Gujarat High Court High Court

Bhautik vs State on 14 October, 2008

Gujarat High Court
Bhautik vs State on 14 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1252020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12520 of 2008
 

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


 

BHAUTIK
VIJAYBHAI BHATT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DAIFRAZ HAVEWALLA for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 14/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

This
is a Public Interest Litigation seeking a writ of mandamus directing
the respondents nos. 1, 3 and 4 to forthwith stop the M.Ed. College
run by respondent no.4 without any unconditional recognition order by
National Council for Teacher Education (NCTE). It is entirely for
the NCTE to consider the issue in question. However, the petitioner
may move the NCTE for the purpose and NCTE may consider the same in
accordance with law.

With
the aforesaid observation, the Special Civil Application is
dismissed.

(K.S.

RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top