Gujarat High Court Case Information System
Print
SCA/7889/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7889 of 2011
=================================================
SHRI
SAFAL EDUCATION TRUST - THROUGH MANAGING TRUSTEE - Petitioner(s)
Versus
NATIONAL
COUNCIL FOR TEACHERS EDUCATION - THROUGH SECRETARY & 2 -
Respondent(s)
=================================================
Appearance :
MR
MITUL K SHELAT for Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
MS KRINA P CALLA, AGP for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 27/06/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Notice
on the respondents. Ms Krina P Calla, learned AGP accepts and waives
notice on behalf of the 3rd
respondent. The counsel for the petitioner will serve a copy of the
paper book on her by tomorrow.
As
Mr AJ Shastri, learned counsel generally appears on behalf of
respondent Nos. 1 and 2 and he has been already served with a copy,
he is allowed a week’s time to obtain instructions.
In
the meantime, notice be issued by speed post to respondent Nos. 1 and
2.
Post
the matter on 8th July, 2011.
Pendency
of the case shall not stand in the way of the respondents to allot
students for the sessions 2011-12 to the institutions having
recognized by the NCTE.
The
petitioner will bring this order to the notice of the competent
authority.
Direct
Service is permitted.
[S.
J. MUKHOPADHAYA, CJ.]
[J.
B. PARDIWALA, J.]
Sundar/PPS
Top