Allahabad High Court High Court

Sukhdeo Singh vs State Of U.P. Thru’ Ministry Of … on 26 July, 2010

Allahabad High Court
Sukhdeo Singh vs State Of U.P. Thru’ Ministry Of … on 26 July, 2010
Court No. - 36

Case :- WRIT - C No. - 5540 of 2003

Petitioner :- Sukhdeo Singh
Respondent :- State Of U.P. Thru' Ministry Of Health Thru' Secy. & Ors.
Petitioner Counsel :- Narendra Mohan
Respondent Counsel :- C.S.C.

Hon'ble Sheo Kumar Singh,J.

Hon’ble Rajesh Chandra,J.

Heard learned counsel for the petitioner and learned Standing
Counsel for the respondents.

Petitioner claims for the refund of the fee deposited for getting
himself admitted in the Institution of the respondent no. 3 and
thereafter on account of No Objection Certificate petitioner
appeared in the second counseling and he was allotted a college at
Jhansi.

We are not aware with the facts of the respondent no. 3 and
whether no objection was given by the respondent no. 3 to the
joining of the petitioner at Jhansi College and thus the respondent
no. 3 has to be noticed before taking any decision.

Learned Standing Counsel has accepted notice on behalf of
respondent no. 1 and 2.

Issue notice to respondent no. 3. Steps within 10 days.

List this matter in the 1st week of September, 2010.

Order Date :- 26.7.2010
Prabhat