Citation : 2022 Latest Caselaw 3787 Raj
Judgement Date : 10 March, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 3447/2022
Public Rose Shiksha Samiti, (Baba Kamaldas College Of Paramedical), Hantra, Tehsil Nabdai, District Bharatpur (Rajasthan), Through Its Secretary, Shri Santosh Kumar S/o Shri Dwarika Prasad, Aged About 37 Years.
----Petitioner Versus
1. State Of Rajasthan, Through Secretary, Medical And Health Department, Secretariat, Jaipur, Rajasthan.
2. Rajasthan Para-Medical Council, Through Its Registrar, C-
7 (A) Sultan House, Sjs Higway, Bani Park, Jaipur, Rajasthan.
3. Society Of Private Para Medical Institutions, Through Its President, Having Its Office At 144, Kamla Nehru Nagar, Jodhpur.
----Respondents
For Petitioner(s) : Mr. Uttam Khan for Mr. Ankur Mathur
For Respondent(s) :
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
10/03/2022
This writ petition has been filed by the petitioner-Institution
raising a grievance that the respondents are not inspecting its
college for granting permission to establish Paramedical College
for Diploma in Medical Laboratory Technology Course, Diploma in
Radiation Technology Course, Diploma in Operation Theater
Technology Course, Diploma in ECG Technology Course, Diploma
in Cath Lab Technology Course and Diploma in Emergency and
Trauma Care Technology Course and are also not passing
(2 of 2) [CW-3447/2022]
appropriate orders for granting permission to establish the said
college.
Be that as it may, this writ petition is disposed of with liberty
to the petitioner-Institution to file an application seeking
permission for establishing Paramedical College for conducting the
aforementioned courses within a period of three weeks from
today.
In case such application is filed by the petitioner-Institution,
it is expected that the respondent No.2 shall consider and decide
the same and pass appropriate order preferably within a period of
three months from the date of submission of the application after
conducting necessary inspection, subject to the condition that the
petitioner-Institution has completed all the other requisite
formalities.
Ordered accordingly.
Writ petition and stay petition stand disposed of.
(VIJAY BISHNOI),J 105-mohit/-
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!