Citation : 2013 Latest Caselaw 50 Bom
Judgement Date : 19 October, 2013
pmw 1 wp-4986.13 - Copy
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.4986 OF 2013
Jnana Prabodhini ... Petitioner
V/s.
Education Officer (Secondary) and others ... Respondents
WITH
CIVIL APPLICATION NO.1792 OF 2013
IN
WRIT PETITION NO.4986 OF 2013
SYSCOM,
Through its President Shri Rajendra Dharankar
ig ... Applicant
In the matter between
Jnana Prabodhini ... Petitioner
V/s.
Education Officer (Secondary) and others ... Respondents
Mr. A.M. Joshi and Mr. U.K. Bodhave, for the Petitioner in W.P. No.4986
of 2013 and for Respondent in CAW No.1792 of 2013.
Mr. Sugandh B. Deshmukh, for Applicant in CAW No.1792 of 2013.
Ms. S.S. Bhende, AGP for Respondent Nos.1, 4 and 5.
CORAM : A.S. OKA &
REVATI MOHITE DERE, JJ.
JUDGMENT RESERVED ON : 23rd SEPTEMBER, 2013 JUDGMENT PRONOUNCED ON : 19th OCTOBER, 2013
JUDGMENT (PER A.S. OKA, J.):-
. By this petition under Article 226 of the Constitution of
India, the Petitioner has taken an exception to the order dated 29 th May,
1 of 16
pmw 2 wp-4986.13 - Copy
2013 passed by the Educational Officer (Secondary) Zilla Parishad,
Pune. The issue involved in this petition is whether the Petitioner while
admitting the students to Standard V of the School run by it has
admitted the students in contravention of Sub-section (1) of Section 13
of the Right of Children to Free and Compulsory Education Act, 2009
(for short "the said Act").
2. The Petitioner is a Public Charitable Trust registered under
Bombay Public Trust Act, 1950. It is contended that the aim and object
of the Petitioner is to promote the development of this Country by
providing leadership. It is claimed that the Petitioner aims at Social
Development by undertaking Socio Economic Projects. Various
achievements of the Petitioner Society have been set out in the petition.
It is claimed that an application has been made for designating Jnana
Prabodhini Prashala, the school run by the Petitioner as a "Specified
Category" within the meaning of clause (p) of Section 2 of the said Act.
It is contended that the said application is still pending.
3. On 23rd March, 2013, the Education Officer (Secondary)
Zilla Parishad (first Respondent) informed the Head Master of the said
School that for grant of admission in the said School up to VII standard,
no screening test should be conducted, failing which action shall be
2 of 16
pmw 3 wp-4986.13 - Copy
taken under the said Act. By a communication dated 29th March, 2013,
the Petitioner sought time for giving a reply to the said letter. On 29 th
May, 2013, first Respondent issued the impugned communication
informing the Head Master of the said School that the school has
admitted students to standard V after holding a common screening test.
Therefore, the Head Master was directed to cancel all the admissions
and to grant fresh admissions in accordance with the provisions of the
said Act. This is the communication which is subject matter of
challenge in the present petition. On 24 th May, 2013, the Head Master
of the School replied to the first Respondent with reference to the letter
dated 23rd March, 2013. It is stated that the School is a Special School
which has introduced new ideas. It is contended that for giving
admissions to such school, conduct of test of intelligence is unavoidable.
It is alleged that the test of intelligence is objective and transparent. It
is stated that when letter dated 23 rd March, 2013 was received, the
process of admission was already completed. It is stated in the petition
that an Appeal under Sub-section (3) of Section 32 of the said Act was
preferred before the State Commission for protection of child rights and
the said Appeal is pending.
4. The learned counsel appearing for the Petitioner has made
detailed submissions. His first contention is that the word "and" in
3 of 16
pmw 4 wp-4986.13 - Copy
Sub-section (1) of Section 13 of the said Act cannot be read as "or". His
submission is that Sub-section (1) of Section 13 will not apply as the
Petitioner has not collected any capitation fee while admitting the
students to the standard V and therefore, the bar created by Sub-
section (1) will not apply. Relying upon clause (c) of Sub-section (1) of
Section 12 of the said Act, he urged that the embargo or restriction
imposed by Sub-section (1) of Section 13 will apply only as regards
admission to the Standard I . He submitted that the Petitioner is not
running an ordinary school. The said School will fall in specified
category. He urged that very high standards of education have been set
by the said School and various dignitaries at very high level have
appreciated the work done by the Petitioner. He urged that neither the
Petitioner is collecting any capitation fee nor is discriminating the
students on the basis of the financial capacity of their parents. He
urged that large number of students apply to the reputed school run by
the Petitioner and therefore, the Petitioner has adopted a very objective
test for ascertaining "the giftedness" of the students. He urged that
such "giftedness" is not ascertained only on the basis of intellectual
abilities but the possible development of the child for the National
Development. He submitted that best method for shortlisting of the
students has been adopted by the Petitioner. He placed reliance on a
decision of Division Bench of Andhra Pradesh High Court in Writ Appeal
4 of 16
pmw 5 wp-4986.13 - Copy
Nos.610, 611, 612 of 2012 dated 4th January, 2013. He pointed out that
several other schools have been permitted to conduct screening test.
Lastly, he urged that only consequence of breach of Sub-section (1) of
Section 13 is imposition of fine as provided in clause (b) of Sub-section
(2) and, therefore, there is no power vesting in the first Respondent of
cancelling the admissions. Lastly, he pressed into service the aforesaid
decision of the Andhra Pradesh High Court which holds that the
prohibition in Section 13 of subjecting the child to screening procedure
is applicable only to the admission at entry level which is Nursery or
Class I.
5. The learned counsel appearing for the Applicant in Civil
Application No.1792 of 2013 supported the action of the Education
Officer. He pointed out Exhibit "A" to the Civil Application. He pointed
out that Exhibit "A" is a copy of notice to be published on the website of
the Applicant which shows that admission procedure for V standard
included the screening test.
6. We have carefully considered the submissions. The said Act
has been enacted for giving effect to Article 21 A of the Constitution of
India which provides for free and compulsory education to all children
in the age group of 6 to 14 years as a fundamental right. It will be
5 of 16
pmw 6 wp-4986.13 - Copy
necessary to advert to Section 13 of the said Act which reads thus :-
"13. No capitation fee and screening procedure for
admission. - (1) No school or person shall, while
admitting a child, collect any capitation fee and subject the child or his or her parents or guardian to any screening procedure.
(2) Any school or person, if in contravention of the provisions of sub-section (1) -
(a) receives capitation fee, shall be punishable with fine which may extend to ten times the capitation fee
charged;
(b) subjects a child to screening procedure, shall be
punishable with fine which may extend to twenty- five thousand rupees for the first contravention and fifty thousand rupees for each subsequent
contraventions."
7. Capitation fee is defined under clause (b) of Section 2 of
the said Act. Screening procedure is defined under clause (o) of Section
2 of the said Act which reads thus :-
"(o) "screening procedure" means the method of selection
for admission of a child, in preference over another, other than a random method;"
8. The submission of the learned counsel appearing for the
Petitioner is that the Sub-section (1) of Section 13 is attracted only
when a school while admitting a child collects capitation fee and also
6 of 16
pmw 7 wp-4986.13 - Copy
subjects the child or his parents to any screening procedure. His
submission is that as the Petitioner has not collected any capitation fee,
even assuming that the Petitioner has subjected the child to screening
procedure, Sub-section (1) of Section 13 will not be attracted. He
submitted that word "and" cannot be read as "or". According to us, the
said argument is fallacious and deserves to be rejected. Plain meaning
of Sub-section (1) is that while admitting a child to the school, the
School authorities shall neither collect any capitation fee nor subject the
child or his/her parents or guardian to any screening procedure. Sub-
section (1) is attracted even when a school does not collect any
capitation fee but subjects the child or his/her parents or guardian to a
screening procedure. If a school does not subject the child or his/her
parents or guardian to screening procedure but accepts capitation fee,
still Sub-section (1) of Section 13 will be attracted. Sub-section (2) of
Section 13 supports the said interpretation. It provides for imposition
of separate and distinct penalties in cases where school receives
capitation fee or subjects the child to screening procedure. The Sub-
Section prohibits both the collection of capitation fee and the conduct of
the screening test. The submission made by the learned counsel
appearing for the Petitioner deserves to be rejected. Sub-section (1) of
Section 13 is attracted even when a school does not collect any
capitation fee but subjects the child or his/her parent or guardian to a
7 of 16
pmw 8 wp-4986.13 - Copy
screening procedure.
9. Relying upon Section 12 and in particular clause (c) of
Sub-section (1) thereof the learned counsel tried to contend that the
embargo on screening procedure will apply only to admissions granted
at the entry point in the school. We have perused Section 12. Section
12 deals with the extent of school's responsibility for free and
compulsory education. Clause (c) applies to schools belonging to the
specified category and unaided schools not receiving any kind of aid or
grant to meet its expenses from the appropriate government or the local
authority. Clause (c) provides that such schools shall admit in Class - I,
to the extent of at least twenty-five per cent of the strength of that class,
children belonging to weaker section and disadvantaged group in the
neighbourhood and provide free and compulsory elementary education
to them till its completion. Thus, clause (c) of Sub-section (1) of
Section 12 imposes an obligation on the schools falling in said two
categories to admit in Class - I, to the extent of at least twenty-five per
cent children belonging to weaker sections and disadvantaged group.
Thus, Sections 12 and 13 operate in different fields. There is nothing in
Sub-section (1) of Section 13 to indicate that the prohibition of
subjecting the students or parents to screening procedure will apply
only to the Nursery or Standard I admissions. We may note here that
8 of 16
pmw 9 wp-4986.13 - Copy
clause (f) of Section 2 of the said Act defines elementary education to
mean the education from first class to eighth class. The said Act
provides for no prohibition against admitting students in any class up to
VIII standard. Section 16 provides that no child admitted in a school
shall be held back in any class or expelled from school till the
completion of elementary education. If the admissions contemplated by
Sub-section (1) of Section 13 are narrowly construed as admissions only
to the nursery or first standard, the very object of enacting Section 13
shall be defeated. Such interpretation would mean that while admitting
the students to nursery or first standard, the school will be dis-entitled
to charge capitation fee. However, if a child is admitted in second to
eight classes, it will be open for a school to charge capitation fee or to
subject the students to the screening procedure. The plain reading of
Sub-section (1) of Section 13 does not permit such narrow
interpretation. Thus, the prohibition imposed by Sub-section (1) of
Section 13 will apply to admission to class I to class VIII which form
part of elementary education.
10. We have perused the decision of the Andhra Pradesh High
Court relied upon by the learned counsel appearing for the Petitioner.
For the reasons we have recorded earlier, we do not agree with the view
taken by Andhra Pradesh High Court. The Andhra Pradesh High Court
9 of 16
pmw 10 wp-4986.13 - Copy
has relied upon Section 5 of the said Act which reads thus :-
5. Right of transfer to other school. - (1) Where in
a school, there is no provision for completion of
elementary education, a child shall have a right to seek transfer to any other school, excluding the school specified in sub-clauses (iii) and (iv) of clause (n) of
section 2, for completing his or her elementary education.
(2) Where a child is required to move from one
school to another, either within a State or outside, for any reason whatsoever, such child shall have a right to
seek transfer to any other school, excluding the school specified in sub-clauses (iii) and (iv) of clause (n) of
section 2, for completing his or her elementary education.
(3) For seeking admission in such other school, the Head-teacher or in-charge of the school where such
child was last admitted, shall immediately issue the transfer certificate:
Provided that delay in producing transfer certificate shall not be a ground for either delaying or denying admission in such other school:
Provided further that the Head-teacher or in-
charge of the school delaying issuance of transfer certificate shall be liable for disciplinary action under the service rules applicable to him or her."
The said Section confers right on a child to seek transfer to
10 of 16
pmw 11 wp-4986.13 - Copy
any other school, excluding any school specified in sub-clauses (iii) and
(iv) of clause (n) of Section 2 of the said Act. The schools covered by
clauses (iii) and (iv) are the schools belonging to specified category and
unaided schools. It provides that once a student is admitted to class I in
a school where there is no facility of completion of elementary
education, he can seek transfer to any other school to subsequent
classes as a matter of right. While seeking admission to other school on
transfer, he cannot be made to pay capitation fee or he cannot be
subjected to screening test/ procedure. If it is held that Sub-section (1)
of Section 13 will apply only to admission at entry point of elementary
education, it will imply that prohibition of charging capitation fee or
prohibition against conducting screening procedure will not apply when
a child seeks admission by way of transfer to higher classes.
11. The third question which arises is whether the Petitioner
School conducted screening procedure which is prohibited by Sub-
section (1) of Section 13. The learned counsel appearing for the
Petitioner has made some submissions on the definition of screening
procedure under clause (o) of Section 2 of the said Act. Screening
procedure is the method of selection for admission for a child in
preference for another, other than a random method. A random
method adopted for selection for admission of a child will not be a
11 of 16
pmw 12 wp-4986.13 - Copy
screening procedure to which Sub-section (1) of Section 13 will apply.
The screening procedure is the one which provides for methodology of
giving preference to one child over the another in the matter of
admission to a school. At this stage, it will be necessary to make a
reference to the averments in paragraph 7 of the petition which reads
thus :-
"7. The petitioner submits that as already stated the
petitioner Trust is not trying to introduce any screening tests with a view to collect capitation fee or for any
other extraneous ground. In fact the test which is being held while admitting the students has larger
number of students apply for admissions is most objective test for ascertaining the giftedness of the students. Such giftedness is not also ascertained on the
basis of the intellectual abilities, but, the possible
developments of the child for National Development. As herein before mentioned in the earlier part of this appeal. The petitioner submits that it is the respectful
submissions of the petitioner that such test is in fact the best method of short listing the students with a particular aim and objects for which the school has
been founded and so also the Institution."
(emphasis added)
12. In the letter dated 30th March, 2013 addressed by the
Petitioner to the first Respondent, it is specifically contended that for
running a special school, conduct of a test of intelligence is required for
12 of 16
pmw 13 wp-4986.13 - Copy
selecting the students. Even in the letter dated 24 th May, 2013, the
Petitioner has reiterated that selection of the students on the basis of
test of intelligence is unavoidable. In the reply filed to Civil Application
No.1792 of 2013, the Petitioner has not denied averments made in
paragraph 2 of the Civil Application in which reliance has been placed
on extract of the notice published on the website of the Petitioner. The
said extract provides for admission procedure for standard V. It
specifically records that there will be first round of entrance
examination on 3rd March, 2013 and there will be second round of
entrance examination only for short listed candidates. The notice also
provides that admission procedure for VI to X standards consists of
entrance test which includes a battery of intelligence tests. Clause 3 of
admission procedure for standard V specifically provides that the
candidates securing marks above the prescribed norm in the 1 st
entrance test which consists of intelligence test will be called for
another test and interview. It provides that the second test includes
intelligence test and on the basis of performance in the second test and
interview, the final list of selected candidates will be declared. Thus,
two entrance tests have been conducted by the Petitioner as the method
of selection for admission of a child in preference over another. Thus, it
leaves no manner of doubt that the Petitioner adopted a screening
procedure contemplated by clause (o) of Section 2 of the said Act
13 of 16
pmw 14 wp-4986.13 - Copy
attracting breach of Sub-section (1) of Section 13 of the said Act.
13. It is not necessary for us to decide in this petition what
should be a random method contemplated by clause (o) of Section 2.
14. Thus, the Petitioner school has violated Sub-section (1) of
Section 13 of the said Act. An argument is made that for such violation,
penalty prescribed by clause (b) of Sub-section 2 is the only
consequence. Once it is found that admission procedure in
contravention of Sub-section (1) of Section 13 is adopted, the entire
admission process becomes illegal and, therefore, the Education Officer
was right in directing the Petitioner to conduct a fresh process by
cancelling the earlier process.
15. We must note here that the application of the petitioner for
declaring the school as belonging to specified category is admittedly not
allowed. Merely because some other school is conducting entrance tests
is no ground to save the illegal procedure adopted by the Petitioner.
16. At this stage, we must note that nearly half of the academic
year is over. Though, we are confirming the validity and the legality of
the impugned communication dated 29th May, 2013, the admissions
14 of 16
pmw 15 wp-4986.13 - Copy
granted to standard V cannot be cancelled in the midst of the academic
year and, therefore, the direction contained in impugned
communication dated 29th May, 2013 shall be given effect only at the
end of the academic year. We make it clear that the students who are
admitted to class V shall not be required to again secure admission to
the same class next year. An interesting argument was sought to be
made that in view of Section 16 of the said Act, admissions granted to
the students cannot be cancelled. Section 16 applies to admissions
which are lawfully granted. The section does not protect the admissions
granted in contravention of the provisions of the said Act. The children
who are admitted in contravention of Sub-section (1) of Section 13
cannot claim protection of Section 16 of the said Act.
17. Therefore, the petition must fail and the same is rejected.
We direct that the admissions granted to standard V shall not be
cancelled in the midst of the present academic year and, therefore, the
directions contained in impugned communication dated 29 th May, 2013
shall be given effect only at the end of the academic year. We make it
clear that the students who are admitted to class V during this academic
year shall not be required to again secure admission to the same class
next year.
15 of 16
pmw 16 wp-4986.13 - Copy
18. Civil Application No.1792 of 2013 does not survive and the
same is disposed of.
(REVATI MOHITE DERE, J ) ( A.S. OKA, J )
16 of 16
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!