Citation : 2022 Latest Caselaw 6047 Raj
Judgement Date : 25 April, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 5854/2022
Bharti Pashudhan Sahayak Prashikshan Sansthan, Ringas, District Sikar Under Bharti Shiksha Sansthan, Sikar Through Its Secretary Radha Kishan S/o Shri Parta Ram, Aged About 44 Years, R/o Village-Post Netadvass, District Sikar.
----Petitioner Versus
1. State Of Rajasthan, Through The Director, Animal Husbandry Department, Jaipur.
2. Deputy Secretary To The Government, Department Of Animal Husbandry, Secretariat, Jaipur.
3. Rajasthan University Of Veterinary And Animal Sciences, Bikaner, Through Its Registrar.
----Respondents
For Petitioner(s) : Mr. Mahaveer Bishnoi Mr. Jayram Saran
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order
25/04/2022
Learned counsel for the petitioner-institution submits that
the controversy involved in the present writ petition has already
been decided by the Co-ordinate Bench of this Court in the case of
Professor S Karan Shiksha Samiti Vs. State of Rajasthan &
Ors. (S.B. Civil Writ Petition No.24692/2018 decided on
09.04.2019).
Learned counsel for the petitioner-institution further submits
that the aforesaid view was taken by this Court in the light of the
adjudication by a Constitution Bench of the Apex Court of the land
in the case of Islamic Academy of Education Vs. State of
Karnataka : 2003 (6) SCC 679, which reads thus:
(2 of 3) [CW-5854/2022]
"25. Privately managed educational institutions imparting professional education in the fields of (33) medicine, dentistry and engineering have spurted in the last few decades. The right of the minorities to establish an institution of their own choice in terms of clause(1) of Article 30 of the Constitution of India is recognized; so is the right of a citizen who intends to establish an institution under Article 19(1)(g) thereof. However, the fundamental right of a citizen to establish an educational institution and in particular a professional institution is not absolute. These rights are subject to regulations and laws imposing reasonable restrictions. Such reasonable restriction in public interest can be imposed under Clause (6) of Article 19 and regulations under Article 30 of the Constitution of India. The right to establish an educational institution, although guaranteed under the Constitution, recognition of affiliation is not. Recognition or affiliation of professional institution must be in terms of statute."
Learned counsel for the petitioner-institution submits that
the petitioner-institution would be satisfied if representation,
which the petitioner-institution would be filing before the
respondents within a period of fifteen days from today, is ordered
to be considered in the light of the judgment passed by the Co-
ordinate Bench at Jaipur in case of Professor S Karan Shiksha
Samiti Vs. State of Rajasthan & Ors. (S.B. Civil Writ Petition
No.24692/2018 decided on 09.04.2019).
In view of submissions made by learned counsel for the
petitioner-institution, the petitioner-institution may file a
representation along with a copy of the above referred order dated
09.04.2019 and a certified copy of the order instant within a
period of two weeks from today.
(3 of 3) [CW-5854/2022]
In case representation is so addressed, the respondent shall
consider and decide the representation, in accordance with law
preferably within a period of two months from receipt of the
representation.
It is made clear that aforesaid direction to decide the
representation has been issued only with a view to ensure
expeditious redressal of petitioner-institution's grievance. The
same may not be construed to be an order to decide the
representation in a particular manner.
The writ petition so also the stay application stand disposed
of accordingly.
(VIJAY BISHNOI),J 207-msrathore/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!