Allahabad High Court High Court

Dr. Shukhbeer Singh vs State Of U.P. & Ors. on 8 July, 2010

Allahabad High Court
Dr. Shukhbeer Singh vs State Of U.P. & Ors. on 8 July, 2010
Court No. - 39

Case :- WRIT - C No. - 38982 of 2010

Petitioner :- Dr. Shukhbeer Singh
Respondent :- State Of U.P. & Ors.
Petitioner Counsel :- Ram Janam Singh,Rajeshwar Singh
Respondent Counsel :- C.S.C.,Anurag Khanna

Hon'ble Dilip Gupta,J.

The petitioner claiming himself to be a life member of the Society
has filed this petition for quashing the order dated 22nd March,
2010 passed by the Vice Chancellor of the Chaudhary Charan
Singh University, Meerut (hereinafter referred to as the
‘University’).

The said order has been passed by the Vice Chancellor of the
University pursuant to the directions issued by the Court on 16th
September, 2009.

Sri Anurag Khanna, learned counsel appearing for the respondent-
University points out that pursuant to the order dated 22nd March,
2010, the election notification has also been published in the
newspaper. He further points out that the process started on 21st
June, 2010 with the publication of the electoral college and the
elections are to be held on 20th July, 2010.

Inasmuch as pursuant to the order passed by the Vice-Chancellor
of the University, the election notification has been issued, it will
not be appropriate for this Court to interfere with the election
process at this stage. The writ petition is, accordingly, dismissed
with liberty to the petitioner to raise objections before the
appropriate authority after the election is held and the result is
declared.

Order Date :- 8.7.2010
SK