Allahabad High Court High Court

Venkateshwara Institute Of … vs State Of U.P. Thru. P.S. Higher … on 19 January, 2010

Allahabad High Court
Venkateshwara Institute Of … vs State Of U.P. Thru. P.S. Higher … on 19 January, 2010
Court No. - 39

Case :- WRIT - C No. - 2042 of 2010

Petitioner :- Venkateshwara Institute Of Compuer Science &
Tech. & Anr.
Respondent :- State Of U.P. Thru. P.S. Higher Education &
Others
Petitioner Counsel :- Neeraj Tiwari
Respondent Counsel :- C.S.C.,Anurag Khanna

Hon'ble Dilip Gupta,J.

Venkateshwara Institute Of Compuer Science & Technology,
Meerut (hereinafter referred to as the ‘Institute’) and its
Chairperson have filed this petition for quashing the
recommendation made by the Chaudhary Charan Singh
University, Meerut (hereinafter referred to as the ‘University’) to
the State Government on 15th July, 2009 for granting permanent
affiliation for M.Phil. Education Course with effect from Session
2009-2010 to the extent that affiliation has been granted for only
ten seats instead of sixty seats. The petitioners have also sought a
direction upon the University to recommend the case of the
petitioner-Institute for permanent affiliation for sixty seats in
M.Phil Education Course instead of ten seats.

The records of the writ petition indicate that earlier the petitioner-
Institute was granted affiliation for the session 2008-09 for sixty
seats in M.Phil. Education Course on the basis of the No Objection
Certificate issued by the State Government and the University.
However, when the Institute submitted the application for grant of
permanent affiliation for sixty seats, the University has made
recommendation to the State Government for grant of permanent
affiliation for ten seats only instead of sixty seats. The records of
the writ petition also indicate that the petitioners have submitted a
detailed representation dated 7th January, 2010 to the Registrar of
the University for redressal of the grievances raised in the present
petition.

Sri Anurag Khanna, learned counsel appearing for the respondent-
University states that an appropriate order shall be passed on the
said representation expeditiously.

In view of the aforesaid, this petition is disposed of with a
direction to the Registrar of the University to pass an appropriate
order on the representation filed by the petitioners, expeditiously,
preferably within a period of two weeks’ from the date a certified
copy of this order is filed by the petitioners before the Registrar of
the University.

It is made clear that this Court has not adjudicated upon the merits
of the case, which shall be considered by the Registrar of the
University in accordance with law.

Order Date :- 19.1.2010
NSC