Madhya Pradesh High Court
Rajeev Gandhi College Obedullaganj, ... vs The State Of Madhya Pradesh on 31 July, 2012
1
W.P. No. 4562/2012
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/