Citation : 2018 Latest Caselaw 595 Bom
Judgement Date : 18 January, 2018
wp3578.02 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH
WRIT PETITION NO. 3578 OF 2002 WITH
WRIT PETITION NO. 250 OF 2004 WITH
WRIT PETITION NO. 287 OF 2004 AND
WRIT PETITION NO. 1592 OF 2004
WRIT PETITION NO. 3578 OF 2002
Shri Sant Zolebaba Vyayam Krida Yuwak
Kalyan wa Bahuddeshya Vikas Mandal,
Wadhvi, at Wadhvi, Post Mahagaon,
Taluka Karanja (Lad), District - Washim,
through its Secretary Shri Dnyanshwar
s/o Namdeorao Shendokar. ... PETITIONER
Versus
1. The State of Maharashtra,
through its Secretary,
Department of Education,
Mantralaya, Mumbai 400 032.
2. The Deputy Director of Education,
Amravati Division, Amravati,
District - Amravati.
3. The Education Officer (Secondary),
Zilla Parishad, Washim, District -
Washim.
4. Maharashtra State Board of
Secondary and Higher Secondary
Education Board, Amravati
Division, Amravati through its
Secretary. ... RESPONDENTS
Shri J.K. Matale, Advocate holding for Shri R.S. Parsodkar, Advocate
for the petitioner.
Ms. T. Khan, AGP for respondent Nos. 1, 2 & 3.
.....
::: Uploaded on - 20/01/2018 ::: Downloaded on - 21/01/2018 01:49:30 :::
wp3578.02 2
WRIT PETITION NO. 250 OF 2004
Universal Education and Social Welfare
Society, Akot, through its President
Mohd. Saleem Parvez Nabiullah,
aged 37 years, r/o Khatibpura, Akot. ... PETITIONER
Versus
1. The State of Maharashtra,
through its Secretary,
Department of School Education,
Mantralaya, Mumbai 400 032.
2. The Deputy Director of Education,
Amravati.
3. The Education Officer,
Zilla Parishad, Akola. ... RESPONDENTS
Shri S.M. Agrawal, Advocate for the petitioner.
Ms. T. Khan, AGP for respondent Nos. 1 to 3.
.....
WRIT PETITION NO. 287 OF 2004
Mahatma Gandhi Education Society,
Balapur, through its President
Gulam Jainul s/o Gulam Mustafa. ... PETITIONER
Versus
1. The State of Maharashtra,
through its Secretary,
Department of School Education,
Mantralaya, Mumbai 400 032.
2. The Deputy Director of Education,
Amravati.
3. The Education Officer,
Zilla Parishad, Akola. ... RESPONDENTS
::: Uploaded on - 20/01/2018 ::: Downloaded on - 21/01/2018 01:49:30 :::
wp3578.02 3
Shri Ram Karode, Advocate holding for Shri P.C. Madkholkar,
Advocate for the petitioner.
Ms. T. Khan, AGP for respondent Nos. 1 to 3.
.....
WRIT PETITION NO. 1592 OF 2004
1. Gajanan Prasad Gramin Utkarsha
Shikshan Sanstha, through its President
Govind s/o Gomaji Mondhe, aged
about 53 years, r/o 280, Navin
Subhedar Layout, Nagpur.
2. Gajanan Prasad Prathmik Shala,
Balwadi through its Head Mistress
Smt. Anita Sadashiv Bawankule,
aged about - major, r/o Manewada
Road, Nagpur. ... PETITIONERS
Versus
1. The State of Maharashtra,
through its Secretary,
Department of Education,
Mantralaya, Mumbai 400 032.
2. The Deputy Director of Education,
Nagpur Region, Civil Lines, Nagpur.
3. The Education Officer (Primary).
Zilla Parishad, Nagpur ... RESPONDENTS
Shri J.K. Matale, Advocate holding for Shri R.S. Parsodkar, Advocate
for the petitioners.
Ms. T. Khan, AGP for respondent Nos. 1 & 2.
.....
CORAM : B.P. DHARMADHIKARI &
MRS. SWAPNA JOSHI, JJ.
JANUARY 18, 2018.
ORAL JUDGMENT : (PER B.P. DHARMADHIKARI, J.)
Heard Shri J.K. Matale, Advocate holding for Shri
Parsodkar, Shri Agrawal and Shri Karode, Advocate holding for
Madkholkar, learned counsel for the petitioners in respective
writ petitions and Ms. T. Khan, learned counsel for the
respondents - government authorities.
2. The petitioners approached this Court for a
direction to the State Government to consider their proposals
for opening of a new School without insisting for an
undertaking that they would not claim any grants from State.
The State Government then as per its policy, wanted an
undertaking that the petitioners would run School on
"permanent no grant basis".
3. This Court has passed some interim orders and it is
not in dispute that accordingly the Schools have been set up by
the petitioners and are functioning.
4. On 20.07.2009, the State Government has taken a
policy decision and decided to delete the word "permanent"
from the orders of recognition granted to such Schools. This is
in the back drop of the constitutional obligation upon it and the
provisions of the Right of Children to Free and Compulsory
Eduction Act, 2009.
5. The learned counsel for the petitioners also wish to
rely upon another Government Resolution dated 15.11.2011.
By said Government Resolution, they claimed that after
removal of the word "permanent", a scheme has been
formulated to extend grants in stages to the subject Schools.
We do not wish to comment on Government Resolution dated
15.11.2011 as it is not the subject matter of the petitions.
6. During arguments, the learned AGP has invited our
attention to a Division Bench judgment dated 08.04.2005 in
Writ Petition No. 138 of 2003 and other connected petition,
delivered at Bombay. In that judgment in paras 5 and 6, the
Division Bench has considered the impact of the word
"permanent" in the order granting recognition or approval to
the Schools. The Division Bench has found that it does not
imply denial of grants permanently and contemplates and
envisages review at regular intervals as per policy that may be
formulated by the State Government when its financial
condition improves. The Division Bench, therefore, observes
that request of the petitioners at Bombay for extending grant-
in-aid is open for consideration as and when financial position
improves and it formulates policy to grant-in-aid to such un-
aided Schools. This decision, therefore, reveals that the word
"permanent" against which grievance has been made by the
petitioners does not have any significance after said Division
Bench judgment and after Government Resolution dated
20.07.2009.
7. Accordingly, we direct the respondents to delete
that word "permanent" from the Order of Recognition given to
the respective petitioners. Writ Petitions are accordingly
allowed and disposed of. However, in the facts and
circumstances of the case, there shall be no order as to costs.
JUDGE JUDGE *GS.
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!