Bombay High Court High Court

Association Of International … vs State Of Maharashtra on 10 December, 2009

Bombay High Court
Association Of International … vs State Of Maharashtra on 10 December, 2009
Bench: A.M. Khanwilkar
                                      1




                                                                             
                                                     
           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
               ORDINARY ORIGINAL CIVIL JURISDICTION




                                                    
                    WRIT PETITION NO.1445 OF 2009


    1.     Association of International Schools




                                         
           & Principals Foundation, an Association
           of Private Unaided Schools and having 
                          
           its address at Universal High, Brahmand
           Scheme Phase VI, Off Ghodbunder Road,
           Thane.
                         
    2.     Universal Education Foundation, a Company
           incorporated under the provisions of Section
           25 of the Companies Act, 1956 and address
      

           at Universal High, Brahmand
           Scheme Phase VI, Off Ghodbunder Road,
   



           Thane.                                         .. Petitioners

                       v/s.





    1.     State of Maharashtra,
           Summon/Notice/s to be served on Learned
           Government Pleader appearing for the 
           State of Maharashtra under Order XXVIII,
           Rule 4 of the Code of Civil Procedure, 1908.





    2.     The Department of Education,                  .. Respondents
           State of Maharashtra, through the
           Secretary, Mantralaya, Mumbai-400 032.


                               ALONGWITH




                                                     ::: Downloaded on - 09/06/2013 15:23:54 :::
                                      2


                   WRIT PETITION NO.1165 OF 2009




                                                                            
    1.     Association of Heads of Anglo Indian
           Schools in Maharashtra, through its




                                                    
           Honorary Secretary Mrs. M. Isaacs,
           having its address at 6, Purshottamdas
           Thakurdas Marg, Mumbai-400 001.




                                                   
    2.     Anglo-Scottish Education Society,
           which runs the Cathedral and John 
           Cannon School and is a company
           incorporated under the provisions of




                                        
           Section 25 of the Companies Act, and
           a Public Trust under the provisions of
                         
           the Bombay Public Trust Act, 1950 
           having its address at Cathedral and John 
           Connon School, 6, Purshottamdas
                        
           Thakurdas Marg, Mumbai-400 001.

    3.     Christ Church School, having its
           address at Clare Road, Byculla,
      

           Mumbai-400 008.
   



    4.     Gehna Malkani, of Mumbai 
           Indian Inhabitant, Bursar of 
           Cathedral and John Cannon School,
           having its address at 





           6, Purshottamdas
           Thakurdas Marg, Mumbai-400 001.              .. Petitioners

                 v/s.





    1.     The State of Maharashtra,
           service through Government Pleader,
           High Court, Bombay And through the
           School Education and Sports Department,
           Mantralaya, Mumbai- 400 032.

    2.     The Deputy Director, Education,




                                                    ::: Downloaded on - 09/06/2013 15:23:54 :::
                                   3

         an officer exercising powers under
         the provisions of Maharashtra 
         Educational Institution,




                                                                           
         (the Prohibition of Capitation Fee)
         Act, 1987, having his office at 
         Jawahar Bal Bhavan, Netaji Subhash




                                                   
         Road, Charni Road, Mumbai-400 004.            .. Respondents




                                                  
                            ALONGWITH

                 WRIT PETITION NO.1166 OF 2009




                                     
    1.
                       
         Unaided Schools Forum, a Society
         registered under the Societies 
         Registration Act, 1860, which has 
                      
         its registered office at Hiranandani
         Foundation, 17, Saraswati Road,
         Santacruz (West), Mumbai-400 054
         and having an office for correspondence
      

         at Gujarat Research Society, 
         Dr. Madhuri Shah Campus, R.K.Mission
   



         Road, Khar (West), Mumbai-400 052.

    2.   The Management
         Jamnabai Narsee School





         Narsee Monjee Bhavan
         N.S.Road No.7,
         JVP Scheme, Juhu, Mumbai-400049.

    3.   The Management,





         Arya Vidya Mandir,
         St. Cyril Road,
         Bandra (West),
         Mumbai-400 050.
         Through its Managing Trustee.

    4.   The Management




                                                   ::: Downloaded on - 09/06/2013 15:23:54 :::
                                       4

           Hiranandani Foundation School,
           Hiranandani Gardens,
           Powai, Mumbai-400 076.




                                                                             
    5.     Jagdish Chandulal Nanavati
           of Mumbai, Indian Inhabitant,




                                                     
           residing at Arunodaya,
           Lajpatrai Road, Vile Parle (West),
           Mumbai-400 056.                               .. Petitioners




                                                    
                 v/s.

    1.     State of Maharashtra,
           through the Department of Education,




                                         
           which has its office at Mantralaya,
           Annexe Bhavan, Mumbai-400 032.
                          
    2.     Secretary, Department of Education,
           Government of Maharashtra, who has
                         
           his office at Mantralaya Extension,
           Mumbai- 400 032                               .. Respondents
      


                               ALONGWITH
   



                    WRIT PETITION NO.2552 OF 2000





    1.     Unaided Schools Forum, a Society
           registered under the Societies 
           Registration Act, 1860, which has 
           its registered office at Hiranandani





           Foundation, 17, Saraswati Road,
           Santacruz (West), Mumbai-400 054
           and having an office for correspondence
           at Gujarat Research Society, 
           Dr. Madhuri Shah Campus, R.K.Mission
           Road, Khar (West), Mumbai-400 052.




                                                     ::: Downloaded on - 09/06/2013 15:23:54 :::
                                       5

    2.     Shree Chandulal Nanavati Womens
           Institute and Girls High School, a 
           Society registered unde the 




                                                                               
           Societies Registration Act, 1860, which 
           has its registered office at Vallabh Bhai
           Road, Vile Parle (West), 




                                                       
           Mumbai- 400 056.

    3.     Shardarshan Vidyamandir Trust,
           a Public Charitable Trust,




                                                      
           registered under the Bombay Public Trust 
           Pvt.1950 having its registered office
           at Dr. Bhavanishankar Dadarkar Marg,
           Dadar, Mumbai- 400 028.




                                         
    4.     Jagdish Chandulal Nanavati
           of Mumbai, Indian Inhabitant,
                          
           residing at Arunodaya, Lajpatrai Road,
           Vile Parle (West), Mumbai-400 056.        .. Petitioners
                         
                 v/s.

    1.     State of Maharashtra,
           through the Department of Education,
      

           which has its office at Mantralaya,
           Annexe Bhavan, Mumbai-400 032.
   



    2.     J.M. Abhyankar, Deputy Secretary, 
           Department of Education,
           Government of Maharashtra, who has





           his office at Mantralaya Extension,
           Mumbai- 400 032.                                .. Respondents





                             ALONGWITH
                           APPELLATE SIDE 
                    WRIT PETITION NO.4503 OF 2009



    1.     Students Welfare Assocaition (Kharghar)




                                                       ::: Downloaded on - 09/06/2013 15:23:54 :::
                                     6

          (Proposed), Kharghar, Taluka-Panvel,
          District-Raigad, C/o. Score Plus Academy,
          13, Vakratund Tower, Sector -4,




                                                                          
          Kharghar 410210.

    2.    Prof. M.S. Deshmukh




                                                 
          Adult, Occ. Professor,
          Residing at -Nikunj, CHS Flat No.C/3
          Plot No.14, Sector 4, Kharghar,
          Navi Mumbai.                                .. Petitioners




                                                
                v/s.

    1.    State of Maharashtra,
          (Summons to be served on the 




                                       
          Learned Government Pleader
          appearing for State of Maharashtra
                        
          under Order XXVII, Rule 4 of the 
          Code of Civil Procedure, 1908).
                       
    2.    The Secretary, 
          School Education Department,
          Government of Maharashtra, 
          Mantralaya,
      

          Mumbai- 400 032.                            .. Respondents
          (Summons to be served on the 
   



          Learned Government Pleader
          appearing for State of Maharashtra
          under Order XXVII, Rule 4 of the 
          Code of Civil Procedure, 1908).





    3.    Balbharti Public School
          Plot No.5, Sector 4,
          Kharghar, Nave Mumbai,
          Mumbai -410210.                             .. Respondents





                           ALONGWITH
                         APPELLATE SIDE 
                  WRIT PETITION NO.4413 OF 2009




                                                  ::: Downloaded on - 09/06/2013 15:23:54 :::
                                       7




                                                                          
    1.    Shri Sandeep R. Nair,
          Age 41 years, Occupation Service,
          Residing at Park Street, Row House




                                                  
          C1, Chest Hospital Road, Wakad,
          Pune-411 057.

    2.    Shri Manoj G.




                                                 
          Age 41 years, Occupation-service,
          Residing At A3/A5, Royal Orchard,
          Wireless Colony, Aundh,
          Pune -411 007.




                                         
    3.    Shri Sanjay R. Jambhale,
                        
          Age 39 Years, Occupation-Service,
          Residing at Park Street, Row
          House J-13, Chest Hospital Road,
                       
          Wakad, Pune-411 057.                        .. Petitioners

                v/s.
      

    1.    The State of Maharashtra,
   



    2.    The Director of Education,
          Maharashtra State Central Building,
          Pune-411 001.





    3.    Central Board of Secondary Education,
          New No.3 (Old No.1630-A), J-Block,
          16, Main Road, Anna Nagar (West),
          Chennai-600040.
          (Notice to be served upon Regional





          Officer).

    4.    Pradnya Niketan Education Society,
          S.No.80/1/2/1, Baner-Mhalunge Road,
          Baner, Pune -411 045.
          (Notice to be served upon Shri
          B.K. Shinde-Trustee).




                                                  ::: Downloaded on - 09/06/2013 15:23:54 :::
                                     8


    5.    Mrs. Lakshmi Kumar,
          Director the Orchid School,




                                                                          
          Survey No.80/1/2/1, Baner 
          Mhalunge Road, Baner,
          Pune-411045.                                .. Respondents




                                                  
                                                 
    Mr. A.V. Anturkar with Mr. S.B. Deshmukh for the Petitioners in 
    A.S.W.P. No.4503 of 2009.
    Mr. A.Y. Bookwala, Senior Advocate with Mr. Munaf Virjee and Mr. 
    Mayuresh Borkar i/by M/s. DSK Legal for the respondent No.3.




                                       
    Mr. V.S. Masurkar, Government Pleader for the State.
    Mr. A.M. Joshi for the petitioner in A.S. Writ Petition No.4413 of 
                        
    2009.
    Mr. Hitesh Jain with Ms. Prachiti Darad i/by M/s.ALMT Legal for 
    the respondent Nos.4 and 5.
                       
    Mr. Aspi Chinoy, Senior Advocate with Mr. Prateek Sakseria i/by 
    M/s.  L.J. Law for the applicant in C.A. No.1526 of 2009.
    Mr. Prateek Sakseria i/by M/s. L.J. Law for the applicant in C.A. 
    No.1527 of 2009.
      

    Mr. Janak Dwarkadas, Senior Advocate with Mr. Prateek Sakseria 
    i/by M/s. Nankani & Associates for the petitioners in W.P.(L) No.
   



    1185 of 2009 and for applicant in C.A.No.1525 of 2009.
    Mr. D.A. Nalawade, Government Pleader with Ms. I. Calcuttawala, 
    A.G.P. for the State.
    Mr. Aspi Chinoy, Senior Advocate with Mr. Prateek Sakseria i/by 





    M/s. L.J.Law for the applicant in N.M. No.342 of 2009.
    Mr. Janak Dwarkadas, Senior Advocate  with Mr. Prateek Sakseria 
    i/by M/s. L.J. Law for the applicant in N.M. No.342 of 2009.
    Mr. F.E. D'Vitre, Senior Advocate with Mr. Gaurav Joshi i/by M/s. 
    Federal & Rashmikant for the petitioners in W.P. No.1166 of 2009.





    Mr. Prakash Naik for the applicants in Cri. applications.
    Ms Sunita Sharma i/by Mr. S.V. Marwadi for the respondent No.1.

                           CORAM : SWATANTER KUMAR , C.J. &
                                            A.M. KHANWILKAR
                                                            , J.
                                                               




                                                  ::: Downloaded on - 09/06/2013 15:23:54 :::
                                              9



    DATE OF RESERVING THE JUDGMENT :  30TH NOVEMBER, 2009




                                                                                       
    DATE OF PRONOUNCING THE JUDGMENT : 10TH DECEMBER, 2009




                                                               
    JUDGMENT (PER SWATANTER KUMAR, C.J.)

Petitioners, an Association of private unaided

schools/Managements including private unaided minority schools, have

challenged the legality and validity of the Government Resolution dated

8th May, 2009. According to the Government, it had received various

representations stating that private Primary, Secondary and Higher

Secondary schools run on permanent unaided basis were increasing the

fees and other charges to a large extent and it would result in economic

exploitation of the parents. Requests were made by the

students/parents to regulate the fee charged by these schools, at the

Government level. The Government, thus, passed the resolution to the

following effect:

“In the State the Primary, Secondary & Higher
Secondary Schools run on the principle of private
unaided/permanent unaided, also schools affilidated to
ICSE/CBSE/IGCE/IB Board and the No Objection

Certificate issued by Government to these schools shall
not increase the fees of any kind without the permission
of the Fee Control Committee established through
Government. For fixing the tuition fees and other fees
Fee Control Committee will be established by
Government and without the approval by said
Committee the concerned Institutions cannot increase
the tuition fees & other fees. Prior to the notification of

::: Downloaded on – 09/06/2013 15:23:54 :::
10

this Resolution, the institutions which have increased
the fees for the academic year 2009-2010, shall also be
binding on them to obtain the approval of the aforesaid

Committee and the fees decided by the Fee Control
Committee, should only be charged by the schools. If
any school increases Education fees for the academic

year 2009-2010 in violation of this Government
Resolution, the permission granted to the concerned
school will be revoked and No Objection Certificate
granted to those school shall be cancelled and the same

will be informed to concerned Board.

Said Resolution is availoable on Government of
Maharashtra website www.maharashtra.gov.in and the
code no. is 20090508190215001.”

2.

According to the petitioners, Wards of Balbharti Public School

had earlier filed writ petition being Writ Petition No.4503 of 2009

praying for issuance of mandamus to the State directing it to regulate

the fees charged by the said school. During the course of hearing of the

said writ petition on 6.5.2009, the Additional Government Pleader, after

seeking instructions, made a statement that Government of

Maharashtra would issue instructions to the institutions, that is the

schools, not to implement their decision to increase the fees till the

Committee is constituted and the matter is examined by the said

Committee. With reference to the statement made before the Court, the

Court passed the following order:-

“The learned A.G.P. after seeking instructions
from Mr. Sanjaykumar, Secretary, Education
Department, Government of Maharashtra who is
present in the Court states that the Education
Department would issue instructions to the
respondents-institution not to implement their

::: Downloaded on – 09/06/2013 15:23:54 :::
11

decision to increase the fees till the committee is
constituted and the matter is examined by the
committee and further states that the procedure

involved in constituting the committee requires
consultation from various departments like Finance,
Law & Judiciary and that has to be approved by the

Cabinet and, therefore, minimum 8 weeks time will
be required for constituting the committee.

2. In our view, as the Secretary, Education

Department has made statement that instructions will
be issued to all Educational Institutions in the State
of Maharashtra not to give effect to the increase in
fees till the statutory committee considers the case of
increase in fees on case to case basis the interest of

students and their guardians/parents is well
protect5ed. We therefore, direct the Education

Department of State of Maharashtra to take
appropriate steps to protect the interest of students
and their guardians/parents seeking admission at all
levels of education i.e. from Nursery to Junior

College by prohibiting them from increasing fees as
no committee is constituted by the State and
presently the matter is left to mediation between
Parents & Teachers Association and Institutions which

are running the schools and colleges at various level.

3. The matter be listed on 30th June, 2009.”

3. In furtherance to these directions, the Government issued a

circular dated 8.5.2009. The above resolution has been challenged by

the petitioners on the ground that the respondents have no jurisdiction

to regulate and control the fees structure of the petitioner’s schools by

relying upon the judgment of the Supreme Court in the case of T.M.A.

Pai (2002)8 SCC 481. It is argued that the action of the respondents

tantamounts to interference in the management and practically

running the unaided private schools over which the authorities cannot

::: Downloaded on – 09/06/2013 15:23:54 :::
12

exercise any such control. In any case, fee fixation falls under the

domain of the management of these schools which have so fixed the

fees for the purposes of maintaining excellence in education. The

matter was being examined by one authority of the State. Thus, the

present Government Resolution is illegal, unjustified and is arbitrary

exercise of power. In terms of the order of this court and section 4 of

the Maharashtra Educational Institutions (Prevention of Capitation

Fees) Act,1987 and rules framed thereunder, a statutory committee was

to be constituted and the Government has failed to discharge its

obligations on the one hand while on the other hand without any

rationale basis and data have issued the circular to prohibit increase in

fees. The obligation of the schools, with an intent to maintain

excellence, they have to pay higher salary to the teachers and also now

in terms of the recommendations of the Sixth Pay Commission. These

are some of the pleas raised by the petitioners. In addition to the above

pleas, interalia, it is also contended that the provisions of this Act

particularly, section 4 is violative of Article 19(1)(g). Once the schools

are not indulging in profiteering or imposing capitation fee, there is

nothing to prohibit them from charging fees as there are no guidelines,

no methodology provided for regulating the fees even if it is assumed

that they have such a right. Furthermore, there is no absolute right to

regulate the fees. On the other hand, according to the respondents, the

Act in question was legislated in the year 1987 and various approvals

::: Downloaded on – 09/06/2013 15:23:54 :::
13

have been given or refused under the provisions of the Act. It is not a

redundant law as alleged. In terms of the judgment of the court and

even otherwise, the State has a right to control and regulate the fees.

Therefore, these petitions are premature and, in fact, according to the

respondents not even maintainable.

4. In view of the approach that we propose to adopt while

dealing with the present case and the fact that the parties are ad

idem as regards issuance of some directions, it is not necessary for

this Court to deal with the respective rival contentions raised

before us on merits of the case.

5. In Writ Petition No.4503 of 2009, a Division Bench of this

Court, while hearing the Writ Petition, had passed the order dated

6th May, 2009, as reproduced hereinabove.

6. In furtherance to the order of this Court and the policy

decision of the Government, the Government had appointed a

Committee to examine various aspects of fee structure of the

Petitioner’s Schools, Junior Colleges as well as the extent of

control, etc. that the Government is expected to exercise in terms

::: Downloaded on – 09/06/2013 15:23:54 :::
14

of the judgment of the Supreme Court in T.M.A. Pai’s case (supra)

and in the case of P.A. Inamdar and Others v. State of Maharashtra

& Ors., (2005)6 SCC 537. The said Committee under the

Chairmanship of Dr. Smt. Kumud Bansal, Retired IAS has on 16th

October, 2009 submitted its Report to the Competent Authority

which, in turn, has to place the said report for acceptance or

otherwise before the State Government. In the event, the State

Government accepts the Report of Bansal Committee, nothing

really would survive in these Writ Petitions and it would be purely

academic for the Court to decide the said Writ Petitions on merits.

One of the main contentions raised by the Petitioners is with

regard to the control exercisable by the Government with regard

to the Fee Structure and other management matters of private un-

aided schools. The Bansal Committee in its Report in Paragraphs

14, 19, 22, 36 and 37 has noticed as under:-

“14. In respect of fees the TMA Pai judgment
unequivocally states that the private

school managements of unaided
institutions have the right to decide
their fes. It has ruled that maximum
autonomy has to be with the
management of the unaided schools
with regard to administration,
admission of students and the fees to be

::: Downloaded on – 09/06/2013 15:23:54 :::
15

charged. It states :

a. The right to establish and

administer broadly comprises the
following rights:

(a) to admit students;

(b) to set up a reasonable fee
structure;…

b. One cannot lose sight of the fact
that providing good amenities to
the students in the form

competent teaching faculty and
ig other infrastructure costs money.

It has, therefore, to be left to the
institutin, if it chooses not to seek
any aid from the Government, to

determine the scale of fee that it
can charge from the students.

The Committee, therefore, recommends

that private unaided schools should
have the autonomy to fix the school

fees.

                            Xxx           xxx
             xxx





19. With regard to revenue, the Committee
recommends the unaided private
schools continue to have the autonomy
to determine the fees to be charged

taking in to consideration the need to
generate funds to run the institution
and to provide facilities necessary for
the students. However, schools are
prescribed from charging capitation fee
and should not be allowed to profiteer.

::: Downloaded on – 09/06/2013 15:23:54 :::
16

22. There cannot be uniform and rigid
norms for deciding admissible
expenditure as institutions are affiliated

to different Boards and the norms
prescribed by every Board are different.
Also each institution may have a

different vision of what constitutes
quality education for its students. Cost
of infrastructure and facilities vary from
place to palce (urban and rural). The

expenses incurred also vary according
to the stage of schooling (Primary,
Secondary & Higher Secondary ), staff
required for implementation of

curriculum and salary of such staff.

                         
                           xxx
                                        Xxx             xxx
                        

36. The Committee recommends that the
Government should address this issue
by clearing the backlog at the earliest
and by making adequate budgetary

provisions to ensure timely release of
grant in future, so that the bulk of the

students studying in the aided school
receive quality education.

37. This Committee also recommends that

Government may take a conscious
policy decision and allow private aided
schools to raise additional resources as
per norms through the combined efforts
of PTA and Schools management.”

7. From a bare reading of the recommendations of the

Committee, it is clear that both, the Fee Structure as well as the

extent of control to be exercised by the Government over these

::: Downloaded on – 09/06/2013 15:23:54 :::
17

Schools, Junior Colleges, have been dealt with and commented

upon in a great detail. That is the substantive ground on which

the Petitioners have challenged the validity and legality of the

Government Resolution dated 8th May, 2009.

8. This Court had also passed certain order dated 8th July,

2009 which we are informed has not been challenged by any of

the parties to these Writ Petitions. Thus, it will cause no

prejudice to any of the parties if the said order is continued

further subject to directions contained in this order.

9. In light of the above discussion, we hereby dispose of above

Writ Petitions with the following directions:-

(a) Government Resolution dated 8th May,

2009 shall be kept in abeyance and will

not be enforced by the Respondents

subject to the adherence of the

directions contained hereinafter;

(b) Report of Bansal Committee shall be

::: Downloaded on – 09/06/2013 15:23:54 :::
18

placed by the Competent Authority

before the State Government within a

period of two weeks from the date of

pronouncement of this judgment;

(c) The State Government shall take a final

decision upon the report of Bansal

Committee within a period of four weeks

thereafter and take a decision after

granting post decisional hearing to the

Petitioners and other interested parties

in a representative capacity;

(d) Parties i.e. The Petitioners or any other

interested parties would be entitled to

file their objections or submissions in

respect of the recommendations of

Bansal Committee within a period of two

weeks with effect from today;

(e) Any decision on the Bansal Committee

::: Downloaded on – 09/06/2013 15:23:54 :::
19

Report taken by the State Government

shall not be implemented and would

remain stayed for a period of two weeks

therefrom;

(f) Interim order passed by this Court on 8th

July, 2009 vide which we had directed

the State and the State had stated before

us that it would not give effect to the

part of the said Government Resolution

which prohibits enhancement of Fee and

charging of increased fee by schools to

whom Government Resolution applies or

even otherwise, till further decision in

these matters. We had also clarified

that the increased fees are to be paid by

the students and if the contentions of the

Petitioners are ultimately not accepted,

then in that event the students would be

entitled to adjustment and/or refund of

the fee in excess of the fees determined

::: Downloaded on – 09/06/2013 15:23:54 :::
20

by the Competent Authority. Thus, the

order dated 8th July, 2009 shall continue

for a period of eight weeks from today

and subject to such orders, as may be

passed by the Competent Court or

appropriate forum in accordance with

law;

(g)

Upon such acceptance of the said report

or with such modifications as is directed

by the State Government, the Fee

Structure Committee shall determine the

Fee chargeable by the Schools, if it has

jurisdiction to that effect, within a period

of four weeks thereafter. After eight

weeks as aforesaid, no interim order will

be in operation. However, subject to

such orders as may be passed again by

the (Competent Court, appropriate

forum or court;)

::: Downloaded on – 09/06/2013 15:23:54 :::
21

(h) We have fixed the above time schedule

primarily with the object that these

questions keep arising every year and

large number of Writ Petitions are being

filed in that behalf. Thus, it would be

appropriate that the Government and

the Competent Authority/Committee

take decision well in advance so that

prior to commencement of academic

session, all schools concerned as well as

the students, their parents and Parents

Teachers’ Association know what fees

they have to pay if the students take

admissions in a given school. We expect

that the Government and all concerned

Authorities shall adhere to the time

schedule specified in this order. In fact,

we have already noticed that these

directions and time schedule were

acceptable to all learned counsel

appearing for the respective parties.

::: Downloaded on – 09/06/2013 15:23:54 :::
22

10. Writ Petitions are accordingly disposed of with no order as

to costs.

CHIEF JUSTICE

A.M. KHANWILKAR, J.

::: Downloaded on – 09/06/2013 15:23:54 :::