Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Someshwar Sikshan Prasarak Mandal vs The State Of Maharashtra And Ors
2024 Latest Caselaw 23816 Bom

Citation : 2024 Latest Caselaw 23816 Bom
Judgement Date : 13 August, 2024

Bombay High Court

Someshwar Sikshan Prasarak Mandal vs The State Of Maharashtra And Ors on 13 August, 2024

Author: A.S. Chandurkar

Bench: A.S. Chandurkar

    2024:BHC-AS:32661-DB


                             KVM




                                                                   1/4
                                                                         15 - WP 4996 OF 2024 & 7608 OF 2010.doc



                                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
          Digitally signed
          by KANCHAN
KANCHAN   VINOD
VINOD
          MAYEKAR
          Date:
                                                  CIVIL APPELLATE JURISDICTION
MAYEKAR   2024.08.14
          19:08:45
          +0530
                                                WRIT PETITION NO. 4996 OF 2024
                                                         ALONGWITH
                                                WRIT PETITION NO. 7608 OF 2010

                             Someshawar Shikshan Prasarak Mandal                   ..... Petitioner

                                   VERSUS

                             The State of Maharashtra & Ors.                       ..... Respondents

                             Mr.Dinesh W. Bhosale for the Petitioner in both writ petitions.

                             Mr. N. K. Rajpurohit, A.G.P. for the State in both writ petitions.

                                                                  CORAM : A.S. CHANDURKAR &
                                                                           RAJESH S. PATIL, JJ

                                                                  DATE   : 13th AUGUST, 2024

                             JUDGMENT :

-

Rule. Rule made returnable forthwith and heard learned

counsel for the parties.

2. This writ petition is taken up for hearing along with Writ

Petition No. 7608 of 2010. Liberty is granted to the petitioner to

correct the cause title of the Writ Petition No. 4996 of 2024 and

implead the Secretary, Department of Secondary and Higher

KVM

15 - WP 4996 OF 2024 & 7608 OF 2010.doc

Secondary Education as respondent. Amendment be carried out

forthwith. The learned Assistant Government Pleader accepts the

notice on behalf of the said respondent.

3. In Writ Petition No. 7608 of 2010, the petitioner, an

education Society running a Higher Secondary School has

challenged the communication dated 14th July, 2010 issued by

the Department of School Education and Sports of the State

Government declining to grant any permission to start Higher

Secondary School for the Academic Session 2008 - 2009 on the

ground that the report of the District Level Committee and the

State Level Committee was not favourable. While issuing Rule in

the said writ petition on 15th February, 2013, it was directed that

in case the petitioner submitted a fresh proposal, the respondents

were to examine the same in accordance with law.

4. Pursuant to the aforesaid liberty, the petitioner has lastly

submitted an application dated 7th December, 2023 wherein

permission was sought to start a Junior College on no-grant

KVM

15 - WP 4996 OF 2024 & 7608 OF 2010.doc

basis. Since this application has not yet been decided, Writ

Petition No. 4996 of 2024 has been filed.

5. After hearing the learned counsel for the parties, we find

that it is not necessary to go into the correctness of the impugned

communication dated 14th July, 2010 which is the subject matter

of the challenge in Writ Petition No. 7608 of 2010. The

consideration on the petitioner's application dated 7 th December,

2023 would serve the ends of justice.

6. Accordingly, the following directions are issued :-

(a) The newly added respondent shall consider

the petitioner's application dated 7th December

2023 in accordance with law on its own merits

without being influenced by this communication

within a period of eight weeks of receiving copy of

this judgment. The decision taken shall be

communicated to the petitioner.

KVM

15 - WP 4996 OF 2024 & 7608 OF 2010.doc

(b) The petitioner is at liberty to place additional

documentary evidence before the said respondent.

(c) Rule in both the writ petitions is disposed of

in aforesaid terms.

7. Parties to act on the authenticated copy of this order.

[ RAJESH S. PATIL, J. ] [ A.S. CHANDURKAR, J. ]

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter