Citation : 2023 Latest Caselaw 6435 Raj
Judgement Date : 28 August, 2023
[2023:RJ-JD:27125]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 17514/2022
Public Rose Shiksha Samiti (Baba Kamaldas Livestock Assistaint Diploma Training College), Hantra, Nadbai, Bharatpur, Rajasthan Through Its Secretary Shri Santosh Kumar S/o Shri Dwarika Prasad, Aged About 37 Years.
----Petitioner Versus
1. The State Of Rajasthan, Through The Secretary, Department Of Animal Husbandry, Secretariat, Jaipur, Rajasthan.
2. The Rajasthan University Of Veterinary And Animal Science, Bikaner Through Its Registrar, Veterinary University Road, Near Deendayal Upadhyay Circle Bikaner, Rajasthan.
----Respondents Connected With S.B. Civil Writ Petition No. 12510/2022 Shri Sai Institute Of Veterinary, Village Jairampura, Baniyana Road, Dausa Under Rashtriya Vidhya Sadan Samiti Dausa, B-3, Somnath Nagar, Agra Road, Dausa Through Its Secretary Avdhesh Sharma S/o Shri Mahesh Chand Sharma, Aged About 34 Years, R/o Somnath Nagar, Dausa.
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Animal Husbandry Department, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Animal Husbandry Department, Government Of Rajasthan, Jaipur.
3. The Government Deputy Secretary, Department Of Animal Husbandry, Jaipur.
4. The Registrar, Rajasthan University Of Veterinary And Animal Sciences, Bikaner.
----Respondents S.B. Civil Writ Petition No. 12514/2022 Kesar Institute Of Animal Husbandry, Sainthal Road, Dausa
[2023:RJ-JD:27125] (2 of 7) [CW-17514/2022]
Under Maharshi Vidhya Niketan Sikshan Sansthan, Dausa Through Its Secretary Ashok Kumar Meena S/o Shri Puran Chandra Meena, Aged About 49 Years, R/o Hotel Kesar Palace, Opp. Durga Mandir, Sainthal, Dausa.
----Petitioner Versus
1. State Of Rajasthan, Through The Principal Secretary, Animal Husbandry Department, Government Of Rajasthan, Secretariat, Jaipur.
2. The Director, Animal Husbandry Department, Government Of Rajasthan, Jaipur.
3. The Government Deputy Secretary, Department Of Animal Husbandry, Jaipur.
4. The Registrar, Rajasthan University Of Veterinary And Animal Sciences, Bikaner.
----Respondents S.B. Civil Writ Petition No. 17588/2022 Public Rose Shiksha Samiti (D.p.m. Livestock Assistant Diploma Training College), Sarasaina, Vair, Bharatpur, Rajasthan, Through Its Secretary Shri Santosh Kumar S/o Shri Dwarika Prasad, Aged About 37 Years.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Animal Husbandry, Secretariat, Jaipur, Rajasthan.
2. The Rajasthan University Of Veterinary And Animal Science Bikaner, Through Its Registrar, Veterinary University Road, Near Deendayal Upadhyay Circle Bikaner, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Ankur Mathur
For Respondent(s) : Mr. Anil Kumar Gaur, AAG assisted by
Mr. Salman Agha
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
[2023:RJ-JD:27125] (3 of 7) [CW-17514/2022]
28/08/2023
1. These writ petitions under Article 226 of the Constitution of
India have been preferred, in sum and substance, with the
following prayers and for the sake of convenience, the prayer
clauses are being taken from the leading case being S.B. Civil Writ
Petition No.17514/2022 :
"(i) by an appropriate writ, order or direction, respondents may be directed to grant approval/permission/NOC to the petitioner society by inspecting the infrastructure for undertaking Livestock Assistant Diploma Training Institute Course for upcoming academic session.
(iii) By an appropriate writ, order or direction, the respondent may also be directed to include the name of the petitioner society in the list of eligible institutions for imparting Livestock Assistant Diploma Training Course.
(iv) Or any other appropriate order or direction, which this Hon'ble Court, may deem just and proper in the facts and circumstances of the case, may also kindly be passed in favour of the petitioner.
(v) Cost of the litigation may kindly be awarded in favour of the petitioner."
2. Mr. Ankur Mathur & Mr. Mahaveer Bishnoi, learned counsel
appearing on behalf of the petitioner-Societies submit that the
petitioner-Societies have applied for grant of permission to run the
Livestock Assistant Diploma Training Course (Veterinary Course),
in accordance with the Policy in vogue in 2009.
2.1 Learned counsel further submit that since 2009,
consideration of the case of the petitioner-Societies remained
pending and the permission sought for by it was not granted by
[2023:RJ-JD:27125] (4 of 7) [CW-17514/2022]
the respondents. The petitioner-Societies repeatedly took up the
issue, but to no avail.
2.2 Learned counsel also submit that even thereafter, without
conducting the inspection and without keeping into consideration
that five different institutions have been granted NOC for the
course in question. The respondents have rejecting the claim of
the petitioner-Society vide order dated 25.02.2022.
3. Per contra, Mr. Anil Kumar Gaur, learned Additional Advocate
General assisted by Mr. Salman Agha, appearing on behalf of the
respondents, submits that this Court has passed an order in
Shree Ji Animal Husbandry Training Institute Vs. State of
Rajasthan & Anr. : S.B. Civil Writ Petition No.1366/2023
and another connected writ petition on 10.08.2023; operative
portion whereof reads as follows:
"5. Heard learned counsel for the parties as well as perused the record of the case.
6. This Court observes that the petitioners-Colleges filed the application for enhancement of the seats from 50 to 100 pertaining to the Course of question, whereafter the new Policy came to existence; the petitioners filed a representation in pursuance of the order passed by the Hon'ble Court in aforementioned writ petition. Subsequently, the respondents vide impugned order 31.05.2022 rejected the representation of the petitioners for enhancement of the seats of the Course in question. Meanwhile, the respondents issued an advertisement dated 28.11.2022 for admission in the Course in question.
7. This Court further observes that the respondents issued Departmental Procedure/Guidelines/Policy-2022 on 29.09.2022 for enhancement of the seats and issued NOC to the newly established Colleges, wherein it was clearly stated that the State Government, after considering all the parameters from time to time, grants permission for enhancement of the seats, as per
[2023:RJ-JD:27125] (5 of 7) [CW-17514/2022]
requirement, and also the old applications are automatically rejected.
7.1 This Court also observes that the relevant portion of the aforesaid Policy, as reproduced in the reply to SBCWP No.1364/2023, reads as under :-
"jkT; ljdkj n~okjk vko";drk ds vkdyu mijkUr foKfIr tkjh dh tkosxh A vkosnu izfdz;k iw.kZr;k vkWuykbu gksxh rFkk foHkkx n~okjk fdlh Hkh izdkj dks vkWQWykbu vkosnu Lohdk;Z ugha gksxk A laLFkk dks foKfIr mijkUr fof"pr frfFk esa fu/kkZfjr izfdz;k vuq:i vkWuykbu vkosnu djuk vko";d gksxk rFkk fu/kkZfjr frfFk o le; mijkUr izkir vkosnuksa ij dksbZ fopkj ugha fd;k tk;sxk A fufr fuekZ.k ds izHkkoh gksus ds lkFk gh foHkkx esa yfEcr leLr vkosndksa dks uhfr esa fu/kkZfjr izfd;k ds vuqlkj iqu% vkosnu djuk gksxk rFkk iqjkus vkosnu Lor% gh fujLr ekus tk;saxs ! Vkosnu ds laca/k esa jkT; ljdkj dk fu.kZ; vafre o loZekU; gksxk A"
8. This Court further observes that the State Government is the authority to maintain high standards in the field of education in the entire State, to establish or permit establishment of the new institutions or enhance the seats, which shall be governed by the Policy/Policies introduced by the State from time to time, and the concerned institutions shall be bound by the same.
9. This Court therefore, observes that the entire impugned action as taken by the respondents in the present case is justified in the eye of law.
10. Thus, in light of the aforesaid observations and looking into the factual matrix of the present case, this Court does not find it a fit case so as to grant any relief to the petitioners in the present petitions.
11. Consequently, the present petitions are dismissed. All pending applications stand disposed of."
3.1. Mr. Gaur, further submits that a fresh cut off date has
emanated out of the departmental procedure/guidelines/policy of
2022, which has been brought in vogue on 29.09.2022 for the
enhancement of seats and issuance of NOC for the newly
[2023:RJ-JD:27125] (6 of 7) [CW-17514/2022]
established colleges, and thus, the new cut off date is 29.09.2022
and the respondents have not granted any NOC to any institutions
after 29.09.2022.
3.2 Mr. Gaur, also submits that few of the institutions were
granted NOC for the Course in question because they have filed
contempt petitions and were having orders of this Hon'ble Court.
3.3 Mr. Gaur, further submits that the trade in question arising
out of the Livestock Assistant Diploma Training Course (Veterinary
Course) has a saturation and any kind of opening of such Course
beyond the expert's advice, in this regard, would not only be
detrimental to the cause of students in question, but would also
create havoc with the Livestock Assistant Diploma Training Course
(Veterinary Course).
3.4 Mr. Gaur, also submits that the peculiarity of the educational
qualification involved, does not permit the State to create any
atmosphere for grant of NOC to the newly established colleges.
3.5 Mr. Gaur, reiterates his own submissions that the State shall
maintain the sanctity of the guidelines of 29.09.2022 to the best
of their ability.
4. After hearing learned counsel for the parties as well as
perusing the record of the case along with the precedent law cited
at the Bar, this Court finds that no fresh institution has been
granted NOC for the Livestock Assistant Diploma Training Course
after 29.09.2022. This Court also finds that such policy is being
strictly adhered to by the respondents. The policy is quoted in the
[2023:RJ-JD:27125] (7 of 7) [CW-17514/2022]
judgment passed in the case of Shree Ji Animal Husbandry
(supra), reproduced as above.
5. The present factual matrix, where the delicate balance
between the students and the education is involved as well as the
societal requirement, does not call for any interference by this
Court. A strict adherence to the Departmental
Procedure/Guidelines/Policy-2022 dated 29.09.2022 is warranted.
6. This Court has also kept into consideration the petitions
dismissed in the batch of Sampat Pashudhan Sahayak
Prashikshan Sanstan Vs. State of Rajasthan & Ors. : S.B
Civil Writ Petition No.5798/2020 on 08.07.2020 by a
Coordinate Bench of this Hon'ble Court at Jaipur Bench. The order
passed in the case of Shree Ji Animal Husbandry (supra) is
also kept into consideration.
7. In light of the aforesaid observations, no interference is
called for in the present writ petition and the same is accordingly
dismissed. All pending applications stand disposed of.
(DR. PUSHPENDRA SINGH BHATI), J.
287-290 Zeeshan
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!