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

Ayesha Sankhla (Through Guardian Kapil ... vs Government Of Nct Of Delhi & Anr.
2024 Latest Caselaw 3654 Del

Citation : 2024 Latest Caselaw 3654 Del
Judgement Date : 26 April, 2024

Delhi High Court

Ayesha Sankhla (Through Guardian Kapil ... vs Government Of Nct Of Delhi & Anr. on 26 April, 2024

Author: C.Hari Shankar

Bench: C.Hari Shankar

                  $~43
                  *        IN THE HIGH COURT OF DELHI AT NEW DELHI
                  +        W.P.(C) 5870/2024 and CM APP No. 24257-58/2024
                           AYESHA SANKHLA (THROUGH GUARDIAN
                           KAPIL KUMAR SANKHALA)                                                        ..... Petitioner
                                                        Through: Mr. Rishabh Kapur and Mr.
                                                        Tanmay Gupta, Advocates

                                                        versus

                           GOVERNMENT OF NCT OF DELHI
                           & ANR.                                                                 ..... Respondents
                                                        Through: Ms. Prashansa Sharma and Mr.
                                                        Utkarsh Singh for Mr. Santosh Kumar
                                                        Tripathi, Standing Counsel for DoE
                                                        Counsel for R2 (appearance not given)

                           CORAM:
                           HON'BLE MR. JUSTICE C.HARI SHANKAR
                                                        J U D G M E N T (O R A L)

% 26.04.2024

1. The petitioner is a student belonging to the Scheduled Castes. Under the regime of the Right of Children to Free and Compulsory Education Act, 2009 ("the RTE Act"), she, therefore, belongs to the Disadvantaged Group (DG), who is entitled to admission to entry level classes under Section 121 of the said Act on preferential basis.

1 12. Extent of school's responsibility for free and compulsory education. -

                           (1)      For the purposes of this Act, a school,--
                                    (a)        specified in sub-clause (i) of clause (n) of Section 2 shall provide free and

compulsory elementary education to all children admitted therein;

(b) specified in sub-clause (ii) of clause (n) of Section 2 shall provide free and compulsory elementary education to such proportion of children admitted therein as its annual recurring aid or grants so received bears to its annual recurring expenses, subject

Digitally Signed By:AJIT Digitally Signed KUMAR WP(C) 5870/2024 Page 1 of 6 By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:29.04.2024 Signing Date:29.04.2024 18:51:59 18:50:44

2. The petitioner applied to the Directorate of Education (DoE) for admission to the Nursery/Pre-School grade in the academic year 2022- 2023. A computerized draw of lots was conducted by the DoE. As a result, the petitioner was shortlisted for admission to the respondent- school in the Nursery/Pre-School grade in the academic year 2022- 2023.

3. As per the allegations in the petition, the respondent-school refused to admit the petitioner despite the outcome of the computerized draw of lots conducted by the DoE. Apparently in order not to lose precious academic years, the petitioner's father admitted her in another school. Mr. Rishabh Kapur, learned counsel for the petitioner, submits that this was done only under compulsion and that continuing the petitioner's education in the said other school would be beyond his financial means.

4. The prayer in this petition is for a direction to the respondent- school to admit the petitioner in Class II for the academic year 2024- 2025.

5. A similar controversy stands adjudicated by this Bench in its judgment in Jiya v. Maharaja Agrasen Model School2. I have taken the view that right that enures in favour of a child belonging to a EWS

(c) specified in sub-clauses (iii) and (iv) of clause (n) of Section 2 shall admit in Class I, to the extent of at least twenty-five per cent of the strength of that class, children belonging to weaker section and disadvantaged group in the neighbourhood and provide free and compulsory elementary education till its completion:

Provided further that where a school specified in clause (n) of Section 2 imparts pre-school education, the provisions of clauses (a) to (c) shall apply for admission to such pre-school education.

Digitally Signed By:AJIT                                                                                                           Digitally Signed
KUMAR                WP(C) 5870/2024                                                                                  Page 2 of 6 By:CHANDRASHEKHARAN
                                                                                                                                  HARI SHANKAR
Signing Date:29.04.2024                                                                                                            Signing Date:29.04.2024
18:51:59                                                                                                                           18:50:44

or DG category, under the RTE Act, for admission to a particular school, would enure only if the child applies to the DoE for admission as an EWS or DG candidate to an entry level class in that academic year and, consequent on a computerized draw of lots conducted by the DoE, is shortlisted for admission to that school. The result of the computerized draw of lots is academic year, school and class specific. While applying for admission, the child has to specify the class/grade in which the child seeks admission and the academic year for which admission is sought. The case of the child is considered randomly, by the computer, along with the cases of other children who have, for that academic year, sought admission as EWS/DG candidates for the same class. The computerized draw of lots is conducted for EWS/DG students, who are seeking admission in that academic year to the specified entry level class, as per the application submitted by the student.

6. Thus, even if the outcome of the computerized draw of lots is in favour of a particular student, the benefit of that outcome can enure in favour of the student only till the end of that academic year. Once the year comes to an end, the benefit stands extinguished.

7. If the child approaches the Court during the year for which the allotment has been made by the DoE and the Court either directs provisional admission or reserves a seat in favour of the child for that year in that school, then, even if the petition is taken up after the year is over, the Court is in a position to grant relief.

Digitally Signed By:AJIT                                                                       Digitally Signed
KUMAR                WP(C) 5870/2024                                                Page 3 of 6 By:CHANDRASHEKHARAN
                                                                                                HARI SHANKAR
Signing Date:29.04.2024                                                                        Signing Date:29.04.2024
18:51:59                                                                                       18:50:44

8. However, if the child approaches the Court after the academic year is come to an end, the right of the child no longer survives and, for any subsequent academic year, the child would have to compete with other students in accordance with the protocol devised in that regard by the DoE by submitting an application for admission as an EWS/DG student.

9. To my mind, this legal position is painfully obvious. In the present case, for example, the petitioner has, in his favour, the outcome of the computerized draw of lots conducted by the DoE, which shortlisted him for admission in the respondent-school in Nursery/Pre-School in 2022-2023. The slip containing the result of the draw of lots, as communicated by the DoE to the petitioner, reads thus:

School Allotted for admission process for Session 2022-23 Education Department, Old Secretariat, Delhi-110054 Registration No. 20220178470 Student Name AYESHA Father's Name Mother's Name MAMTA Guardian's Name Date of Birth 02/12/2017 Allotted School ID 1617190 Allotted School Name VISHAL BHARTI PUBLIC SCHOOL, PASCHIM VIHAR, DELHI Class Nursery/Pre-school

Thus, the petitioner has been shortlisted for admission to Nursery/Pre- School in the respondent-school for 2022-2023, not for admission to Class I in 2024-2025, which is what the petitioner prays for.

Digitally Signed By:AJIT                                                                     Digitally Signed
KUMAR                WP(C) 5870/2024                                              Page 4 of 6 By:CHANDRASHEKHARAN
                                                                                              HARI SHANKAR
Signing Date:29.04.2024                                                                      Signing Date:29.04.2024
18:51:59                                                                                     18:50:44

10. If the petitioner bases his right on the outcome of the computerized draw of lots conducted by the DoE, he has to do so as per the express terms of the outcome of the draw of lots. He cannot, therefore, base a claim to admission to Class I in 2024-2025 in the respondent-school on the basis of a computerized draw of lots conducted by the DoE which has shortlisted him for admission to Nursery/Pre-School in 2022-2023 in the respondent-school.

11. Though Mr. Kapur, learned counsel for the petitioner fervently prayed that this court may, in the facts of this case, direct the respondent-school to grant admission to the petitioner in Class II or, in the alternate direct the DoE to accommodate the Petitioner in another alternate private school, it is not possible for this Court to accede to the request.

12. Section 12 of the RTE Act enures, in favour of DG category students, only in entry level classes, and not beyond. As a private unaided school, the respondent-school falls within Section 2(n)(iv)3 of the RTE Act. Section 12(1)(c) obligates the respondent-school, therefore, to "admit in Class I, to the extent of at least twenty five percent of the strength of that class, children belonging to weaker section and disadvantaged group in the neighbourhood and provide free and compulsory elementary education till its completion".

Where, however, a school provides pre-school education, the obligation under Section 12(1)(c) applies for admission to such pre-

3 (n) "school" means any recognised school imparting elementary education and includes--

                           (iv)      an unaided school not receiving any kind of aid or grants to meet its expenses from the

Digitally Signed By:AJIT                                                                                                     Digitally Signed
KUMAR                WP(C) 5870/2024                                                                            Page 5 of 6 By:CHANDRASHEKHARAN
                                                                                                                            HARI SHANKAR
Signing Date:29.04.2024                                                                                                      Signing Date:29.04.2024
18:51:59                                                                                                                     18:50:44
                   school education.         The respondent-school provides pre-school

education. Its obligation, under Section 12 is, therefore, only to admit DG/EWS students to the extent of 25% of the strength of its Pre- School class. Section 12(1) does not obligate the respondent-school to admit EWS or DG category students in any class beyond Nursery/Pre- School.

13. Schools which have obtained land at concessional rates from public authorities are, under the land clause contained in the applicable lease deeds, required to admit EWS students to the extent of 20% of the strength of each class, beyond the entry level class, till completion of education. This obligation does not, however, extend to DG category students.

14. Accordingly, the Court regrets that it is unable to grant any relief to the petitioner in the facts of this case.

15. The petition is dismissed in limine.




                                                                        C.HARI SHANKAR, J
                           APRIL 26, 2024/yg
                                           Click here to check corrigendum, if any





Digitally Signed By:AJIT                                                                      Digitally Signed
KUMAR                WP(C) 5870/2024                                               Page 6 of 6 By:CHANDRASHEKHARAN
                                                                                               HARI SHANKAR
Signing Date:29.04.2024                                                                       Signing Date:29.04.2024
18:51:59                                                                                      18:50:44
 

 
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