Allahabad High Court High Court

Maa Sharda P.G. College, … vs State Of U.P.,Thru. Prin. Secy., … on 23 July, 2010

Allahabad High Court
Maa Sharda P.G. College, … vs State Of U.P.,Thru. Prin. Secy., … on 23 July, 2010
Court No. - 1

Case :- MISC. BENCH No. - 6860 of 2010

Petitioner :- Maa Sharda P.G. College, Shambhupur, Azamgarh
Respondent :- State Of U.P.,Thru. Prin. Secy., Higher Education & Others
Petitioner Counsel :- Arun Kumar Singh,Anurag Singh Chauhan
Respondent Counsel :- C.S.C.,S.C. Dhasmana

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Notice on behalf of respondent no.1 has been accepted by the learned Chief
Standing Counsel and on behalf of respondent nos. 2, 3 and 4 by Sri S.C.
Dhasmana.

There is full agreement at the bar that the controversy raised in the present
petition is squarely covered by a Division Bench judgement of this Court
passed in Writ Petition No. 3865 (MB) of 2010 on 28.5.2010, in re:
Committee of Management, Duja Devi Mahavidyalaya vs. State of U.P. and
others
, alongwith other connected matters.
We, therefore, dispose of the writ petition finally on the same conditions and
for the same reasons.

We further direct that the benefit of the judgement and order passed in Writ
Petition No. 3865 (MB) of 2010 on 28.5.2010 shall be made available to the
present petitioner also.

Office while issuing certified copy of this order shall also issue a copy of the
order dated 28.5.2010 passed in Writ Petition No. 3865 (MB) of 2010.
Order Date :- 23.7.2010
Sachin