High Court Jharkhand High Court

Radha Govind Teachers’ Trainin vs Vinoba Bhave University & Anr on 12 August, 2011

Jharkhand High Court
Radha Govind Teachers’ Trainin vs Vinoba Bhave University & Anr on 12 August, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                          W.P.(C). No. 4217 of 2011
                                      ...
                Radha Govind Teachers' Training
                (M.Ed.) College, Ramgarh         ... ...       Petitioner
                                -V e r s u s-
                Vinoba Bhave University & Another... ...       Respondents
                                      ...
                CORAM: - HON'BLE MRS. JUSTICE POONAM SRIVASTAV.
                                    ...
                For the petitioner  : - Mr. M.Sohail Anwar, Sr. Advocate
                                        M/s. Altaf Hussain & Afaque Ahmad
                For the Respondents : - Mr. S.Choudhary, Advocate
                                    ...

03/12.08.2011

The instant writ petition is preferred for grant of

affiliation on a permanent basis to the petitioner college for

M.Ed. Course for the session 2010-11 immediately as the

petitioner college has already been granted recognition by

the National Council for Teachers’ Education, Eastern

Regional Committee, Bhubneshwar.

2. The matter of affiliation is pending since a very long

time but the respondent University has been sitting tight

over the matter without any serious effort to pass the order

of affiliation. Career of students will be jeopardized only

because of inaction on the part of the respondent

University.

3. Previously a Devision Bench in L.P.A. No. 372 of 2010

had issued a direction to the respondents to grant

affiliation for the session 2009-10 within two weeks and a

direction was given that affiliation will not be refused on

technicalities.

4. Pursuant to the said order, the students were

permitted to participate in the examination and the

respondent University has not yet proceeded to grant the
affiliation. The students for the session 2010-11 of M.Ed.

Course are preparing for the examination scheduled to

commence on 17th of August, 2011. Request is for

permission for grant of affiliation to the petitioner college

for the session 2010-11 and thereby the students may be

permitted to participate in the examination which is to

commence from 17th of August, 2011.

5. The counsel appearing on behalf of the respondent

University has prayed for some time till 17.08.2011.

6. List this writ petition on 24.08.2011. By that date, it

is directed that the permanent affiliation shall be granted

by the respondent University else the Registrar, Vinoba

Bhave University shall be present in Court on that date in

person to explain the situation.

7. Provisional affiliation shall be granted forthwith for

the session 2010-11 to enable the students to participate in

the examination. The students shall be permitted to sit for

the examination without any objection.

(Poonam Srivastav, J.)
Birendra/