Gujarat High Court Case Information System
Print
SCA/1252020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12520 of 2008
=========================================
BHAUTIK
VIJAYBHAI BHATT - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================
Appearance :
MR
DAIFRAZ HAVEWALLA for Petitioner(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/10/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
This
is a Public Interest Litigation seeking a writ of mandamus directing
the respondents nos. 1, 3 and 4 to forthwith stop the M.Ed. College
run by respondent no.4 without any unconditional recognition order by
National Council for Teacher Education (NCTE). It is entirely for
the NCTE to consider the issue in question. However, the petitioner
may move the NCTE for the purpose and NCTE may consider the same in
accordance with law.
With
the aforesaid observation, the Special Civil Application is
dismissed.
(K.S.
RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top