Gujarat High Court High Court

B.Ed.College vs National on 25 August, 2011

Gujarat High Court
B.Ed.College vs National on 25 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9000/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 9000 of 2011
 

with


 

SPECIAL
CIVIL APPLICATION No. 10672 of
2011 
 
=================================================
 

B.ED.COLLEGE
OF EDUCATION MANAGED BY GURUKRUPA EDUCATION - Petitioner(s)
 

Versus
 

NATIONAL
COUNCIL FOR TEACHERS'EDUCATION & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
SP MAJMUDAR for Petitioner(s) : 1,MR PP MAJMUDAR for Petitioner(s) :
1, 
MR AJ SHASTRI for Respondent(s) : 1 - 2. 
MR AMIT M PANCHAL
for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 25/08/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
counsel for the respondents are allowed two weeks’ time to file
affidavit. Pendency of the case will not stand in the way of the
University to pass appropriate order relating to approval of
Principal of the Institute in question. If such appointment is made,
it will be open to the National Council for Teachers’ Education to
reconsider the matter of approval. Post the matter on 8th September
2011.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top