Court No. - 36 Case :- SPECIAL APPEAL No. - 393 of 2000 Petitioner :- Dr. Vibhuti & Others Respondent :- Principal-Cum-Coordination U.P.P.G.M.E.E.-2000 & Others Petitioner Counsel :- Siddhartha Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Challenge is to the order of learned Single Judge by which writ petition filed
by the petitioner has been dismissed.
A finding has been recorded that although in the brochure, it was provided
that no change will be permitted but this has been done for all the candidates.
Further finding has been recorded that neither any mal-practice nor any other
serious charges has been made out and thus writ petition was dismissed.
After hearing counsel for the appellant and in view of the statement made that
no relief is required to be given.
Now after such a lapse, we are of the view that this appeal has no merit and
that is required to be dismissed.
Accordingly, the appeal fails and is dismissed.
Order Date :- 7.7.2010
M/A.