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 0, Cited by 8]

Supreme Court of India

Narendra Bahadur Singh And Ors. vs Gorakhpur University And Anr. on 9 September, 1985

Equivalent citations: AIR1987SC1154, AIR 1987 SUPREME COURT 1154, (1985) UPLBEC 800 (1987) IJR 200 (SC), (1987) IJR 200 (SC)

Author: P.N. Bhagwati

Bench: P.N. Bhagwati, V. Khalid

ORDER
  

P.N. Bhagwati, J.
 

1. Special leave petition is dismissed. But we would direct the College to give first preference to the petitioners if they seek admission to the B.Ed. Course during this academic year or the next academic year. The Gorakhpur University will also take care to ensure that no College affiliated to it shall give admissions to the Students more than the prescribed number, because the students who are admitted in excess of the prescribed number suffer in the process and it is the duty of the University to take care to see that the students are not duped by the Colleges. The University must take steps against the erring College with a view to protect the students. It is surprising that immediately after the admissions are over the University has not taken care to check whether any of the Colleges had admitted students in excess of the prescribed numbers. To wake up at the last moment and then to rely on the legal provision would cause great hardship to the students. We hope and trust that the University will be more careful in future and try to ensure the welfare of the students, a task in which the University in the present case has failed.