Allahabad High Court High Court

Manuj vs Sri Rudra Gangadharan & Another on 22 January, 2010

Allahabad High Court
Manuj vs Sri Rudra Gangadharan & Another on 22 January, 2010
Court No. - 22

Case :- CONTEMPT No. - 2595 of 2009

Petitioner :- Manuj
Respondent :- Sri Rudra Gangadharan & Another
Petitioner Counsel :- R.B.S.Rathaur

Hon'ble Satyendra Singh Chauhan,J.

Supplementary affidavit filed today is taken on record. Power filed by Sri
R.P. Shukla on behalf of opposite party no.2 is also taken on record.

Director, Animal Husbandry Dairying and Fisheries is present in person. He
states that the matter in respect of permanent recognition is pending with the
Central Government and the Central Government will take decision in
consultation with the Law Ministry and the same would be finalized in near
future. Deliberations are going on between the parties and verification has
been sought from the concerned authorities in regard to certain deficiencies
and anomalies. As soon as anomalies and deficiencies are removed, question
of permanent recognition would be decided.

Statement of the Director that it will take time cannot be left to the discretion
of the Union of India to decide the matter in a delayed manner. Whatever
action is to be taken, it has to be taken within a reasonable period of time.
Reasonable period of time cannot go to six months, one year and two years.

The Central Government, therefore, is directed to take a decision in the matter
of permanent recognition as directed by the Division Bench of this Court
within a short period of time so that fate of the petitioner may also be decided.

List on 22.02.2010, on which date the Assistant Solicitor General of India will
inform the Court as to what decision has been taken and how far the matter
has been processed by the Central Government in regard to the permanent
recognition of the concerned college.

Order Date :- 22.1.2010
RBS/-