Court No. - 39 Case :- WRIT - C No. - 49311 of 2004 Petitioner :- Welfare Association Of Self Financed Institutes & Ors. Respondent :- State Of U.P. Thru' Principal Secy. & Ors. Petitioner Counsel :- A.K. Goyal Respondent Counsel :- C.S.C.,N. Tiwari Hon'ble Dilip Gupta,J.
List has been revised. No one appears to press the petition.
The dispute in the present petition is about the filling of the seats
under the 85% State quota on the basis of the merit at the
Combined Entrance Test conducted by the U.P. Technical
University, Lucknow. An interim order was passed by the Court
on 5th January, 2005 that the candidates who had appeared against
the seats which had lapsed against the 85% quota may be allowed
to provisionally appear at the examination.
It will not be appropriate to disturb any admission made on the
basis of the interim order at this stage.
The writ petition is, accordingly, disposed of in terms of the
interim order.
Order Date :- 3.7.2010
SK