Allahabad High Court High Court

K.I.E.T. School Of Pharmacy vs State Of U.P. And Others on 18 June, 2010

Allahabad High Court
K.I.E.T. School Of Pharmacy vs State Of U.P. And Others on 18 June, 2010
Court No. - 40

Case :- WRIT - C No. - 35767 of 2010

Petitioner :- K.I.E.T. School Of Pharmacy
Respondent :- State Of U.P. And Others

Petitioner Counsel :- Anoop Trivedi
Respondent Counsel :- C.S.C.

Hon’ble Krishna Murari, J.

Heard Shri Anoop Trivedi, learned counsel for the petitioner and 

learned Standing Counsel.

Learned   counsel   for   the   petitioner   has   submitted   that   the 

guidelines   for   fixing   a   fee   structure   for   the   private   unaided 

technical   educational   institution   has   been   fixed   by   the   Hon’ble 

Apex Court in the matter of Islamic Academy of Education and 

another  Vs. State of Karnataka  and Others  (2203) 6 S.C.C. 

697. This Court has also dealt with the similar controversy in the 

case of  Smt. Shakuntala Educational & Welfare Society and 

Others Vs. State of U.P. and Others 2009 (3) ESC, 1991 (All). 

Petitioner is also entitled for the benefit as contained in paragraph 

Nos. 20 to 22 and 34 of the judgment. The admission and Fee 

Regulation Committee constituted by the State Government, has 

to   reconsider   the   matter   in   the   light   of   the   aforementioned 

judgment.

Accordingly,   the   writ   petition   stands   disposed   of   finally   at   the 

admission stage itself with the direction that the said committee 

will call for the record and reconsider the matter in the light of the 

aforementioned judgment and pass appropriate orders within two 

weeks from the date of production of certified copy of this order. 
Let a certified copy of this order be supplied to the learned counsel 

for  the   petitioner  within  24  hours  on   payment  of  usual  copying 

charges. 

18.06.2010
VKS/ WP 35767/10