Gujarat High Court High Court

Chauhan vs Hemchandracharya on 17 October, 2008

Gujarat High Court
Chauhan vs Hemchandracharya on 17 October, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9522/2008	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9522 of 2008
 

 
 
=========================================================

 

CHAUHAN
TUSHARSINH VIRBHADRA- SINH - Petitioner(s)
 

Versus
 

HEMCHANDRACHARYA
NORTH GUJARATUNIVERSITY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1, 
MR MITUL K SHELAT for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2, 
NOTICE NOT RECD BACK for
Respondent(s) : 3, 
MR AJ SHASTRI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/10/2008 

 

 
				ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

1. Draft
Amendment is allowed. The petitioner to carry out the amendment as
per draft amendment forthwith.

2. This
is a petition seeking a writ of mandamus/certiorari or any writ,
order or direction quashing and setting aside the order/letter dated
28.4.2008 at Annexure D to the petition passed by respondent No.2 and
also to direct respondent Nos.1 and 2 to declare the result of the
petitioner of B.Ed. Course and other consequential reliefs.

3. We
have heard the learned counsel for the parties.

4. Detailed
affidavit in reply has been filed on behalf of respondent Nos.1 and

2. On behalf of respondent No.3 also affidavit in reply has been
filed. It has been stated in the affidavit filed on behalf of
respondent No.3 that minimum eligibility for admission to B.Ed.
Course 2007-08 was 50% marks at the graduation level. Clause 3.2 of
the statutory norms and standards of NCTE prescribing eligibility
conditions for admission to B.Ed. Course 2007-08 provides that
candidates with at least 50% marks either in Bachelor’s degree and/or
in the Master’s degree or any other qualification equivalent thereto,
are eligible for admission to the programme. Admittedly the
petitioner does not possess the required qualification.

5. Learned
counsel for the petitioner submits that appropriate direction may be
given to respondents to give relaxation. This Court cannot give any
such direction to respondents as it is for the respondents to decide
as to what should be the minimum qualification for admission to B.Ed.
Course.

6. In
view of the above facts, we find no merit in the petition. The
petition is accordingly rejected. Notice is discharged. No order as
to costs.

(K.S.

Radhakrishnan, C.J.)

(Akil
Kureshi, J.)

(karan)

   

Top