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

Master Singham vs Directorate Of Education & Ors
2018 Latest Caselaw 3558 Del

Citation : 2018 Latest Caselaw 3558 Del
Judgement Date : 2 July, 2018

Delhi High Court
Master Singham vs Directorate Of Education & Ors on 2 July, 2018
#17

         IN THE HIGH COURT OF DELHI AT NEW DELHI


                                               Judgment delivered on: 02.07.2018

W.P.(C) 6572/2018 & CM APPL.25079/2018 (Stay)

MASTER SINGHAM                                                      ..... Petitioner



                                             versus



DIRECTORATE OF EDUCATION & ORS                                      ..... Respondents

Advocates who appeared in this case:
For the Petitioner  : Mr. Kirti Uppal, Sr. Advocate with Mr. Vaibhav Sethi and Mr. Ranvir
                      Sethi, Advocates
For the Respondents : Mr. Gautam Narayan, ASC with Mr. Abhinav Goyal and Ms. Shivani
                      Vij, Advocates for R-1
                      Mr. P.S. Sudheer and Mr. Bharat Sood, Advocates for R-2

CORAM:
HON'BLE MR. JUSTICE SIDDHARTH MRIDUL

                                  JUDGMENT

SIDDHARTH MRIDUL, J (ORAL)

1. The present petition under Article 226 of the Constitution of India, has

been instituted on behalf of the petitioner (hereinafter referred to as 'Master

Singham') essentially assailing an order dated 21.05.2018 rendered by

respondent No.1/Director of Education, Government of NCT of Delhi

(hereinafter referred to as 'DOE'), whereby, Master Singham's admission to

the respondent No.2 school has been cancelled with immediate effect, albeit

deferred till 01.07.2018.

2. The petition prays as follows:-

"(a) Issue a writ of Mandamus or any other writ directing the respondent No.1 and 2 not to take any coercive action against the petitioner in respect of the impugned order dated 31.03.2018.

(b) Issue a writ of certiorari or any other writ setting aside the impugned order dated 31.03.2018 passed by the respondent No.1.

(c) Any other order as this Hon'ble Court may deem fit and proper in the facts and circumstances of the present case in favour of the petitioner and against the respondents."

3. The facts as are necessary for the adjudication of the present petition

are briefly encapsulated as follows:-

(a) Master Singham was granted admission in the Economically Weaker Section (EWS) category by the respondents on an application filed by his father, namely, Mr. Gaurav Goel, in the year 2013.

(b) It is an admitted position that the said application was duly accompanied by a certificate issued by the office of the Deputy Commissioner, New Delhi District, Delhi dated 08.01.2013, which clearly elaborated that the income of the father was within the permissible limit, so as to entitle him to seek admission for Master Singham in the EWS category.

(c) Master Singham has been a student at the respondent No.2 school since his admission in the academic year 2013-14.

(d) Subsequently, on 03.01.2018, at the time of seeking admission to the respondent No.2 school for Master Singham's sibling, Mr. Gaurav Goel informed the said school that, on account of a change in his income and residence status, he was seeking change of category for admission in relation to Master Singham as well.

(e) Predicated on that, on a reference made by the respondent No.2 school, the Director of Education is stated to have conducted an enquiry, which has culminated with the passing of the impugned order.

4. A perusal of the impugned order reflects that the same is founded in

its entirety on a report furnished by the concerned District Magistrate, to the

effect that, Mr. Gaurav Goel misled the authorities at the time of Master

Singham's admission to the respondent No.2 school, under the EWS

category; and that all the documents furnished by Mr. Gaurav Goel, in

support of that claim were forged and fabricated.

5. It is further an admitted position that neither the District Magistrate

nor the Director of Education, at any stage, issued a Show Cause Notice to

Master Singham or afforded him an opportunity to represent or be heard in

the enquiry conducted in this behalf, before visiting him with the

consequences of their finding, that the admission was obtained fraudulently;

and consequently directing cancellation thereof, as aforestated.

6. There can be no quarrel with the legal position that the right to

education is a fundamental right, pursuant to the enactment of The Right of

Children to Free and Compulsory Education Act, 2009 (hereinafter referred

to as 'the said Act'). Furthermore, a bare perusal of the Statement of Objects

and Reasons of the said Act clearly reflects that the said Act is a piece of

beneficial legislation, enacted with the intent of securing a fundamental right

and constitutional directive for free and compulsory primary education in

achievement of social and economic development. By virtue of enactment

of the said Act, it casts an obligation under Article 21A of the Constitution

of India on the State to provide and ensure that all children complete

elementary education and receive equitable quality education.

7. In the present case, it is observed that the impugned action of the

official respondents, involves civil consequences and severely prejudices the

vested rights of Master Singham to be educated, in accordance with law, and

is further in violation of the basic rules of justice and fairplay. Master

Singham's educational prospects have been adversely affected, without

affording an opportunity to him to set up his version or defence and without

affording him an opportunity to correct or to controvert any evidence in the

possession of the official respondents, which has been relied upon to his

prejudice in the enquiry.

8. It is trite to state that where a body or authority is quasi judicial and

where it determines a matter involving rights judicially because of express or

implied provision, the principle of natural justice audi alteram partem

applies with full force and vigour.

9. In view of the dictum of the House of Lords in Ridge vs. Baldwin,

reported as 1964 AC 40, which has permeated every judicial order rendered

since by the Hon'ble Supreme Court of India and this Court, and in keeping

with the dictum of the Constitution Bench of the Hon'ble Supreme Court of

India in State of Punjab vs. K.R. Erry and Sobhag Rai Mehta, reported as

(1973) 1 SCC 120, there can be no manner of doubt that it is unfair for a

quasi judicial authority not to have allowed a reasonable opportunity to

Master Singham to be heard before arriving at a decision, which has

prejudicially and adversely affected his educational rights and interest.

10. In State of Orissa vs. Dr. (Miss) Binapani Dei and Others, reported

as (1967) 2 SCR 625 the Hon'ble Supreme Court of India observed as

follows:-

"An order by the State to the prejudice of a person in derogation of his vested rights may be made only in accordance with the basic rules of justice and fairplay. The deciding authority, it is true, is not in the position of a Judge called upon to decide an action between contesting parties, and strict compliance with the forms of judicial procedure may not be insisted upon. He is however under a duty to give the person against whom an enquiry is held an opportunity to set up his version or defence and an opportunity to correct or to controvert any evidence in the possession of the authority which is sought to be relied upon to his prejudice. For that purpose the person against whom an enquiry is held must be informed of the case he is called upon to meet, and the evidence in support thereof. The rule that a party to whose prejudice an order is intended to be passed is entitled to a hearing applies alike to judicial tribunals and bodies of persons invested with authority to adjudicate upon matters involving civil consequences. It is one of the fundamental rules of our constitutional set-up that every citizen is protected against exercise of arbitrary authority by the State or its officers. Duty to act judicially would therefore arise from the very nature of the function intended to be performed; it need not be shown to be super-added. If there is power to decide and determine to the prejudice of a person, duty to act judicially is implicit in the exercise of such power.

If the essentials of justice be ignored and an order to the prejudice of a person is made, the order is a nullity. That is a basic concept of the rule of law and importance thereof transcends the significance of a decision in any particular case."

11. In view of the foregoing, the reliance placed by Mr. Gautam Narayan,

learned Standing Counsel appearing on behalf of respondent No.1 on the

ratio of the decision of the Hon'ble Supreme Court in Dharampal Satyapal

Ltd. Vs. Deputy Commissioner of Central Excise, reported as (2015) 8 SCC

519, and in particular paragraph 39 thereof, is not attracted to the facts of the

present case and is, therefore, misplaced.

12. From the foregoing discussion, since Master Singham has been visited

with an order cancelling his admission to the respondent No.2 school; an act

which prejudicially affects his vested rights, without having been issued a

Show Cause Notice or heard in the matter, prior to the passing of the

impugned decision, the same in my considered view is a nullity. The

impugned order is accordingly set aside.

13. The petition is, therefore, allowed. The respondents are directed to

permit Master Singham to attend the classes with the respondent No.2 school

forthwith. However, the respondents are at liberty to take appropriate action,

in accordance with law, if they are so advised.

14. With the above directions, the writ petition is disposed of accordingly.

The pending application also stands disposed of.

SIDDHARTH MRIDUL (JUDGE)

JULY 02, 2018 dn

 
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