Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siddharth International Public ... vs Govt.Of N.C.T.Of Delhi
2011 Latest Caselaw 1343 Del

Citation : 2011 Latest Caselaw 1343 Del
Judgement Date : 8 March, 2011

Delhi High Court
Siddharth International Public ... vs Govt.Of N.C.T.Of Delhi on 8 March, 2011
Author: Rajiv Sahai Endlaw
            *IN THE HIGH COURT OF DELHI AT NEW DELHI

                                            Date of decision: 8th March, 2011

+        W.P.(C) 1302/2010 & CM No.2095/2011 (of the petitioner for
         placing order dated 21st January, 2011 passed in SLP
         No.627/2011 for disposal of the writ petition)

%        SIDDHARTH INTERNATIONAL
         PUBLIC SCHOOL                        ...........Petitioner
                     Through: Mr. R.M. Singh, Adv.

                                   Versus

    GOVT.OF N.C.T.OF DELHI                    ..... Respondent
                  Through: Mr. Sunil Bagai, Adv.
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.       Whether reporters of Local papers may
         be allowed to see the judgment?                    No

2.       To be referred to the reporter or not?             No

3.       Whether the judgment should be reported            No
         in the Digest?

RAJIV SAHAI ENDLAW, J.

1. The writ petition has been filed seeking mandamus to the

Directorate of Education of the Govt. of NCT of Delhi to upgrade the

petitioner, a Middle School, to Secondary Level. Notice of the writ

petition was issued. Pleadings have been completed. The counsels have

been heard.

2. The petitioner, Siddharth International Public School, Opposite

Pocket-B Park, Gurdwara Road, Dilshad Garden, Delhi being run by Ravi

Bharti Shiksha Samiti, a Society registered under the Societies Registration

Act, 1860 was allotted a plot of land on which the petitioner School is

situated by the Delhi Development Authority (DDA) for the purposes of

setting up a Middle Level School and was vide letter dated 13 th June, 2007

of the Directorate of Education granted recognition from classes Ist to

VIIIth. The petitioner claims to be successfully running the said Middle

School since the academic year 2007-08.

3. The petitioner School on 31st August, 2007 applied for upgradation

from as a Middle School to a Secondary School i.e. having classes till X th

standard. The Deputy Director of Education, North East conducted an

inspection of the petitioner School on 21 st February, 2008 for finding out

whether the petitioner School was deserving of the said upgradation or not.

A favourable report dated 16th July, 2008 submitted. The petitioner School

claims that notwithstanding the same and notwithstanding the petitioner

School having given replies to the notices dated 20 th November, 2008, 12th

January, 2009 and 6th March, 2009 issued by the respondent to the

petitioner School, satisfying the respondent that the petitioner School

complies with all other requirements and further, notwithstanding the

petitioner School having removed the deficiencies pointed out in the said

notices, the request of the petitioner School has not been acceded to.

Hence, this writ petition.

4. The respondent in its counter affidavit has pleaded that the petitioner

School cannot be granted upgradation for the reason of the allotment of the

land by the DDA being for a Middle School only. It is also contended that

serious allegations had been made against Ravi Bharti Shiksha Samiti; that

it had been learnt that the members of the said Society and their family

members have floated various Societies to fleece the masses. It is

contended that All India Siddharth International Educational Society

running Vaishali International School at 472A Bhola Nath Nagar,

Shahdara, Delhi is one such Society and which School has since been

closed with huge arrears of emoluments to the teachers. It is also

contended that the petitioner had illegally started classes IX th and Xth from

2nd July, 2007 i.e. even before the date of its application for upgradation. It

is contended that no replies have been given to the notices issued and the

petitioner School has failed to satisfy the respondent with respect to the

deficiencies pointed out. It is also contended that a notice dated 2 nd July,

2009 has been issued for withdrawal of recognition of all Schools

including the petitioner School for the reason of being associated with All

India Siddharth International Educational Society.

5. The counsel for the petitioner School controverts that the notice

dated 2nd July, 2009 was received by the petitioner School. From the face

of the said notice also, it is not clear whether the said notice was sent to the

petitioner School or not. In any case, the admitted position is that no reply

has been given by the petitioner School to the said notice.

6. I have enquired from the counsel for the respondent as to the action,

if any taken in pursuance to the notice dated 2 nd July, 2009. No action is

stated to have been taken till now.

7. I have enquired from the counsel for the respondent as to whether

the guidelines for upgradation of School copy whereof has been handed

over in the Court, provides for denial of upgradation to a School run by a

Society which has members in common with another Society running

another School and against which School there may be allegations of

malpractice. No definite reply is forthcoming.

8. The counsel for the petitioner School denies any connection between

the petitioner School on the one hand and Vaishali International School or

All India Siddharth International Educational Society on the other hand. It

is contended that coincidently the name of petitioner School is same as of

Society running Vaishali International School.

9. Prima facie it appears that if for the reason of commensality if any,

the recognition already granted is not to be withdrawn, then on the same

parity, the upgradation should not be denied.

10. With respect to the objection qua the land having been allotted for

Middle School only, attention is invited to the Notification dated 12 th

January, 2004 of the Directorate of Education permitting grant of

recognition one level above from the level of the School mentioned in the

lease deed. It is thus contended that the petitioner School even though

having been allotted land for a Middle School, is entitled to recognition

upto the level of Secondary School, being the level above the Middle

School.

11. The counsel for the petitioner School during the course of hearing

has suggested that since it is the stand of the respondent that it had not

received the replies stated to have been given by the petitioner School to

the notices, the petitioner School be given an opportunity of hearing before

the respondent to satisfy the respondent as to all the deficiencies pointed

out in the notices having been removed. It is also offered that the

respondent if so desires may conduct another inspection of the petitioner

School to satisfy itself of the eligibility of the petitioner School for

upgradation.

12. It is also deemed appropriate to grant an opportunity to the petitioner

School to reply to the noticed dated 2 nd July, 2009 (supra) so as to enable

the petitioner School to satisfy the respondent that the petitioner School is

distinct from All India Siddharth International Educational Society and/or

Vaishali International School.

13. It has been enquired from the counsel for the respondent whether the

respondent needs to issue any further notice eliciting any further

information or pointing out any further deficiencies, from in the petitioner

School, for adjudicating the application of the petitioner School for

upgradation. The answer is in the negative.

14. In the circumstances, the writ petition is disposed of with the

following directions:-

(i) The petitioner School to within four weeks from today submit

to the respondent further replies/copies of replies already submitted

to the notices dated 20th November, 2008, 12 th November, 2009, 6 th

March, 2009 and 2nd July, 2009.

(ii) The petitioner School to appear before the Directorate of

Education for personal hearing on 20th April, 2011 at 1100 hours and

on such subsequent dates as may be fixed.

(iii) The Directorate of Education shall be entitled to at any time if

so desires, conduct another inspection of the petitioner School for

the purposes of taking a decision on the application of the petitioner

School for upgradation. If the inspection is carried out and any fresh

deficiencies are found, the notice with respect thereto shall be given

and the petitioner School shall have an opportunity to remedy/meet

the same.

(iv) The Directorate of Education to pass a speaking/reasoned

order on the said application on or before 31 st May, 2011. The said

order to also record reasons for the commensality, if any found in

All India Siddharth International Educational Society and Ravi

Bharti Shiksha Samiti and the reasons for denying upgradation for

the said commensality.

No order as to costs.

Copy of this order be given Dasti to counsels for the parties under

signature of the Court Master.

RAJIV SAHAI ENDLAW (JUDGE) MARCH 08, 2011 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