Gujarat High Court Case Information System
Print
SCA/645220/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6452 of 2009
=========================================
SARVODAYA
CHARITABLE TRUST SANCHALIT MAHILA B.ED. COLLEGE - Petitioner(s)
Versus
NATIONAL
COUNCIL FOR TEACHER EDUCATION & 3 - Respondent(s)
=========================================
Appearance :
MS
MAMTA R VYAS for Petitioner(s) : 1,
None
for Respondent(s) : 1 - 4.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 01/07/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Large
number of cases are coming up before this Court against the orders
passed by the National Council for Teachers’ Education (for short
`NCTE’) under Section 17(1) of the NCTE Act, 1993 withdrawing
recognition for the conduct of self finance B.ED/B.P.ED course for
the academic year 2009-2010 onwards on various grounds.
Since
large number of cases are coming up before this Court against
withdrawal of the recognition, it would be in the interest of all the
parties that NCTE to file detailed affidavit before this Court in all
the pending subject matters on or before 13.07.2009 explaining as to
how initially recognition was granted and the same has been withdrawn
subsequently even after compliance of the stipulations.
Issue
notice to the respondents returnable 13th July, 2009.
In
the mean time, impugned orders passed by the NCTE shall remain stayed
subject to final orders in the matters. Needless to clarify that the
institutions/colleges will not get equity on the basis of this
interim order.
Direct
Service by Speed Post is permitted.
Post
the matters on 13th July, 2009.
(K.S. RADHAKRISHNAN, C.J.)
(AKIL
KURESHI, J.)
(vjn)
Top