High Court Kerala High Court

Rev. Fr. Paulose Thomas vs National Council For Teacher … on 6 June, 2008

Kerala High Court
Rev. Fr. Paulose Thomas vs National Council For Teacher … on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1129 of 2008()


1. REV. FR. PAULOSE THOMAS, CHAIRMAN AND
                      ...  Petitioner

                        Vs



1. NATIONAL COUNCIL FOR TEACHER EDUCATION,
                       ...       Respondent

2. THE NATIONAL COUNCIL FOR TEACHER

                For Petitioner  :SRI.ROY CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/06/2008

 O R D E R
                   J.B.KOSHY & P.N.RAVINDRAN, JJ.
                         --------------------------------------
                          W.A.No.1129 OF 2008
                         -------------------------------------
                            Dated 6th June, 2008

                                  JUDGMENT

Koshy,J.

Petitioner is the Chairman and Managing Trustee of a

charitable institution registered under the provisions of the Travancore-

Cochin Literary, Scientific and Charitable Societies Registration Act and

set up with the object of imparting quality education. Petitioner is

running B.Ed training college on a self-financing scheme. Petitioner

applied for registration in December, 2002 as per the rules existing at

that time. According to the petitioner, all the norms and regulations as

prescribed under the National Council for Teacher Education Act (NCTE

Act) and rules were complied with. But, consideration of petitioner’s

application was delayed. First inspection was in favour of the petitioner

and NCTE special team noticed that petitioner has complied with all the

conditions. But, no decision was taken on recognition. In the second

inspection conducted in 2006, it was noticed that 2005 Regulations were

not complied with. The major defect noticed is that petitioner’s building

is a rented one. In 2005 Regulations rented building is not permissible.

Since petitioner has started the institution in 2002, applied for

recognition in December, 2002, inspection was completed before 2005

W.A.1129/2008 2

Regulation was issued and inspection team recommended recognition,

recognition cannot be denied merely because final orders were not

passed before 2007 and merely because it was functioning in a

rented building and also for lack of infrastructures mentioned in 2005

Regulations. The question to be considered is whether they have

infrastructures as provided in 2002 Regulations and norms when they

applied for and when it was processed. This view was already taken

by a Full Bench of this court in Vikram Sarabhai Educational

Trust and B.Ed College v. University of Calicut & another

(2008 2 KHC 647) in which one of us (Justice P.N.Ravindran) was a

member. In the light of the Full Bench decision, we allow the writ

appeal and direct the respondents to consider the question of granting

recognition considering 2002 Norms and Regulations. Petitioner

should co-operate with the NCTE if another inspection is conducted.

The appeal is allowed.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks