Citation : 2022 Latest Caselaw 11766 Raj
Judgement Date : 21 September, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6068/2022
Geetanjali Medical College & Hospital
----Petitioner Versus The Union Of India & Ors.
----Respondent Connected With
1. S.B. Civil Writ Petition No. 6089/2022
2. S.B. Civil Writ Petition No. 6069/2022
3. S.B. Civil Writ Petition No. 6119/2022
4. S.B. Civil Writ Petition No. 6126/2022
5. S.B. Civil Writ Petition No. 6145/2022
6. S.B. Civil Writ Petition No. 6176/2022
7. S.B. Civil Writ Petition No. 6180/2022
8. S.B. Civil Writ Petition No. 6183/2022
9. S.B. Civil Writ Petition No. 6203/2022
10. S.B. Civil Writ Petition No. 6349/2022
11. S.B. Civil Writ Petition No. 6613/2022
12. S.B. Civil Writ Petition No. 6665/2022
13. S.B. Civil Writ Petition No. 7676/2022
14. S.B. Civil Writ Petition No. 7717/2022
15. S.B. Civil Writ Petition No. 9364/2022
16. S.B. Civil Writ Petition No. 9625/2022
For Petitioner(s) : Mr. Sachin Acharya, Sr. Adv. With Mr. Hemant Dutt Mr. Vikas Balia, Sr. Advocate assisted by Mr. Akhilesh Rajpurohit Dr. Nupur Bhati Mr. Hardik Gautam Mr. Harshit Vyas Mr. Devesh A. Purohit Mr. Shashank Saurav Mr. Dilip Choudhary Mr. Milap Chopra Mr. Abhishek Mehta Mr. Bharti Jangid Mr. Sunil Joshi Mr. Govind Suthar
(2 of 3) [CW-6089/2022]
For Respondent(s) : Mr. Virendra Lodha, Sr. Adv. (through VC) With Mr. Rachit Sharma Mr. R.S. Saluja Mr. Kailash Choudhary for Mr. Manish Vyas, AAG Mr. Uttam Singh Rajpurohit for Mr. Mukesh Rajpurohit, ASG Mr. Mahendra Bishnoi Mr. Deepesh Beniwal
HON'BLE MR. JUSTICE VIJAY BISHNOI
Judgment / Order
21/09/2022
Learned counsel Mr. R.S. Saluja appearing for the
respondent- NMC has submitted that after fresh inspection of the
petitioner-institutions, the NMC has principally decided to allow
the petitioner-institutions to admit students in UG as well as PG
courses for the academic session 2022-23. Mr. Saluja has further
submitted that appropriate order in this respect will be passed by
the NMC within a period of two days from today.
Learned counsel for the petitioner-institutions as well as
counsel for the students have raised a grievance that though the
admissions of the students admitted in various courses for the
academic session 2021-22 has been protected by this Court by
way of interim direction, but the Rajasthan University of Health &
Sciences, Jaipur is not enrolling those students, who have been
admitted in various courses in the academic session 2021-22.
Mr. Virendra Lodha, Sr. Advocate assisted by Mr. Rachit
Sharma has submitted that since the NMC has ordered for
cancellation of the admissions of the students admitted for the
academic session 2021-22, the RUHS cannot enroll the students
against the mandate of the NMC.
(3 of 3) [CW-6089/2022]
Having heard learned counsel for the parties and taking into
consideration the fact that the admissions of the students, who
have been admitted for the academic session 2021-22 have
already been protected by this Court and some of the institutions,
who are universities have already enrolled some of the students, it
would be appropriate to direct the RUHS to enroll the remaining
students provisionally and their enrolment shall be subject to the
final decision of these writ petitions.
List these matters on 14.11.2022.
(VIJAY BISHNOI),J
203-219 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!