W.P.No.11781/2010
I.G.Education Mahavidyalaya National Council for Teacher
Bagdona, Bhopal Education and another
13.9.2010
Shri Manoj Chansoriya, counsel for petitioner.
Shri K.K.Singh, counsel for respondents.
The petitioner has sought following reliefs :-
“(i) It is, therefore, prayed that this Hon’ble
Court kindly be pleased to direct the respondent
no.2 strictly to comply with the order of
Appellate Authority dated 10-02-2010 by
finalizing pending application dated 20-09-2007
in respect of grant of recognition within a period
of 30 days by issuing writ in the nature of
mandamus and other appropriate writs.
(ii) Kindly be pleased to issue any other writ
or directions which this Hon’ble Court may deem
fit and proper in the facts and circumstances of
the case including cost of the litigation may
kindly be awarded in favour of the petitioner.”
At the outset learned counsel for petitioner submitted that as
per order Annexure P-9 dated 10.2.2010 passed by National Council
for Teacher Education, respondent no.1 the matter of petitioner
ought to have been decided by respondent no.2 within a period of
thirty days from the date of receipt of order Annexure P-9, but inspite
of lapse of nearabout 7 months the order has not been passed. It is
submitted that respondents be directed to decide the matter in
compliance of remand order Annexure P-9 dated 10.2.2010 within a
period of thirty days from today.
Learned counsel for respondents submitted that he has no
objection if the respondent no.2 is directed to decide the matter in
compliance of order Annexure P-9 dated 10.2.2010. From the
perusal of Annexure P-9, it appears that it is a matter of grant of
recognition for conducting B.Ed., courses. The appellate Authority
respondent no.1 remanded the matter on 10.2.2010 with direction to
respondent no.2 to decide the matter within thirty days from the date
of receipt of order, but till date the matter has not been decided.
W.P.No.11781/2010
I.G.Education Mahavidyalaya National Council for Teacher
Bagdona, Bhopal Education and another
In view of aforesaid, we dispose of this petition with following
directions :-
1. The respondent no.2 is directed to decide the matter
expeditiously in compliance of order Annexure P-9 dated 10.2.2010
passed by respondent no.1 in appeal no.89-463/2009-Appeal
expeditiously as far as possible within a period of thirty days from the
date of communication of this order, after extending an opportunity
of hearing to the petitioner to submits its case before respondent
no.2.
2. After the decision respondent no.2 shall communicate its
decision to the petitioner forthwith.
No order as to costs.
(Krishn Kumar Lahoti) (Smt.Vimla Jain)
JUDGE JUDGE
M.