Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Delhi High Court - Orders

Apeejay School Sheikh Sarai vs Dy. Director Of Education And Anr on 20 November, 2025

Author: Jyoti Singh

Bench: Jyoti Singh

                          $~20 & 21
                          *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +         W.P.(C) 7459/2019 & CM APPL. 43070/2019, 50209/2019,
                                    10608/2025
                                    APEEJAY SCHOOL SHEIKH SARAI                    .....Petitioner
                                                     Through: Mr. Sanjeev Ralli and Mr. Anurag
                                                     Ahluwalia, Senior Advocates with Mr. Shubham
                                                     Yadav, Mr. Chetanya Baweja, Mr. Rithwik and
                                                     Mr. Praful Nawani, Advocates.

                                                                  versus

                                    DY. DIRECTOR OF EDUCATION AND ANR. .....Respondents
                                                  Through: Mr. Khagesh B. Jha, Ms. Shikha
                                                  Sharma Bagga, Mr. Ankit Mann and Ms. Jyoti
                                                  Shokeen, Advocates for impleader/NSPS.
                          21
                          +         W.P.(C) 12305/2019 & CM APPL. 10550/2025, 17722/2025

                                    NAYA SAMAJ PARENTS ASSOCIATION THROUGH ITS
                                    PRESIDENT                               .....Petitioner
                                                 Through: Mr. Khagesh B. Jha, Ms. Shikha
                                                 Sharma Bagga, Mr. Ankit Mann and Ms. Jyoti
                                                 Shokeen, Advocates.

                                                                  versus

                                    APEEJAY SCHOOL SHEIKH SARAI AND ANR......Respondents
                                                 Through: Mr. Sanjeev Ralli and Mr. Anurag
                                                 Ahluwalia, Senior Advocates with Mr. Shubham
                                                 Yadav, Mr. Chetanya Baweja, Mr. Rithwik and
                                                 Mr. Praful Nawani, Advocates for R-1.
                                                 Ms. Mrinalini Sen, Standing Counsel for the
                                                 Proposed Respondent/DDA.

                                    CORAM:
                                    HON'BLE MS. JUSTICE JYOTI SINGH



                          W.P.(C) 7459/2019 and connected matter                                                           Page 1 of 2
This is a digitally signed order.
The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above.
The Order is downloaded from the DHC Server on 21/11/2025 at 22:47:45
                                                                   ORDER

% 20.11.2025 CM APPL. 68250/2025 in W.P.(C) 12305/2019

1. This application is filed on behalf of the Petitioner to implead DDA in light of the dispute pertaining to the Lease Deed in question.

2. Issue notice.

3. Mr. Shubham Yadav, learned counsel accepts notice for Respondent No. 1.

4. For the reasons stated in the application, the same is allowed, impleading DDA as Respondent No. 3.

5. Application stands disposed of.

W.P.(C) 7459/2019 & CM APPL. 43070/2019, 50209/2019, 10608/2025 W.P.(C) 12305/2019 & CM APPL. 10550/2025, 17722/2025

6. Issue notice to Respondent No. 3.

7. Ms. Mrinalini Sen, who is present in Court in connection with some other matter is requested to appear for DDA. Let an affidavit be filed, indicating the status and nature of the Lease Deed in question, before the next date of hearing.

8. Amended Memo of Parties be filed by the Petitioner within one week from today.

9. List on 10.12.2025.

JYOTI SINGH, J NOVEMBER 20, 2025/YA W.P.(C) 7459/2019 and connected matter Page 2 of 2 This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 21/11/2025 at 22:47:45