Citation : 2021 Latest Caselaw 2910 Raj
Judgement Date : 3 February, 2021
(1 of 7) [CW-13080/2020]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 13080/2020
Mahaveer Education And Social Welfare Trust College, Parental Body Mahaveer Educational And Welfare Trust 84/22, Kulpi Road, Tehsil And P.o. New Gharsana, District Sriganganagar, Through Its Secretary Satpal Swami S/o Shri Om Prakash Swami Aged About 51 Years, Resident Of 84/22, Kulpi Road, Tehsil And P.o. New Gharsana, District Sriganganagar.
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary To The Government, Department Of Elementary Education, Secretariat, Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The Deputy Secretary, Elementary Education, Jaipur.
4. The Coordinator, Pre-D.el.ed. Exam 2020 And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents Connected With (2) S.B. Civil Writ Petition No. 13107/2020 Surendra Kaur Memorial Teacher Training College, Parental Body Surendra Kaur Memorial Educational And Social Welfare Sanstha, Murabba No. 86, Street No. 3 Dd Road, Village 24 B.b., Tehsil Padampur District Sri-Ganganagar Through Its Secretary Harvinder Singh S/o Shri Sarvan Singh Aged About 48 Years, Resident Of 10 Sjm, Tehsil Anoopgarh, District Sri-Ganganagar.
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, To The Government Department Of Elementary Education, Secretariat, Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The Deputy Secretary, Elementary Education, Jaipur.
4. The Coordinator, Pre-D.el.ed. Exam 2020 And Registrar, Education Department And Examinations Rajasthan,
(2 of 7) [CW-13080/2020]
Bikaner, Education, Education Directorate Premises, Lalgarh, Bikaner
----Respondents (3) S.B. Civil Writ Petition No. 13119/2020 Patel Co Education Teacher Training College, Parental Body Patel Educational And Social Welfare Trust, Kila No. 24, 25 And 64/67, Chak 3Str, Tehsil Gharsana, District Sriganganagar Through Its Secretary Nihal Chand S/o Shri Ranjeet Ram, Aged About 64 Years, R/o Nai Mandi, Gharsana, District Sriganganagar.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary To The Government, Department Of Elementary Education, Secretariat, Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The Coordinator, Pre - D.el.ed. Exam 2020 And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents (4) S.B. Civil Writ Petition No. 13120/2020 Mahaveer Jain Vidhyalaya Sansthan, Plot No. 554/1, Village Badgaon, Vallabh Nagar, District Udaipur, Through Its Secretary Ashish Vaya S/o Sh. Himmat Lal Vaya, Aged About 33 Years, R/o 143 Tegor Nagar, Hiran Magri, Sec 4, Udaipur.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary To The Government, Department Of Elementary Education, Secretariat, Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The Coordinator, Pre - D.el.ed. Exam 2020 And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents (5) S.B. Civil Writ Petition No. 13163/2020 Marwar Shikshak Parikshan Mahavidhyalaya, Parental Body
(3 of 7) [CW-13080/2020]
Mayurakshi Shikshak Avam Vikas Sansthan, Magra-Punjla, Jodhpur Through Its Secretary Atul Sankhla S/o Shri Sanwal Singh Sankhla, Aged 40 Years, Resident Of Magra-Punjla, Jodhpur.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Elementary Education, Secretariat, Jaipur.
2. The Deputy Secretary, Elementary Education, Jaipur.
3. The Director, Elementary Education Rajasthan, Bikaner.
4. The Coordinator, Pre-D.el.ed. Exam And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents (6) S.B. Civil Writ Petition No. 13182/2020 Global Education Institute, Plot No. 1065/409, Village Dedwa Khurd, N.h. 68, P.o. Jakhal, Tehsil Sanchore, District Jalore Parental Body Global Education Society, Plot No. 04, Vishnoi Dharmshala, P.w.d. Road, Sanchore, Tehsil Sanchore, District Jalore Through Its Secretary Smt. Sharwan Bishnoi W/o Surender Sahu, Aged 37 Years, R/o Village Dawal, Tehsil Chitalwana, District Jalore.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Elementary Education, Secretariat, Jaipur.
2. The Deputy Secretary, Elementary Education, Jaipur.
3. The Director, Elementary Education, Rajasthan, Bikaner.
4. The Coordinator, Pre-D.ei.ed. Exam And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents (7) S.B. Civil Writ Petition No. 13199/2020 Maa Karni Bstc, Village Nal, Tehsil And District Bkaner Parental Body New Millenium Public Samiti, Village Nal , Tehsil And District Bikaner Through Its Secretary Sangeeta Vyas W/o Manak Chand Vyas, Aged About 49 Years, Resident Of Outside Jassusar Gate, Bikaner.
(4 of 7) [CW-13080/2020]
----Petitioner
Versus
1. State Of Rajasthan, Through The Secretary To The Government, Department Of Elementary Education, Secretariat, Jaipur.
2. The Director, Elementary Education, Rajasthan, Bikaner.
3. The Coordinator, Pre-D.el.ed. Exam 2020 And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents (8) S.B. Civil Writ Petition No. 13214/2020 Jmk Shikshan Sansthan, Parental Body Jai Marudhar Kesari Educational And Welfare Society, Near Ganesh Temple, Sikhwalon Ka Mohalla, Village And Post Office Merta City, Tehsil Merta, District Nagaur Through Its Secretary Anil Kumar S/o Shri Ram Chandra Choudhary, Aged 39 Years, Resident Of Near Ganesh Temple, Sikhwalon Ka Mohalla, Village And Post Office Merta City, Tehsil Merta, District Nagaur.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Elementary Education, Secretariat, Jaipur.
2. The Deputy Secretary, Elementary Education, Jaipur.
3. The Director, Elementary Education Rajasthan, Bikaner.
4. The Coordinator, Pre-D.el.ed. Exam And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents (9) S.B. Civil Writ Petition No. 13291/2020 Smt. Dhapubai Bstc College, Vikram Nagar, Bomadara Road, Pali Through Its Secretary Gunesh Rawal S/o Varda Rawa, Aged 42 Years, R/o Bomadara Road, Pali
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Elementary Education, Secretariat, Jaipur.
2. The Deputy Secretary, Elementary Education, Jaipur.
(5 of 7) [CW-13080/2020]
3. The Director, Elementary Education, Rajasthan , Bikaner.
4. The Cooridinator, Pre-D.ei.ed. Exam And Registrar, Education Department And Examinations Rajasthan, Bikaner, Education Directorate Premises, Lalgarh, Bikaner.
----Respondents
For Petitioner(s) : Mr. C. S. Kotwani
Mr. B. S. Sandhu
For Respondent(s) : Mr. Manish Vyas, AAG assisted by
Mr. Kailash Choudhary
JUSTICE DINESH MEHTA
Order
03/02/2021
1. Mr. C. S. Kotwani and Mr. B. S. Sandhu, learned counsel for
the petitioners - Institutions, submit that the petitioners -
Institutions were issued a recognition by the NCTE in terms of
Section 14(1)/15(1) of the NCTE Act, 1993 and has been
conducting course of D.El.Ed. since 2018.
2. It is informed by learned counsel for the petitioners that
inspite of the recognition granted by NCTE, the respondent - State
did not issue NOC in earlier year for which they were constrained
to approach this Court by way of filing writ petitions, wherein
initially interim orders were passed and ultimately they came to be
allowed by this Court vide its order dated 11.11.2020.
3. While disposing of the petitioners' earlier writ petition, this
Court had directed the respondents - State to grant the
petitioners NOC and affiliation, while keeping in mind the
observation made by this Court in Sanskar T. T. College Vs.
State of Rajasthan & Ors (SB Civil Misc. Writ Petition
No.679/2017).
(6 of 7) [CW-13080/2020]
4. Learned counsel for the petitioners submit that as per the
decision granted in the case of Sanskar T. T. College (supra) and in
view of the law laid down by Hon'ble Supreme Court in Maa
Vaishno Devi Mahila Mahavidyalaya Vs. State of Utter
Pradesh & Ors. reported in (2013) 2 SCC 617 and State of
Rajasthan Vs. LBS B.Ed. College & Ors - reported in (2016)
16 SCC 110, the State has no authority to conduct the enquiry
once NCTE has granted recognition; it can refuse to grant NOC
only in the case of laxity or lacunae in an Institution, which may
be life threatening for the students; or there is drastic and
inexcusable mistake or the recognition was obtained by fraud
committed by the concerned Institution.
5. Upon perusal of the reply filed by the respondents and after
hearing learned Additional Advocate General, this Court finds that
no substantial irregularity has been pointed out from which it can
be inferred that the life of the students pursuing courses in the
concerned college is threatened or petitioners - Institution have
fraudulently obtained the recognition.
6. Though certain discrepancies have been pointed out by the
respondents, however, considering the petitioners' contention that
firstly the State Government has no power to conduct inspection
in light of judgments of Supreme Court/High Court and secondly
that the inspection conducted in odd hours and that too without
any notice to the petitioners, this Court is of the prima faice view
that the communication/letter issued by the respondents to the
NCTE to withdraw the petitioners' recognition is arbitrary and
without any authority of law.
7. This being the position, the matters are admitted.
(7 of 7) [CW-13080/2020]
8. Mr. Manish Vyas, learned AAG, accepts notices on behalf of
the respondents.
9. List these matters in the month of April, 2021.
10. Meanwhile, effect and operation of the communication dated
04.12.2020, written by the Principal Secretary, Department of
Education to the NCTE asking to withdraw their recognition, shall
remain stayed.
11. The respondents shall permit the petitioners - Institutions
to take part in the ensuing counseling for admission of students
for D.El.Ed. course.
12. In the meanwhile, it will be required of the petitioners -
Institutions to file response to the enquiry report so prepared and
furnished by the respondents and try to meet the objections in
accordance with law.
13. It is informed by the learned counsel for the petitioners that
during pendency of the writ petitions, the respondent - State has
conducted counseling, wherein the petitioners were not permitted
and still many students, who have cleared entrance examination,
are waiting for admission.
14. Hence, it is hereby directed that the respondent - State shall
conduct fresh counseling in accordance with law, within a period of
two weeks so that all desirous students having cleared entrance
examination may be accommodated in vacant seats available in
the colleges and/or petitioners - Institutions.
(DINESH MEHTA),J 193-A.Arora/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!