Allahabad High Court High Court

C/M. Handia Post Graduate College … vs Dr. B.L. Arya, Registrar, V.B.S. … on 4 August, 2010

Allahabad High Court
C/M. Handia Post Graduate College … vs Dr. B.L. Arya, Registrar, V.B.S. … on 4 August, 2010
Court No. - 10

Case :- CONTEMPT APPLICATION (CIVIL) No. - 2287 of 2010

Petitioner :- C/M. Handia Post Graduate College Thru' Its Manager
Respondent :- Dr. B.L. Arya, Registrar, V.B.S. Purvanchal University,Jnp.
Petitioner Counsel :- Radha Kant Ojha
Respondent Counsel :- Anil Tewari

Hon'ble Vikram Nath,J.

Heard, Sri R. K. Ojha, learned counsel for the applicant, Sri Anil Tewari,
learned counsel representing opposite parties no.1 and 2 and Sri M. C.
Chaturvedi, learned Chief Standing Counsel.

Sri M. C. Chaturvedi, learned Chief Standing Counsel, has stated that
pursuant to order dated 27th July, 2010 communication was sent to the
Principal Secretary, Department of Higher Education, Government of U.P. on
29th July, 2010 but till date he has not received any instructions.

Put-up this case in the additional cause list on Friday (6th August, 2010).

On the said date whoever is posted as Principal Secretary, Higher Education,
Government of U.P. and the Examination Controller of V.B.S. Purvanchal
University, Jaunpur shall remain present .

Order Date :- 4.8.2010
SS