Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Onkar Kalyan Rajdev And Others vs The State Of Maharashtra And Others
2026 Latest Caselaw 586 Bom

Citation : 2026 Latest Caselaw 586 Bom
Judgement Date : 19 January, 2026

[Cites 2, Cited by 0]

Bombay High Court

Onkar Kalyan Rajdev And Others vs The State Of Maharashtra And Others on 19 January, 2026

Author: Vibha Kankanwadi
Bench: Vibha Kankanwadi
2026:BHC-AUG:1976-DB

                                                                 6-26-WP (+14).odt
                                               {1}

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  BENCH AT AURANGABAD

                                 WRIT PETITION NO. 6 OF 2026

              Krushi va Gramin Vikas Pratishtan's
              Raje Shahaji Kashinath Mahavidyalaya,
              At Ambelohol, Tq. Gangapur,
              Dist. Ch. Sambhajinagar,
              Through the Principal,
              Changdev Narayan Pawar,
              Age : 42 years, Occu.: Service,
              R/o. Talwada, Sub. Vaijapur,
              Dist.Ch. Sambhajinagar.                          ... Petitioner

                    Versus

              1. The State of Maharashtra,
                 Through the Secretary,
                 School, Education and Sport
                 Department, Mantralaya,
                 Mumbai.

              2. Maharashtra State Secondary and
                 Higher Secondary Education Board,
                 Through its Secretary,
                 S.R. No.831-A, Final Plot No.178, 179,
                 Near Balchitrawani, Behind Agarkar
                 Research Institute, Bhamburda,
                 Shivajinagar, Pune - 411004.

              3. Maharashtra State Secondary and
                 Higher Secondary Education Board,
                 Chhatrapati Sambhajinagar Division,
                 Through its Divisional Secretary,
                 Railway Station Road,
                 Ch. Sambhajinagar                             ... Respondents

                                               WITH
                                WRIT PETITION NO. 33 OF 2026

              1. Onkar Kalyan Rajdev
                 Age 19 years, Occu. Education,
                 R/o. Shambhari Vasti, Godegaon,
                 Tq. Gangapur, Dist. Chh. Sambhajinagar.
                                        6-26-WP (+14).odt
                               {2}


2. Sanket Jagannath Rajdev,
   Age 17 years, Occu. Education,
   U/g. Jagannath Raosaheb Rajdev
   Age: 54 years, Occu.: Agri.,
   R/o. Godegaon, Tq. Gangapur,
   Dist. Chh. Sambhajinagar.

3. Rutuja Yogesh Sadhye,
   Age 16 years, Occu. Education,
   U/g. Yogesh Sheshrao Sadhye,
   Age: 38 Yrs., Occu.: Agri.,
   R/o. Dighi, Tq. Gangapur,
   Dist. Chh. Sambhajinagar.

4. Sakshi Harishchandra Suse,
   Age 17 years, Occu. Education,
   U/g. Harishchandra Bhanudas Suse,
   Age: 47 Yrs., Occu.: Agri.,
   R/o. Yesgaon, Tq. Gangapur,
   Dist. Chh. Sambhajinagar.

5. Janhvi Jagdish Jaiswal,
    Age 17 years, Occu. Education,
   U/g. Jagdish Suklal Jaiswal,
   Age: 42 Yrs., Occu.: Agri.
   R/o. Jikthan, Tq. Gangapur,
    Dist. Chh. Sambhajinagar.

6. Aditya Ram Pawar,
   Age 17 years, Occu. Education,
   U/g. Ram Daulat Pawar,
   Age: 45 Yrs. Occu.: Agri.
   R/o. Kankori, Tq. Gangapur,
   Dist. Chh. Sambhajinagar.

7. Gitanjali Sakhahari Wagh,
   Age 17 years, Occu. Education,
   U/g. Alka Sakhahari Wagh,
   Age: 36 Yrs. Occu.: Household,
   R/o. Sillegaon, Tq. Gangapur,
   Dist. Chh. Sambhajinagar.

8. Anjali Udhav Mhaske,
   Age 17 years, Occu. Education,
   U/g. Udhav Waman Mhaske
                                                6-26-WP (+14).odt
                                 {3}

   Age: 46 Yrs. Occu.: Agri.
   R/o. Shendurwadha, Murshidabad,
   Tq. Gangapur, Dist. Chh. Sambhajinagar.

9. Sagar Ganesh Mhaske,
   Age 16 years, Occu. Education,
   U/g. Ganesh Babasaheb Mhaske,
   Age: 44 Yrs. Occu.: Agri.
   R/o. Tandulwadi, Tq. Gangapur,
   Dist. Chh. Sambhajinagar.

10. Ganesh Sanjay Rodge,
    Age 16 years, Occu. Education,
    U/g. Tarabai Sanjay Rodge
    Age: 44 Yrs. Occu.: Agri.
    R/o. Zanzardi, Tq. Gangapur,
    Dist. Chh. Sambhajinagar.                ... Petitioners

      Versus
1. The State of Maharashtra,
   Through the Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. Maharashtra State Secondary and
   Higher Secondary Education Board,
   Through its Secretary,
   S.R. No.831-A, Final Plot No.178, 179,
   Near Balchitrawani, Behind Agarkar
   Research Institute, Bhamburda,
   Shivajinagar, Pune - 411004.

3. Maharashtra State Secondary and
   Higher Secondary Education Board,
   Chhatrapati Sambhajinagar Division,
   Through its Divisional Secretary,
   Railway Station Road,
   Ch. Sambhajinagar.

4. Krushi va Gramin Vikas Pratishtan's
   Raje Shahaji Kashinath Mahavidyalaya,
   At Ambelohol, Tq. Gangapur,
   Dist. Ch. Sambhajinagar,
   Through the Principal                     ... Respondents
                                                    6-26-WP (+14).odt
                                 {4}

                                 ......
                  WRIT PETITION NO. 48 OF 2026

1. Rashtramata Uccha Madhaymik
   Vidyalaya, Vajegaon, Tq. & Dist. Nanded,
   Through its Head Master,
   Tukaram Baliram Gadekar,
   Age:50 Years, Occu. Lservice,
   Having Office at
   Rashtramata Uccha Madhaymik
   Vidyalaya, Vajegaon, Tq. & Dist. Nanded.

2. Swami Vivekanand Gramin Shikshan
   Prasarak Mandal, Betsangavi,
   Tq. Loha, Dist. Nanded
   Through its Secretary
   Avadhutrao Abarao Kshirsagar,
   Age: 55 years, Occu. Service
   R/o. Sambhajinagar, Taroda Br.
   Tq. & Dist. Nanded                            ... Petitioners

      Versus

1. The State of Maharashtra,
   Through the Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. The Deputy Director of Education,
    Latur Division Latur,
    Taluka & Dist. Latur.

3. Maharashtra State Secondary and
   Higher Secondary Education,
   Latur Divisional Board,
   Having office at Sut Mill area,
   Kanheri Road,
   Behind Rajasthan School,
   Gajanan Nagar, Tq. & Dist. Latur.             ... Respondents

                                 ......
                                                      6-26-WP (+14).odt
                                 {5}

                  WRIT PETITION NO. 77 OF 2026

1. Shivniketan Madhamik & Uccha Madhayamik
   Vidyalaya, Sawargaon (N), Tq. & Dist. Nanded,
   Through its Head Master,
   Gajanan Chandrakant Joshi,
   Age:50 Years, Occu. Lservice,
   Shivniketan Madhamik & Uccha Madhayamik
   Vidyalaya, Sawargaon (N), Tq. & Dist. Nanded.

2. Rani lakshmibai Shikshan Sanstha,
   Yashwantnagar, Nanded Tq. & Dist. Nanded
   Through its Secretary
   Sindhutai Shankarao Tale,
   Age: 75 years, Occu. Service
   R/o. Yashwantnagar,
   Tq. & Dist. Nanded                              ... Petitioners

      Versus
1. The State of Maharashtra,
   Through the Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. The Deputy Director of Education,
    Latur Division Latur,
    Taluka & Dist. Latur.

3. Maharashtra State Secondary and
   Higher Secondary Education,
   Latur Divisional Board,
   Having office at Sut Mill area,
   Kanheri Road,
   Behind Rajasthan School,
   Gajanan Nagar, Tq. & Dist. Latur.               ... Respondents

                                 ......
                  WRIT PETITION NO. 236 OF 2026
Pratibha Niketan Secondary and Higher
Secondary Ashram School, Manohar Tanda,
Tq. Ausa, District Latur
Through its Headmaster,
                                                     6-26-WP (+14).odt
                                 {6}

Narsing Gangaram Gaikwad,
Age: 57 Years, Occu.: Service,
Manohar Tanda, Tq. Ausa,
Dist. Latur.                                      ... Petitioner

      Versus
1. The State of Maharashtra,
   Through the Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. Maharashtra State Secondary and
   Higher Secondary Education,
   Divisional Board, Latur
   Through its Divisional Secretary.              ... Respondents
                                 ......
                  WRIT PETITION NO. 241 OF 2026
1. Eklavya Magas Sewa Samiti,
   Mankhed, Tq. Ahmedpur,
   District Latur
   Through its President,
   Dr. Shashikiran Uttamrao Bhikane,
   Age: 42 years, Occu.: Service,
   R/o. Mankhed, Tq. Ahmedpur,
   District Latur.
2. Post Basic Ashram Junior College,
   Dhalegaon, Tq. Ahmedpur,
   District Latur
   Through its Principal                          ... Petitioners

      Versus
1. The State of Maharashtra,
   Through the Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.
2. Maharashtra State Secondary and
   Higher Secondary Education,
   Divisional Board, Latur
   Through its Divisional Secretary.              ... Respondents
                                                    6-26-WP (+14).odt
                               {7}

                               ......
                 WRIT PETITION NO. 429 OF 2026

Arts and Science Junior Colllege,
Run by Jaibhavani Shikshan Prasarak
Mandal, Through its Principal
Prof. Sadashiv Haribhau Sarkate,
Age: 54 Years, Occu.: Principal
Having office at Patoda, Tq. Patoda
Dist. Beed.                                      ... Petitioner

     Versus
Maharashtra State Secondary and
Higher Secondary Education Board,
Divisional Board at Chh. Sambhajinagar
Through its Divisional Secretary.
Railway Station Road, Chh. Sambhaninagar
Dist. Chh. Sambhajinagar                         ... Respondents

                               ......
                 WRIT PETITION NO. 466 OF 2026

1. Shamjivi Samaj Kalyan Mandal, Hadolti,
   Tq. Ahmedpur, Dist. Dharashiv,
   Through its Secretary
   Krishna Shivajirao Dalnar,
   Age: 31, Occu.: Business,
   R/o. At Post - Shivaji Dalnar,
   Ranisawargaon, Dist. Parbhani.

2. Punyashlok Ahilyadevi Holkar Junior
   College, Ranisawargaon, Tq. Gangakhed,
   Dist. Parbhani, Through its Principal
   Bonnar Renukadas Yashwantrao,
   Age: 50 Occu.: Service,
   R/o. Bonnar Yashwantrao, Bothi,
   Dist. Parbhani.                               ... Petitioners

           Versus
1. The State of Maharashtra,
   Through its Secretary
   The School, Education Department,
   Mantralaya, Mumbai - 4000032.
                                                    6-26-WP (+14).odt
                               {8}

2. The Director of Education (Secondary),
   State of Maharashtra, Pune - 411 001.

3. The Deputy Director of Education
   (Secondary),
   Chh. Sambhajinagar Division,
   Chh. Sambhajinagar.

4. The Education Officer (Secondary),
   Zilla Parishad, Parbhani,
   Tq. & Dist. Parbhani.

5. The Secretary,
   Maharashtra State Board of
   Secondary & Higher Secondary Education,
   Divisional Board in Pune.

6. The Chairman,
   Chh.Sambhajinagar Divisional Board/Circle,
   Chh. Sambhajinagar,
   Tq. & Dist.Chh. Sambhajinagar.

7. The Divisional Secretary,
   Chh. Sambhajinagar Divisional Board/Circle,
   Chh. Sambhajinagar,
   Tq. & Dist.Chh. Sambhajinagar.

8. The Assistant Secretary,
   Chh. Sambhajinagar Divisional Board/Circle,
   Chh. Sambhajinagar,
   Tq. & Dist.Chh. Sambhajinagar.                ... Respondents

                                ......
                 WRIT PETITION NO. 469 OF 2026

Sant Pachlegaonkar Maharaj Junior College,
Kothala, Tq. Sonpeth, District : Parbhani,
Through its Principal namely;
Atmaling Baburao Tupkare,
Age: 39 Years, Occu.: Service,
R/o. Kothala, Tq. Sonpeth,
District : Parbhani.                             ... Petitioner

     Versus
                                                     6-26-WP (+14).odt
                                 {9}

1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai -32.

2. The Education Officer (Secondary)
    Zilla Parishad, Parbhani.

3. Maharashtra State Secondary and
   Higher Secondary Education,
   Chh. Sambhajinagar (Aurangabad)
   Chh. Sambhajinagar (Aurangabad) Division,
   Railway Station Road, Chh. Sambhaninagar
   (Aurangabad)
   Through its Divisional Secretary               ... Respondents
                                  ......
                  WRIT PETITION NO. 470 OF 2026

Late Rupchand Pawar Junior College,
Sakhara, Tq. Sengaon, District: Hingoli,
Through its Principal namely;
Raus Sahebrao Pawar,
Age: 35 Years, Occu.: Service,
R/o.Sakhara, Tq. Sengaon,
District : Hingoli.                               ... Petitioner

      Versus
1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai -32.

2. The Education Officer (Secondary)
   Zilla Parishad, Parbhani.

3. Maharashtra State Secondary and
   Higher Secondary Education,
   Chh. Sambhajinagar (Aurangabad)
   Chh. Sambhajinagar (Aurangabad) Division,
   Railway Station Road, Chh. Sambhaninagar
   (Aurangabad)
   Through its Divisional Secretary               ... Respondents
                                                    6-26-WP (+14).odt
                                 {10}

                                 ......
                 WRIT PETITION NO. 537 OF 2026

Kai. Rekhaji Naik Higher Secondary
Ashram School, (Junior College) Malewadi,
Tq. Gangakhed, District Parbhani
Through Headmaster,
Ramchandra Baburao Pawar,
Age: 38 Years, Occu.: Service,
R/o. Malewadi, Tq. Gangakhed,
District : Parbhani.                             ... Petitioner

     Versus
1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. Maharashtra State Secondary and
   Higher Secondary Education,
   Divisional Board, Chh. Sambhajinagar,
   Through its Divisional Secretary              ... Respondents

                                 ......
                 WRIT PETITION NO. 556 OF 2026

Jaybhavani Secondary and Higher Secondary
Ashram School, (Junior College) Mojmabad,
Tq. Palam, District Parbhani
Through Headmaster,
Balasaheb Thavru Rathod
Age: 50 Years, Occu.: Service,
R/o. Mojmabad, Tq. Palam,
District : Parbhani.                             ... Petitioner

     Versus
1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.
                                                      6-26-WP (+14).odt
                                 {11}

2. Maharashtra State Secondary and
   Higher Secondary Education,
   Divisional Board, Chh. Sambhajinagar,
   Through its Divisional Secretary                ... Respondents

                                  ......
                  WRIT PETITION NO. 582 OF 2026

Jijau Higher Secondary School,
Shelgaon, Tq. Badnapur, Dist. Jalna,
Through its Principal
Kavita W/o. Gajanan Walke,
Age: 43 Years, Occu.: Service as Principal,
R/o.109, New Mondha Road, Shrikrushna
Rukhmininagar, Jalna.                              ... Petitioner

      Versus

1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. The Maharashtra State Board of
   Secondary and Higher Secondary
   Education, Chh. Sambhajinagar,
   Through its Secretary

3. The Education Officer (Secondary),
   Zillha Parishad, Jalna                     ... Respondents

                                  ......
                   WRIT PETITION NO.601 OF 2026

Narsamata Secondary and Higher
Secondary Ashram School, Navandi,
Tq. Udgir, District Latur
Through its Headmaster,
Sanjiv Vithal Pulle,
Age: 57 Years, Occu.: Service
R/o.Navandi, Tq. Udgir, District Latur             ... Petitioner

      Versus
                                                        6-26-WP (+14).odt
                                 {12}

1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. Maharashtra State Board of
   Secondary and Higher Secondary
   Education,Divisional Board, Latur,
   Through its Divisional Secretary            ... Respondents

                                 ......
                  WRIT PETITION NO. 603 OF 2026

Narsamata Secondary and Higher
Secondary Ashram School, Navandi,
Tq. Udgir, District Latur
Through its Headmaster,
Sanjiv Vithal Pulle,
Age: 57 Years, Occu.: Service
R/o.Navandi, Tq. Udgir, District Latur              ... Petitioner

      Versus
1. The State of Maharashtra,
   Through its Secretary,
   School, Education and Sport
   Department, Mantralaya,
   Mumbai.

2. Maharashtra State Board of
   Secondary and Higher Secondary
   Education,Divisional Board, Latur,
   Through its Divisional Secretary            ... Respondents

                                 ......
Mr. P.R.Katneshwarkar, Senior Advocate i/b Mr. Ashutosh S. Kulkarni,
Advocate for Petitioner in WP/6/2026
Mr. Mukul Kulkarni, Advocate h/f Mr. Narendra D. Sonavane, Advocate
for Petitioners in WP/33/2026
Mr. V.D.Sapkal Senior Advocate i/b Mr. R.N.Patil and Mr. S.R.Sapkal,
Advocates for Petitioners in WP/466/2026
                                                               6-26-WP (+14).odt
                                  {13}

Mr. Vinayak P. Narwade, Advocate for Petitioners in WP/48/2026 &
WP/77/2026
Mr. Shri. Vinod B. Jadhav, Advocate for Petitioners in WP/236/2026,
WP/241/2026, WP/237/2026 & WP/556/2026
Mr. Shanmbhuraje V. Deshmukh,                Advocate for Petitioner in
WP/429/2026
Mr. V.S.Panpatte and Mr. A.N.Nagargoje, Advocates for Petitioners in
WP/469/2026 & WP/470/2026
Mr. Dnyaneshwar B.Pokale, Advocate for Petitioner in WP/582/2026
Mr. Ajinkya Reddy,       Advocate    for    Petitioner   WP/601/2026        &
WP603/2026
Ms. Surekha Mahajan, Advocate for Maharashtra State Board of
Secondary and Higher Secondary Education Chh.Sambhajinagar in
respective matters
Ms. Asha S. Rasal, Advocate for Maharashtra State Board of Secondary
and Higher Secondary Education Divisional Board, Latur in respective
matters.
Mr. A.B. Girase, Government Pleader, Mr. S.B. Narwade, Mr. R.S. Wani,
Mr. Abhijit M. Phule, Mr. V.M. Kagne, Ms. Neha B. Kamble, AGPs in
respective matters
                                ......

                             CORAM       : SMT. VIBHA KANKANWADI AND
                                           HITEN S. VENEGAVKAR, JJ.

RESERVED ON : 16 JANUARY, 2026 PRONOUNCED ON : 19 JANUARY, 2026

JUDGMENT [Per Hiten S. Venegavkar, J.] :-

1. Rule. Rule is made returnable forthwith. With the consent of the

learned counsel appearing for the parties, the petitions are taken up for

final disposal at the stage of admission.

2. These petitions are filed under Article 226 of the Constitution of

India. They challenge orders, including the order dated 18.12.2025 6-26-WP (+14).odt {14}

passed by respondent No.3, the Maharashtra State Board of Secondary

and Higher Secondary Education, Chhatrapati Sambhaji Nagar

Divisional Board, whereby the examination centres of the petitioner

institutions were cancelled for the purpose of conducting Higher

Secondary Certificate (HSC) examinations. The petitioners also seek

consequential reliefs directing respondent Nos.2 and 3 to continue the

examination centres already allotted to their respective junior colleges.

3. The petitions are a bunch of matters instituted by different

colleges against similar action taken by respondent Nos.2 and 3. One

writ petition i.e. WP/33/2026 has been filed by students. As they

involve a common issue and arise from a substantially similar factual

backdrop, we heard all petitions together. On behalf of the petitioners,

learned Senior Counsel Mr. Katneshwarkar and learned Senior Counsel

Mr. Sapkal argued at length. Learned advocates appearing in other

petitions adopted the arguments advanced by the said learned Senior

Counsel. Hence, all petitions are being decided by a common judgment

and order. The factual matrix across petitions is materially the same,

save and except certain dates and individualized events which do not

materially affect adjudication of the core issue. We, therefore, record

the facts of the lead matter being Writ Petition No.6 of 2026, which

would govern the decision in the connected matters.

6-26-WP (+14).odt {15}

4. The petitioners are educational institutions running junior

colleges, duly permitted and recognized to impart education for

standards XI and XII in Arts, Commerce and Science streams, and

possessing requisite permissions and grants from competent

departments. For several years, the petitioners have held recognition for

conducting Class XII Board examinations at their own premises. It is

pleaded that the petitioner institutions possess adequate infrastructure,

duly equipped classrooms, and approvals/sanctions from local bodies,

and that they regularly conduct their internal examinations and have,

for years, conducted Board examinations without any complaint of

malpractice or any punitive action.

5. It is the petitioners' case that during the February-March 2025

Board examination season, an unfortunate incident occurred at the

petitioner's examination centre: during the English paper on

11.02.2025, one student was found indulging in copying/cheating. The

petitioners assert that this was a solitary, stray incident by one

candidate; that the rest of the examinations were conducted smoothly;

and that there was no allegation of institutional involvement,

connivance, mass copying, or a systemic breakdown.

6. In July 2025, the petitioners received a show cause notice from

Respondent No.3 calling upon them to explain why the recognition of 6-26-WP (+14).odt {16}

their college as an HSC examination centre should not be cancelled. The

petitioners submitted a reply explaining that out of hundreds of

candidates and multiple examination days, there was only one incident

attributable to one student; that the institution did not indulge in or

facilitate malpractice; and that no drastic action of cancelling the centre

was warranted. Thereafter, the petitioners were called to appear before

the authority and were asked to submit an undertaking that such

incident would not occur in future. According to the petitioners, despite

the reply and despite absence of any inquiry report concluding against

the institution, the impugned order dated 18.12.2025 came to be issued

cancelling the centre.

7. The petitioners contend that the divisional board initiated action

purportedly relying upon a circular dated 29.01.2025 issued by

respondent No.2, which contemplates action such as

closure/cancellation of centres in cases involving "various instances" of

cheating/copying or "mass copying". The petitioners argue that the said

circular is inapplicable to a case of one isolated instance and that the

reliance placed upon it is misconceived and disproportionate. The

petitioners further place reliance upon a communication/circular dated

05.12.2025 issued by respondent No.2 advising divisional boards to

consider student welfare before taking drastic steps of closing centres.

6-26-WP (+14).odt {17}

According to the petitioners, Respondent No.3 failed to consider these

directions, and acted arbitrarily.

8. The petitioners also contend that of a total of 42 centres where

some incidence of copying/cheating was noted, no action was taken

against 15 centres, thereby suggesting discriminatory treatment and

non-uniform application of standards. It is further asserted that the

impugned action was taken in undue haste and without disclosure of

material relied upon; that the petitioners sought documents by written

applications and under the Right to Information Act; and that such

requests remain unanswered, thereby vitiating fairness and

transparency.

9. The petitioners plead that upon cancellation, candidates were

shifted to an alternative centre at village Ranjangaon Shera (as stated

by the petitioners), said to be around 14 kilometres from the petitioner's

college. The petitioners stress that many of their students already travel

long distances, and shifting the centre further would cause substantial

hardship, especially in the examination period where time, safety, and

certainty are crucial. They contend that the respondents failed to

consider student interest and welfare, and that the impugned decision

stigmatizes the institution, harming its reputation built over years.

6-26-WP (+14).odt {18}

10. Learned Senior Counsel Mr. Katneshwarkar submitted that the

impugned action is contrary to and in violation of the procedure laid

down in the "SSC and HSC Examination Centre, Amended Standards"

framed by the executive/standing committee on 04.07.2019. He

referred to Clause 2 relating to closure of examination centres, and in

particular sub-clause (3) thereof, which, as argued, contemplates

inclusion of centres in a closure list where there is "nuisance" during

examinations for a continuous period of three years or more, with an

annual report and maintenance of such list. It was urged that the

petitioners' centre was never included in any such list, nor were there

continuous incidents spanning three years, and hence the basic

jurisdictional prerequisites for closure were absent.

11. Learned Senior Counsel further referred to the procedure in the

standards/regulations for closure, namely: issuance of a clear show

cause notice in June-July identifying deficiencies; grant of 15 days for

reply; consideration and hearing by the competent committee; and

communication of the decision in writing within a stipulated time,

including adherence to timelines such as communication by 15 October.

It was urged that though the show cause notice was issued on

09.07.2025 and the reply was submitted in August 2025, the final order

is dated 18.12.2025, i.e., after about five months, thereby violating

prescribed timelines and creating uncertainty at the threshold of the 6-26-WP (+14).odt {19}

next examination season. It was submitted that the hearing was not

meaningful nor before the competent committee, and that the

impugned order is cryptic, bereft of reasons, and therefore arbitrary.

12. Learned Senior Counsel also placed reliance upon the minutes of

a meeting dated 10.11.2025 of an ad-hoc (" tadarth") committee,

particularly a tabulation that recorded "office opinion" and "final

decision". It was argued that the office opinion stated the centre could

not be closed, whereas the final decision reflected only

re-allotment/alignment of the centre to another institution/zone

without recording reasons that could justify permanent cancellation. It

was submitted that the decision-making reflected inconsistency and

non-application of mind.

13. Learned Senior Counsel Mr. Sapkal, adopting the above

submissions, added that during Board examinations the supervisory and

invigilation staff is deputed by the Collector/competent authorities and

not appointed by the institution; the institution's role is largely to

provide premises and infrastructure; and the institution does not control

the conduct of the examination once the board/administration deploys

staff. It was submitted that if malpractice occurred despite deployment

of external staff, then responsibility should be fixed after inquiry on the

concerned staff, and it is arbitrary to impose the gravest institutional 6-26-WP (+14).odt {20}

consequence upon the college without identifying culpability or

connivance.

14. Per contra, learned counsel Ms. Surekha Mahajan for the

contesting respondents raised a preliminary objection as to

maintainability and locus standi. It was submitted that a college has no

enforceable right to demand an examination centre; allotment and

continuation of centres is within the discretion of Respondent Nos.2 and

3; and the petition is therefore not maintainable. On merits, it was

submitted that the State constituted standing committees and divisional

committees empowered under the governing Act and Regulations; that

these committees act on behalf of the State Board; and that decisions

taken are within jurisdiction.

15. Learned counsel further submitted that the impugned action was

taken pursuant to the "100-day programme" and campaign to eradicate

copying ("copy-mukt abhiyan") aimed at ensuring free and fair

examinations, in light of reported rampant malpractices. It was argued

that to enforce strictness, the administration decided that where

malpractice is recorded, action would be initiated against the centre. It

was submitted that the Collector, as chairman of a monitoring/dakshata

committee, had powers to schedule examinations and deploy staff for

implementing the programme.

6-26-WP (+14).odt {21}

16. It was also urged that many students choose distant centres with

an oblique motive to obtain favourable results, and that staff from other

colleges is often deputed based on intelligence inputs of malpractice

risk. It was submitted that due process was followed: show cause notice

was issued, reply considered, hearing provided, and thereafter a

decision was taken. It was argued that there is no prejudice because the

new centre is within the zone and at a short distance (respondents

contended it is about 9 kilometres), and that hall tickets for the

February/March 2026 examination were already prepared for online

dispatch with QR codes linked to the allotted centres; interference at a

late stage would disrupt the examination programme. On these

grounds, dismissal was sought on maintainability and merits.

17. We have considered the pleadings, the impugned orders, and the

material placed on record, and we have heard learned counsels for the

parties. We first deal with the preliminary objection as to

maintainability. The respondents' contention proceeds on the premise

that since a college cannot demand an examination centre as a matter

of right, it cannot challenge cancellation. This conflates two distinct

matters. One is the initial grant/allotment of a centre, which may

involve administrative discretion. The other is withdrawal/cancellation

of an existing centre that has been granted and continued for years, 6-26-WP (+14).odt {22}

which carries civil consequences. In the latter case, the institution is

visited with adverse consequences, including stigma and reputational

injury, and the decision affects students who have been associated with

that centre. Once an examination centre is allotted and consistently

continued, the institution acquires, at minimum, the right to insist that

withdrawal is not arbitrary; that it conforms to the governing

standards/regulations; and that principles of fairness, transparency, and

reasoned decision-making are observed. None of the petitioners before

us are demanding creation of a new centre as an initial privilege; they

challenge cancellation of an existing centre. We therefore reject the

objection on maintainability and hold that the petitions are

maintainable.

18. On merits, the central issue is whether the cancellation orders

suffer from arbitrariness, violation of prescribed standards/procedure,

absence of reasons, disproportionality, and want of

jurisdiction/competence in the decision-making process; and whether,

in the facts pleaded, such an extreme institutional consequence can be

sustained.

19. We have perused the impugned order. It makes reference to an

incident of malpractice during the English paper on 11.02.2025 and

thereafter, in a conclusory manner, records that the examination centre 6-26-WP (+14).odt {23}

stands cancelled. The order is cryptic. It does not describe the nature of

the irregularity, whether it was copying by a candidate, whether any

material was seized, whether any supervisory lapse was found, whether

any complicity was attributed, or whether the incident was of mass

scale or isolated. It does not demonstrate consideration of the

petitioner's reply to the show cause notice. It does not record why the

explanation was unacceptable or why a lesser corrective measure would

not suffice. In administrative law, particularly where an order has grave

civil consequences, reasons are the heartbeat of the decision. Recording

of reasons is not a mere formality; it demonstrates application of mind,

assures fairness, enables judicial review, and instills public confidence

that the power has not been exercised arbitrarily or capriciously. Where

the consequence is permanent cancellation of an examination centre

which is an action akin to a major penalty for the institution then the

reasons must be clear, relevant, and proportionate to the material.

20. The respondents, in their reply, have admitted that it was a

single stray incident involving one candidate. Once this is the admitted

factual position, then by its very nature it does not automatically fall

within categories such as "mass copying" or "various instances" of

malpractice, unless there is additional material indicating systemic

involvement or repeated occurrences. No such material is reflected in 6-26-WP (+14).odt {24}

the impugned order. Even where the State's objective is to maintain

sanctity of examinations and eradicate cheating, the response must be

calibrated. A zero-tolerance policy towards cheating cannot mean non-

reasoned, mechanically imposed collective punishment on an institution

for the act of a single examinee, absent a finding of complicity,

persistent negligence, or repeated breakdown of safeguards.

21. We also find substance in the petitioners' contention that the

procedure contemplated in the standards/regulations has not been

complied with. The petitioners have pointed to specific steps and

timelines: the nature of show cause, the time for reply, the requirement

of meaningful hearing by the competent committee, and the

requirement of communication within a stipulated timeline (including

reference to communication by 15 October). In the present matter, the

show cause notice was issued on 09.07.2025; the petitioner's reply was

submitted in August 2025; and the decision cancelling the centre is

dated 18.12.2025. The delay is not merely a technical deviation. It

undermines predictability and fairness in academic administration.

Examination centre allocation affects thousands of candidates and

families. A delayed decision close to the next examination season,

without demonstrable urgency or recorded reasons for delay, increases

the risk of avoidable hardship and administrative chaos. If the standards 6-26-WP (+14).odt {25}

prescribe timelines, it is because the system needs certainty well in

advance of February/March examinations.

22. Further, the record as argued indicates that the competent

committee requirement is not shown to have been satisfied. The

respondents seek to justify jurisdiction by reference to standing

committees and their authority as agents of the State Board. Even

assuming committees exist with broad powers, the law still requires that

the particular power be exercised by the designated competent body

following the mandated procedure and with recorded reasons. The

minutes of the meeting dated 10.11.2025, as relied upon in argument,

do not convincingly establish that a reasoned decision to permanently

cancel the petitioners' centres was taken by the competent committee in

the manner communicated by the impugned order. Rather, there

appears a disconnect between internal deliberations and the impugned

communication. A citizen or institution must not be left to speculate

which committee decided what, on what material, and why. A decision

affecting rights and reputation must be traceable to the competent

authority and communicated as such.

23. The respondents' submission that hall tickets with QR codes

were already prepared and therefore interference would disrupt the

programme cannot validate an order that is otherwise illegal.

6-26-WP (+14).odt {26}

Administrative convenience cannot cure a jurisdictional defect,

procedural illegality, or the absence of reasons. Moreover, if the

respondents themselves issued the cancellation in December 2025, they

cannot take advantage of the urgency created by their own delayed

action to defeat judicial review. The balance of convenience in

education matters must be assessed with a view to legality and student

welfare. If the petitioners' centres have been functioning for years and

are now cancelled by a cryptic, procedurally defective order, it is

student welfare and not administrative finality of QR-coded hall tickets

that must prevail, subject of course to strict conditions ensuring

fairness.

24. We also consider the argument that the institution has no

control over the staff deputed by the authorities. We agree with the

broader principle that responsibility must be fixed where it lies. In

Board examinations, supervision and invigilation are controlled by the

Board's machinery and administration. If the allegation is institutional

connivance, there must be a recorded finding based on material. If the

allegation is mere occurrence of copying by a candidate detected and

acted upon, then the system worked to that extent; the answer then is

strengthening vigilance and fixing responsibility on those who failed,

rather than imposing an irreversible stigma upon an institution without 6-26-WP (+14).odt {27}

findings. Institutional cancellation can be justified where there is

established complicity, tolerance of mass malpractice, repeated

incidents, or demonstrable failure over time despite warnings. That is

not what emerges on the record before us, particularly when the

respondents admit the incident was solitary.

25. We therefore hold that the impugned orders suffer from (i)

absence of reasons and non-application of mind; (ii) violation of the

procedure and timelines contemplated under the governing

standards/regulations; (iii) lack of demonstrated jurisdictional

compliance with the requirement that the competent committee take

and communicate the decision; and (iv) disproportionality, inasmuch as

the gravest institutional consequence has been imposed on the admitted

premise of one stray incident by a candidate, without findings of

institutional involvement or repeated malpractice.

26. Having held so, we consider it necessary to record, emphatically,

that ensuring free, fair, and malpractice-free examinations for standards

X and XII is of overriding public interest. Students are the future of the

nation. In contemporary competitive conditions, even marginal marks

can determine admissions, scholarships, and careers. Any dilution of

examination integrity is a direct injustice to honest students who

prepare diligently. The State's objective to implement programmes 6-26-WP (+14).odt {28}

aimed at a "copy-free" examination environment is laudable and

necessary. Courts will support strict measures that are lawful, reasoned,

proportionate, and uniformly implemented. At the same time, rule of

law requires that even in pursuit of the most legitimate ends, public

power must be exercised within the bounds of procedure, fairness, and

rationality. The legitimacy of anti-cheating enforcement is strengthened,

not weakened, when it is implemented transparently with documented

reasons, calibrated consequences, and accountability of the officials

actually conducting examinations.

27. We are also conscious that examination governance is a shared

responsibility. Institutions that provide premises must create an

environment of discipline and vigilance. Authorities that deploy staff

must ensure staff competence and integrity, and must fix accountability

when lapses occur. A system that punishes only institutions while

leaving supervisory lapses unaddressed is neither fair nor effective in

deterrence.

28. In that view, while allowing these petitions, we consider it

appropriate to issue regulatory directions, in the nature of safeguards,

which are necessary to balance student welfare, institutional fairness,

and examination integrity. These directions are intended to ensure that

examination centres function under strict surveillance and that 6-26-WP (+14).odt {29}

responsibility is fixed precisely, thereby protecting meritorious students

and maintaining confidence in the Board's processes.

29. Accordingly, the writ petitions are allowed. The impugned

orders cancelling the petitioner institutions' examination centres,

including the order dated 18.12.2025 passed by Respondent No.3, are

quashed and set aside.

30. Respondent Nos.2 and 3 are directed to restore and continue the

examination centres of the petitioners for the ensuing examinations

scheduled from February 2026, including examinations for standards X

and XII, subject to compliance with the conditions and safeguards

recorded herein.

• PETITIONERS TO FILE UNDERTAKING

31. Each petitioner institution shall, within a period of two weeks

from today, submit an undertaking on its letterhead, duly signed by the

Head of the Institution, stating in clear terms that the institution shall

take all precautionary measures to ensure examinations at its premises

are conducted in a free, fair, and transparent manner; it shall not

tolerate any malpractice, copying, use of prohibited material,

impersonation, or any irregularity; it shall cooperate with all

inspections, flying squads, and surprise checks; and it shall promptly 6-26-WP (+14).odt {30}

report any suspicious activity to the Centre In-charge and the Board

authorities. The undertaking shall further state that the institution shall

facilitate installation and functioning of monitoring mechanisms as

directed by the Board.

• PRECAUTIONS AND FACILITATES BY EXAMINATION CENTRE

32. Each Examination institution shall, at its own cost and in

coordination with the Centre In-charge, ensure the following minimum

safeguards such as regulated entry and exit; proper sitting arrangement

ensuring adequate spacing; display of prohibited items and examination

instructions at prominent locations; deployment of adequate number of

internal security/guards to prevent entry of unauthorized persons; and

maintenance of a visitors' register and incident register. The institutions

shall ensure that the premises allotted for examinations are free from

obstructions and provide a controlled environment for supervision and

frisking as per Board norms.

• DIRECTIONS TO AUTHORITIES

33. Respondent Nos.2 and 3 shall ensure that the staff deputed for

examinations, including invigilators and supervisory staff, is duly

qualified, trained, and sensitized. Before examinations commence, a

brief mandatory orientation shall be conducted, emphasizing zero 6-26-WP (+14).odt {31}

tolerance to malpractice, proper seizure and reporting protocols, and

duty to act without fear or favour. The Board shall ensure that the

Centre In-charge is specifically made responsible for compliance with

protocol and for immediate reporting of any irregularity.

• DISCIPLINARY ACTIONS AGAINST THE RESPONSIBLE STAFF

34. Where invigilation staff is deputed by the authorities and the

conduct of the examination is under their control, and where

malpractice or irregularity occurs, Respondent Nos.2 and 3 shall not

mechanically proceed against the institution merely because its

premises were used. The authorities shall hold a prompt, fair inquiry

identifying the persons responsible, including invigilators, supervisors,

Centre In-charge, and any other staff, and shall fix liability

proportionate to culpability. Where warranted, disciplinary action shall

be initiated against responsible staff, and appropriate adverse entries

may be made in service records, in accordance with law and service

rules, so that accountability is real and deterrent.

• CLOSURE ACTION OF EXAMINATION CENTRE BY AUTHORITIES

35. If any centre is proposed to be closed in future, Respondent

Nos.2 and 3 shall strictly adhere to the governing

standards/regulations, including issuance of a detailed show cause 6-26-WP (+14).odt {32}

notice specifying the allegations and material relied upon; furnishing of

relevant documents to the concerned institution to the extent

permissible in law; granting reasonable time to respond; providing a

meaningful personal hearing before the competent committee; and

passing a reasoned order demonstrating application of mind and

proportionality. The decision shall be communicated within the

prescribed timelines so that students and administration have certainty

well before the commencement of examinations.

36. Respondent Nos.2 and 3 shall ensure uniformity and non-

discrimination in the application of standards across centres. If action is

taken against certain centres for comparable incidents, the Board shall

maintain records demonstrating rational basis for differentiation, so

that similarly situated centres are treated similarly. A transparent matrix

of action such as warning, enhanced vigilance, temporary restrictions,

or closure should be applied in proportion to the gravity and frequency

of incidents, rather than as an undifferentiated punitive response.

37. We clarify that if, in future, there is credible material

demonstrating mass copying, repeated incidents over successive

examinations, institutional connivance, obstruction to supervisory staff,

or persistent failure to implement safeguards despite warnings,

Respondent Nos.2 and 3 shall be at liberty to take stringent action, 6-26-WP (+14).odt {33}

including closure, provided it is taken by the competent authority

following due procedure and by a reasoned order. The present

allowance of the petitions shall not be construed as dilution of the

mandate of fair examinations; rather it ensures that enforcement

remains lawful, targeted, and effective.

38. The respondent authorities are directed to circulate this order to

the institutions which have been granted examination centres for

Classes X and XII.

39. With the aforesaid directions, all the petitions stand allowed.

The impugned orders in each petition are quashed and set aside. Rule is

made absolute. No order as to costs.

[ HITEN S. VENEGAVKAR ]                      [ SMT. VIBHA KANKANWADI ]
            JUDGE                                       JUDGE




S P Rane
 

 
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