Citation : 2017 Latest Caselaw 3880 Bom
Judgement Date : 3 July, 2017
WP Nos. 2133/02 & Ors.
1
IN THE HIGH COURT AT BOMBAY
APPELLATE SIDE, BENCH AT AURANGABAD
WRIT PETITION NO. 2133 OF 2002
Gajanan Shikshan Sanstha,
Ganeshwadi, Tal. Karjat,
Dist. Ahmednagar,
Through its President
Vilas S/o Bapu Kayagude,
Age: 35 Years, Occu: Agril.,
R/o Ganeshwadi,Tq. Karjat,
Dist. Ahmednagar. ....Petitioner.
Versus
1. The State of Maharashtra
Through the Government Pleader,
High Court of Bombay,
Bench at Aurangabad
2. The Deputy Director of Education,
Pune Region, Pune.
3. The Education Officer (Sec.)
Zilla Parishad Ahmednagar. ....Respondents
Mr. S.V. Kshirsagar h/f. Mr. A.S.Deshpande, Advocate for Petitioner.
Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 3503 OF 2002
Osmanabad Zilla Samaj Seva Mandal, Osmanabad, Bombale Hanuman Chowk, (Wasahat), Osmanabad- Through its Secretary Shri. Pandurang Baburao Late, Age: 45 Years, Occu: Service, R/o Osmanabad Taluka Osmanabad, District Osmanabad. ....Petitioner.
Versus
WP Nos. 2133/02 & Ors.
1. The State of Maharashtra
2. The Deputy Director of Education, Aurangabad Region, Station Road, Aurangabad.
3. The Education Officer (Secondary) Zilla Parishad Osmanabad. ....Respondents
Mr. P.G. Rodge, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 1016 OF 2004 WITH CIVIL APPLICATION NO.11660 OF 2008
Vidhaya Vikas Shikshan Prasarak Mandal, Tugaon (Dhoki). Tq. and Dist. Osmanabad, Through its President Chandrakant Pandharinath Hajgude, Age: 43 Years, Occu: Agril, R/o Tugaon (Dhoki), Tq. & Dist. Osmanabad. ....Petitioner.
Versus
1. The State of Maharashtra Through Secretary School Education Department Mantralaya, Mumbai- 32. ....Respondent.
Mr. T. B. Bhosle, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondent/State.
WITH WRIT PETITION NO. 4162 OF 2002
Kai. Mohinibai Badriprasad Agrawal Shikshan Prasarak Mandal Visarwadi, Taluka Nawapur, District Nandurbar
WP Nos. 2133/02 & Ors.
Through its President Shri. Subhash Badriprasad Agrawal Age: 45 Years, Occu: Social Work, Resident of Visarwadi, Tal. Nawapur, District. Nandurbar. ....Petitioner.
Versus
1. The State of Maharashtra Through its Secretary School Education Department Mantralaya, Mumbai
2. The Director of Education, Maharashtra State, Central Building, Pune.
3. The Regional Deputy Director of Education, Nashik Region, Nashik.
4. The Education Officer (Secondary), Zilla Parishad, Nandurabar, District Nandurabar. ....Respondents.
Mr. S. T. Shelke, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 4343 OF 2002
Shri. Sangmeshwar Bhauddeshiya Shikshan Prasarak Mandal, Sonwal Galli, Ausa. Dist. Latur. Through its Secretary, Shivshankar S/o Virbhadrappa Kalyani Age: 40 years, Ocuu: Business, & Secretary of Trust. R/o Ausa, Tq. Ausa. Dist. Latur. ....Petitioner.
Versus
1. The State of Maharashtra Through its Secretary
WP Nos. 2133/02 & Ors.
Education Department Maharashtra State, Mantralaya, Mumbai
2. The Education Officer (Primary) Zilla Parishad, Latur, Dist. Latur.
3. The Deputy Director of Education Aurangabad Division, Aurangabad. ....Respondents.
Mr. V. D. Salunke, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 2052 OF 2003
Shri Kshetra Uttareshwar Shikshan Sanstha, Kelgaon, Post Massajog, Taluka Kaij, District Beed, Through its Secretary, Gopinath Sukhdeo Ghule, Age : 44 Years, Occu: Social Worker, resident of Kelgaon, Taluka Kaij, District : Beed. ....Petitioner.
Versus
1. The State of Maharashtra Secretary Education Dept. Mantralaya Mumbai.
2. The Secretary, Department of Education, State of Maharashtra, Mantralay Mumbai-32.
3. The Deputy Director of Education Aurangabad Region, Aurangabad.
4. The Education Officer (Secondary) Zilla Parishad, Beed, Taluka and District Beed. ....Respondents.
WP Nos. 2133/02 & Ors.
Mr. A. N. Kakade, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 2544 OF 2003
Bhartiya Gramin Vikas Sanstha, Nandur (Ghat) Taluka Kaij, District : Beed, of village Pitthi (Ghat) Taluka Kaij District : Beed, Through its Secretary, Ramdas S/o Daywanrao Gite, Age: 40 years, Occu: Social worker, and Secretary, resident of at Post Dhotra, Taluka kaij, District Beed. ....Petitioner.
Versus
1. The State of Maharashtra
2. The Secretary, Department of Education State of Maharashtra, Mantralay Mumbai-32.
3. The Deputy Director of Education Aurangabad Region, Aurangabad.
4. The Education Officer (Secondary) Zilla Parishad, Beed, Taluka and District Beed. ....Respondents.
Mr. A. N. Kakade, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 1015 OF 2004
Shivshakti Bahu-udheshiya Gram Vikas Mandal Ingoda Tq. Paranda, Dist. Osmanabad Through its President
WP Nos. 2133/02 & Ors.
Shri. Subhash S/o Vasantrao Jagtap Age: 33 Years, Occu: as above R/o Ingoda Tq. Paranda. ....Petitioner.
Versus
1. The State of Maharashtra Through the School Education Department Mantralaya, Mumbai.
2. The Deputy Director of Eduction, Station Road, Aurangabad.
3. The Education Officer Secondary Zilla Parishad, Osmanabad. ....Respondents.
Mr. N.S. Kadam, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
WITH WRIT PETITION NO. 3519 OF 2004
Maharani Tarabai Mahila Gram Vikas Pratishtahan, Anandwadi, Tq. Karjat, Dist. Ahmednagart, (Through its Secretary, Smt. Shalini Bhausagheb Khose, Age: 36 Years, Occu: Social Work, R/o Rashin, Tq. Karjat, Dist. Ahmednagar. ....Petitioner.
Versus
1. The State of Maharashtra for Secretary, School Education Department Maharashtra State, Mantralaya, Mumbai.
2. Dy. Director, Education, 17, Ambedkar Marg,
WP Nos. 2133/02 & Ors.
Near Red Temple, Pune Division, Pune-1.
3. Director of Education Maharashtra State, Puna Secretary, School Education Department, Mantralaya, Mumbai.
4. Education Officer (Secondary) Zilla Parishad, Ahmednagar. ....Respondents.
Mr. P. R. Katneshwarkar, Advocate for Petitioner. Mrs. P.V. Diggikar, AGP for Respondents/State.
CORAM : T.V. NALAWADE AND
SANGITRAO S. PATIL, JJ.
DATED : July 3, 2017.
ORAL JUDGMENT : [PER T.V. NALAWADE, J.]
. Heard both the sides. The learned counsel for
petitioners from Writ Petition Nos. 3503/2002 and 1016/2004
specifically argued about the entitlement of the petitioners to
get the permission on no grant basis from the date of
permission. They submitted that their proposals were not
properly considered and to some institutions to whom
permission was granted subsequent to them and prior to them,
permission was granted on no grant basis and in some cases
grant was given in phased manner.
2. Entitlement of such institutions to get grants or to
WP Nos. 2133/02 & Ors.
get permission on no grant basis or permanent no grant basis
was considered by this Court in many cases. The learned A.G.P.
placed reliance on the cases reported as 2004(3) Bom.C.R.
723 [Keraleeya Samajam & Ors. Vs. State of Maharashtra
& Ors.] and 2006 BCI 493 (NAGPUR BENCH) [Choulwar
Edn. Society Vs. State of Maharashtra]. This Court has
considered the relevant provisions of Maharashtra Secondary
School Code viz. provision 86.4 and also the provisions of
Articles 14 and 21 of the Constitution of India. It is laid down
that there is no constitutional right to the institutions like the
present petitioners to get the grant in aid. It is laid down that if
the Government has come with a policy decision and has
prepared different schemes for giving permission and that may
be on no grant basis or permanent no grant basis, then it is the
policy of the Government and as a matter of right, nobody can
get the permission under particular scheme.
3. In the present matters, the proposals were made for
getting permission and undertakings were given to the effect
that the institutions will not be claiming grants at any time.
Separate procedure was prescribed for giving permission to
institutions on no grant basis and permanent no grant basis.
WP Nos. 2133/02 & Ors.
Due to the undertakings given and the particular procedure
followed by the present petitioners, the permission was granted
to them to start the schools on permanent no grant basis.
4. Though in the past, there were such schemes of the
Government, it appears that by Government Resolution dated
20.7.2009 the Government removed the difference between the
permissions which were granted on no grant basis and
permanent no grant basis. Some conditions are laid down and
subject to those conditions, the institutions like present
petitioners can get the grants. Thus, due to G.R. of 2009 the
word 'permanent' in the permission is now removed and these
institutions are now treated at par with the institutions to whom
the permissions are granted on no grant basis. However, the
right to get grant to whom the permission was granted to start
schools on permanent no grant basis is subject to conditions
given in G.R. Of 2009. Due to the financial constraints the
Government has taken such policy decision and as no right as
such is vested in the petitioner institutions, no relief can be
granted to them. In view of the aforesaid decision and
particularly the G.R. dated 20.7.2009, this Court holds that relief
cannot be granted and nothing survives in the petitions. In the
WP Nos. 2133/02 & Ors.
result, the petitions stand disposed of as dismissed. All the civil
applications are disposed of. Rule stands discharged.
[SANGITRAO S. PATIL, J.] [T.V. NALAWADE, J.]
ssc/
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!