Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shah Satnam Ji Public School vs Chairman N C T E Andors ...
2023 Latest Caselaw 6245 Raj/2

Citation : 2023 Latest Caselaw 6245 Raj/2
Judgement Date : 20 October, 2023

Rajasthan High Court
Shah Satnam Ji Public School vs Chairman N C T E Andors ... on 20 October, 2023
Bench: Ganesh Ram Meena
                                   [2023:RJ-JP:31206]

                                            HIGH COURT OF JUDICATURE FOR RAJASTHAN
                                                        BENCH AT JAIPUR

                                                 S.B. Civil Writ Petition No. 12315/2017

                                   Shah Satnam Ji Public School Shiksh Samiti, Alwar Through Its
                                   Secretary Anil Kumar Yadav S/o Sh. N., R/o Kund Road, Behror,
                                   Alwar.
                                                                                                       ----Petitioner
                                                                       Versus
                                   1.       The Chairman, National Council For Teacher Education,
                                            Hans Bhawan, Wing-Ii, Bahadur Shah Marg, New Delhi.
                                   2.       The Regional Director, Northern Regional Committee,
                                            National Council For Teacher Education, 4Th Floor, Jeevan
                                            Nidhi-Ii, Lic Building, Ambedkar Circle, Bhawani Singh
                                            Marg, Jaipur.
                                   3.       The Secretary General, Quality Council Of India Qci,
                                            Institution Of Engineers Building, Ii Floor, Bahadur Shah
                                            Marg, New Delhi.
                                                                                                    ----Respondents

For Petitioner(s) : None present For Respondent(s) :

HON'BLE MR. JUSTICE GANESH RAM MEENA

Judgment / Order

20/10/2023

No one has put in appearance on behalf of the petitioner in

the second round also.

Therefore, the present writ petition is dismissed for non-

prosecution.

Since the main petition has been dismissed for non-

prosecution, all other pending application/s, if any, also stand

dismissed.

(GANESH RAM MEENA),J

ARTI SHARMA/16

Powered by TCPDF (www.tcpdf.org)

 
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 : MAIMS

 

LatestLaws Partner Event : LL

 
 
 
Latestlaws Newsletter