Citation : 2025 Latest Caselaw 3527 Bom
Judgement Date : 27 March, 2025
2025:BHC-AS:14532-DB
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.2637 OF 2025
Sanyogita Patil Cambridge School & Jr. College, Miraj ]
Through its Trustee : Virendrasinh Prithviraj Patil ] .. Petitioner
Versus
1. The State of Maharashtra, ]
Through School Education Department ]
2. The Director of Primary Education, Pune ]
State of Maharashtra ]
3. The Education Officer (Primary), ]
Zilla Parishad, Sangli ] .. Respondents
Mr. Aditya Raktade with Mr. Sumit Vhanbatte and Mr. Anup Kamble,
Advocates for the Petitioner.
Mr. A.I. Patel, Additional Government Pleader with Mr. Y.D. Patil,
Assistant Government Pleader for the Respondent-State of Maharashtra.
CORAM : A.S. CHANDURKAR &
M.M. SATHAYE, JJ
DATE : 27TH MARCH 2025.
ORAL JUDGMENT : { Per A.S. Chandurkar, J. }
1. Rule. Rule made returnable forthwith and heard learned counsel for
the parties.
2. The petitioner is an Educational Institution seeking reimbursement
of grant under the provisions of Section 12(2) of the Right of Children to
Free and Compulsory Education Act, 2009. According to the learned
counsel for the petitioner, previously part amount of the grant has been
reimbursed and now the entitlement is for 25% of such further grant.
Digitally
SNEHA
SNEHA ABHAY 912-WP-2637-2025.doc
ABHAY DIXIT
Dixit
Date:
DIXIT 2025.03.29
12:04:42
+0530
3. The learned Additional Government Pleader, on instructions,
submits that the respondent no.2 is the Competent Authority to consider
the entitlement of the petitioner.
4. In the aforesaid facts, the writ petition is disposed of by directing
respondent no.2 to consider the entitlement of the petitioner to
reimbursement of grant under Section 12(2) of the Act of 2009. The
respondent no.3 shall furnish necessary information to the said
Authorities, as required. The aforesaid process of considering the
entitlement of the petitioner be undertaken and completed within a period
of three months of receiving copy of this order. Needless to state that on
such entitlement being found, further consequential steps shall be taken
by the respondents.
5. Rule is disposed of in aforesaid terms with no order as to costs.
[ M.M. SATHAYE, J. ] [ A.S. CHANDURKAR, J. ]
912-WP-2637-2025.doc Dixit
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!