Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajiv Gandhi Husbandry Diploma ... vs State Of Rajasthan
2023 Latest Caselaw 4841 Raj

Citation : 2023 Latest Caselaw 4841 Raj
Judgement Date : 18 May, 2023

Rajasthan High Court - Jodhpur
Rajiv Gandhi Husbandry Diploma ... vs State Of Rajasthan on 18 May, 2023
Bench: Pushpendra Singh Bhati
     HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                      JODHPUR
               S.B. Civil Writ Petition No. 7007/2023

Rajiv Gandhi Husbandry Diploma College, Hindaun City, Karauli,
Rajasthan    Under      The     Management             Of    Shri    Rajiv    Gandhi
Sarvodya Vikas Sansthan, Hindaun City, Karauli Through Its
Secretary Braj Kishor Sharma S/o Radhe Shyam Sharma, Aged
55 Years, R/o Chobe Pada, Hindaun City, Karauli, Rajasthan.
                                                                      ----Petitioner
                                     Versus
1.     State    Of      Rajasthan,           Through          Principal      Member,
       Department        Of     Animal        Husbandry,          Government      Of
       Rajasthan, Secretariat, Jaipur.
2.     The Principal Secretary, Department Of Higher Education,
       Government Of Rajasthan, Secretariat, Jaipur.
3.     The     Director,       Department           Of      Animal        Husbandry,
       Government Of Rajasthan, Pashudhan Bhawan Tonk
       Road, Jaipur.
4.     Rajasthan University Of Veterinary And Animal Sciences,
       Bikaner Through Its Registrar.
                                                                  ----Respondents


For Petitioner(s)          :     Ms. Swati Shekhar
For Respondent(s)          :     Mr. Anil Kumar Gaur, AAG



     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

                                      Order

18/05/2023

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 :-



                      (Downloaded on 18/05/2023 at 11:59:16 PM)
                                       (2 of 3)                    [CW-7007/2023]


     "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
     Commissioner of Income Tax v Vatika Township 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


                      (Downloaded on 18/05/2023 at 11:59:16 PM)
                                                                           (3 of 3)                          [CW-7007/2023]



                                   petitioner-Institution was granted NOC to run the diploma course

                                   in Veterinary Science way back in the year 2004 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, effect and operation of the impugned

                                   policy of 2022 (Annex.6), qua the petitioner-Institution, shall

                                   remain stayed.

                                                                   (DR.PUSHPENDRA SINGH BHATI), J.

298-Zeeshan

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