Allahabad High Court High Court

Uma Shankar vs State Of U.P. & Others on 8 January, 2010

Allahabad High Court
Uma Shankar vs State Of U.P. & Others on 8 January, 2010
Court No. - 38

Case :- WRIT - A No. - 625 of 2010

Petitioner :- Uma Shankar
Respondent :- State Of U.P. & Others
Petitioner Counsel :- Tufail Hasan
Respondent Counsel :- C.S.C.

Hon'ble Amreshwar Pratap Sahi,J.

The petitioner has been denied opportunity on the ground that his
certificate is from the Gurukul University. The Gurukul University
has been declared to be a fake university by University Grants
Commission. The petitioner is seeking employment in 2009 after
such declaration. Learned counsel for the petitioner contends that
the certificate is prior to the declaration of the university as a fake
university.

The situation will not improve inasmuch as once the university is
declared as a fake university, the certificate issued by it can not be
treated to be equivalent. Accordingly the writ petition is dismissed.

Order Date :- 8.1.2010
Shiraz