Gujarat High Court High Court

Appearance vs None For on 10 October, 2011

Gujarat High Court
Appearance vs None For on 10 October, 2011
Author: A.L.Dave, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14966/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14966 of 2011
 

 
=========================================================

 

GAJANAND
CHARITY TRUST THRO ITS PRESIDENT 

 

Versus
 

NATIONAL
COUNCIL FOR TEACHER'SEDUCATION & 1 

 

=========================================================
 
Appearance
: 
MR
SANDEEP N BHATT for
Petitioner. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 10/10/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)

Heard
learned advocate Mr.Sandeep Bhatt for the petitioner.

2. The
petitioner has made the following prayers:-

“(A) The
Honourable Court may be pleased to admit this Special Civil
Application;

(B) The
Honourable Court may be pleased to issue a writ of mandamus or writ
in the nature of mandamus or writ of certiorari or a writ in the
nature of certiorari or any other appropriate writ, order or
direction by granting fresh recognition or renew recognition to the
petitioner institute and with appropriate direction to respondents

Or
in the alternatively

Be
pleased to direct the respondent-NCTE to decide the appeal on merits
within time limit;

(C) Pending
admission, hearing and final disposal of this petition, the
Honourable Court may be pleased to grant interim relief by
directing respondent to consider and communicate fresh recognition
to the petitioner by the respondent NCTE or may pass appropriate
order by directing the respondent in facts of the present case;

(D) to
grant such other and further relief as may be deemed fit and proper
in facts and circumstances of the case.”

3. It
is undisputed that an appeal is pending against NCTE and for the same
relief this petition is filed. Under the circumstances, without
entering into merits, we dispose of this petition with a direction
to respondent No.1 to decide the petitioner’s appeal expeditiously,
preferably before the end of December, 2011. The petition stands
disposed of with the above direction.

[A.L.Dave,Actg.CJ.]

[J.B.Pardiwala,J.]

patel

   

Top