Allahabad High Court High Court

Anshu Mittal vs Aligarh Muslim University, … on 12 July, 2010

Allahabad High Court
Anshu Mittal vs Aligarh Muslim University, … on 12 July, 2010
Court No. - 28

Case :- WRIT - C No. - 39155 of 2010

Petitioner :- Anshu Mittal
Respondent :- Aligarh Muslim University, Aligarh Thru' Registrar &
Another
Petitioner Counsel :- M.K. Gupta
Respondent Counsel :- Sunita Agrawal

Hon'ble Rajesh Dayal Khare,J.

Heard learned counsel for the petitioner, Ms. Shruti Malviya holding brief of
Smt. Sunita Aggarwal, learned counsel, who has put in appearance on behalf
of respondent no. 1 and 2.

Learned counsel for the petitioner has contended that although the petitioner
has done her B.C.A. Course and is fully qualified and eligible to be admitted
in M.C.A. Course, but she is being denied admission only on the ground that
she has not studied mathematics as the main Course/subject.

Learned counsel for the petitioner states that the petitioner has only been
informed, but no written orders have been passed. Ms. Malviya states that she
will file her counter affidavit by 15.07.2010. She further states that
admissions to the MCA Course will close on 15.07.2010.

Learned counsel for the petitioner has submitted that the mater may be posted
for 16.07.2010 on which date the matter may be heard.

Put up on 16.07.2010. Till the next date of listing, one seat in MCA Course
will be kept vacant.

Order Date :- 12.7.2010
yachna