes or refund the fees.

No interim order was granted to the petitioners and the learned
counsel for the petitioners states that the petitioners have taken
admission in some other Institution. The only relief pressed for by
the learned counsel for the petitioners is that the fees deposited by
the petitioners may be refunded.

In paragraphs17 and 18 of the counter affidavit, it has been stated
that the Institution had prepared a cheque of Rs.47,548/- to be
given to the petitioners but they have not collected the same in
spite of intimation having been given to them.

In such circumstances if the payment has not already been made to
the petitioners, they can approach the College for refund of the
fees. It is, however, made clear that the petitioners shall not make
any claim for interest from the Institution since the petitioners did
not receive the cheque in spite of intimation sent to them.

The writ petition is, accordingly, disposed of.

Order Date :- 3.8.2010
GS