In the High Court of Punjab and Haryana at Chandigarh.
Date of decision: 14.12.2009.
CWP No.18255 of 2009
St.Soldier College of Education, Behind REC (N.I.T) Bye Pass,
Jalandhar.
... Petitioner
Versus
State of Punjab and another ... Respondents
CWP No.17178 of 2009
Khalsa College of Physical Education , V & Post Office Heir, District
Amritsar.
... Petitioner
Versus
State of Punjab and others ... Respondents
CORAM: HON'BLE MR. JUSTICE PERMOD KOHLI
Present: Mr.Sameer Sachdeva,Advocate, for the petitioners.
Mr.PC Goyal, Addl. AG, Punjab.
Mr.Amrit Paul, Advocate.
Mr. DS Patwalia, Advocate.
--
PERMOD KOHLI, J. (Oral):
The petitioners are privately affiliated self financed colleges and
have been established to impart education in B.P.Ed. Course.
Petitioner Khalsa College of Physical Education was granted
recognition on 06.10.2009 by the NCTE and affiliation by the Guru
Nanak Dev University vide communication dated 16.10.2009.
Petitioner St.Soldier College of Education was granted recognition by
the NCTE on 26.08.2009 and affiliation vide communication dated
15.09.2009 by the Guru Nanak Dev University. The respondent-
University had also issued Prospectus for making admissions to various
B.P.Ed. Course and other programmes for the academic Session 2009-
2010. When affiliation/recognition was granted to the petitioners, the
process of counselling had already started for admission of the eligible
students to the course in question. The petitioner-colleges were not
permitted to participate in the counselling. The intake capacity of the
petitioner colleges is 50 seats each for the academic session 2009-2010.
The petitioners have approached this Court through the
medium of the present writ petitions seeking a direction for permitting
them to make admissions on the basis of the qualifying examination.
The petitiones have got recognition/affiliation for the current academic
session, but have not been allotted students by the University.
A similar question to fill up the available vacancies in
B.Ed. Course came up for consideration before this Court in CWP
No.16743 of 2009 (The Self Financed B.Ed. Colleges-Association,
Punjab (Regd.) and another Vs. State of Punjab and another) in which
various directions have been issued permitting the petitioners therein to
make admissions to B.Ed. Course in the said petition. The petitioners
in the present case are seeking direction for admission to B.P.Ed.
Course, however, the directions issued in the aforesaid writ petition
was for B.Ed. Course, which can be conveniently applied in the
present writ petitions as well.
In view of the above, the petitioners are permitted to make
admissions to the course in question in accordance with the various
directions given in the judgment rendered in CWP No.16743 of 2009.
A copy of this order be placed on the connected file.
Disposed of with the observations aforesaid.
14.12.2009 (PERMOD KOHLI) BLS JUDGE