2021 INSC 0354 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION  WRIT PETITION (C) NO.518 OF 2021   DEVENDRA PATHAK SARVODAYA  COLLEGE OF EDUCATION  ...PETITIONER(S) VERSUS NATIONAL COUNCIL FOR TEACHER EDUCATION AND ORS.        ...RESPONDENT(S) WITH  WRIT PETITION (CIVIL) NO.532 OF 2021 WRIT PETITION (CIVIL) NO.793 OF 2021 WRIT PETITION (CIVIL) NO.778 OF 2021 WRIT PETITION (CIVIL) NO.789 OF 2021 WRIT PETITION (CIVIL) NO.794 OF 2021 WRIT PETITION (CIVIL) NO.608 OF 2021 WRIT PETITION (CIVIL) NO.602 OF 2021 WRIT PETITION (CIVIL) NO.601 OF 2021 WRIT PETITION (CIVIL) NO.538 OF 2021 WRIT PETITION (CIVIL) NO.711 OF 2021 WRIT PETITION (CIVIL) NO.823 OF 2021 J U D G M E N T  B.R. GAVAI, J. 1 1. The   facts   in   all   these   bunch   of   petitions   are   almost similar and as such, are decided by this common judgment.   2. We   will   refer   to   the   facts   in   the   lead   matter   i.e.   Writ Petition (Civil) No.518 of 2021 in some detail and would refer to the bare necessary facts in all other matters.   Writ Petition (Civil) No.518 of 2021  3. The   petitioner   college   was   established   as   unaided training college to impart Bachelor in Teacher Education (B.Ed.) and Diploma in Elementary Education (D.El.Ed.) courses in the year 2011.   4. The   petitioner   college   submitted   an   application   to respondent   No.1   –   National   Council   for   Teacher   Education (hereinafter referred to as ‘NCTE’) for grant of recognition under Section 14(1) of the National Council for Teacher Education Act, 1993   (hereinafter   referred   to   as   ‘the   said   Act’)   for   conducting B.Ed. course with an annual intake of 100 students.  2 5. Vide  order  dated  25.2.2014,  NCTE granted  recognition for B.Ed. course under one year programme for Academic Year 2014­2015 with an annual intake of 100 students.   6. Respondent   No.   2   –   Magadh   University,   Bodh   Gaya, Bihar,   vide   letter   dated   2.8.2014   granted   affiliation   to   the petitioner   college   to   conduct   admission   with   100   seats   of   one year   B.Ed.   course   from   Academic   Year   2014­2015   till continuation of accreditation of NCTE.  7. By   the   National   Council   for   Teacher   Education (Recognition,   Norms   and   Procedure)   Regulations,   2014 (hereinafter   referred   to   as   ‘2014   Regulations’),   notified   on 28.11.2014, a two­year B.Ed. course was introduced instead of one­year   B.Ed.   course   from   Academic   Session   2015­2016 onwards. 8. Petitioner­college   by   an   affidavit   agreed   to   come   under 2014 Regulations and sought for two basic units (100 seats) in B.Ed.   course,   which   requires   additional   facilities.     Vide   order dated   23.5.2015,   petitioner­college   was   granted   recognition   for 3 two­year B.Ed. course for Academic Session 2015­2016 with an annual intake capacity of 100 seats.  Petitioner­college was also granted   recognition   for   D.El.Ed.   course   vide   order   dated 2.5.2016   with   an   annual   intake   of   50   seats   for   two   years duration from Academic Session 2016­2017 to 2017­2018.   9. On 3.6.2016, after receiving NOC, the petitioner­college submitted its online application to NCTE seeking recognition for additional two units (100 seats) for D.El.Ed. and B.Ed. courses along with relevant documents.  10. Vide   order   dated   26.9.2017,   respondent   No.3   –   Bihar School   Examination  Board granted  affiliation   to  the  petitioner­ college for conducting D.El.Ed. course with one unit (50 seats) from Academic Session 2017­2019.   11. In   the   280 th   meeting   of   NCTE,   held   on   29.2.2020   and 1.3.2020, a visiting team was constituted under the provisions of Section 15 of the said Act so as to inspect the infrastructure and   instructional   facilities   for   additional   intake   in   B.Ed.   and D.El.Ed. courses.   However, on account of Covid­19 pandemic, 4 inspection   could   not   take   place   as   scheduled.     Subsequently, inspection   in   the   petitioner­college   came   to   be   conducted   on 8.3.2021   and   a   letter   of   intent   was   issued   in   favour   of   the petitioner­college   by   NCTE   for   additional   intake   in   B.Ed.   and D.El.Ed. courses as to the proposal submitted by the petitioner­ college on 10.6.20216.   In the 290 th   meeting  held on 3.3.2021, NCTE   found   that   the   petitioner­college   has   adequate   facility required   for   conducting   teachers’   courses.     Petitioner­college was   therefore   asked   to   intimate   its   willingness   on   an   affidavit about the number of units sought for the purpose of granting of the formal recognition.  Petitioner­college replied thereto stating that   the   petitioner­college   has   the   necessary   infrastructure   for additional intake of two units for B.Ed. course and two units for D.El.Ed.   course.     Recognition   was   granted   to   the   petitioner­ college   for   additional   intake   of   two   units   in   B.Ed.   course   and two units in D.El.Ed. course in the 291 st  meeting of NCTE, held on 12.4.2021.   However, by the said resolution, the recognition has   been   granted   for   Academic   Year   2022­2023   and   not   for Academic Year 2021­2022.   5 12. In   this   background,   the   petitioner­college   has approached this Court seeking a direction to the respondents to grant recognition for Academic Year 2021­2022.  WRIT PETITION (CIVIL) NO. 532 OF 2021 13.   In the present case, the petitioner­college had applied in   pursuance   to   the   public   notice   issued   by   NCTE   in   the   year 2015 thereby   inviting   applications  for  running  D.El.Ed.  course from   Academic   Session   2016­2017.     Though   the   petitioner’s application   was   pending   since   2015,   the   Eastern   Regional Committee of NCTE (hereinafter referred to as ‘ERC’) in its 292 nd meeting, held on 20.4.2021, decided to grant recognition to the petitioner­college   from   Academic   Session   2022­2023.     The petitioner has, therefore, approached this Court seeking similar relief   for   a   direction   to   grant   recognition   from   the   Academic Year 2021­2022.   WRIT PETITION (CIVIL) NO. 793 OF 2021 14. In the present case also, the petitioner, in pursuance to the   public   notice   issued   by   the   NCTE   in   the   year   2015,   made 6 an   application   for   running   B.Ed.   and   D.El.Ed.   courses.     The Department   of   School   Education   and   Literacy   Department (Primary   Education   Secretariat),   State   of   Jharkhand   has   also granted   ‘No   Objection   Certificate’   (NOC)   for   running   D.El.Ed. course   on   26.2.2016.     The   application   of   the   petitioner   was rejected by ERC vide order dated 14.4.2016 insofar as D.El.Ed. course  is  concerned.     The  reason   given   was  that   the  NOC   had not   been   received   from   the   Directorate   of   Primary   Education, Government of Jharkhand.     ERC  also rejected the application of   the   petitioner   for   B.Ed.   vide   order   dated   14.4.2016   on   the ground that the institution has not submitted the NOC  for  the D.El.Ed. programme and as such, recognition for B.Ed. course cannot be granted.   15. There   was   a   series   of   litigation   between   the   petitioner and   the   NCTE.     The   Division   Bench   of   the   Jharkhand   High Court   vide   order   dated   2.4.2019   allowed   LPA   no.148   of   2018 and   directed   ERC   and   NCTE   to   revive   the   application   of   the 7 petitioner and to process the same for Academic Session 2020­ 2022.   16. Thereafter, there were certain correspondences between ERC   of   NCTE   and   the   petitioner   with   regard   to   certain compliances.     Finally,   ERC   in   its   293 rd   meeting,   held   on 9.6.2021,   decided   to   grant   recognition   to   the   petitioner   for conducting D.El.Ed. and B.Ed. courses from Academic Session 2022­2023   with   an   annual   intake   of   100   seats   (two   units)   in each course.   17. In this background, the petitioner has approached this Court seeking a similar relief.  WRIT PETITION (CIVIL) NO. 778 OF 2021 18. The   petitioner   applied   for   grant   of permission/recognition  to  run  D.El.Ed. course on  5.7.2016  for two units of 50 students each.  NCTE granted permission to the petitioner   on   14.2.2018   to   run   one   unit   i.e.   50   students   in respect   of   D.El.Ed.   course.     There  were   certain   litigations   with regard to non­grant of second unit to the petitioner.  Finally, in 8 its 291 st   meeting, held on 12.4.2021, ERC decided to issue one additional   unit   of   intake   to   the   petitioner   for   running   D.El.Ed. course   from   Academic   Session   2022­2023.     Petitioner   also seeks similar relief as sought by the other petitioners.  WRIT PETITION (CIVIL) NO. 789 OF 2021 19. The   petitioner   had   applied   on   20.10.2008   for conducting   B.Ed.   course   with   intake   of   100   students   (two units).     There   were   series   of   litigations   between   the   petitioner and   the   North   Regional   Committee   of   the   NCTE   (hereinafter referred   to   as   ‘NRC’).     On   13.1.2021,   the   Western   Regional Committee of the NCTE (hereinafter referred to as ‘WRC’), which now has the jurisdiction to process the applications pertaining to institutions in Rajasthan, issued letter of intent after finding no   deficiency   in   the   petitioner­institution.       WRC   in   its   337 th meeting   (virtual)   held   on   7 th ­9 th   July,   2021,   decided   to   grant recognition   to   the   petitioner­institution   for   conducting   B.Ed. with intake of two units (100 seats) from the Academic Session 9 2022­2023.     In   this   background,   the   petitioners   approached this Court seeking similar relief.  WRIT PETITION (CIVIL) NO. 794 OF 2021 20. In   the   present   case   also,   the   petitioner­college   in response   to   the   public   notice   issued   in   the   year   2015   by   the NCTE   applied   on   30.6.2015   for   grant   of   recognition   for   B.Ed. course   from   Academic   Session   2016­2017.     Vide   order   dated 10.11.2016, the application of the petitioner­college came to be rejected   by   the   WRC   in   its   262 nd   meeting.   The   petitioner preferred   statutory   appeal,   which   was   allowed   and   WRC   was directed   to   reconsider   the   issue.     After   series   of correspondences and some litigation, WRC in its 337 th   meeting decided   to   grant   recognition   to   the   petitioner   for   conducting B.Ed.   course   from   the   Academic   Session   2022­2023.       The petitioner   has   therefore   approached   this   Court   seeking   similar relief.  WRIT PETITION (CIVIL) NO. 608 OF 2021 10 21. The petitioner in pursuance to the public notice issued by   NCTE   in   the   year   2015   applied   for   grant   of   recognition   for conducting B.Ed. course from the Academic Session 2016­2017 with   an   annual   intake   of   100   students.   The   said   application was made on 2.6.2015.  After a long period of six years, ERC in its   292 nd   meeting,   held   on   20.4.2021,   decided   to   grant recognition   to   the   petitioner­institution   for   conducting   B.Ed. course   of   two   years   duration   with   an   annual   intake   of   100 students   (two   basic   units)   from   the   Academic   Session   2022­ 2023.     As   such,   petitioner   has   approached   this   Court   seeking similar relief. WRIT PETITION (CIVIL) NO. 602 OF 2021 22. In  the  present   case  also,  the   petitioner, in   response  to the public notice issued by the NCTE, submitted its application in   the   year   2016   for   grant   of   recognition   for   conducting   B.Ed. and   D.El.Ed.   courses.   The   application   of   the   petitioner­college came to be rejected in the year 2018.   Being aggrieved thereby, the   petitioner   had   approached   the   Delhi   High   Court   by   filing 11 Writ Petition (Civil) No. 5888 of 2018.  The Delhi High Court by order dated 28.5.2018 directed ERC to consider the application of the petitioner   de hors   the requirement of NOC.   Accordingly, ERC   in   its   291 st   meeting,   held   on   12.4.2021,   granted recognition to the petitioner for conducting B.Ed. and D.El.Ed. courses for two units (100 students) from the Academic Session 2022­2023.     The   petitioner   therefore   approached   this   Court seeking similar relief.  WRIT PETITION (CIVIL) NO. 601 OF 2021 23. In  the  present   case  also,  the   petitioner, in   response  to the public notice issued in the year 2015 by the NCTE, sought recognition   for   conducting   B.Ed.   course   from   the   Academic Session 2016­2017 with an annual intake of 100 students vide application dated 15.6.2015.  The said application was pending for   a   period   of   six   years   and   finally   ERC   in   its   292 nd   meeting held   on   20.4.2021   granted   recognition   to   the   petitioner   for conducting   B.Ed.   course   of   two­year   duration   with   an   annual intake of 100 students (two basic units) from Academic Session 12 2022­2023.  The petitioner thus approached this Court seeking similar relief.   WRIT PETITION (CIVIL) NO. 538 OF 2021 24. In  the  present   case  also,  the   petitioner, in   response  to the public notice issued in the year 2015 by the NCTE, sought recognition   for   conducting   D.El.Ed.   course   from   the   Academic Session 2016­2017 with an annual intake of 100 students vide application dated 15.6.2015.  The said application was pending for   a   period   of   six   years   and   finally   ERC   in   its   292 nd   meeting held   on   20.4.2021   granted   recognition   to   the   petitioner   for conducting   D.El.Ed.   course   of   two­year   duration   with   an annual intake of 100 students (two basic units) from Academic Session 2022­2023.  The petitioner thus approached this Court seeking similar relief.   WRIT PETITION (CIVIL) NO. 711 OF 2021 25. In the present case, the petitioner had applied for grant of   recognition   for   conducting   B.Ed.   course   with   intake   of   100 students   (two   units)   on   24.12.2012.     The   said   application   was 13 returned on ban imposed by the Government of Haryana.   The petitioner   therefore   approached   the   Delhi   High   Court   by   filing Writ   Petition   (Civil)   No.2383   of   2018.     The   said   petition   was allowed   on   14.3.2018   thereby   directing   the   respondents   to reconsider   the   petitioner’s   application.     NRC   in   its   295 th meeting   issued   show   cause   notice   to   the   petitioner   to   which reply   was   submitted   by   the   petitioner   on   29.3.2019.     The petitioner   again   approached   the   Delhi   High   Court   by   way   of filing   Writ   Petition   (Civil)   No.2835   of   2019   and   the   Delhi   High Court remanded the matter to NRC for reconsideration by order dated 6.11.2019.  NRC, in its 335 th  (virtual) meeting, decided to grant   recognition   to   the   petitioner­institution   for   conducting B.Ed.   course   of   two­year   duration   with   an   intake   of   100   seats (two basic units) from the Academic Session 2022­2023.  Thus, the petitioner approached this Court seeking similar relief.  WRIT PETITION (CIVIL) NO. 823 OF 2021 26. The petitioner had submitted its application in the year 2015 for conducting B.Ed. course.   A letter of intent also came 14 to   be   issued   to   the   petitioner.     There   were   exchange   of communications between NRC and the petitioner leading to no result.     As   such,   the   petitioner   filed   a   writ   petition   being   Writ Petition   (Civil)   No.1522   of   2021   before   the   Delhi   High   Court. The   said   petition   came   to   be   disposed   of   by   order   dated 5.2.2021   directing   the   respondents   to   consider   the   petitioner’s application   within   10   weeks.   In   term   of   the   decision   taken   by NRC  in its 336 th   meeting, by order  dated 28.6.2021, it granted recognition   to   the   petitioner   for   conducting   B.Ed.   course   from the   Academic   Session   2022­2023   with   annual   intake   of   50 students.   Hence, the petitioner approached this Court seeking similar relief as sought by the other petitioners.  27. We   have   heard   Shri   Amitesh   Kumar,   Shri   Shreeyash Uday   Lalit   and   Shri   Mayank   Manish,   learned   counsel   for   the petitioners,   Ms.   Manisha   T.   Karia,   learned   counsel   for   NCTE, Dr.   Manish   Singhvi,   learned   Senior   Counsel   appearing   for   the State   of   Rajasthan   and   Shri   Kunal   Chatterji,   learned   counsel for West Bengal Board of Primary Education.   15 28. It is contended on behalf of the petitioners that though NCTE or its Regional Committees after having satisfied granted recognition   to   the   petitioners­colleges/institutions   for   the Academic Year 2022­2023, for no reason, the recognition is not granted for the Academic Year 2021­2022.  It is submitted that the   petitioners   have   fully   complied   with   all   the   infrastructural requirements   of   the   NCTE   and   there   is   no   reason   as   to   why recognition should not be granted for the Academic Year 2021­ 2022.   29. Ms.   Manisha   T.   Karia,   learned   Advocate­on­Record   for the   NCTE   submitted   that   taking   into   consideration   the   time frame   as   is   prescribed   by   this   Court   in   the   case   of   Maa Vaishno   Devi   Mahila   Mahavidyalaya   v.   State   of   Uttar Pradesh   and   others 1 ,     the   recognition   has   been   granted   only from the Academic Year 2022­2023 and not from the Academic Year   2021­2022.     Learned  counsel   for   the   respondent   –   States also submit that the petitions deserve to be dismissed.  1 (2013) 2 SCC 617 16 30. As could be seen from the facts narrated herein above, proposal   of   the   petitioners   for   grant   of   recognition   for conducting   either   B.Ed.   course   or   D.El.Ed.   course   or   for   both have   been   pending   for   considerable   periods.     In   some   cases, they have been pending as long as for a period of six years.   In some cases, there has been series of litigations.   31. However, the factor that is common in all the matters is that NCTE or its Regional Committees, after considering all the necessary   requirements,   have   granted   recognition   for conducting   B.Ed./D.El.Ed.   course   for   Academic   Session   2022­ 2023.   32. It   will   be   relevant   to   refer   to   paragraph   2   of   the   order dated   19 th   April,   2021   passed   by   the   NCTE   in   the   lead   matter i.e. Writ Petition (Civil) No.518 of 2021, which read thus: “2. AND   WHEREAS ,   on   scrutiny   of   the application   submitted   by   the   institution,   the documents   attached   therewith   the   affidavit submitted and the report received from VT and videography,  and the  certificates received from the   affiliating   body,   the   Committee   is   satisfied that   the   applicant   fulfils   the   requirements 17 under   the   provisions   of   NCTE   Act,   Rules   and relevant   Regulations   including   the   Norms   and Standards   for   the   said   teacher   education programme   such   as   instructional   facilities, infrastructural   facilities,   financial   resources, etc., for running the  programme.” 33. Perusal   of   the   other   petitions   would   reveal   that   either identical   or   similar   reasons   have   been   given   while   granting recognition.     It   could   thus   be   seen   that   recognition   has   been granted by NCTE or its Regional Committees on scrutiny of the applications   submitted   by   the   institutions,   the   documents attached   therewith,   the   affidavits   submitted   and   the   reports received from Visiting Teams and videography.  It also mentions that   the   Committee   was   satisfied   that   the   applicant(s)   fulfills the   requirement   under   the   provisions   of   NCTE   Act,   rules   and relevant   Regulations,   after   considering   the   certificates   issued from   the   affiliating   bodies.     The   order   also   records   its satisfaction with regard to Norms and Standards for the teacher education   programme   such   as   instructional   facilities, infrastructural   facilities,   financial   resources,   etc.   for   running the programme. 18 34.  After arriving at such a satisfaction, we are of the view that   there   can   be   no   rational   for   NCTE   or   its   Regional Committee   to   deny   the   recognition   from   the   Academic   Year 2021­2022   and   insist   on   recognition   for   Academic   Session 2022­2023.     It   is   not   in   dispute   that   the   counselling   for admission   is   yet   to   commence.     Insofar   as   the   time­line prescribed   in   the   judgment   of   this   Court   in   the   case   of   Maa Vaishno   Devi   Mahila   Mahavidyalaya   (supra)   is   concerned, this   Court   itself   in   catena   of   orders   placed   on   record   has modified the time­line fixed therein.   We find that same course needs   to   be   followed   in   the   present   matter,   particularly,   when the   delay   is   not   attributable   to   the   petitioners,   but,   on   the contrary to NCTE or its Regional Committees.   35. We therefore allow the petitions in the following terms: (i) The   cut­off   date   fixed   by   this   Court   in   Maa Vaishno  Devi  Mahila  Mahavidyalaya   (supra) is extended in the facts of these cases; 19 (ii) It is  held and  declared that  the  petitioners would be   entitled   to   the   recognition   granted   by respective  orders   passed  by   NCTE  or   its  Regional Committees   from   the   Academic   Session   2021­ 2022 instead of Academic Session 2022­2023. (iii) The   Respondent   –   NCTE   and   its   Regional Committees   are   directed   to   issue   formal orders/notifications in that regard within a period of three days from today.  (iv) The   State   and   other   Authorities   would   consider grant   of   affiliation   and/or   other   requisite permissions   within   a   period   of   15   days   from today; (v) The   petitioners   would   be   entitled   to   admit   the students   for   Academic   Session   2021­2022   as   per the   sanction   granted   by   NCTE   for   the   Academic Session 2022­2023.  20 (vi) The   name   of   the   petitioner­colleges/institutions shall   be   included   in   the   counselling   programme for admissions.   36. The   writ   petitions   are   allowed   and   disposed   of   in   the above   terms.     Consequently,   all   pending   applications   shall stand disposed of.  …..….......................J. [R.F. NARIMAN] …….........................J.        [B.R. GAVAI] NEW DELHI; AUGUST 11, 2021. 21