Citation : 2024 Latest Caselaw 23781 Bom
Judgement Date : 13 August, 2024
2024:BHC-AS:32470-DB
8-rpw107-2024 & connected.doc
AGK
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
REVIEW PETITION NO.106 OF 2024
IN
PUBLIC INTEREST LITIGATION NO.61 OF 2024
Digitally
signed by
ATUL
Shewantabai and Shankarrao
ATUL GANESH
GANESH KULKARNI
KULKARNI Date:
2024.08.14
Foundations Vishwajyot High School
10:13:46
+0530
through Principal Aniket Salunkhe ... Petitioner
V/s.
Akhil Bhartiya Samajwadi
Adhyapak Sabha & Ors. ... Respondents
WITH
REVIEW PETITION NO.107 OF 2024
IN
PUBLIC INTEREST LITIGATION NO.61 OF 2024
Global Achievers School,
through Principal ... Petitioner
V/s.
Akhil Bhartiya Samajwadi
Adhyapak Sabha & Ors. ... Respondents
WITH
REVIEW PETITION NO.108 OF 2024
IN
PUBLIC INTEREST LITIGATION NO.61 OF 2024
Amanora School, through
Director Principal Meera Nair ... Petitioner
V/s.
Akhil Bhartiya Samajwadi
Adhyapak Sabha & Ors. ... Respondents
WITH
REVIEW PETITION NO.110 OF 2024
IN
PUBLIC INTEREST LITIGATION NO.61 OF 2024
1
::: Uploaded on - 14/08/2024 ::: Downloaded on - 14/08/2024 10:33:11 :::
8-rpw107-2024 & connected.doc
Akruti Kalayani Charitable Trust
the Kalyani School, through its
Principal ... Petitioner
V/s.
Akhil Bhartiya Samajwadi
Adhyapak Sabha & Ors. ... Respondents
WITH
REVIEW PETITION (ST.) NO.23015 OF 2024
IN
PUBLIC INTEREST LITIGATION NO.61 OF 2024
(Not on Board)
ShreeChanakya Education
Society & Anr. ... Petitioner
V/s.
Akhil Bhartiya Samajwadi
Adhyapak Sabha & Ors. ... Respondents
Mr. Nilesh Patil withMs. Shraddha Pawar i/by Team
Justice League, for review petitioner in all other
review petitions.
Mr. Arvind Kothari with ms. Bijal Vora and Mr.
Akshay Arorai/by Parinam Law Associates for the
petitioner in RPWST/23015/2024.
Mr. Mihir Desai, Senior Advocate i/by Ms. Devyani
Kulkarni for respondent No.1 in PIL/61/2024.
Mrs. Madhuri J. Gamre i/by Pritesh Burad
Associates for the respondents in all RPW.
Mr. P.P. Kakade, Government Pleader with Mr. O.A.
Chandurkar, Additional G.P. and Mrs. G.R.
Raghuwanshi, Additional G.P.for respondent Nos.5
& 6 - State.
CORAM : DEVENDRA KUMAR UPADHYAYA, CJ &
AMIT BORKAR, J.
DATED : AUGUST 13, 2024
8-rpw107-2024 & connected.doc
P.C.:
1. Heard the learned counsel for the parties.
2. These review applications moved by some privately managed unaided schools only seek a clarification that the affiliating/recognizing bodies, such as Central Board of Secondary Education, Indian Certificate of Secondary Education, Maharashtra State Education Boards and other like bodies shall also be bound by the final judgment and order dated 19 July 2024.
3. We do not see any reason why the affiliating/recognizing bodies will not be bound by the said judgment dated 19 July 2024. In our opinion, in making admissions only for the current academic year 2024-2025, in excess of the strength, that too in class-I, these affiliating/recognizing bodies can not have any objection of any nature keeping in view the facts and circumstances in which directions in paragraph 77 of the judgment dated 19th July, 2024 have been issued.
4. All the review applications are disposed of with aforesaid observations.
(AMIT BORKAR, J.) (CHIEF JUSTICE)
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!