Supreme Court - Daily Orders
Guru Ram Rai Institute Of M & H. Sc vs State Of Uttarakhand on 8 May, 2014
êSLP (C)No. 32176/2013 etc.
ITEM NO.4 COURT NO.4 SECTION X
S U P R E M E C O U R T O F I N D I A
RECORD OF PROCEEDINGS
Petition(s) for Special Leave to Appeal (Civil) No(s).32176/2013
(From the judgement and order dated 09/09/2013 in SPA No.314/2013,
SA No.9381/2013 of The HIGH COURT OF UTTARAKHAND AT NAINITAL)
GURU RAM RAI INSTITUTE OF M & H. SC Petitioner(s)
VERSUS
STATE OF UTTARAKHAND AND ORS Respondent(s)
(With prayer for interim relief and office report)
WITH SLP(C) NO. 34288 of 2013
(With appln. for permission to file SLP and office report)
Date: 08/05/2014 These Petitions were called on for hearing today.
CORAM :
HON’BLE MR. JUSTICE A.K. PATNAIK
HON’BLE MR. JUSTICE FAKKIR MOHAMED IBRAHIM KALIFULLA
For Petitioner(s)
Mr. Amarendra Sharan, Sr. Adv.
Mrs. Udaya Kumar Sagar, Adv.
Ms. Bina Madhavan, Adv.
Ms. Praseena E. Joseph, Adv.
M/S. Lawyer’S Knit & Co., Advs.
Mr. T. S. Doabia, Sr. Adv.
Mr. Himanshu Mehra, Adv.
Ms. Madhurima Tatia, Adv.
For Respondent(s)
Mr. Amit Kumar, Adv.
Mr. U. K. Unyal, Sr. Adv.
Mr. Dinesh Kumar Garg, Adv.
Mr. Abhishek Garg, Adv.
Mr. Dhananjay Garg, Adv.
Mr. Deepak Mishra, Adv.
Mr. Gaurav Sharma, Adv.
1
SLP (C)No. 32176/2013 etc.
Mr. R. K. Raizada, Sr. Adv.
Mr. Sandeep Singh, Adv.
Mr. Vivek Gupta, Adv.
UPON hearing counsel the Court made the following
O R D E R
Considering the fact that the question as to whether MCI by its regulations can impose a 50 per cent quota in private unaided medical colleges for the State to fill-up is pending before this court in Civil appeal No. 670 of 2007, we grant leave and direct that this matter be tagged along with the aforesaid civil appeal.
In the meanwhile, interim order passed by this Court on 21.10.2013 will continue.
The proceedings in the writ petition no. 2051 of 2013 in the High Court of Uttarakhand, Nainital, as well as in the special appeal arising therefrom will remain stayed subject to the order that students who have already been admitted in the petitioner institution shall not be disturbed.
[Nidhi Ahuja] [Sharda Kapoor]
Court Master Court Master
2