2001 INSC 0891 SUPREME COURT OF INDIA Maharashtra Academy of Engineering & Educational Research Vs. State of Maharashtra SLP (C) No.17445 of 2000 (G.B.Pattanaik, R.P.Sethi and Doraiswamy Rajuu Raju JJ.) 06.11.2001 ORDER The Text below is only a summarized version of the order pronounced Writ petition challenged Order of Minister. High Court after detailed examination dismissed writ petitions. Order of inferior Tribunal or statutory authority could not be interfered by High Court while exercising jurisdiction under Article 226. No infirmity in Order of Minister which requires interference by Court in exercise of discretionary jurisdiction under Article 226 or 227. Appeal dismissed. 1 SpotLaw