Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Laxman vs Government Of Nct Of Delhi & Anr.
2024 Latest Caselaw 2677 Del

Citation : 2024 Latest Caselaw 2677 Del
Judgement Date : 2 April, 2024

Delhi High Court

Laxman vs Government Of Nct Of Delhi & Anr. on 2 April, 2024

Author: C.Hari Shankar

Bench: C. Hari Shankar

                  $~94


                  *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +         W.P.(C) 4522/2024
                            LAXMAN                                            ..... Petitioner

                                               Through:    Mr. Amit Srivastava, Adv.

                                               versus

                            GOVERNMENT OF NCT OF DELHI & ANR
                                                                           ..... Respondents

                                               Through: Mr. Utkarsh Singh, Adv. for
                                               Mr. Santosh Kumar Tripathi, Standing
                                               Counsel (Civil) for the DoE
                                               Mr. Rajeev Gupta and Mr. Ankit Hooda,
                                               Advs. for Respondent 2

                            CORAM:
                            HON'BLE MR. JUSTICE C. HARI SHANKAR


                                            JUDGMENT (O R A L)
                  %                             02.04.2024

                  W.P.(C) 4522/2024


1. This is one more of the cases in which, despite the petitioner's name having been shortlisted for admission to the entry level class in Respondent 2 school (the School), the school declined admission to the petitioner, compelling the petitioner to institute the present writ petition.

2. The petitioner applied with the Directorate of Education (DoE) for admission of his daughter Tamanna as a student belonging to the Economically Weaker Section (EWS) at the entry level class for the academic session 2023-2024.

3. A computerised draw of lots was conducted by the DoE, following which Tamanna was shortlisted for admission to Class Nursery/Pre-primary in the school.

4. On the petitioner approaching the School, the School declined admission to Tamanna. The petitioner, thereafter, claims to have approached the statutory authorities including the DoE, but to no avail, leaving the petitioner with no option but to institute the present writ petition.

5. Unfortunately, the horses have bolted in the meanwhile.

6. Tamanna's name was shortlisted for admission to Nursery/Pre- primary in the School for the academic session 2023-2024. The petitioner had applied for admission to the entry level class as an EWS student with the DoE for the academic year 2023-2024. The DoE also shortlisted the name of Tamanna for admission for the academic session 2023-2024.

7. The academic year 2023-2024 has, however, unfortunately, come to an end on 29 March 2024.

8. The prayer in this writ petition is to direct the School to admit Tamanna in pursuance of the computerized draw of lots conducted by

the DoE and the outcome thereof to the Nursery/Pre-primary class for the academic session 2023-2024. As the said academic year in fact has come to an end, it is obvious that this Court cannot grant the said prayer.

9. Mr. Amit Srivastava, learned Counsel for the petitioner then prays that this Court may, in the interest of doing complete justice, direct the School to admit Tamanna to Class I for the academic year 2024-2025.

10. That, unfortunately, cannot also be done, in my opinion. I have also taken a view in that regard in Jiya v. Maharaja Agrasen Model School1. A coordinate Bench of this Court has also taken a similar view in the decision in Bushra Riyaz v. GNCTD2.

11. A student belonging to the EWS has a right to claim admission to the School to which her or his name has been shortlisted following the computerized draw of lots conducted by the DoE, but in terms of the outcome of the said draw of lots. The outcome of the draw of lots is academic year, class and school specific. Once that academic year has come to an end, the benefit of the outcome of the draw of lots ceases to be available to Tamanna.

12. The petitioner has not applied for admission of Tamanna to any school in any class for the academic year 2024-2025 as an EWS student. Obviously, therefore, Tamanna has also not been shortlisted by the DoE for admission for the academic year 2024-2025 in any

2024 SCC OnLine Del 2126

school.

13. There may, on the other hand, be children who have actually applied for admission as EWS students for the academic year 2024- 2025 to Nursery/Pre-primary/Class I. If they are shortlisted for admission to the respondent School, their legitimate rights cannot be prejudiced at the altar of Tamanna, who has not applied with the DoE for admission as an EWS student for the academic year 2024-2025.

14. Needless to say, it would be open to the petitioner to apply for admission of Tamanna in accordance with law as an EWS student for the academic year 2024-2025. If such an application is made, the DoE would obviously process the application in accordance with law.

15. The relief sought in the present petition cannot, therefore, be granted. This Court also is not in a position to direct the School to grant admission to Tamanna in the academic year 2024-2025, as she has not been found entitled to such admission consequent to any draw of lots conducted by the DoE.

16. Regrettably, therefore, this Court is not in a position to grant relief to the petitioner.

17. The writ petition is, accordingly, dismissed.

CM APPL. 18442/2024 and CM APPL. 18443/2024

18. These applications do not survive for consideration and are

2012 SCC OnLine Del 4648 Digitally Signed By:AJIT

Signing Date:03.04.2024 18:40:02 disposed of.

C.HARI SHANKAR, J APRIL 2, 2024 rb Click here to check corrigendum, if any

 
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 : MAIMS

 
 
Latestlaws Newsletter