Citation : 2023 Latest Caselaw 4703 Raj
Judgement Date : 16 May, 2023
[2023/RJJD/015555]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 6682/2023
Adarsh Pilani College Of Animal Husbandry, Pilani, Jhunjhunu, Through Its Authorized Person Mahendra Singh Choudhary S/o Balla Ram Choudhary, Aged About 55 Years, Resident Of D-48, Ganesh Colony, Pilani, District Jhunjhunu.
----Petitioner Versus
1. State Of Rajasthan, Through Principal Secretary Department Of Animal Husbandry, Govt. Of Rajasthan, Jaipur.
2. Director, Department Of Animal Husbandry, Govt. Of Rajasthan, Jaipur.
3. Rajasthan University Of Veterinary And Animal Sciences, Bikaner Through Its Registrar.
----Respondents
For Petitioner(s) : Mr. Vikas Bijarnia For Respondent(s) : Mr. Anil Kumar Gaur, AAG
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI
Order
16/05/2023
1. Learned counsel for the petitioner-Institution has referred to
the judgment rendered by Hon'ble Supreme Court in the case of
Assistant Excise Commissioner Kottayam & Ors. Vs.
Esthappan Cherian & Anr. in Civil Appeal No.5815/2009,
decided on 06.09.2021, the relevant portion of which reads as
under :-
"14. There is profusion of judicial authority on the proposition that a rule or law cannot be construed as retrospective unless it expresses a clear or manifest intention, to the contrary. In
[2023/RJJD/015555] (2 of 3) [CW-6682/2023]
Commissioner of Income Tax v Vatika Township4 this court, speaking through a Constitution Bench, observed as follows: "31. Of the various rules guiding how a legislation has to be interpreted, one established rule is that unless a contrary intention appears, a legislation is presumed not to be intended to have a retrospective operation. The idea behind the rule is that a current law should govern current activities. Law passed today cannot apply to the events of the past. If we do something today, we do it keeping in view the law of today and in force and not f.no. 1 (2015) 1 SCC 1 tomorrow's backward adjustment of it. Our belief in the nature of the law is founded on the bed rock that every human being is entitled to arrange his affairs by relying on the existing law and should not find that his plans have been retrospectively upset. This principle of law is known as lex prospicit non respicit : law looks forward not backward. As was observed in Phillips vs. Eyre[3], a retrospective legislation is contrary to the general principle that legislation by which the conduct of mankind is to be regulated when introduced for the first time to deal with future acts ought not to change the character of past transactions carried on upon the faith of the then existing law.
32. The obvious basis of the principle against retrospectivity is the principle of 'fairness', which must be the basis of every legal rule as was observed in the decision reported in L'Office Cherifien des Phosphates v. Yamashita-Shinnihon Steamship Co.Ltd[4]. Thus, legislations which modified accrued rights or which impose obligations or impose new duties or attach a new disability have to be treated as prospective unless the legislative intent is clearly to give the enactment a retrospective effect; unless the legislation is for purpose of supplying an obvious omission in a former legislation or to explain a former legislation. We need not note the cornucopia of case law available on the subject because aforesaid legal position clearly emerges from the various decisions and this legal position was conceded by the counsel for the parties. In any case, we shall refer to few judgments containing this dicta, a little later."
2. Learned counsel for the petitioner-Institution submits that it
is a mockery of the running institution as in the present case, the
petitioner-Institution was granted NOC to run the diploma course
[2023/RJJD/015555] (3 of 3) [CW-6682/2023]
in Veterinary Science way back in the year 2003 as per the then
policy and it has been fairly running the same without any issues.
3. Learned counsel for the petitioner-Institution further submits
that such change in the policy cannot be given a retrospective
effect and could at best be prospectively applied upon the new
institutions.
4. Issue notice to the respondents.
5. Mr. Anil Kumar Gaur, AAG is directed to accept notice on
behalf of the respondents, which he accepts and seeks some time
to complete his instructions.
6. Time prayed for is allowed.
7. List the matter after four weeks alongwith SBCWP
No.5633/2023.
8. In the meanwhile, the effect and operation of the impugned
policy of 2022 (Annex.7) shall remain stayed qua the present
petitioner-Institution.
(DR.PUSHPENDRA SINGH BHATI),J 89-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!