Allahabad High Court High Court

Raja Devi Mahila Mahavidyalaya … vs State Of U.P. Through Its … on 6 August, 2010

Allahabad High Court
Raja Devi Mahila Mahavidyalaya … vs State Of U.P. Through Its … on 6 August, 2010
Court No. - 1

Case :- MISC. BENCH No. - 7671 of 2010

Petitioner :- Raja Devi Mahila Mahavidyalaya And Others
Respondent :- State Of U.P. Through Its Principal Secy.Higher
Edu.Lko.&Ors
Petitioner Counsel :- Ashish Pandey,Ashish Verma
Respondent Counsel :- C.S.C.,S.P.Shukla,Sandeep Dixit

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

List and connect with Writ Petition No. 8949 (MB) of 2008.
In the meantime, the benefit of the order dated 30.09.2008 passed in Writ
Petition No. 8949 (M/B) of 2008, shall be available to the present petitioners
also for the academic session 2010-2011.
Office is directed to issue a copy of the aforesaid order passed in Writ
Petition No. 8949 (M/B) of 2008 also while issuing a certified copy of this
order.

Order Date :- 6.8.2010
Sachin