High Court Patna High Court - Orders

Bihar College Of Pharmacy vs The State Of Bihar &Amp; Ors on 28 October, 2010

Patna High Court – Orders
Bihar College Of Pharmacy vs The State Of Bihar &Amp; Ors on 28 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.13540 of 2010
         1. BIHAR COLLEGE OF PHARMACY NEW BAILEY ROAD, PATNA
         THROUGH ITS CHAIRMAN , RAJENDRA KUMAR , S/O LATE
         CHANDESHWAR PRASAD SINGH , R/O VILL CHATARU, P.S.ATRI, DISTT-
         GAYA
                              Versus
         1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY,
         DEPARTMENT OF SCIENCE & TECHNOLOGY GOVERNMENT OF BIHAR,
         VISHWESHWARIYA BHAWAN, PATNA
         2. THE DIRECTOR OF TECHNICAL EDUCATION GOVT. OF BIHAR,
         VISHWESHRAIYA BHAWAN CAMPUS, BAILEY ROAD, PATNA-800015
         3. ALL INDIA COUNCIL FOR TEACHER EDUCATION THROUGH ITS
         CHAIRMAN 7TH FLOOR, CHANDER LOK BUILDING , JANPATH, NEW
         DELHI-110001
         4. THE REGIONAL OFFICER COMMITTEE, ALL INDIA COUNCIL FOR
         TEACHER EDUCATION NORTHERN REGIONAL COMMITTE GOVT.
         POLYTECHNIC CAMPUS, ADJOINING, DTE, VIKAS NAGAR, KANPUR-
         208024
         5. MAGADH UNIVERSITY BODH GAYA THROUGH ITS REGISTRAR
         6. THE VICE CHANCELLOR MAGADH UNIVERSITY, BODH GAYA
         7. THE REGISTRAR MAGADH UNIVERSITY, BODH GAYA
                                                 -----------

For the Petitioner:- Mr. Arun Kumar, Adv.
For the Respondent:- Mr. Anil Kumar Sinha, S.C.6
For the A.I.C.T.E.:- Mr. S.N. Pathak, Adv.

—————-

2. 28.10.2010 Heard learned counsel for the petitioner,

the State and the Magadh University as also for

A.I.C.T.E.

The petitioner institution is stated to have

been granted recognition and permission by the

A.I.C.T.E. for the Sessions 2008-09, 2009-10 and

2010-11 to take admissions in the discipline of M.

Pharm. (Pharmaceutics) on an intake capacity of 10,

10 and 18 respectively. Affiliation from the Magadh

University is wanting because of which the

institution is not in a position to take admission and
2

commence course.

The petitioner institution is stated to have

take admission for the Session 2009-10. This Court

finds no infirmity in the same up to the intake

capacity if the Magadh University has been found

wanting for granting affiliation in time. Applying the

analogy in the discussion contained in the order of

the Supreme Court reported in 2006(9) SCC 1 (State

of Maharastra Vs. Sant Dnyaneshwar Shikshan

Shastra Mahavidyalaya & Ors.) the A.I.C.T.E. being

an expert and competent body to decide standard of

education, the Magadh University has little choice in

the matter so long as the recognition and permission

by the A.I.C.T.E. subsists.

Mandamus is issued to the respondent

Magadh Univeristy to grant necessary affiliation in

accordance with law within a maximum period of

one month from the date of receipt/production of a

copy of this order.

The writ application stands allowed.

P. Kumar                                         ( Navin Sinha, J.)