Allahabad High Court High Court

Sir M.U.Teacher Training … vs State Of U.P. Thru Prin. Secy. … on 2 February, 2010

Allahabad High Court
Sir M.U.Teacher Training … vs State Of U.P. Thru Prin. Secy. … on 2 February, 2010
                                                                    Court No. 1

Writ Petition No. 809 (MB) of 2010
Sir M.U. Teacher Training College
Vs.
State of Uttar Pradesh and others.

Hon'ble Pradeep Kant, J.

Hon’ble Ritu Raj Awasthi, J.

Notice on behalf of the respondent no. 1, has been accepted by the
learned Chief Standing Counsel and Sri Shishir Jain has accepted notice on
behalf of the respondents no. 2 and 3.

List and connect with Writ Petition No. 634 (MB) of 2010.

The claim of the petitioner is that the present institution is a minority
institution, who has been taking admissions in the past, and has taken
admissions for B.Ed. classes of its own and not from the list of the selected
candidates from the Common Entrance Test conducted by the Universities and
that the Government Order dated 15.10.2009, which, in fact, amends Para -7,
of the U.P. State Universities (Regulation of Admission to Course of
Instruction for degree in Education in Affiliated, Associated and Constituent
Colleges), Order, 1987, would not come in their way as the aforesaid order has
been issued in exercise of the power conferred on the State Government under
Section 28 (5) of the State Universities Act, which exempts its applicability to
minority institutions.

Learned Counsel for the respondents could not justify the action of
the respondents declaring zero session (academic session 2009-10) for such
minority institutions as that of the petitioner.

We, as an interim measure, provide that the students admitted by the
petitioner institution in the present academic session shall continue to study
and the aforesaid order of 1987, as amended by the Government Order dated
15.10.2009, shall not come in its way in getting the examination conducted for
the academic session 2009-10.

On objection being raised by Sri Shishir Jain, we further direct that
this order would inure only for 50 students, who are said to have been admitted
in July, 2009 and not for any other admissions nor the institution would take
any admissions for academic session 2009-2010 and further no admissions
would be made for academic sessions 2007-08 and 2008-09.

Dated: 1.2.2010
MFA