Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 12]

Madhya Pradesh High Court

Maharashi Mahesh Yogi Vedic ... vs The State Of Madhya Pradesh on 27 July, 2012

                          W.P. No.10593/2012
     (Maharshi Mahesh Yogi Vedic Vishwavidyalaya Vs. State of M.P. & ors)




27.07.2012
        Shri Avinash Zargar, learned counsel for the
petitioner.
        Shri S.M. Lal, learned Govt. Advocate for the
respondent/State on advance copy.

Heard on the question of admission and interim relief.

The petitioner has filed this petition being aggrieved by the fact that the respondent authorities are denying the benefit of the Scheme of Post Matric Scholarship to the students belonging to Scheduled Tribes for studying in the petitioner's university and associated institutions.

It is submitted by the learned counsel for the petitioner that in a similar petition W.P. No. 20994/2011, filed by the petitioner in a case where the respondents had denied the benefit of similar scheme to the Scheduled Caste students, this court by order dated 20.04.2012 had directed the respondents to consider the matter and decide it by a speaking order within a period of one month and communicate the same to the petitioner relying on the decision of this court rendered in the case of Yogesh Shilavat Vs. Union of India and others (W.P. No.2648/2004) decided on 12.02.2009. It is submitted that the respondents are also denying the benefit of the Scheme to the W.P. No.10593/2012 (Maharshi Mahesh Yogi Vedic Vishwavidyalaya Vs. State of M.P. & ors) Scheduled Tribes students and therefore the petitioner is required to approach this court again by filing this petition. It is prayed that the present petition be disposed in similar terms as passed by this Court in W.P. No.20994/2011 dated 20.04.2012.

The learned Govt. Advocate submits that the representation of the petitioner shall be considered and decided in accordance with law.

In view of the aforesaid, the petition filed by the petitioner is disposed of with a direction to the effect that in case the petitioner files a fresh representation within 15 days alongwith a copy of the order passed today and a copy of the petition before the respondent authorities against the orders passed by them dated 19.08.2011 and 3.8.2008, the concerned authority shall consider and decide the same expeditiously in accordance with law preferably within a period of one month thereafter, by passing a reasoned order in similar terms as directed by this court in W.P. No. 20994/11 dated 20.04.12 and communicate the same to the petitioner.

It is made clear that this court has not expressed any opinion on the merits of the case and therefore the authorities would be at liberty to examine the matter keeping all facts and facets W.P. No.10593/2012 (Maharshi Mahesh Yogi Vedic Vishwavidyalaya Vs. State of M.P. & ors) into consideration and thereafter either accept or reject the representation by passing a reasoned order.

With the aforesaid direction, the petition filed by the petitioner stands disposed of.

C.C. as per rules.

(R.S. Jha) Judge gn