High Court Jammu High Court

Taawish Elementary Teacher … vs State & Ors on 20 October, 2008

Jammu High Court
Taawish Elementary Teacher … vs State & Ors on 20 October, 2008
       

  

  

 

 
 
 HIGH COURT OF JAMMU AND KASHMIR AT JAMMU.            
OWP Nos. 658 OF 2008 AND OWP No. 725 OF 2008 OWP No. 692 OF 2008           
Taawish Elementary Teacher Training 
Petitioners
State & Ors 
Respondent  
!M/s S.S.Lehar, Sr.Adv. with Mr. N.Bhasin,Adv,Sudershan Sharma, Adv, A.K.Gandotra, Surinder Singh, Sunil Sethi, Ajay Sharma,A  
^Mrs. Neeru Goswami, Dy. AG,Mr. D.S.Thakur, Advocate & Mr. K.S.Johal, Adv   

Mr. Justice Hakim Imtiyaz Hussain, Judge 
Date: 20/10/2008 
:J U D G M E N T :

OWP Nos.658/2008, 725/08, 692/08, 683/08 & Contempt No. 49/2008, 660/08, 622/08, 816/08, 796/08, 787/08, 750/08, 794/08, 699/

Petitioners/Institutions are aggrieved of the Government Order No.386-Edu. of 2008 dated 24-07-2008 under which the responde
The petitioners/Institutions approached the Government for grant of No Objection Certificate for conducting ETT courses for
Whereas the department, after going deep into the issue has decided to have a fresh look of these guidelines/rules and revis
a. fair dispersal of these institutions in all the districts of the state.

b.      strive for academic excellence in these institutions.
c.      plugging of all other loop-holes observed in the guidelines in vogue.

and put on the hold the grant of No Objection Certificates in favour of the fresh institutions till further orders.

Consequently, the present bunch of petitions was filed seeking quashing of the aforesaid order on the ground that under th
The respondents have filed objections in some of the cases.

The learned counsel for the petitioners today submitted that the issue has already been considered by the Srinagar Wing of
This petition is accordingly disposed of with a direction to the State-respondent and its functionaries to re-conside

Learned counsel appearing for the respondents submit that the Government has decided to re-examine the fresh cases as well as
In view of the peculiar facts and circumstances, the learned counsel appearing for the parties have no objections for the di
All these petitions are, therefore, disposed of with a direction to the respondent/State and its functionaries to reconside
All these petitions shall stand disposed of accordingly.

Let the copy of this order be placed in each file.

Jammu                                                  ( Hakim Imtiyaz Hussain)
20.10.2008                                                              Judge
Ved,PS.