Court No. - 39 Case :- WRIT - C No. - 234 of 2010 Petitioner :- C/M Shahid Captain V.P. Singh Thru Manager And Another Respondent :- National Council For Tea. Edu. Nor. Reg. Comm. Thru R.D. Petitioner Counsel :- Vivek Varma Respondent Counsel :- R.A. Akhtar Hon'ble Dilip Gupta,J.
The Committee of Management of Sahid Captain V.P. Singh and
the Sahid V.P. Singh Shiksha Samiti have filed this petition for a
direction upon the respondent-Northern Regional Committee,
National Council for Teacher Education to modify the recognition
granted on 22nd December, 2009 by granting recognition to the
petitioners-Institution for B.Ed. course with effect from 2008-2009
instead of 2009-2010.
It is the contention of Sri P.S. Baghel, learned Senior Counsel for
the petitioners that the petitioners had filed an application before
the Committee for granting recognition in January, 2008 after
completing all the formalities and since in the State of Uttar
Pradesh, admissions are still going on for the academic session
2008-09 and the State Government has declared the session 2009-
10 as a ‘Zero’ session, the Committee should have granted
recognition to the College with effect from 2008-09. He further
points out that in similar circumstances, Committee of
Management, Seth Srinivas Agarwal Institution of Management
filed Writ Petition No. 65087 of 2009 which was disposed of by
the judgment and order dated 2nd December, 2009 giving liberty
to the petitioner to approach the Committee for granting
recognition with effect from 2008-09.
Having heard Sri P.S. Baghel, learned Senior Counsel for the
petitioners and Sri R.A. Akhtar, learned counsel appearing for
respondent, the petition is disposed of with a direction that in the
event the petitioners file a certified copy of this order before the
Committee within a period of two weeks’ from today, the
respondents shall pass an appropriate order expeditiously.
It is made clear that this Court has not adjudicated upon the merits
of the case which shall be considered by the Committee in
accordance with law.
Order Date :- 6.1.2010
NSC