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

Baby Yadvi vs Vishal Bharti Public School & Anr.
2024 Latest Caselaw 3730 Del

Citation : 2024 Latest Caselaw 3730 Del
Judgement Date : 30 April, 2024

Delhi High Court

Baby Yadvi vs Vishal Bharti Public School & Anr. on 30 April, 2024

Author: C.Hari Shankar

Bench: C.Hari Shankar

                    $~20
                    *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                    +      W.P.(C) 3022/2024
                           BABY YADVI                               ..... Petitioner
                                             Through: Mr. Vivek Kumar Tandon, Ms.
                                             Prerna Tandon and Ms. Mamta Tandon,
                                             Advs.

                                             versus

                           VISHAL BHARTI PUBLIC SCHOOL & ANR..... Respondents
                                        Through: Mr. Devraj Singh with Ms.
                                        Arushi Mehra, Advocates for R-1
                                        Mr. Utkarsh Singh, Ms. Prashansa Sharma,
                                        Advs. for Mr. Santosh Kumar Tripathi, SC
                                        for DoE/R-2
                           CORAM:
                           HON'BLE MR. JUSTICE C.HARI SHANKAR
                                             JUDGMENT (ORAL)
                    %                            30.04.2024

                    W.P.(C) 3022/2024


1. The petitioner is a child belonging to the Economically Weaker Section (EWS). The petitioner applied to the Directorate of Education (DoE), through her mother, for admission to the KG/Pre-primary class, as an EWS student, for the academic year 2023-2024, in terms of Section 12 of the Right of Children To Free and Compulsory Education Act, 2009 ("the RTE Act"). A computerized draw of lot was conducted on 14 March 2023 by the DoE, resulting in the petitioner being allotted admission to the Respondent 1 School in the KG/Pre-primary class. As the respondent school did not admit the

WP (C) 3022/2024

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:01.05.2024 Signing Date:01.05.2024 18:00:13 17:59:20 petitioner, the petitioner has approached this Court by means of the present writ petition.

2. A number of such writ petitions have already been filed before this Court. This Court has taken a consistent view1 that, where a student is shortlisted by the DoE for admission to a particular class as an EWS student, that school is duty bound to admit the student unless, within the window provided in that regard, after the seat matrix is uploaded by the DoE, the school represents, and the representation is either not considered or the school obtains a favourable response from the DoE.

3. It does not appear that either of these contingencies apply in the present case, inasmuch as seat matrix was uploaded on 13 January 2023 and, within the period of 5 years provided for representation thereagainst, no representation was preferred by the respondent school.

4. In that view of the matter, the result of the computerized draw of lots conducted by the DoE became binding on the respondent school.

5. As per the computerized draw of lots, the petitioner was entitled to be admitted in the KG/Pre-primary Class.

6. Provisional admission already stands granted by this Court vide

Refer Jai v. DOE, 2024 SCC OnLine Del 2537 and Arun Kumar v. PP International School, 2024 SCC OnLine Del 2302 WP (C) 3022/2024

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:01.05.2024 Signing Date:01.05.2024 18:00:13 17:59:20 order dated 29 February 2024. It is stated that, thereafter, the petitioner is studying in the respondent school as EWS student, presently, in Class I.

7. Though Mr. Devraj Singh, learned Counsel for the respondent school sought to contend that the school had already admitted the requisite number of EWS students proportionate to the number of general category students that the school could admit, these are issues, which have been dealt with by this Court on several earlier occasions.

8. The Court has consistently taken a view that the actual number of general category students admitted, even if it is less than the number of students who were notified by the DoE in the uploaded seat matrix, could not constitute a ground for the school to refuse admission to a shortlisted student and that the uploaded seat matrix would be binding on the school concerned, unless the school had represented against it, to the DoE, within the representation window provided by the DoE while uploading the matrix.

9. In view of the aforesaid, the prayer in this writ petition has to be allowed.

10. Accordingly, the provisional admission of the petitioner Baby Yadvi, who is presently in Class I in the respondent school is confirmed and made regular. She would continue to receive education in the respondent school as an EWS student and she would be entitled to all facilities, including school books, uniform etc., to which all such children are entitled.

                  WP (C) 3022/2024

Digitally Signed By:AJIT                                                                           Digitally Signed
KUMAR                                                                                              By:CHANDRASHEKHARAN
                                                                                                   HARI SHANKAR
Signing Date:01.05.2024                                                                            Signing Date:01.05.2024
18:00:13                                                                                           17:59:20

11. The petition is accordingly allowed.

12. This application does not survive for consideration and is disposed of.

C.HARI SHANKAR, J APRIL 30, 2024 rb Click here to check corrigendum, if any

WP (C) 3022/2024

Digitally Signed By:AJIT Digitally Signed KUMAR By:CHANDRASHEKHARAN HARI SHANKAR Signing Date:01.05.2024 Signing Date:01.05.2024 18:00:13 17:59:20

 
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