-I36!-I COURT OF KARNATAKA H|GHfiCZO’f§RT OF KARNATAKA VIIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA H36}-I I
1% THE HIGH sonar 9? xaaxawaxn A? nANaayéfiEO3O~
flA’§’EB THIS THE 25″‘ DAY 9? AUGUST H
asrcnz »~W–
was HDN’fibE HR. svswxca Hfipuéani ¢;aagg5gr f?O
W.P.fiu.? or 2093 czw. w}§:§9.s cf 2o0éO§gaau€
BETWEEN
A33 cnbnass OF EDUCATIGH
<:H'Ircm~.-m:A:.un rem, I<.1~:.–nQ;m 2
BESIEE sync KARE; caxxnasahua fiIST#i
REF. 2*: ms r?_a.n2+;::':_z;g 'rrnizssws' "
312.3. 'if'EEF..?%§53l'3I_s..33'~*£Ii}}'aN"-_f~._ '
33$ AJaA29x_a$E: 34'¥gAk£t'"
ace: ?EfiETEE*. “* =.-_ «MWHW
: ‘*3. … PETITIGHER
{By sri~n=n nzsH3asa3t#.xnv.;
3.143 .’.V. _
–.-u–.._ 1
‘¢_ 1’.Ouwn&iQ3ALvceuac1L ran wsacuxus EEUCATION
O “?iRE5.$’%3§i9;b??~N,wING II
mm mm;
A ‘flfiw Bsy3:~11u G02
_ BY,’ 2?:-3«– SECRETARY
O”n2 fi§?fDNAL CO8HCIh FOR TEACHER EDUCR?IOfl
O4-.13′? FLOOR, CS1] EUILSZHIIG, HM’? P6351′
V<_"B3flQRL0RE*31
BY ITS RXGIGPERL flIRE£3"1"C)E.
… RESPGNDENTS
(CHMOR3
ifiy Sri RSHUK HRRANAKRLLI * Efiv. ?0R R1523
I-not-1 COURI or xAmAwuc:n-:22 anus}: n-3′. 20.4.2997 passxn
RE3PGfifiEflT ao.2 Pnsnuczn AT ANHEXUREwE’Afi§WET¢, 5;_a
w.P.ac.a;oa 13 rxnsn PEAYING we Q3As$° #32 3_
xnyusnzn GRSER narsn 3.B.2Qn3,_PA&SE§”aEY”‘TflfiauV
RESFODSDERT 236.2 VIBE ANNESKJRE -* A MED ‘ E’I’§’.’..« 4 .
mass smrr 1>$’rm’1Vons 2__r:3;:m_mar; air: = n
PRELIMINARY HEAEXNG ‘:’H1sV*r::.=x.fs’ mm com-:_ am
Fonaawzns : *»’=% 2 a e ‘a
fhaae by the
p gait iana “aka for gralnt
:¢¢egz2.;);ti_§:a’§:iA’ Course and alas:
the qua’$’E::_ ‘f:he’ dated 3.8.200? at
Axznegguras also Annaaxuzzes J and K
. A’i1.B.HO.’?/’03. the ptetiticsnaurr: ham
“fiat a wzzit at ceztiorari to quash the
[%m;’ dated 2a.4.2aa7 and 7.9.2097 nae
V[ _ “Ars.i1exu.ras 25. and 5′ arm: :r.’:z: such athar crdmse.
‘HG!-I COURT OF KARNATAKA HiGH.”C9i.iiRT OF KARNATAKA HIGH COURT OF KARNATAKA HfGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH £
3.. According to the petitioner, farv.~-the
present it is running a taachex
institute. Since this institution is V’
ta run a £’i.Ed. <:':u:me in Gaxj=:i:iék.an’a:tfe:_;V.”mf_Ei§I{.iix’3
Past, Tarihexrs Tum, made >’£za7-.;§;g(p3.ii<:.: §i:i:;n"
the NCTE- rempondent autihiczityw VV"EV:§é'king
pezmissicn to stvarjz gr' i{a§§V"'-»i..§:ou.£3e'-. The
respzmndentm authozcitgf ii i inape ction
team which iiifzaatructure
fmilitiafi Even the
getitiazzéz. the domzments as
requirvéri : in terms of the
raquizeméfiti * cmnaidering the existing
* t_§E3'c@ua_tur§; ' ~—–the xespandantz-authaxity has
.ff.'¢-.*.~Vjs:.'=.-':'.':1_:ée1%::2._i'it{}'ks.=.V.~;' pemziaai cm.
3~.L.r';.'E'V3::.;sez:tation aalerxg with the details
the agmzte available which is
uifaufficient to ma the-5 cauzae and although
theta is a fulfillment at the required
-flGH COURT OF KARNATAKA HiGl-1 COURT OF KARNATAKA HIGH COURT OF KARNATAKK’ EEG?-‘I COURT OF KARNATAKA H16!-E COURT OF KARNATAKA f”!IGH (
atitaxia having pointed out that there is an
faciiitiea, the HCTE has rejested the gaégflfifu
tbs petitianax. hence, this patiti¢n{: pO”O°.
4%. iézaard.
5. it is thagsghmi3§£§§Ta: £h§~1;a2n9d
caunael fax the pet£éién§;?€h%§ ggs inspection
camittae §a$Ljgiv§£:O% L$#§i§f§%£ory rqgort
emu: the .__1’v’_’:j.5;:,.5a:”v.:>A}:s1:a.’i1d;;:¥.1’3.g and aim:
aa gag”tfigfrfié§fil#%§§n§}”W£é “”” mare than ana
caursa iii pfiQ$i§§1E fiéfifihticm. is run. by the
same insiitfitigfi §f’ifi the adjacent building,
“M:ha[ £g§iLiti§§~ required would be shared.
OA§¢§§$dia§iy{:=£cantended that though the
afith§fiit?Ofh$s given a satisfactoxy xqport
V%,_O;egardi§g’ the availability’ of thg building,
O’O”finn@§3saxi1y the same has been xejacted.
5. Ear contra, S:i.A3h9k Haxnahalli
counsel appearing for the raspandentwantharity
aw’
-BC-EH COURT OF KARNATAKA HEGH OF KARNATAKA HfGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
has filad sstatemnnt af objections ta camzgnd
that in the additional repcrt
certain fieficienciaas are: painted out-Qt” ”
the same is cctupliad with, Zit’-is V
csotcmidmz the case of . A. : f$ii:1;O=A\:£~!:ior::§£.,;.OVvO’:
Referring 1:-:2 para 6 V._gs”E:»aA.v’l€§r:9§i<4.V.§§if:"' Jjof
abjaatians filed, "ci:ié'–~Abu'3.1ding
ylan submitted vg;:§3¢i¢ation by
the petitiqn+$:§;':-_ VV"r.;ie:Ei¢iez:c:ies
painted %:L1’i: rm’ infrastrncturn
and couzae has not
been c§tst§§3.;i 9:3: ” .
p_ati§ia.rzaax a_1.-5:3 submitted an appaal
‘O’».a.g#irsgt:-_:_’th;’a:'<§::dte1: paased by the NCTE unéer:
S-9:¢;'.":€'.Aéz:n thfi Naticsnal Ceunsel fer Teacher
'7,.,,,.-.'23duca1:i;6nvast whsxsin it is stated that the
":3';ra;..;3VOfi«t.uticn is running B.Ed. course since 2993
the area. awailabla in aufficient for
the axiating B.Ed. cozzzum-3 453 well an
prapased £1.1'«.".d couzcsa. Tim said agxpaal has been
W
~l!Gl-I COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (
rejeatad stating that theta was na grannd ta
accept the appeal as the building avai1a§iéfl§¢
tbs institutian is nnt sufficient to 3fa:£ $£# t"
B.Ed SGEIEG as per the nGrm3;W-.é
In the instant casé; it iBvgea§§£E§fi"fha
Mditiaml mpor:t.~__ "a$:r::§zcture
existing ia not aa£& §fi h%;a€ffi§§i§nt for the
running tfig_L E_Kd" %o@£#§, 1&#$ in tha
' mfibatitionar ta
C:Omply' *Wi'tg:':;V%}£é::fi.; xe'h",4:'j;;5.: ::az§:fie:1*;'} ef the space in:
" also the other
ehaervatixéné ='é&mr'~7' pm: the zepazc and to
*n¢m§§yEfi&th fihe.s&ma ____ far seeking pormisaion
Efrfl¢' th§" N§TE. Tha petitianer after such
afim§ifiafi¢%[ fibula apprcach anca again the
*__ ;eapend§nt-authority. Tha xe§pondent-
A 5§fitfifirity* shall cansidax the request or the
§étitiGner in ac¢¢rdance with law at the
jeazlieat if it is found fit in accordance with
law fax tbs next acadamic year.
9″‘
absersratimjxs,
f. .~
0
9 .m
5 B S u
smfim O …. ..
t m.
m e
w u
.. W.
w.. ….w.
M.
um. n.
m m
afl t
m
m. 3
b I
V :9… $.§<z._<x we Eaou :_.u_x $_<.EzmS_ ".0 Enou :9: S_<»<z¢§ mo Eaou :9; §<»<zuS. 3,_.E,..ou.«:o_: §<»<zuS. ".0 .5500 me: