Gujarat High Court
B.Ed.College vs National on 25 August, 2011
Gujarat High Court Case Information System
Print
CA/9000/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 9000 of 2011
with
SPECIAL
CIVIL APPLICATION No. 10672 of
2011
=================================================
B.ED.COLLEGE
OF EDUCATION MANAGED BY GURUKRUPA EDUCATION - Petitioner(s)
Versus
NATIONAL
COUNCIL FOR TEACHERS'EDUCATION & 2 - Respondent(s)
=================================================
Appearance
:
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) :
1,
MR AJ SHASTRI for Respondent(s) : 1 - 2.
MR AMIT M PANCHAL
for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 25/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
counsel for the respondents are allowed two weeks’ time to file
affidavit. Pendency of the case will not stand in the way of the
University to pass appropriate order relating to approval of
Principal of the Institute in question. If such appointment is made,
it will be open to the National Council for Teachers’ Education to
reconsider the matter of approval. Post the matter on 8th September
2011.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top