Gujarat High Court High Court

Of vs State on 2 September, 2008

Gujarat High Court
Of vs State on 2 September, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/10947/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10947 of 2008
 

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


 

BHAGVAD
GOPAL INSTITUTE 

 

OF
TECHNOLOGY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DC DAVE for Petitioner(s) : 1, 
MS MAITHILI MEHTA, ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

					Date
: 02/09/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

The
petitioner is a self-financed college running Diploma Course in
Engineering. As per the provisions contained under the Gujarat
Professional Technical Educational Colleges or Institutions
(Regulation of Admission and Fixation of Fees) Act, 2007 (for brevity
?Sthe Act??), petitioner college was permitted to fill in 75 seats
as management seats, being 25% of the total 300 seats sanctioned to
the petitioner college for the academic year 2008-2009. As per the
provisions of the Act, the petitioner was permitted to fill in those
75 seats as management seats, however, in all 66 seats were filled in
and 9 seats remained vacant one of the seats earmarked as management
seats.

2. The
petitioner wants to be given an opportunity by the respondent
authorities to fill in all the 75 management seats.

3. The
third proviso to Section 6 of the Act provides that where any
management seat remains vacant, it shall have to be filled-in from
the Government seats. Since nine seats have remained vacant, the
above quoted proviso i.e. Section 6 comes into operation, and
therefore, respondent No.1 Admission Committee for professional
course has informed the petitioner that the vacant seats shall be
filled in by the centralized Admission Committee. The petitioner’s
representation to permit the petitioner to fill in the said nine
vacant seats on its own has been rejected by reply dated 19th
August, 2008 at Annexure ?SD?? to the petition.

4. Since
the impugned decision is in conformity with the statutory provisions,
we do not find any infirmity with the said decision of the Admission
Committee. The petition is therefore, summarily dismissed.

(M.S. Shah,
Actg. C.J.)

(D.H. Waghela,
J.)

*/Mohandas

   

Top