THEM TO CONTINUE WITH THE PRESENT SET UP OF 34 STUDENTS IN EACH DISCIPLINE BASED ON)' "THE DECISION TAKEN BY THE ACADEMIC COUNCIL ..AN.1_"_')~--._T'HE SYNDICATE AS PER ANEX--A & B AND DIRECT_'"f['HEA RESPONDENTS TO STRICTLY ADHERE wITH11THE'NO-RNIS
SET UP BY THE UNIVERSITY GRANTS COMMISSTONI TO _
ENABLE IT TO GET UNIVERSITY HCRANTS””CO’MMISSION ”
ACCREDITATION AND FUNDS. ” ._ s 7
THIS W.P. COMING ON FOR ‘pRE=L1MINARY~
THIS DAY, CHIEF JUSTICE TH’Ev.FOLLO’\KfIf»If};V
ORDE§_V’V:v
J.S.KHEHAR. C.J. (main %
Learned counsel fO7T:_Vtl’§feV»jaetiti’OTi.¢r”_1-states, that Certain
technical defeCi’sL_’exist in-:.V~th’eé:’iIistamnti petition. He further
States, that the Come to his notice.
AccOrding1yI,””‘hC- “‘fO’r~.AVvi7vithd_”favKIa1 Of the instant Writ
petition with 1iberty_ tO,”fi1e’3 f1feshV..petitiOn on the same cause of
action after removin U?!€Wtl3ChI1iC31 defects, as also after
adding méIterialV particulars.
The writ petition is dismissed as
t””–~Withdra\;I.I4D as aforementioned.
Sd/-
Chief Justice
akc / * ‘
index: Y/N Jfidge