Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Adarsh Lsa Training Institute vs State Of Rajasthan
2022 Latest Caselaw 6309 Raj

Citation : 2022 Latest Caselaw 6309 Raj
Judgement Date : 28 April, 2022

Rajasthan High Court - Jodhpur
Adarsh Lsa Training Institute vs State Of Rajasthan on 28 April, 2022
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 5480/2022

Adarsh Lsa Training Institute, Nadbai, Bharatpur Through Secretary Secretary Santosh Kumar Agrawal S/o Late Babu Lal Ji Garg, Age 55 Years, Resident Of Nadbai, Bharatpur.

----Petitioner Versus

1. State Of Rajasthan, Through Principal Secretary Department Of Animal Husbandry, Govt. Of Rajasthan, Jaipur.

2. Joint Administrative Secretary, Department Of Animal Husbandry, Govt. Of Rajasthan, Jaipur.

3. Rajasthan University Of Veterinary And Animal Science, Bikaner.

----Respondents

For Petitioner(s) : Mr. R.J. Poonia For Respondent(s) : Mr. M.S. Singhvi, AG (through VC) assisted by Mr. K.S. Lodha

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

28/04/2022

The present writ petition has been filed with the

following prayers:

"It is, therefore, most humbly and respectfully prayed that this writ petition may kindly be allowed and by an appropriate writ, order or direction:-

i) By an appropriate writ, order or direction, respondent State may be directed to pass appropriate orders for allowing the petitioner institute to increase the intake of students in the diploma course from 100 to 200 seats for the next session.

(2 of 4) [CW-5480/2022]

ii) Any other relief/reliefs, which this Hon'ble Court may deem just and proper in the facts and circumstances of the case, may kindly be passed in favour of the petitioner in the interest of justice.

iii) Costs of the writ petition may kindly be awarded in favour of the petitioner."

Heard learned counsel for the parties.

Learned counsel for the petitioner submits that the

application for increasing the number of seats for

Diploma in Animal Husbandry Programme in the

petitioner-Institute from 100 to 200 has been processed

and the recommendations for the same have been done

by the concerned competent University. The matter is

pending consideration with the State Government to take

a final call on the application for increasing the number of

seats for the Animal Husbandry Diploma Programme in

the petitioner-Institute.

Learned counsel submits that despite the petitioner

being eligible, the State Government has not passed an

order increasing the number of seats from 100 to 200.

Per contra, learned Advocate General Mr. M.S.

Singhvi, Sr. Advocate appearing for the State submits

that it is within the domain of the State of Rajasthan to

take a final decision with respect to a particular institute

(3 of 4) [CW-5480/2022]

for increasing the number of seats from the present

strength.

Learned Advocate General further submits that

although the application of the petitioner for increasing

the number of seats from 100 to 200 has been rejected,

but in the event of a fresh representation being preferred

by the petitioner, the same will be considered strictly in

accordance with law.

The proposal given by the learned Advocate General

is accepted by the learned counsel appearing for the

petitioner and he submits that he will submit a detailed

representation to the competent authority within a period

of two weeks from today.

In view of the submissions made by the learned

counsel for the parties, this Court is of the opinion that in

the event of filing of the representation by the petitioner,

the competent authority of the State Government after

providing proper opportunity of hearing to the petitioner,

shall consider and decide the same within a period of

eight weeks from the date of filing of the representation,

in accordance with law.

The writ petition is disposed of in the above terms.

Needless to say that if the petitioner is aggrieved by

the final decision of the State Government on the

(4 of 4) [CW-5480/2022]

representation so filed, the petitioner-Institute will be

free to take appropriate remedy available under the law.

(VIJAY BISHNOI),J 146-mohit/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter