Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Jai Hind D.Ed. College vs The State Of Karnataka And Ors
2024 Latest Caselaw 11507 Kant

Citation : 2024 Latest Caselaw 11507 Kant
Judgement Date : 23 May, 2024

Karnataka High Court

Jai Hind D.Ed. College vs The State Of Karnataka And Ors on 23 May, 2024

                                             -1-
                                               NC: 2024:KHC-K:3293-DB
                                                    WA No.200110 of 2024




                            IN THE HIGH COURT OF KARNATAKA,

                                    KALABURAGI BENCH

                          DATED THIS THE 23 RD DAY OF MAY, 2024

                                         PRESENT
                            THE HON'BLE MR. JUSTICE R.NATARAJ
                                            AND
                          THE HON'BLE MR. JUSTICE UMESH M ADIGA


                        WRIT APPEAL NO.200110 OF 2024 (EDN-RES)
                   BETWEEN:

                   JAI HIND D.ED. COLLEGE
                   BULLAND PARWAZ COLONY,
                   KALABURAGI-585104,
                   REP. BY ITS GENERAL SECRETARY.

                                                                ...APPELLANT

                   (BY SMT. RATNA N. SHIVAYOGIMATH, ADVOCATE)
Digitally signed
by KHAJAAMEEN      AND:
L MALAGHAN
Location: HIGH
COURT OF           1.   THE STATE OF KARNATAKA
KARNATAKA               REP. BY ITS PRINCIPAL SECRETARY,
                        DEPARTMENT OF PRIMARY AND SECONDARY
                        EDUCATION,
                        MS BUILDING,
                        BENGALURU-560001.

                   2.   SOUTHERN REGIONAL COMMITTEE
                        NATIONAL COUNCIL FOR TEACHERS EDUCATION,
                        OFFICE G-7, SECTOR-10,
                        NEAR SECTOR-10, METRO STATION,
                        DWARKA, NEW DELHI-110075,
                        REP. BY ITS REGIONAL DIRECTOR.
                            -2-
                             NC: 2024:KHC-K:3293-DB
                                    WA No.200110 of 2024




3.   THE DEPARTMENT OF STATE EDUCATIONAL AND
     RESEARCH TRAINING NO.4, 100 FT. RING ROAD,
     BANASHANKARI, 3RD STAGE,
     BENGALURU-560085.
     BY ITS DIRECTOR.

4.   THE DISTRICT INSTITUTE TRAINING
     EDUCATION DEPARTMENT (DIET),
     KALABURAGI,
     REP. BY ITS PRINCIPAL, KAMALAPUR,
     DIST. KALABURAGI-585101.

5.   THE DIRECTOR (OTHER EXAMINATIONS)
     KARNATAKA SCHOOL EXAMINATION ASSESSMENT
     BOARD,
     MALLESHWARAM,
     BENGALURU-560003.

                                            ...RESPONDENTS
(BY SRI MALHAR RAO, AAG, ALONG WITH
SRI G. B. YADAV, HCGP FOR R1, R3 TO R5;
SRI SUDHIRSINGH R. VIJAPUR, DSGI, FOR R2)

     THIS WRIT APPEAL IS FILED U/S 4 OF THE KARNATAKA
HIGH COURT ACT, PRAYING TO, A) SET ASIDE THE ORDER
DATED 14.05.2024 PASSED BY THE LEARNED SINGLE JUDGE
OF THIS HON'BLE COURT IN WP NO.201201/2024 (EDN RES)
AND CONSEQUENTLY ALLOW THE WRIT PETITION FILED BY
THE APPELLANT IN TOTO. B) SET ASIDE THE ORDER DATED
01.02.2023 (25.01.2023) PASSED BY THE RESPONDENT NO.2
IN NO.F.SRC/NCTE/APSO2438/Elementary(D.Ed)/414TH Mgg./
KA/2022/140870, VIDE ANNEXURE-A OF THE WRIT PETITION.
C) PASS SUCH ANY OTHER ORDERS AS DEEMED FIT BY THIS
HON'BLE COURT UNDER THE FACTS AND CIRCUMSTANCES OF
THE CASE.

    THIS WRIT APPEAL COMING ON FOR ORDERS, THIS DAY
R.NATARAJ. J., DELIVERED THE FOLLOWING:
                            -3-
                             NC: 2024:KHC-K:3293-DB
                                    WA No.200110 of 2024




                       JUDGMENT

The petitioner in W.P.No.201201/2024 has filed the

present appeal challenging the order dated 14.05.2024 in

terms of which, the petition was dismissed reserving

liberty to prefer an appeal as provided in the order dated

01.02.2023, impugned in the writ petition.

2. The facts in brief are that the appellant is a

society registered under the Societies Registration Act,

1961 which had established an institution for imparting

D.Ed. course. The appellant had failed to comply with the

provisions contained in Section 17 of the National Council

for Teacher Education Act, 1993 ('NCTE Act' for short).

Though the appellant did not admit any students from the

year 2019 to 2022, till a show-cause notice was issued on

05.08.2022 by respondent No.2 herein, to show cause why

the recognition granted to the appellant should not be

withdrawn. Later, an order dated 25.01.2023 was passed

withdrawing the recognition of the appellant on the ground

that it did not file the performance appraisal report.

NC: 2024:KHC-K:3293-DB

However, the appellant was advised to file an appeal

under Section 18 of the NCTE Act if it was aggrieved by

the order dated 25.01.2023.

3. The petitioner being aggrieved by the order

withdrawing the recognition granted to it, filed

W.P.No.201201/2024. The learned Single Judge after

considering the fact that there was an alternative

efficacious remedy under Section 18 of the NCTE Act,

dismissed the petition in terms of the order dated

14.05.2024. The learned Single Judge reserved liberty to

the students which were admitted to proceed against the

appellant in the manner known to law for the damages

caused to them.

4. Being aggrieved by the order passed by the

learned Single Judge, the petitioner has filed this appeal.

5. The learned counsel for the appellant/petitioner

contended that in similar circumstances, the learned

Single Judge in W.P.No.201231/2024 had relegated the

petitioner therein to the remedy of an appeal and

NC: 2024:KHC-K:3293-DB

contemporaneously granted permission to the students

who were admitted to appear in the ensuing examination

of the first year D.Ed. scheduled from 27.05.2024, which

was however subject to the result of the appeal that may

be preferred before the appellate authority. The learned

counsel therefore contends that the appellant is also

similarly placed and the learned Single Judge must have

also extended the benefit granted to the students in

W.P.No.201231/2024.

6. Per contra, the learned High Court Government

Pleader representing respondent Nos.2 and 3 submitted

that the examination which was scheduled on 27.05.2024

is now postponed sine die and therefore, the appellant

may be directed to avail the alternative remedy of an

appeal as directed by the learned Single Judge. He

contends that the circumstances in W.P.No.201231/2024

was entirely different, inasmuch as in the said writ

petition, this Court took note of the fact that some

students were admitted against the Government quota

NC: 2024:KHC-K:3293-DB

and therefore, this Court felt that the students so admitted

cannot be put to jeopardy and hence, granted an interim

order. He submits that in the present case, the appellant

did not admit the students from 2019 to 2022, but after

proceedings were initiated for cancellation of the

recognition, the petitioner had admitted students and

therefore, no leniency be shown to the petitioner.

7. The fact that the recognition of the appellant

was withdrawn is not in dispute. If that is so, under

Section 18 of the NCTE Act, there is an efficacious

alternative remedy which the petitioner is bound to

pursue. Therefore, there is no error committed by the

learned Single Judge in relegating the appellant to the

remedy of an appeal. Since the appellant had admitted

students even while proceedings for withdrawal of the

recognition were underway, its conduct did amount to an

act of fraud and therefore, there is no error in the learned

single Judge reserving liberty to the students to proceed

against the appellant in accordance with law.

NC: 2024:KHC-K:3293-DB

8. The appellant cannot seek equation of its case

with the case of the petitioner in W.P.No.201231/2024 as

in the said case, it was contended that the recognition was

withdrawn without proper enquiry and without following

the principles of natural justice. It was also contended

therein that the academic year for the D.Ed. course

commence from June, 2023 by which time students were

already admitted and the order communicating the

withdrawal of recognition was received on 20.11.2023. It

was also contended that there were 25 students were

admitted in the management quota and 25 students were

admitted against the Government quota. Thus, the learned

single Judge of this court felt it appropriate to safeguard

the interest of the students by allowing them to take up

the examination scheduled on 27.05.2024. The facts of

the present case are entirely different as the appellant has

admitted students after proceedings for withdrawal of the

recognition of the appellant was initiated.

NC: 2024:KHC-K:3293-DB

9. In this regard it is profitable to refer to the

judgments of the Apex Court in the case of Medical

Council of India Vs. N.C. Medical College and Hospital and

Others reported in (2019) 17 SCC 655 and St. Johns

Teachers Training Institute vs. Regional Director N.C.T.E.

reported in AIR 2003 SC 1533.

10. In view of the facts and circumstances stated

above, the appellant is not entitled to any relief in this

appeal and consequently, the appeal stands dismissed.

11. If any appeal is filed before the appellate

authority, the time consumed in pursuing this appeal shall

be deducted by calculating limitation applicable to such an

appeal.

In view of disposal of main appeal, pending

applications do not survive for consideration.

Sd/-

JUDGE

Sd/-

JUDGE RSP

CT:PK

 
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