2000 INSC 0224 SUPREME COURT OF INDIA State of Maharashtra Vs. Ravdeep Singh Sohal (Dr. A. S. Anand , C.J., R. C. Lahoti and Doraiswamy Rajuu Raju JJ.) 15.02.2000 ORDER The Text below is only a summarized version of the order pronounced The High Court while deciding on the issue of admission rules framed by the Government of Maharashtra providing for seats to children of defence personnel, decided to read the rules by giving it harmonious interpretation so as to save it from the vice of irrationality or arbitrariness. The defence personnel are transferred in public interest. During the academic year instead of striking down any state rule providing for admissions are to be read harmoniously. The view was upholder by the Supreme Court.