Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumari Baloon vs Gnct Of Delhi And Anr
2010 Latest Caselaw 3625 Del

Citation : 2010 Latest Caselaw 3625 Del
Judgement Date : 5 August, 2010

Delhi High Court
Kumari Baloon vs Gnct Of Delhi And Anr on 5 August, 2010
Author: Rajiv Sahai Endlaw
               *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                                  Date of decision: 5th August, 2010.

+         W.P.(C) 4953/2010 & CM No.9804/2010 (u/S 151 CPC for interim
          directions)

%         KUMARI UZMA BANO & ANR.                  ..... Petitioners
                      Through: Mr. Ashok Agarwal & Mr. J.B.
                               Prakash, Advocates.

                                                              Versus

          GOVT OF NCT OF DELHI & ANR.                                              .....Respondents
                       Through: None.

                                                              AND

+         W.P.(C) 4954/2010 & CM No.9805/2010 (u/S 151 CPC for interim
          directions)

          KUMARI GULAFSHAH & ANR.                 ..... Petitioners
                     Through: Mr. Ashok Agarwal & Mr. J.B.
                              Prakash, Advocates.

                                                              Versus

          GOVT. OF NCT OF DELHI & ANR.                                            ..... Respondents
                       Through: None.

                                                              AND

+         W.P.(C) 4974/2010 & CM No.9831/2010 (u/S 151 CPC for interim
          directions)

          KUMARI RAKHI JAIN & ANR.                 ..... Petitioners
                      Through: Mr. Ashok Agarwal & Mr. J.B.
                               Prakash, Advocates.

                                                              Versus

          GOVT. OF NCT OF DELHI & ANR.                                             ..... Respondents
                       Through: None.


W.P.(C)No.4953, 4954, 4974, 4986, 5178, 5191, 5192, 5194, 5195, 5197 /2010                 Page 1 of 13
                                                               AND

+         W.P.(C) 4986/2010 & CM No.9848/2010 (u/S 151 CPC for interim
          directions)

          KUMARI FIRDOS & ANR.                     ..... Petitioners
                      Through: Mr. Ashok Agarwal & Mr. J.B.
                               Prakash, Advocates.

                                                              Versus

          GOVT. OF NCT OF DELHI & ORS.                                           ..... Respondents
                       Through: None.

                                                              AND

+         W.P.(C) 5178/2010 & CM No.10236/2010 (u/S 151 CPC for
          interim directions)

          MASTER AMIR KHAN                                                        ..... Petitioner
                      Through:                                Mr. Ashok Agarwal & Mr. J.B.
                                                              Prakash, Advocates.

                                                              Versus

          GNCT OF DELHI AND ANR                  ..... Respondents
                      Through: Mr. Somdutt Kaushik, Adv.

                                                              AND

+         W.P.(C) 5191/2010 & CM No.10250/2010 (u/S 151 CPC for
          interim directions)

          KUMARI BARKHA YADAV                     ..... Petitioner
                     Through: Mr. Ashok Agarwal & Mr. J.B.
                              Prakash, Advocates.

                                                              Versus

          GNCT OF DELHI AND ANR                  ..... Respondents
                      Through: Mr. Somdutt Kaushik, Adv.

                                                              AND


W.P.(C)No.4953, 4954, 4974, 4986, 5178, 5191, 5192, 5194, 5195, 5197 /2010               Page 2 of 13
 +         W.P.(C) 5192/2010 & CM No.10251/2010 (u/S 151 CPC for
          interim directions)

          KUMARI HINA KHAN                                                        ..... Petitioner
                      Through:                                Mr. Ashok Agarwal & Mr. J.B.
                                                              Prakash, Advocates.

                                                              Versus

          GNCT OF DELHI AND ANR                   ..... Respondents
                      Through: Mr. S.Q. Kazim, Adv. with Mr. Alim
                                Mizaj, Mr. Haris Usmani & Mr.
                                Mukul K. Singh, Advocates for R-1.

                                                              AND

+         W.P.(C) 5194/2010 & CM No.10253/2010 (u/S 151 CPC for
          interim directions)

          KUMARI RIZWANA                                                          ..... Petitioner
                      Through:                                Mr. Ashok Agarwal & Mr. J.B.
                                                              Prakash, Advocates.

                                                              Versus

          GNCT OF DELHI AND ANR                  ..... Respondents
                      Through: Mr. Nawal Kishore Jha, Advocate for
                                R-1.

                                                              AND

+         W.P.(C) 5195/2010 & CM No.10254/2010 (u/S 151 CPC for
          interim directions)

          KUMARI BALOON                                                          ..... Petitioner
                     Through:                                 Mr. Ashok Agarwal & Mr. J.B.
                                                              Prakash, Advocates

                                                              Versus

          GNCT OF DELHI AND ANR                   ..... Respondents
                      Through: Mr. Nawal Kishore Jha, Advocate for
                                R-1.


W.P.(C)No.4953, 4954, 4974, 4986, 5178, 5191, 5192, 5194, 5195, 5197 /2010               Page 3 of 13
                                                               AND

+         W.P.(C) 5197/2010 & CM No.10255/2010 (u/S 151 CPC for
          interim directions)

          MASTER MOHD FAZIL                                                      ..... Petitioner
                     Through:                                 Mr. Ashok Agarwal & Mr. J.B.
                                                              Prakash, Advocates

                                                              Versus

          GNCT OF DELHI AND ANR                   ..... Respondents
                      Through: Mr. S.Q. Kazim, Adv. with Mr. Alim
                                Mizaj, Mr. Haris Usmani & Mr.
                                Mukul K. Singh, Advocates for R-1.

CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.        Whether reporters of Local papers may                                Yes
          be allowed to see the judgment?

2.        To be referred to the reporter or not?                               Yes

3.        Whether the judgment should be reported                              Yes
          in the Digest?

RAJIV SAHAI ENDLAW, J.

1. These writ petitions, have been preferred complaining that the

petitioner/petitioners in each of the writ petitions has/have approached the

School impleaded as respondent no.2 in each of the writ petitions, for

admission but has/have been denied admission. All the said Schools are

recognized schools within the meaning of the Delhi School Education Act,

1973 and are Government Schools. In some of the cases, it is stated that the

Principal/Head of the school has refused admission inspite of the

recommendation of the respondent no.1 Directorate of Education.

Admission is sought in various classes, all in or under Class VIII, except

four petitioners who are seeking admission in Class IX. While in some cases

admission is sought by transfer from schools outside Delhi, in other on

account of having left education in between and in yet other on account of

earlier school being till a particular class only.

2. It is inter alia the case of the counsel for the petitioners that such

denial of admission is in violation of The Right of Children to Free &

Compulsory Education Act, 2009 (RTE Act). The said Act has been

promulgated to provide for free and compulsory education to all children of

the age of six to fourteen years. Section 3(1) thereof, vests in every child of

the age of six to fourteen years, a right to free and compulsory education in a

neighbourhood School till completion of elementary education. Elementary

education is defined in Section 2(f) as education from first to the eighth

class. School has been defined in Section 2(n) as a recognised school

imparting elementary education, including a school established, owned or

controlled by the appropriate Government or local authority or an aided

school receiving aid or grant from Government or local authority or a school

belonging to specified category or even an unaided school. Section 6 of the

Act mandates the Government and local authority to establish within each

neighbourhood, schools for carrying out the provisions of the Act and where

such Schools are not there, gives a time frame of three years for

establishment of such schools. Sections 8 and 9 deal with duties of

Government and local authority. Section 10 imposes a duty on parents and

guardians to admit or cause to be admitted his/her child or ward to an

elementary education in a neighbourhood School. Section 12 imposes an

obligation on the School established, owned or controlled by Government or

local authority with which we are concerned to provide free and compulsory

elementary education to all children admitted therein. Section 14 provides

for determination of age and Section 14(2) provides that no child shall be

denied admission for lack of age proof.

3. Notices of the petitions were issued and since academic session has

begun, to avoid delays, personal presence of concerned official of

respondent no.1 Directorate of Education of Govt. of NCT of Delhi directed.

4. The Deputy Director of Education, Mr. B.D. Kaushik is personally

present in the Court today. He states that none of the Govt. Schools will

deny or have denied admission to any of the students seeking admissions in

the said schools. The counsel appearing for the respondent no.2 Schools has

also made a statement to the said effect. The counsel for the respondent no.2

Schools however states that in some of the cases, the Principals/Head of the

Schools have required the petitioners/their parents to furnish the „Transfer

Certificate‟ and/or have sought to verify the said Transfer Certificate and

which has led to a false impression of the schools denying admission.

5. Rule 139 of the Delhi School Education Rules, 1973 provides that no

student who had previously attended any recognized School, shall be

admitted to any aided school unless he produces a Transfer or School

Leaving Certificate from the school which was last attended by him.

6. The counsel for the petitioners contends that upon sweeping changes

having been brought about by the RTE Act, the same would supercede any

provision contrary thereto in the Rules aforesaid and admission cannot be

denied by insisting on Transfer Certificate. In my opinion, such general

proposition cannot be accepted. While the RTE Act is intended to ensure

elementary education, it is the School Act & Rules which concern better

organization and development of School Education. The provision for a

Transfer Certificate in the Rules is intended for the aided school to which

admission is sought to satisfy itself as to till what class the student seeking

admission has studied and what was the result of the student for the class

last attended. Moreover, I find that Section 5 of the RTE Act while

providing for Right of transfer to other School, itself in sub Section (3)

mandates the issuance of a transfer certificate though proviso thereto does

away with the delay in producing Transfer Certificate as a ground for

delaying or denying admission in other School. Thus it cannot be said that

owing to the RTE Act, the Rule 139 for Transfer Certificate has become

redundant or that the School to which admission is sought cannot demand a

Transfer Certificate.

7. Rule 139(2) provides that where a student seeks admission to an aided

school on the basis of a Transfer Certificate granted by a school in any State

or Union Territory other than Delhi, such Certificate is required to be sent

for verification and countersignature of the Head of the school in which

admission is sought, to the Education Authority of the district in which the

School from which Transfer Certificate was obtained is situated. It further

provides for provisional admission in the meanwhile. This Rule thus cannot

be said to be contrary to the RTE Act. The Rule is also found to be intended

for the School to which admission is sought, satisfy itself as to in which

class the admission is to be granted.

8. It is thus clarified that the Schools to which the petitioners have

sought admission though would be entitled to comply with the provisions of

Rule 139 and seek verification of Transfer Certificate but in the meanwhile

provisionally admit the child. If upon such verification, any

ambiguity/discrepancy is found or clarification deemed necessary, the

School shall intimate the parents of the petitioners concerned of the same in

writing. If the said ambiguity remains or the Transfer Certificate submitted

remaining unverified, the child shall be treated as one who has not

previously attended any recognized school and dealt with as mentioned

herein below.

9. The counsel for the petitioners has contended that in some of the cases

the petitioners have not studied in any recognized or Govt. School. The

provision with respect thereto is made in Rule 141 of the Delhi School

Education Rules, 1973. In such case the parent or guardian is required to

give full history of the previous education of the child and to furnish an

affidavit on non-judicial stamp paper duly attested to the effect that the child

had not attended any recognized school till then. Though Sub Rule (2) of

Rule 141 provides for the Head of the school to which admission is sought,

to in consultation with the Zonal Education Officer arrange for a test in such

cases to determine the suitability of the student for admission to the class in

which the admission is sought, the counsel for the petitioner contends that

Section 4 of RTE Act is contrary thereto and thereunder admission has to be

granted to the child in a class appropriate to his/her age. The contention of

the counsel for the petitioner is thus that even if the child aged about 13

years has not previously studied in any recognized school and seeks

admission to say, Class-VII in which others of his/her age are studying, the

School is obliged to admit the student to Class-VII only and not to any lower

class. He further invites attention to the proviso to Section 4 of the RTE Act

which provides for special training to be given to such students on

admission in such class. The counsel further invites attention to Section 2(o)

of the RTE Act defining "screening procedure" to contend that the holding

of a test as provided for in Rule 141(2) (supra) would be a screening

procedure which is prohibited under Section 13 of the RTE Act.

10. Section 2(o) defines the screening procedure as the method of

selection for admission of a child, in preference over another. I am unable to

accept the contention of the counsel for the petitioners that the holding of a

test as prescribed in Rule 141 (2) would be a screening procedure which is

prohibited under the RTE Act. The test under Rule 141(2) is intended only

to determine the class in which the student is fit to be admitted, depending

upon his past learning and capacity to learn. The student while participating

in the said test is only giving a test of his own ability and is not competing

with any other child or for admission in preference over another. Rule 132

of the Delhi School Education Rules, 1973 also, while prohibiting test for

admission, permits a test as in Rule 141(2).

11. In my view, admitting a child as aforesaid in Class-VII merely

because others of his age are studying in that class even though he may not

have the acumen or capacity to cope with course or curriculum of Class-VII

would be contrary to spirit of the RTE Act of ensuring completion of at least

elementary education for each child and rather detrimental thereto. If a child

is unable to cope with the demands of a class to which he is admitted he is

more likely to abandon his education.

12. The counsel for the petitioners however has rightly pointed out that if

such a child is admitted to say Class-I, the same would also be equally

detrimental inasmuch as a child of 13 years would be embarrassed in

attending Class-I along with students much below his age.

13. The procedure provided in Rule 141(2) of the Head of the School to

which admission is sought in consultation with the Zonal Education Officer

to assessing the class to which a child should be admitted is found to be

appropriate. They will in such a test assess that the child is able to cope with

the demands of the class to which he is admitted and is not embarrassed in

front of his peers and remains interested in pursuing the education further;

may be such a child can be admitted, if not to Class-VII, to Class-VI or

Class-V.

14. The counsel for the petitioners however contends that if such an

interpretation is taken, the first proviso to Section 4 of RTE Act will become

redundant. In my opinion, no. Even though the child may be admitted to

class below that in which others of his age are studying, the child is still

likely to require the special training mentioned in the said proviso. I may

also add that there does not appear to be any maximum age limit for

admission to any particular class and the School Act or the Rules do not

provide any class in relation to age. The counsel for the petitioners has

rather shown the explanation to Rule 21 of the Recognized Schools

(Admission Procedure for Pre-Primary Class) Order, 2007 which only

provides the minimum age for admission and expressly provides that there is

no bar for older children to getting admission for Pre-school Class or Pre-

primary Class or Class-I. For this reason also it cannot be said that there is

any law or Rule connecting a class to age. The expression "in a class

appropriate to his or her age" in Section 4 of RTE ACT cannot be read as

"in a class to which others of his age are studying" and it shall remain open

to the head of the School to which admission is sought to, in consultation

with the Zonal Education Officer determine the Class to which such student

should be admitted.

15. It is thus directed that qua the petitioners who are seeking admission

to the respondent Schools without previously attending any recognized

Schools, the Head of Schools, in exercise of powers under Rule 141 (2) and

in consultation with the Zonal Education Officer shall assess the child to

determine the suitability for admission in a particular class and in the light of

what has been laid down hereinabove.

16. The counsel for the respondents has also contended that several of the

petitioners instead of choosing the school in the proximity of their residence

are seeking admission to distant schools. The counsel for the petitioners

though controverts the same but states that if any other school closer in

proximity is pointed out, admission thereto will be accepted.

17. The counsel for the petitioners has also stated that besides the

petitioners herein, there are about 1000 other children who are also being

similarly denied admissions. To prevent this Court from being inundated

with similar petitions, the Deputy Director of Education present in the Court

is directed to, upon being approached by such children, deal with them also

on the same lines as discussed hereinabove. The counsel for the petitioners

further states that out of the aforesaid number, about 400 are children with

disabilities. He further points out the judgment dated 16 th September, 2009

of the Division Bench of this Court in W.P. (C) No.6771/2008 titled Social

Jurist, A Civil Rights Group Vs. GNCTD wherein it was held "It is made

clear that no disabled child shall be refused admission in any of the schools

either run by the State Govt. or the local bodies". The Deputy Director of

Education states that such students shall also be dealt with in accordance

with the said judgment of the Division Bench. I may also draw attention to

the proviso to Section 3(2) of the RTE Act in this regard.

18. With the aforesaid directions, the writ petitions stand disposed of. No

order as to costs.

Copy of this order be given Dasti under the signature of the Court Master.

RAJIV SAHAI ENDLAW (JUDGE) 5th August, 2010 bs..

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter