Court No. - 1 Case :- MISC. BENCH No. - 634 of 2010 Petitioner :- Sanskrit Institute Of Advanced Studies Sahkari Nagar Ghaziab Respondent :- Chancellor, U.P.State Universities Thru Spl.Secy. & Ors. Petitioner Counsel :- Sachin Srivastava Respondent Counsel :- C.S.C.,D.K. Upadhyaya,Vinay Bhushan,W.U. Ahmed Hon'ble Pradeep Kant,J.
Hon’ble Ritu Raj Awasthi,J.
Sri Wasiq-Uddin Ahmad has drawn the attention of the Court to the order
dated 21.12.2009 mentioned in advertisement which only permitted the
minority institutions to continue with the academic session 2009-2010 and did
not pass any order with respect to other institutions but the advertisement so
issued gives an impression, as if, the Government order declaring the
academic session 2009-2010 ‘zero’, has been nullified by this this Court.
Let notice be issued to respondent no.6 namely; Association of Self Finance
Private College to show cause as to under which authority it has issued the
advertisement dated 21.1.2010 giving absolutely misleading details about the
orders passed by this Court and why it be not treated contempt of the Court’s
order and why the appropriate orders be not passed against the person
concerned.
Notice be returnable within three weeks. Let this matter be listed on 23.2.2010
as fresh.
The President of the Association shall appear in person on the date fixed. In
the meantime the learned counsel for the petitioner Sri Sachin Srivastava will
suitably amend the writ petition with respect to the relief claimed by him.
Order Date :- 27.1.2010
vks