Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rawat Nursing College vs State Of Rajasthan
2022 Latest Caselaw 7879 Raj

Citation : 2022 Latest Caselaw 7879 Raj
Judgement Date : 25 May, 2022

Rajasthan High Court - Jodhpur
Rawat Nursing College vs State Of Rajasthan on 25 May, 2022
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 7693/2022

Rawat Nursing College, Karni Vihar, Heerapura, Ajmer Road, Jaipur, Rajasthan Through Its Secretary Shri Hemendra Singh Rawat S/o Shri Bacchan Singh Rawat, Aged About 32 Years.

----Petitioner Versus

1. State Of Rajasthan, Through Its Principal Secretary, Medical And Health Department, Government Of Rajasthan, Government Secretariat, Jaipur (Rajasthan).

2. Rajasthan Nursing Council, Through Its Registrar, B-39, Sardar Patel Marg, C-Scheme, Jaipur, (Rajasthan).

3. Rajasthan University Of Health And Science, Through Its Registrar, Kumbha Marg, Partap Nagar, Jaipur, Rajasthan.

4. Private Physiotherapy, Nursing And Para Medical Institutions Society, Branch Office Jodhpur Through Its Secretary, Plot No.273, Subhash Nagar, Pal Road, Jodhpur, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Ankur Mathur For Respondent(s) : Mr. Manish Vyas, AAG

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

25/05/2022

Learned counsel for the petitioner-institution has placed

reliance on the order dated 6.1.2022 passed by the Coordinate

Bench of this Court in Shri Vinayaka Mission Medical &

Education Society Vs. State of Rajasthan & Ors. (SBCWP

No.17202/2021) and submitted that in the identical writ

petition, this Court has already directed the respondents to allow

(2 of 2) [CW-7693/2022]

the petitioner-institution to admit the students in GNM Course

provisionally.

Issue notice.

Mr. Manish Vyas, AAG is directed to accept notice for

respondent No.1.

Let notice be issued to the respondent Nos.2 to 4 only,

returnable on 27.07.2022.

Meanwhile, in case due fees is deposited, the respondents

shall permit the petitioner-institution to provisionally participate in

the future ongoing counseling for B.Sc.(N) Course for the

academic session 2021-22 with intake capacity of 100 seats.

Admission granted to the students in the above-referred

course pursuant to this interim order shall be provisional and

intimation to this effect and pendency of the writ petition shall be

reflected by the petitioner-institution on its website so also while

giving admission to the students.

(VIJAY BISHNOI),J

253-AjaySingh/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter