CWP No.15456 of 2009 :1 :
In the High Court of Punjab and Haryana at Chandigarh.
Date of decision: 07.10.2009.
Sita Ram Arya Memorial College of Education village Bherian,
Post Office, Muklan, District Hisar, through its Secretary Ajay Shiva.
... Petitioner.
Versus
State of Haryana and another ... Respondents
Present: Mr.Manjeet Singh, Advocate, for the petitioner.
PERMOD KOHLI, J. (Oral):
The petitioner-College has been established to impart B.Ed.
Education in the State of Haryana. The petitioner-College has applied
for grant of recognition by the NCTE. It appears that the NCTE earlier
did not decide the application of the petitioner. The petitioner
approached the Rajasthan High Court. However, during the pendency
of the writ petition, the NCTE decided to grant recognition and on that
basis the writ petition filed by the petitioner came to be disposed of
vide order dated 16.09.2009. Thereafter, the petitioner filed the
Contempt Petition. The NCTE, however, granted letter of recognition
to the petitioner on 06.10.2009 (Annexure P-3). The petitioner also
applied for affiliation with the Kurukshetra University, Kurukshetra.
CWP No.15456 of 2009 :2 :
The University also granted affiliation to the petitioner-College. The
recognition/affiliation has been granted for intake capacity of 100 seats
for the session 2009-2010.
In the State of Haryana, admissions to the B.Ed. Courses
are made through the Common Entrance Test which was conducted by
the competent authority constituted by the State of Haryana on
17.09.2009. At the relevant time, the petitioner-College had no
recognition/affiliation and, thus, could not be included in the list of
institutions brought under the Common Entrance Test. Now the
petitioner has been granted recognition/affiliation. On the basis of the
Common Entrance Test, admissions were made to the existing colleges
in the State of Haryana, who were notified for Common Entrance
Test. After the first and second counselling, the number of seats
remained vacant and an Association of the Affiliated Colleges (Self
Financing) of Haryana, approached this Court through CWP
Nos.11272 and 11287 of 2009, seeking a direction for filling up of the
available seats. This Court passed various interlocutory orders
including order dated 17.09.2009 for holding fresh counselling and
making admissions to the available seats in those colleges.
Undisputedly, the petitioner-College could not get benefit
of the aforesaid order as it had no recognition/affiliation as on the date
of the passing of the aforesaid order dated 17.09.2009. The
recognition/affiliation was granted to the petitioner-College only on
06.10.2009 (Annexure P-7). The petitioner is seeking a direction for
CWP No.15456 of 2009 :3 :
participation in the counselling through the medium of the present writ
petition.
After hearing the learned counsel for the petitioner, the
relief claimed by the petitioner is declined for the simple reason that the
petitioner-College was not notified for the Common Entrance Test as it
had no recognition/affiliation at the relevant time, even when the
directions were passed by this Court on 17.09.2009 it had no
recognition/affiliation. The petitioner can await for admissions for the
next session.
In this view of the matter, present petition is disposed of.
07.10.2009. (PERMOD KOHLI) BLS JUDGE Note: Whether to be referred to the Reporter? NO