Citation : 2026 Latest Caselaw 1268 Chatt
Judgement Date : 4 April, 2026
1/4
HIGH COURT OF CHHATTISGARH AT BILASPUR
BABLU
RAJENDRA
BHANARKAR
Digitally signed by
BABLU RAJENDRA
BHANARKAR
WPPIL No. 22 of 2016
Date: 2026.04.04
13:13:18 +0530
C. V. Bhagvant Rao versus Union Of India
WPC/3567/2025,WPC/3569/2025,WPC/3572/2025,WPC/
3570/2025,WPC/3573/2025,WPC/3574/2025,WPC/414/2026,WPC/
2345/2022,WPC/4588/2025,WPC/3095/2025,WPC/
3106/2025,WPC/3107/2025,WPC/3112/2025
Order Sheet
04/04/2026 Heard Mr. Devershi Thakur, learned counsel for
the petitioner as well as Mr.P.K.Bhaduri, learned Deputy
Advocate General appearing for the State, Mr. Ashish
Shrivastava, learned Senior Advocate assisted by Mr.
Rahul Ambast, learned counsel appearing for
respondents No.34, 35, 36, 37, 39, 40, 41 & 47 and
learned counsel for the petitioner in WPC
No.2345/2022, Rishabh Gupta, learned counsel
appearing for respondents No.33 & 46 and
Mr.Ghanshyam Patel, learned counsel appearing for
respondent No.42.
Though today is a non-working day of the Court,
but considering the seriousness of the news report
published today in Haribhumi Bilaspur Bhumi, i.e., f'k{kk
l= 'kq: Hkh gks x;k] xjhc cPpksa dk ,Mfe'ku rks NksfM+,] 16
gtkj vkosnuks a dh tkap rd ugh a gks ldh regarding the
commencement of the new academic session in the
State from April 1 and the slow progress of the
admission process for Class 1 under the RTE (Right to
Education) Act where, out of 38,438 applications
received, only 23,766 (62%) have been verified so far,
leaving more than 16,000 applications pending, and in
several districts less than 10% of the applications have
been verified; further noting that the Directorate of
Public Instruction (DPI) had fixed the timeline for
registration and nodal verification from February 16 to
March 31, which remains incomplete even after the
deadline, allegedly due to the slow pace of verification
at the nodal principal level, thereby affecting the
subsequent admission process; and further considering
that nodal verification of pending applications has not
been completed on time in most districts, with
disparities between the number of applications received
and available seats, and that school allotment through
a lottery is scheduled between April 13 and 17 but may
be delayed due to incomplete verification, causing
inconvenience to parents who may be required to make
repeated visits, this Court has taken suo motu
cognizance of the said news report and has assembled
to hear the matter today itself, though the PIL was
earlier fixed for 8th April, 2026, as per the order of this
Court dated 24.03.2026.
Considering the aforesaid facts, the Joint
Secretary, School Education Department, Government
of Chhattisgarh, who was earlier directed to file an
affidavit, is also directed to file an affidavit with regard
to the news items published and the steps taken in this
regard.
List this matter on 8th April, 2026, as ordered by
this Court on 24.03.2026.
Sd/- Sd/-
(Ravindra Kumar Agrawal) (Ramesh Sinha)
Judge Chief Justice
Bablu
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!