Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanha Education Society And Anr. vs National Council For Teacher ...
2019 Latest Caselaw 4598 Del

Citation : 2019 Latest Caselaw 4598 Del
Judgement Date : 25 September, 2019

Delhi High Court
Kanha Education Society And Anr. vs National Council For Teacher ... on 25 September, 2019
$~66
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+      W.P.(C) 10420/2019 & CM No.43021/2019

                                        Date of decision: 25 September 2019

       KANHA EDUCATION SOCIETY AND ANR. ..... Petitioner
                   Through: Mr. Amitesh Kumar, Adv.

                          versus

       NATIONAL COUNCIL FOR TEACHER EDUCATION
       AND ANR.                               ..... Respondent
                   Through: Ms. Arunima Dwivedi with Mrs.
                             Preeti Kumar Nanda, Advs.
                   .

CORAM:

HON'BLE MR. JUSTICE RAJIV SHAKDHER

RAJIV SHAKDHER, J. (ORAL):

CM No.43019/2019 CM No.43020/2019

1. Allowed, subject to just exceptions.

W.P.(C) 10420/2019 & CM No.43021/2019

2. Issue notice.

3. Mr. Arunima Dwivedi accepts notice for the respondents.

4. Ms. Dwivedi says that she would argue the matter on the basis of record presently available with the Court. 4.1 Given this position, with the consent of counsel for parties, matter is taken up for final disposal.

5. Via the instant writ petition, challenge is laid to the order dated 5.9.2019 passed by the Western Regional Committee (in short "WRC") of the National Council for Teacher Education (in short "NCTE"). By virtue

of the order dated 5.9.2019, the recognition given to the petitioner No.2 institute to conduct the B.Ed. course stands withdrawn. The reasons furnished in the impugned order are twofold:

(i) First, the petitioners had not replied to the show cause notice dated 28.2.2017 within the stipulated time i.e. 30 days.

(ii) Second, that the original documents pertaining to Building Completion Certificate and CLU were not furnished.

6. The petitioners claim otherwise. It is the case of the petitioners that they had furnished a compliance letter dated 30.10.2015 even prior to the issuance of SCN dated 28.2.2017. It is also the case of the petitioners that after the issuance of the SCN dated 28.2.2017, a reply was furnished on 11.1.2018 albeit beyond the period prescribed in the aforementioned SCN. The petitioners claim that a communication dated 19.8.2018 was received from the WRC against which a reply dated 24.7.2018 was submitted, which was accompanied by relevant documents.

7. It is, therefore, the stand of the petitioners that all these aspects were not taken into account by the WRC before passing the impugned order. 7.1 As a matter of fact, only 21 days were given to the petitioners to file a reply and not 30 days as is mentioned in the impugned proceedings.

8. In my view, the best way forward would be for the WRC to revisit the issue of withdrawal of recognition order as it leads to drastic civil consequences.

9. Therefore, the impugned order is set aside.

10. The WRC will fix a date, time and venue for a fresh hearing. The WRC will also be at liberty to issue a fresh communication to the petitioner detailing out therein as to the documents, if any, which it would like to examine apart from those which were the subject matter of SCN dated 28.2.2017. The replies, if any, already on record, shall be considered by the WRC. The WRC will also give a fresh opportunity to place on record

circumstances which have obtained after the issuance of SCN dated 28.2.2017.

11. In case the documents are required in original, this fact will be mentioned by the WRC to its communication addressed to petitioner.

12. After hearing the authorized representatives of the petitioners, the WRC will pass a speaking order. A copy of the same will be furnished to the petitioners.

13. In the event, if the final determination made by the WRC is adverse to the interest of the petitioners, they would have liberty to assail the same as per law.

14. The writ petition is disposed of in the aforementioned terms.

15. Consequently, pending interlocutory application shall stand closed.

RAJIV SHAKDHER, J SEPTEMBER 25, 2019/pmc

 
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