Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Dayal Sansthan Trust vs The State Of Rajasthan
2022 Latest Caselaw 6634 Raj

Citation : 2022 Latest Caselaw 6634 Raj
Judgement Date : 6 May, 2022

Rajasthan High Court - Jodhpur
Dr. Dayal Sansthan Trust vs The State Of Rajasthan on 6 May, 2022
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6592/2022

Dr. Dayal Sansthan Trust, (Dr. Dayal Institute Of Paramedical Technology), Plot No. 43-44, Gram Vijaypura, Vivek Vihar, Post Jamrooli, Agra Road, Jaipur (Rajasthan) Through Its Secretary Dr. Amit Sharma S/o Shri Rameshwar Dayal Sharma, Age About 39 Years.

----Petitioner Versus

1. The State Of Rajasthan, Through The Secretary, Medical And Health Department, Secretariat, Jaipur, Rajasthan.

2. Rajasthan Para-Medical Council, Through Its Registrar, C-

7 (A) Sultan House, Sjs Highway, 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. Ankur Mathur
For Respondent(s)            :



               HON'BLE MR. JUSTICE VIJAY BISHNOI

                             Judgment / Order

06/05/2022

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 Operation Theater Technology Course with 50 seats

and Diploma in ECG Technology Course with 50 seats and are

also not passing 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

(2 of 2) [CW-6592/2022]

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 respondents 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.

Stay petition also stands disposed of.

(VIJAY BISHNOI),J 147-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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter