Court No. - 40 Case :- WRIT - C No. - 35802 of 2010 Petitioner :- Krishna Girls Eng. College Thr R.K. Goel Respondent :- State Of U.P. And Another
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 35802/10