Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Swami Pitamdas Shiksha Samiti, ... vs State Of U.P Thru. Addil. Chief ...
2023 Latest Caselaw 26362 ALL

Citation : 2023 Latest Caselaw 26362 ALL
Judgement Date : 26 September, 2023

Allahabad High Court
Swami Pitamdas Shiksha Samiti, ... vs State Of U.P Thru. Addil. Chief ... on 26 September, 2023
Bench: Pankaj Bhatia




HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH
 
 


?Neutral Citation No. - 2023:AHC-LKO:62455
 
Court No. - 8
 

 
Case :- WRIT - C No. - 8198 of 2023
 

 
Petitioner :- Swami Pitamdas Shiksha Samiti, Aligarh Thru. Manager, Smt. Kusum Yadav And Another
 
Respondent :- State Of U.P Thru. Addil. Chief Secy., Deptt. Of Technical Education, Lucknow And 3 Others
 
Counsel for Petitioner :- Prafulla Tiwari
 
Counsel for Respondent :- C.S.C.,Ravi Singh
 

 
Hon'ble Pankaj Bhatia,J.

1. Heard learned counsel for petitioners, Shri Ravi Singh, learned counsel for respondent no.3 and learned Standing Counsel for the State.

2. Present petition has been filed by the petitioners challenging the order dated 18.05.2023 whereby the request of grant of No Objection Certificate (N.O.C.) was rejected.

3. Learned counsel for petitioners places reliance on the judgment and order dated 22.09.2023 passed by this Court in Writ-C No.4953 of 2023 with following directions:

"E. CONCLUSION

(40) For all the aforesaid reasons, the above-captioned writ petitions are disposed of with the following directions :-

i. Impugned letter dated 18.05.2023 issued by the Secretary of the Board and consequential order, if any, in reference to the impugned letter dated 18.05.2023 are hereby quashed.

ii. Liberty is granted to the State Government/Board to take action on the issue, in accordance with law, if so desires.

iii. If the State Government/Board refers any issue in respect of the petitioners/institutions to the PCI, this Court hope and trust that the PCI shall make an earnest endeavour to consider and decide the same, in accordance with law, after affording opportunity to the aggrieved person(s) expeditiously.

(41) All pending applications also stands disposed of in terms of the above final order.

(42) Needless to say, this Court has not expressed any opinion on the merits of any individual cases, which shall be guided by their own individual facts and circumstances.

(43) There shall be no order as to costs."

4. In view of the fact that this Court has already decided the issue and the present petition is similar to the one decided by this Court, the directions given in Writ C No.4953 of 2023 shall apply to the present petitioners also.

5. In thereof, the order dated 18.05.2023 is quashed in the same reasoning. It is clarified that Board shall take decision, in terms of the leave granted by this Court strictly in accordance with law.

6. Writ petition is disposed of in aforesaid terms.

.

[Pankaj Bhatia,J.]

Order Date :- 26.9.2023

-Amit K-

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter