High Court Punjab-Haryana High Court

Present: Shri I.William Gosain vs Unknown on 13 August, 2008

Punjab-Haryana High Court
Present: Shri I.William Gosain vs Unknown on 13 August, 2008
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH

      CWP NO.14255 of 2008

      Date of decision: August 13, 2008



Sunil Singh          Versus        Education Department and others



Coram:        Hon'ble Mr.Justice T.S.Thakur, Chief Justice and
              Hon'ble Mr.Justice Surya Kant.


Present:      Shri I.William Gosain, Advocate, for the petitioner.

                            ****

T.S.Thakur, CJ (Oral)

This petition purports to have been filed in Public Interest. It calls in

question a memo dated July 24, 2008 issued by the District Education Officer,

Chandigarh Administration, Chandigarh to all the Heads of the Department,

Govt. Aided/Private/Recognized Schools of U.T.Chandigarh, asking them to

remain open on August 15, 2008 to organize a two hours programme to

celebrate the Country’s Independence Day. The celebrations are to be in the

nature of hoisting of the National Flag, Salutation ceremony, singing of National

Anthem and other cultural programmes if any. The memo also exhorts the

Schools to narrate the stories of freedom fighters and to dis-play the same on

the notice boards of the schools. The school authorities have been called upon

to inform the parents of the children studying in the school in writing well in

advance so that they can make all arrangements for picking up their children

from the schools after the celebrations. The Schools have also been asked to

serve refreshment to the children and to appoint responsible staff member for

the flag lowering ceremony before Sunset.

Appearing for the petitioner Shri I.William Gosain, strenuously

argued that August 15, 2008 being a Gazetted Holiday, the District Education

Officer was not justified in issuing the directions contained in the impugned

memo. According to the learned counsel, the memo does not serve any purpose
CWP NO.14255 of 2008 -2-

inasmuch as one does not become more patriotic by attending such ceremonies.

He argued that the memo makes it compulsory for the School Administration to

keep the schools open and the staff members to attend the ceremony. This

according to him needs to be corrected by issuing a suitable direction from this

Court.

There is, in our opinion, no merit in the contention urged by Mr.

Gosain. As noticed earlier, the memo is in the nature of instructions to the

Schools to celebrate Independence Day in a manner befitting the importance of

the occasion. It is evident from a plain reading of the memo that the celebration

programme would stretch over just about two hours for the limited purpose of

hoisting the National Flag, holding a salutation ceremony and singing the

National Anthem. We do not see any unconstitutionality or illegality in the

instructions issued by the Directorate to justify interference with the same

especially in exercise of our extra ordinary writ jurisdiction in Public Interest. The

writ petition appears to be misconceived and an abuse of the process of law.

The same is, therefore, dismissed with costs, assessed at Rs.10,000/-.

At this stage, Shri I.William Gosain seeks permission to withdraw

the writ petition un-conditionally to avoid payment of costs. Although, we do not

approve of the practice of withdrawing the petition, after the same has been

dismissed, yet keeping in view the nature of the controversy and the fact that the

matter relates to the celebration of Independence Day, we make an exception

and permit the petitioner to withdraw the writ petition unconditionally. The

petition is, therefore, dismissed as withdrawn, without any order as to costs.





                                                          ( T. S. THAKUR )
                                                           CHIEF JUSTICE




August 13, 2008                                           ( SURYA KANT )
Malik                                                         JUDGE