Allahabad High Court High Court

Smt. Dilawari Devi Kisan Kanya … vs State Of U.P. Thru Prin. Secy. … on 27 January, 2010

Allahabad High Court
Smt. Dilawari Devi Kisan Kanya … vs State Of U.P. Thru Prin. Secy. … on 27 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 616 of 2010

Petitioner :- Smt. Dilawari Devi Kisan Kanya P.G. College,Bulandshahar
Respondent :- State Of U.P. Thru Prin. Secy. Higher Education & Ors.
Petitioner Counsel :- Mukund M. Asthana
Respondent Counsel :- C.S.C.,Shishir Jain,Vinay Bhushan,W.U. Ahmed

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

Learned counsel for the petitioner states that the controversy involved in the
aforesaid writ petition has already engaged attention of the Court in Writ
Petition No. 18 (MB) of 2010, in re:- I.P. Post Graduate College
Bulandshahar vs State of U.P. and others, in which an interim order dated
18.6.2010 has been passed, therefore, the petitioner prays for the same benefit
in the instant petition as has been extended to the petitioner of Writ Petition
No. 18 (MB) of 2010.

The learned counsel for the respondents does not dispute the aforesaid
position.

We, therefore, provide that the benefit as has been given to the petitioner of
Writ Petition No. 18 (MB) of 2010, shall be given to the petitioner of the
instant writ petition and direct the office to issue a certified copy of the order
passed in Writ Petition No. 18 (MB) of 2010, also while issuing a certified
copy of this order.

Order Date :- 27.1.2010
vks