Gujarat High Court Case Information System
Print
SCA/14966/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14966 of 2011
=========================================================
GAJANAND
CHARITY TRUST THRO ITS PRESIDENT
Versus
NATIONAL
COUNCIL FOR TEACHER'SEDUCATION & 1
=========================================================
Appearance
:
MR
SANDEEP N BHATT for
Petitioner.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. A.L.DAVE
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Heard
learned advocate Mr.Sandeep Bhatt for the petitioner.
2. The
petitioner has made the following prayers:-
“(A) The
Honourable Court may be pleased to admit this Special Civil
Application;
(B) The
Honourable Court may be pleased to issue a writ of mandamus or writ
in the nature of mandamus or writ of certiorari or a writ in the
nature of certiorari or any other appropriate writ, order or
direction by granting fresh recognition or renew recognition to the
petitioner institute and with appropriate direction to respondents
Or
in the alternatively
Be
pleased to direct the respondent-NCTE to decide the appeal on merits
within time limit;
(C) Pending
admission, hearing and final disposal of this petition, the
Honourable Court may be pleased to grant interim relief by
directing respondent to consider and communicate fresh recognition
to the petitioner by the respondent NCTE or may pass appropriate
order by directing the respondent in facts of the present case;
(D) to
grant such other and further relief as may be deemed fit and proper
in facts and circumstances of the case.”
3. It
is undisputed that an appeal is pending against NCTE and for the same
relief this petition is filed. Under the circumstances, without
entering into merits, we dispose of this petition with a direction
to respondent No.1 to decide the petitioner’s appeal expeditiously,
preferably before the end of December, 2011. The petition stands
disposed of with the above direction.
[A.L.Dave,Actg.CJ.]
[J.B.Pardiwala,J.]
patel
Top