High Court Punjab-Haryana High Court

St.Soldier College Of Education vs State Of Punjab And Another on 14 December, 2009

Punjab-Haryana High Court
St.Soldier College Of Education vs State Of Punjab And Another on 14 December, 2009
     In the High Court of Punjab and Haryana at Chandigarh.


                                Date of decision: 14.12.2009.


CWP No.18255 of 2009


St.Soldier College of Education, Behind REC (N.I.T) Bye Pass,
Jalandhar.
                                             ... Petitioner

Versus

State of Punjab and another                       ... Respondents


CWP No.17178 of 2009


Khalsa College of Physical Education , V & Post Office Heir, District
Amritsar.

                                                  ... Petitioner
Versus

State of Punjab and others                        ... Respondents


     CORAM: HON'BLE MR. JUSTICE PERMOD KOHLI


Present:     Mr.Sameer Sachdeva,Advocate, for the petitioners.
             Mr.PC Goyal, Addl. AG, Punjab.
             Mr.Amrit Paul, Advocate.
             Mr. DS Patwalia, Advocate.
             --

PERMOD KOHLI, J. (Oral):

The petitioners are privately affiliated self financed colleges and

have been established to impart education in B.P.Ed. Course.

Petitioner Khalsa College of Physical Education was granted

recognition on 06.10.2009 by the NCTE and affiliation by the Guru
Nanak Dev University vide communication dated 16.10.2009.

Petitioner St.Soldier College of Education was granted recognition by

the NCTE on 26.08.2009 and affiliation vide communication dated

15.09.2009 by the Guru Nanak Dev University. The respondent-

University had also issued Prospectus for making admissions to various

B.P.Ed. Course and other programmes for the academic Session 2009-

2010. When affiliation/recognition was granted to the petitioners, the

process of counselling had already started for admission of the eligible

students to the course in question. The petitioner-colleges were not

permitted to participate in the counselling. The intake capacity of the

petitioner colleges is 50 seats each for the academic session 2009-2010.

The petitioners have approached this Court through the

medium of the present writ petitions seeking a direction for permitting

them to make admissions on the basis of the qualifying examination.

The petitiones have got recognition/affiliation for the current academic

session, but have not been allotted students by the University.

A similar question to fill up the available vacancies in

B.Ed. Course came up for consideration before this Court in CWP

No.16743 of 2009 (The Self Financed B.Ed. Colleges-Association,

Punjab (Regd.) and another Vs. State of Punjab and another) in which

various directions have been issued permitting the petitioners therein to

make admissions to B.Ed. Course in the said petition. The petitioners

in the present case are seeking direction for admission to B.P.Ed.

Course, however, the directions issued in the aforesaid writ petition

was for B.Ed. Course, which can be conveniently applied in the
present writ petitions as well.

In view of the above, the petitioners are permitted to make

admissions to the course in question in accordance with the various

directions given in the judgment rendered in CWP No.16743 of 2009.

A copy of this order be placed on the connected file.

Disposed of with the observations aforesaid.

14.12.2009                                (PERMOD KOHLI)
BLS                                           JUDGE