Gujarat High Court
Bharad vs National on 20 October, 2011
Gujarat High Court Case Information System Print SCA/10570/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 10570 of 2011 ========================================================= BHARAD INSTITUTE OF TEACHERS EDUCATION - Petitioner(s) Versus NATIONAL COUNCIL FOR TEACHERS'EDUCATION WESTERN REGION & 3 - Respondent(s) ========================================================= Appearance : MR YATIN OZA, SENIOR ADVOCATE WITH MR PRATIKYJASANI for Petitioner. NOTICE UNSERVED for Respondent(s) : 1, NOTICE SERVED for Respondent(s) : 2 - 3. MR AR THACKER for Respondent(s) : 3, GOVERNMENT PLEADER for Respondent(s) : 4, ========================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE and HONOURABLE MR.JUSTICE J.B.PARDIWALA Date : 20/10/2011 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. A.L.DAVE)
Learned
advocate Mr. Shastri has taken telephonic instructions from the
Regional Director of Western Region at Bhopal and states that
recognition in respect of Bharad Institute of Teachers Education is
decided to be continued.
In
light of this statement, cause of the petition does not survive. The
petition stands disposed of. Notice is discharged. No costs. Direct
Service is permitted.
[A.L.Dave,
Actg.CJ.]
[J.B.Pardiwala,J.]
Top