Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Yalamarty College Of Diploma Education vs The State Of Ap
2024 Latest Caselaw 9041 AP

Citation : 2024 Latest Caselaw 9041 AP
Judgement Date : 1 October, 2024

Andhra Pradesh High Court - Amravati

Yalamarty College Of Diploma Education vs The State Of Ap on 1 October, 2024

APHC010360022024

                    IN THE HIGH COURT OF ANDHRA PRADESH
                                  AT AMARAVATI             [3330]
                           (Special Original Jurisdiction)

                   TUESDAY, THE FIRST DAY OF OCTOBER
                    TWO THOUSAND AND TWENTY FOUR

                      PRESENT
 THE HONOURABLE SRI JUSTICE TARLADA RAJASEKHAR RAO

   WRIT PETITION Nos.18253, 18256, 18258 AND 18261 OF 2024

WRIT PETITION No: 18253/2024
Between:
Bala Sundaram College Of Elementary Education      ...PETITIONER
                              AND
The State of AP and Others                    ...RESPONDENT(S)

Counsel for the Petitioner:
  1. GINJUPALLI SUBBA RAO

Counsel for the Respondent(S):
  1. GP FOR SCHOOL EDUCATION
  2. VENNA HEMANTH KUMAR(CENTRAL GOVERNMENT
     COUNSEL)

The Court made the following:
                                       2




COMMON ORDER:

The present Writ Petitions are filed under Article 226 of the

Constitution of India and the relief sought for in all the Writ Petitions is

similar and against the same respondents and the relief sought in one of

the Writ Petition, i.e., W.P.No.18253 of 2024, is as follows:

".....to issue a writ, order or direction more particularly one in the nature of writ of Mandamus by declaring the action of the 3rd respondent in derecognizing the recognition of the Petitioner institution through proceedings, vide F.SRC/NCTE/57/D.El.Ed./AP/2023/141531 dated 27.03.2021 and to set aside the order of derecognition passed by 3 rd respondent against the petitioner herein and pass such other order...."

2. De-recognition of the petitioners-institutions by the 3rd respondent

is assailed in these batch of Writ Petitions.

3. Learned standing counsel appearing for the respondents 3 and 4

Sri Venna Hemanth Kumar, would submit that a show cause notice was

issued under Section 17 of the National Council for Teacher Education

Act, 1993, (for short, „the Act 1993‟) through e-mail in the covid period,

on the ground of violation of the rules relating to admission of students

into various private D.El.Ed. colleges as stipulated by the Government

of Andhra Pradesh in G.O.Ms.No.30, dated 08.07.2015. The

petitioners-institutions and some other institutions have filed Writ

Petitions on the ground that no show cause notice was served on the

petitioners and the notice sent through e-mail is not proper.

Considering the said contention raised by the petitioners-institutions,

this Court in a batch of Writ Petitions, i.e., W.P.No.7002 of 2022 and

batch, while allowing the Writ Petitions by setting aside the show cause

notice sent through e-mail and directed the 3rd respondent to issue a

fresh show cause notice to the petitioners-institutions and also directed

the petitioner-colleges to offer their explanation to the show cause

notice issued afresh.

4. Learned standing counsel for the respondents 3 and 4 would

submit that in pursuance of the orders of this Court in W.P.No.7002 of

2022 and batch, the respondent-authorities have issued fresh show

cause notice on 16.01.2023 calling for explanation from the petitioners-

institutions, but the petitioners have not submitted their explanation,

therefore, they have issued the impugned proceedings de-recognizing

the recognition granted to the petitioner-institution, hence prayed to

dismiss the Writ Petitions.

5. Learned counsel appearing for the petitioners-institutions would

submit that under the Act 1993, before de-recognizing the institution, the

respondent-authorities shall conduct inspection under Section 13 of the

Act 1993, and no inspection was conducted before de-recognition and

relied on the judgment of the Hon‟ble Apex Court in National Council for

Teacher Education and another v. Vaishnav Institute of Technology and

Management1.

6. On perusal of the judgment of the Hon‟ble Apex Court cited by the

learned counsel for the petitioners-institutions, therein the NCTE

authorities during the inspection of the institutions have noticed some

irregularities and deficiencies and held that "when contraventions are

found, then a notice needs to be given by the Council to the recognized

institutions concerned pointing out to it the deficiencies noticed during

inspection, if the institution fails to remove the deficiencies so pointed

out the action under Section 17 of the Act may be taken".

7. In the present case on hand, notices served but the petitioners-

institutions have not responded to the notice and the notice issued by

the NCTE is for giving admissions in contravention to the G.O.Ms.No.30

dated 08.07.2015, hence, the judgment relied by the petitioners is not

applicable in the circumstances of the case.

(2012) 5 SCC 139

8. The impugned order dated 27.03.2023 came to be passed in

exercise of power conferred under Section 17 of the Act by the 3rd

respondent withdrawing the recognition granted to the petitioners-

institutions for not submitting reply for the show cause notices dated

02&03.03.2023.

9. The Court holds that simply directing the petitioners-institutions to

submit explanations in response to the final show cause notice dated

02&03.03.2023 does not contravene any provisions of law, nor does it

extend the limitation period set by the Limitation Act. Even if the

impugned order is considered as final, the remedy sought by the

petitioners should be assessed on merits without disregarding the issue

of offering explanation belatedly.

10. Hence, the petitioners in all the Writ Petitions are directed to

submit/offer their explanation to the show cause notice dated

02&03.03.2023 within a period of four (4) weeks from the date of receipt

of a copy of this order, on receiving such explanation for the show

cause notice dated 02&03.03.2023, the 3rd respondent is directed to

consider and examine the explanation and pass appropriate orders

thereon, in accordance with the provisions of the Act 1993 and

communicate the decision to the petitioner-institution within a period of

eight (8) weeks therefrom.

11. With the above directions, all the Writ Petitions are disposed of.

There shall be no order as to costs.

As a sequel thereto, Miscellaneous Petitions pending, if any, shall stand closed.

__________________________________ JUSTICE TARLADA RAJASEKHAR RAO Date: 01.10.2024 Note: Issue CC in ten (10) days B/o siva

THE HON'BLE SRI JUSTICE TARLADA RAJASEKHAR RAO

WRIT PETITION Nos.18253, 18256, 18258 AND 18261 OF 2024

Date: 01.10.2024

siva

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter