Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Rajasthan vs Rahul Chandija Memorial College
2022 Latest Caselaw 4269 Raj/2

Citation : 2022 Latest Caselaw 4269 Raj/2
Judgement Date : 28 June, 2022

Rajasthan High Court
State Of Rajasthan vs Rahul Chandija Memorial College on 28 June, 2022
Bench: Manindra Mohan Shrivastava, Shubha Mehta
     HIGH COURT OF JUDICATURE FOR RAJASTHAN
                 BENCH AT JAIPUR

        1. D.B. Civil Special Appeal Writ No. 608/2022

State Of Rajasthan & Ors.
                                                                ----Appellants
                                  Versus
Navsarthak Foundation & Anr.
                                                ----Respondents

2. D.B. Civil Special Appeal Writ No. 613/2022

State Of Rajasthan & Anr.

----Appellants Versus Rahul Chandija Memorial College & Anr.

----Respondents

3. D.B. Civil Special Appeal Writ No. 631/2022

State Of Rajasthan & Ors.

----Appellants Versus Gurukul Institution Of Education & Anr.

----Respondents

4. D.B. Civil Special Appeal Writ No. 728/2022

State Of Rajasthan & Ors.

----Appellants Versus Gayatri Shiksha Evam Seva Sansthan & Anr.

----Respondents

5. D.B. Civil Special Appeal Writ No. 738/2022

State Of Rajasthan & Ors.

----Appellants Versus Siddi Vinayak Mahavidhayalya

----Respondent

For Appellants : Mr. Prakhar Gupta, Advocate for Dr. Vibhuti Bhushan Sharma, Additional Advocate General For Respondents : Mr. Mahendra Shah, Sr. Advocate with Mr. Kamlesh Sharma, Advocate and Ms. Pragya Seth, Advocate

(2 of 2) [SAW-608/2022]

HON'BLE MR. JUSTICE MANINDRA MOHAN SHRIVASTAVA HON'BLE MRS. JUSTICE SHUBHA MEHTA

Order

28/06/2022

Mr. Mahendra Shah, Sr. Advocate with Mr. Kamlesh

Sharma, Advocate and Ms. Pragya Seth, Advocate enters

appearance and takes notice on behalf of the Respondents-

Educational institutions.

List these cases in the next week along with D.B. Special

Appeal Writ No. 526/2022 in the 2nd week of July, 2022.

Taking into consideration that in the appeal against the

same judgment, an interim protection has been granted and

impugned order dated 11.03.2022 has already been stayed, it is

directed that the same order will also operate in respect of the

present appeals also till the next date of hearing.

Office is directed to place a copy of this order on record of

each appeal.

(SHUBHA MEHTA),J (MANINDRA MOHAN SHRIVASTAVA),J

Mohita /4, 5, 7, 15 & 22

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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter