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 1, Cited by 15]

Madhya Pradesh High Court

Prabhat College vs Barkatullah University on 31 July, 2012

                                         1




                           W.P. No. 15298/2010

31.7.2012

Counsel for the parties present.

For   the   reasons   stated   in   the   order   passed   today  separately in W.P. No. 14932/2010 ­Jawaharlal Nehru College v.  Barkatullah University and others this petition is also disposed  of with the following directions:­

(i) That,   the   State   Government   in   coordination   with  Western Regional Committee and respective examining  bodies, i.e., Universities, shall take a decision within a  period of one month in respect of admissions made for  the academic  session  2008­09 as to whether  the  same  was in consonance with the Regulations framed by the  NCTE   and   the   statutory   policy   framed   by   the   State  Government,   if   any,   and   whether   the   students   have  been   imparted   the   teaching   in   accordance   with   the  norms laid down by the NCTE.

(ii) That,   after   ascertaining   the   above,   and   after   having  satisfied   that   the   students   in   respective   colleges   were  admitted strictly in accordance with the stipulations laid  down vide Regulations framed by NCTE and the Policy  of the State Government, if any, and that the students  have   undergone   teaching   course   as   per   Norms   of   the  N.C.T.E,   the   examining   body,   i.e.,   respective  Universities   shall   hold   special   examinations   for   the  students of the year 2008­09 who are found eligible in  pursuance to the enquiry conducted, within a period of  30   days   from   the   date   the   State   Government   takes   a  decision   in   furtherance   to   above   direction   and   shall  declare the result within a period of 15 days therehence.

It   is   made   clear   that   the   State   Government,   Western  Regional Committee and the examining bodies while examining  the cases of respective students who were given admission for the  academic session 2008­09 shall strictly examine it in the light of  regulations   so   framed   by   NCTE   and   shall   not   deviate   from   the  same.  It is made clear that we have not expressed any opinion in  respect of eligibility of the students or that of the institutions, i.e,  2 petitioner Colleges, which has to be looked into by the NCTE, the  State Government and the examining body.

A   copy   of   the   order   passed     in   W.P.   No.   14932/2010  ­Jawaharlal Nehru College v. Barkatullah University and others be  placed in the record of this case.

C.c. as per rules.

       (AJIT SINGH )                                                                  (SANJAY  YADAV)
            JUDGE                                                                                JUDGE

VT/­