Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Delhi High Court

Smt. Santra Devi B.Ed. College Through ... vs National Council For Teacher Education ... on 19 January, 2024

Author: C.Hari Shankar

Bench: C.Hari Shankar

                  $~47
                  *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +         W.P.(C) 780/2024
                            SMT. SANTRA DEVI B.ED. COLLEGE THROUGH
                            HARILAL YOGI MANAV SEVA SANSTHAN ..... Petitioner
                                         Through: Mr. Shivam Singh Chauhan,
                                         Advocate

                                                         versus

                            NATIONAL COUNCIL FOR TEACHER
                            EDUCATION & ANR.                  ..... Respondents
                                        Through: Mr. Rohit Madan, Advocate

                            CORAM:
                            HON'BLE MR. JUSTICE C.HARI SHANKAR
                                                         ORDER (ORAL)

% 19.01.2024

1. The recognition granted to the petitioner-college for 100 seats in the B.Ed Course for two years was withdrawn by the Northern Regional Committee of the National Council for Teacher Education (NCTE) on 28 December 2012. The petitioner preferred an appeal against the said withdrawal only eleven years thereafter on 8 October 2023. The appeal has been rejected as having been filed belatedly after ten years and eight months, without any sufficient cause. It is thereafter that the present appeal has been filed.

2. Section 18(1) and (2)1 of the National Council for Teachers 1 18. Appeals. -

(1) Any person aggrieved by an order made under Section 14 or Section 15 or Section 17 of the Act may prefer an appeal to the Council within such period as may be prescribed. (2) No appeal shall be admitted if it is preferred after the expiry of the period prescribed Signature Not Verified therefor: Digitally Signed By:AJIT KUMAR Signing Date:22.01.2024 W.P.(C) 780/2024 Page 1 of 3 15:34:21 Education Act, 1993 read with Rule 10(1)2 of the NCTE Rules, 1997 stipulates a period of 60 days from the date of issuance of the order of withdrawal. The delay is, however, condonable on sufficient cause being shown.

3. The Appellate Committee in the NCTE has dismissed the appeal by the impugned order dated 31 October 2023 observing that no sufficient cause for condoning the delay was made out.

4. Mr. Shivam Chauhan, learned counsel for the petitioner is unable to point out from the record, any ground for condonation of delay as having been urged before the Appellate Committee. However, he orally submits that delay was because the concerned person in the petitioner-institution was suffering from slipped disc.

5. The fact that the official of the petitioner was suffering from slipped disc can hardly be regarded as satisfactory to condone a delay of 10 years and 8 months in preferring the appeal.

6. To my mind, there is no infirmity in the impugned order of the Appellate Committee of the NCTE. It is clear that no sufficient ground for condonation of delay of as long as 10 years and 8 months in preferring the appeal against the order of withdrawal of recognition Provided that an appeal may be admitted after the expiry of the period prescribed therefor, if the appellant satisfies the Council that he had sufficient cause for not preferring the appeal within the prescribed period.

2 10. Appeal. -

(1) Any person aggrieved by a refusal order made under Section 14 or Section 15 or withdrawal order made under Section 17 of the NCTE Act, may prefer an appeal in Form 1 or Form II appended to these Rules, to the Council within Sixty days of issue of such orders, along with a fee of ₹ 25,000/- payable online with the submission of appeal:

Provided that an appeal may be admitted after the expiry of the said period of sixty days, if the appellant satisfiesthe Council that he had sufficient cause for not preferring the appeal within Signature Not Verified the period of limitation of sixty days. Digitally Signed By:AJIT KUMAR Signing Date:22.01.2024 W.P.(C) 780/2024 Page 2 of 3 15:34:21 existed.
7. No case for interference made out.
8. The writ petition is dismissed in limine.

C.HARI SHANKAR, J JANUARY 19, 2024 yg Click here to check corrigendum, if any Signature Not Verified Digitally Signed By:AJIT KUMAR Signing Date:22.01.2024 W.P.(C) 780/2024 Page 3 of 3 15:34:21