High Court Patna High Court - Orders

S.M.Shoib Hashmi Educational And … vs Union Of India & Ors on 21 June, 2011

Patna High Court – Orders
S.M.Shoib Hashmi Educational And … vs Union Of India & Ors on 21 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.1430 of 2011
                   S.M.SHOIB HASHMI EDUCATIONAL AND WELFARE
                  TRUST, PLOT NO. 204, PATHANPATTI ROAD AT
                  PATHAN PATTI (CHOWA DANO) P.O. NARKATIYA
                  BAZAR, DARPA, MOTIHARI THROUGH ITS SECRETARY
                                                 Versus
                 1. UNION OF INDIA THROUGH THE SECRETARY,
                     HUMAN RESOURCES DEVELOPMENT, GOVT. OF
                     INDIA, NEW DELHI.
                 2. NATIONAL COUNCIL FOR TEACHERS EDUCATION
                     THROUGH ITS MEMBER SECRETARY, NEW DELHI.
                 3. VICE CHAIRPERSON, NATIONAL COUNCIL FOR
                     TEACHERS EDUCATION, NEW DELHI.
                 4. EASTERN REGIONAL COMMITTEE, NATIONAL
                     EDUCATION FOR TEACHERS EDUCATION, 15
                     NILKANTH NAGAR, NAYA PATTI, BHUBANESHWAR
                 5. REGIONAL DIRECTOR, EASTERN REGIONAL
                     COMMITTEE, NATIONAL EDUCATIN FOR
                     TEACHERS EDUCATION.
                                               -----------

For the Petitioner :- Mr. Narendra Kumar Jha.
For the N.C.T.E. :- Mr. S. N. Pathak, S.C.C.G.

—–

3 21/06/2011 Heard learned counsel for the petitioner and

learned counsel for the National Council for Teachers

Education.

Court has gone through the initial objection

letter/ deficiency pointed out in the letter dated

21.12.2009 which is annexure-1 to the writ application

and the appropriate response of the petitioner. In the

final order of rejection, no doubt, there is long list of

reasons why permission or recognition has been rejected
-2-

but majority of such objections are hyper technical in

nature and could have been taken care of provided the

petitioner could have been given suitable indulgence and

time in this regard.

Since the basic grounding is already there, given

in the order of rejection, the Appellate Authority seems

to have been more impressed by such findings rather than

looking at the issue in a holistic manner.

It is not to suggest that what is required to be

done by an Institution in terms of the Act is to be ignored

but the respondents authorities have also a duty to see

that an Institution which is serious in setting up facilities

which meet the standards in terms of the Act, are not

unnecessarily harassed by taking a hyper technical view

or objections, as seems to have been done in the present

case atleast with regard to some of the objections.

In the totality, therefore, petitioner is permitted

to approach respondent no. 4, the Eastern Regional

Committee of National Education for Teachers

Education with the details of deficiencies already taken

care of and the requirements as such and thereafter the

authorities must look into the matter and take a fresh
-3-

decision preferably within a period of six months from

the date of filing of such application, if not earlier.

This writ application is disposed of with the

observation aforesaid that the respondents will take a

holistic view of the matter.

AMIN/                    (Ajay Kumar Tripathi, J.)