Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bansal Nursing Char. Trust vs State And Ors
2023 Latest Caselaw 8239 Raj

Citation : 2023 Latest Caselaw 8239 Raj
Judgement Date : 9 October, 2023

Rajasthan High Court - Jodhpur
Bansal Nursing Char. Trust vs State And Ors on 9 October, 2023
Bench: Pushpendra Singh Bhati

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 11450/2016

Bansal Nursing Char. Trust

----Petitioner Versus State And Ors

----Respondent Connected With S.B. Civil Writ Petition No. 16713/2018 Bansal Nursing Charitable Trust, Bansal School Of Nursing And Bansal College Of Nursing Manaksar Hanumangarh Through Its Managing Director Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged About 49 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical   And
                                        Health (Group-3) Department,
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur.
2.                                      Indian          Nursing           Council,
                                        Through               Its        President
                                        Combined          Councils       Building,
                                        Kotla Rod, Temple Lane, New
                                        Delhi.
3.                                      Rajasthan             Nursing     Council,
                                        Jaipur, Through Its President.
4.                                      Private Physiotherapy Nursing
                                        And      Paramedical          Institutioni-
                                        Jaipur, Through Its Secretary,
                                        Sangam         Hotel-17,        Motilalatal
                                        Road, Jaipur.
                                                                ----Respondents

S.B. Civil Writ Petition No. 16910/2019 Bansal Nursing Charitable Trust., Bansal School Of Nursing And Bansal College Of Nursing Manaksar Hanumangarh Through Its Managing Director Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged

(2 of 17) [CW-11450/2016]

About 50 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical   And
                                        Health (Group-3) Department,
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur
2.                                      Indian          Nursing            Council,
                                        Through                Its       President
                                        Combined          Councils        Building,
                                        Kotla Road, Temple Lane, New
                                        Delhi.
3.                                      Rajasthan             Nursing      Council,
                                        Jaipur Through Its President.
4.                                      Private Physiotherapy Nursing
                                        And Paramedical Institution -
                                        Jaipur, Through Its Secretary,
                                        Sangam Hotel - 17, Motilal Atal
                                        Road, Jaipur.
                                                                ----Respondents

S.B. Civil Writ Petition No. 1804/2021 Bansal Nursing Charitable Trust, Bansal School Of Nursing And Bansal College Of Nursing Manaksar Hanumangarh Through Its Managing Driector Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged About 51 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical   And
                                        Health                        Department
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur.
2.                                      Indian          Nursing            Council,
                                        Through               Its       President,
                                        Combined              Council     Building,
                                        Kotla Road, Temple Lane, New
                                        Delhi.



                                  (3 of 17)                            [CW-11450/2016]


3.                                      Rajasthan University Of Health
                                        And       Science,           Through     Its
                                        Registrar,            Kumbha           Marg,
                                        Pratarp               Nagar,         Jaipur,
                                        Rajasthan.
4.                                      Rajasthan             Private      Nursing
                                        Schools                And          College
                                        Federation,              Through         Its
                                        Chairman, 357, Laxmi Nagar,
                                        Paota        B         Road,      Jodhpur,
                                        Rajasthan.
                                                                ----Respondents

S.B. Civil Writ Petition No. 11473/2021 Bansal Nursing Charitable Trust, Bansal School Of Nursing And Bansal College Of Nursing Manaksar Hanumangarh Through Its Managing Director Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged About 52 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical    And
                                        Health       (Group-2)Department,
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur.
2.                                      Indian           Nursing           Council,
                                        Through               Its        President,
                                        Combined              Council     Building,
                                        Kotla Road, Temple Lane, New
                                        Delhi.
3.                                      Rajasthan             Nursing      Council,
                                        Jaipur Through Its President.
4.                                      Private Physiotherapy Nursing
                                        And      Paramedical            Institution,
                                        Jaipur Through Its Secretary,
                                        Sangam Hotel 17, Motilal Atal
                                        Road, Jaipur.
                                                                ----Respondents

S.B. Civil Writ Petition No. 14785/2021

(4 of 17) [CW-11450/2016]

Bansal Nursing Charitable Trust, Bansal School Of Nursing And Bansal College Of Nursing Manaksar Hanumangarh Through Its Managing Director Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged About 51 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical    And
                                        Health                        Department,
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur.
2.                                      Rajasthan             Nursing      Council,
                                        Through        Its     Registrar,      B-39,
                                        Sardar Patel Marg, C-Scheme,
                                        Jaipur.
3.                                      Rajasthan University Of Health
                                        And       Science,           Through     Its
                                        Registrar, Kumbha Marg, Pratap
                                        Nagar, Jaipur, Rajasthan.
                                                                ----Respondents

S.B. Civil Writ Petition No. 9090/2022 Bansal Nursingh Charitable Trust, Bansal School Of Nursing And Bansal College Of Nursing Manaksar Hanumangarh Through Its Managing Director Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged About 53 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical    And
                                        Health (Group-3) Department,
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur.
2.                                      Indian          Nursing            Council,
                                        Through         Its      Its     President
                                        Combined          Councils        Building,
                                        Kotla Road, Temple Lane, New
                                        Delhi.
3.                                      Rajasthan             Nursing      Council,



                                  (5 of 17)                            [CW-11450/2016]


                                        Jaipur Through Its President.
4.                                      Private Physiotherapy, Nursing
                                        And Para Medical Institutions,
                                        Jaipur Through Its Secretary,
                                        Sangam Hotel-17, Motilal Atal
                                        Road, Jaipur.
                                                                ----Respondents

S.B. Civil Writ Petition No. 10541/2023 Bansal Nursing Charitable Trust, Bansal School Of Nursing And Bansal College Of Nursing, Manaksar Hanumangarh Through Its Managing Director Shri Vishnu Purohit S/o Shri B.l. Purohit, Aged About 54 Years.

                                                                     ----Petitioner
                                 Versus
1.                                      State Of Rajasthan, Through
                                        The      Secretary           Medical   And
                                        Health (Group-3) Department,
                                        Government              Of      Rajasthan,
                                        Secretariat, Jaipur
2.                                      Indian          Nursing            Council,
                                        Through               Its        President
                                        Combined          Councils        Building,
                                        Kotla Road, Temple Lane, New
                                        Delhi.
3.                                      Rajasthan             Nursing      Council,
                                        Jaipur Through Its President.
4.                                      Private Physiotherapy Nursing
                                        And      Paramedical            Institution,
                                        Jaipur Through Its Secretary,
                                        Sangam Hotel-17, Motilal Atal
                                        Road, Jaipur.
                                                 ----Respondents

S.B. Civil Writ Petition No. 9081/2022

Bansal Nursing Charitable Trust

----Petitioner Versus

(6 of 17) [CW-11450/2016]

State of Rajasthan & Ors.

----Respondent S.B. Civil Writ Petition No. 5402/2022

Biyani Institute of Science and Management

----Petitioner Versus State of Rajasthan & Ors.

----Respondent

For Petitioner(s) : Mr. Ankur Mathur with Mr. Harshvardhan Thanvi For Respondent(s) : Ms. Vandana Bhansali, AGC.

Mr. Manish Tak, Dy.G.C.

Dr. Mohit Singhvi Mr. Sangram Singh Mr. Mahendra Vishnoi Mr. Yashpal Khileree Mr. Rajesh Punia

HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

Judgment

Reserved on 03/10/2023 Pronounced on 09/10/2023

1. Since all the instant petitions involve a common controversy

though with marginal variation in the contextual facts, therefore,

for the purposes of the present analogous adjudication, the facts

and the prayer clauses are being taken from the above-numbered

S.B. Civil Writ Petition No. 1804/2021, while treating the same as

a lead case; rival submissions of the parties and the observations

of the Court, in the present order, would also be based,

particularly, on the factual matrix of the lead case.

2. The prayer clauses read as under:-

(7 of 17) [CW-11450/2016]

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed and by an appropriate writ, order or direction:-

i. the writ petition filed by the petitioner may kindly be allowed;

ii. The record of the case may kindly be called for;

iii. It may kindly be declared that the petitioner institution is entitled to take admission of students for B.Sc. Nursing Course for the academic session 2020-21 with intake capacity of 50 seats.

iv. The respondents may kindly be directed to include petitioner in the list of institutions with intake capacity of 50 seats and allowed to take admission of students for B.Sc. Nursing Course for the session 2020-21.

v. any other appropriate relief which this Hon'ble Court deems just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner.

vi. Costs of the writ petition be also awarded in favour of the petitioner."

3. As the pleaded facts would reveal, the petitioner is an

unaided self-financed educational society having its college,

namely, Bansal College of Nursing, at Hanumangarh. The

petitioner-institution filed an application for issuance of No

Objection Certificate (NOC) for opening new B.Sc Nursing College,

and the same was duly issued by the State Government on

30.01.2007, to run the B.Sc. Nursing Course with intake capacity

of 50 seats.

3.1. In pursuance of issuance of such NOC, the petitioner-

institution applied before the respondent-Indian Nursing Council

(INC) for grant of recognition for undertaking B.Sc Nursing

Course; whereafter, the respondent- INC sought NOC from the

(8 of 17) [CW-11450/2016]

respondent-Rajasthan University of Health And Science (RUHS);

thereupon, the respondent-RUHS vide its communication dated

07.02.2007, issued the requisite NOC to respondent-INC and

stated that the RUHS has no objection in case the respondent-INC

grants permission to the petitioner for staring the B.Sc. Nursing

Course. Thereafter, the respondent-INC vide order dated

18.08.2008 granted permission to the petitioner-institution for

conducting the Course in question with intake capacity of 30

seats.

3.2. Subsequently, upon an application being filed and after

conducting the necessary inspection, the respondent-INC granted

permission to the petitioner institution to run the Course in

question with the approved intake capacity of 30 seats, for the

academic sessions 2009-10, 2010-11, 2011-12, 2012-13, 2013-

14 and 2014-15. Thereafter, the respondent-INC again conducted

inspection of the petitioner-institution and granted permission to

run the Course in question for the academic sessions 2016-17,

2017-18, and 2018-19 with same approved intake capacity. The

respondent-RUHS also issued a list of institutions permitting them

to run the Course in question with their respective intake capacity

of students; in the said list, the name of the petitioner-institution

was also included with intake capacity of 30 seats. The

respondent-INC further extended such permission for the

academic session 2019-20.

3.3 Thereafter, the respondent-INC and the respondent-State

issued office notes dated 03.11.2020 and 09.12.2020,

(9 of 17) [CW-11450/2016]

respectively, and stated inter alia that the respondent INC was

having no power to grant recognition to the nursing institutions,

as only the State Nursing Council/State Government is

empowered to do so.

4. Learned counsel for the petitioner submitted that despite

issuance of the clarification note by the State Government and the

INC, the respondent-INC issued a list of the eligible institutions,

including the petitioner-institution, to run the Course in question

in the academic session 2020-21, with their respective intake

capacity.

4.1. Learned counsel further submitted that the respondent-INC

was having no authority to grant the NOC and recognition to the

nursing institutions in the State; the petitioner was already having

the NOC issued in its favour, with intake capacity of 50 seats, by

the State Government, but despite the same, the respondent-INC

granted NOC with intake capacity of 30 seats only, for the

aforementioned academic sessions.

4.2. Learned counsel also submitted that the inspection

conducted by the respondent-INC under Section 13 of the Indian

Nursing Council Act, 1947, and the report thereof was submitted

before the Executive Committee; however, the respondent-INC

was having no power to proceed with such inspection report

without forwarding the same to the institution, and therefore, the

entire impugned action herein is highly illegal and arbitrary.

4.3. Learned counsel further submitted that the petitioner-

institution is a recognized institution under the provisions of law;

(10 of 17) [CW-11450/2016]

when the State Government/State Nursing Council had already

granted the necessary permission, with a particular number of the

seats, then the respondent-INC had no power to reduce the intake

capacity of the petitioner-institution.

4.4. Learned counsel also submitted that the petitioner-institution

had already incurred a huge sum of money for establishing the

institution to run the Course in question, and the students have

already been allocated and admitted after allotment by the State

Government. Therefore, as per learned counsel, the impugned

action herein is contrary the provisions of law.

4.5. Learned counsel further submitted that in pursuance of the

interim order dated 09.02.2021 passed by this Court, the

petitioner-institution had admitted the students as per the NOC

granted by the State Government and the students are pursuing

their studies in the petitioner-institution.

5. On the other hand, learned counsel appearing on behalf of

the respondents opposed the aforesaid submissions made on

behalf of the petitioner.

5.1. Learned counsel for respondent-RUHS submitted that the

petitioner-institution had applied for affiliation for the Course in

question for intake capacity of 30 seats on 28..01.2020 and the

petitioner neither submitted any application for affiliation with

increase in the number of seats from 30 to 50 seats upto the last

date i.e 31.07.2020, nor submitted any affiliation fee in that

regard.

(11 of 17) [CW-11450/2016]

5.2 It was further submitted that the State Government has

granted the NOC to the petitioner-institution in the year 2007 to

run the Course in question with intake capacity of 50 seats, but

since the petitioner-institution had applied for affiliation with

intake capacity of 30 seats by paying the affiliation fee to that

extent only, therefore, the respondent-RUHS has rightly included

the petitioner-institution in counseling process with regard to

intake capacity of 30 seats only.

5.3. Learned counsel for the respondent-State submitted that the

petitioner-institution did not submit the requisite application in the

prescribed format within the stipulated period seeking

enhancement in the number of seats, as claimed to have been

permitted/approved by the State Government, and therefore, the

petitioner-institution was not included in the counseling with

regard to intake capacity of 50 seats for the Course in question.

5.4. Learned counsel for the respondent-INC submitted that it is

not disputed that the power to grant recognition to the nursing

institutions in the State vests with the State Nursing Council/

State Government, and that, the respondent-INC does not claim

the same in regard to running of the Course in question in any of

the institutions in the State, but the INC is having the right to

inspect the Nursing institutions, so as to ensure that such

institutions maintain the minimum requisite standards of nursing

education, as it pertains to health services in the State.

5.4.1. It was further submitted that the respondent-INC had

conducted the inspection of the petitioner-institution for the first

(12 of 17) [CW-11450/2016]

time on 05-06.05.2008, in terms of Sections 13 and 14 of the

Indian Nursing Council Act, 1947, and thereafter, on the basis of

the said inspection, the Executive Committee found the petitioner-

institution to be suitable for 30 seats only, as the strength of the

seats commensurates to the availability of the infrastructure,

clinical facility and teaching faculty of the institution concerned.

5.4.2. It was also submitted that as per the general practice, the

NOC is granted to the concerned institution(s) subject to its

meeting the guidelines of the Indian Nursing Council (INC). In the

present case, after the inspection of the petitioner-institution, it

was found that the institution is suitable for 30 seats only, and

therefore, the entire action as taken herein, is justified in law.

5.5. It was further submitted that the petitioner-institution was

deficient in many aspects, like not having proper teaching faculty

and proper infrastructural facilities, and built up area of the hostel

was only 22,000 sq.ft. and only 20 students were residing therein;

on count of the fact that such deficiencies have not been removed

by the petitioner-institution, it is not eligible for grant of

NOC/permission to run the Course in question with intake capacity

of 50 seats.

6. Heard learned counsel for the parties as well as perused the

record of the case.

7. This Court observes that the petitioners-institutions applied

for the NOC before the State Government and the same was

granted by the State Government with intake capacity of 50 seats

on 30.01.2007. In pursuance of issuance of such NOC, the

(13 of 17) [CW-11450/2016]

petitioners-institutions applied before the respondent-INC for

grant of recognition for the course in question; whereafter, the

respondent- INC sought NOC from the respondent-RUHS, and

thereupon, the respondent-RUHS conveyed its no objection to the

respondent-INC, in the event of grant of permission by the

respondent-INC to the petitioners-institutions to run the Course in

question. Thereafter, the respondent-INC, vide order dated

18.08.2008, granted permission to the petitioners-institutions for

conducting the Course in question with intake capacity of 30

seats, which was continued with the same intake capacity for the

subsequent years as well.

8. This Court further observes that in Special Appeal

(D.B.S.A.W. No. 508/2018-Indian Nursing Council Vs

Kamaksha & Ors.), a Division Bench of this Hon'ble Court vide

order dated 02.09.2019 observed that the respondent-INC does

not have power to recognize the nursing institutions, but has

ample powers to conduct the necessary inspection of the

institution(s) concerned. Relevant portion of the said order is

reproduced as hereunder:-

"It is, therefore, clear from the above provisions that the Central Council acting through the Executive Committee has ample powers to inspect recognized institutions, colleges etc. which are recognized by the State Council. This is in furtherance to the Union's powers of coordination and determination of standards under Entry No. 66 of the List-1 of the VII Schedule to the Constitution of India. Being primarily, a standard setting and coordinating body, the Council is empowered with consequential power to ensure compliance, by way of constant oversight. At the same time, this Court is of the opinion that such a power of

(14 of 17) [CW-11450/2016]

inspection cannot be invoked arbitrarily and must be for some reason expressly recorded in its files. The mode of taking action pursuant to any deficiency found would also entail active involvement of the State Council, which is primarily seized of matters regarding recognition, enforcement etc. Natural justice and a degree of fairness is involved and has to necessarily be followed if recognition, once granted, is sought to be withdrawn.

In the light of the above reasons and the formulation of law approved by the Full Bench of the Kerala High Court clearly emerges that the Central Council does not have the power to recognise institutions, which is a power vested with the State Council. The Central Council through the Executive Committee can ensure inspection, as and when needed and based upon such inspection reports, which of course has to be supplied to the concerned institution and the State Government. Inputs are to be received under Section 13 from the State, after which, adverse action can be taken, if warranted.

During the course of the hearing, learned counsel has submitted that the Central Council would have the power to grant recognition as is evident from Section 3. In the opinion of this Court, that argument is not correct or accurate. Section 3 deals with the constitution of the committee and election to the Central Council. For the purposes of election, the consideration of recognition would be in accordance with the standards that the Central Committee Council might prescribe. However, those are quite independent from the autonomy granted by the State to its State Committee to recognise or refuse to recognise institutions falling within the territory of each State."

8.1. This Court also observes that the State Government and the

respondent-INC also issued communications, wherein the

aforementioned proposition was reflected.

9. This Court further observes that in the present case, it is

clear that the petitioners-institutions have NOC issued by the

State Government to run the Course in question with intake

capacity of 50 seats, but the respondent-INC allowed the

(15 of 17) [CW-11450/2016]

petitioners-institutions to run the Course in question with intake

capacity of only 30 seats; after inspection of the petitioners-

institutions particularly, with regard to the infrastructural facilities

available in the institutions. Thereafter, the respondent-INC has no

power to recognize the nursing institutions, and that, the

petitioners-institutions admitted the students as per the NOC

issued to them by the State Government.

9.1. This Court also observes that the students of the petitioners-

institutions are continuing with the Course in question and were

provisionally allowed to participate in the counselling process by

virtue of an interim order dated 09.02.2021 passed by this

Hon'ble Court; the relevant portion of the said interim order is

reproduced as hereunder:

"In the meanwhile, if the counselling is still in progress, the petitioner - institution may be provisionally included for allotment of students for admission to BSC Course for upcoming academic year 2020-21 as per the annual intake capacity of 60 seats sanctioned by the State/Rajasthan Nursing Council. However, it is made clear that inclusion of petitioner - institution for allotment of students and admission accorded in pursuance thereto, shall not create any right of equity in favour of petitioner

- institution or the students admitted to the course pursuant to this interim order. The admission accorded shall remain subject to the decision of the writ petition."

10. This Court further observes that it is clear that the

petitioners-institutions are recognized institutions having been

issued the NOC by the State Government to run the Course in

question with intake capacity of 50 seats, and even the

respondent-INC granted recognition to them for running the

(16 of 17) [CW-11450/2016]

Course, though with intake capacity of 30 seats. The petitioners-

institutions admitted the students as per the State Government's

NOC, and therefore, it is not a case where any irregularity or

illegality was committed by the petitioners-institutions, in granting

such admissions.

11. This Court also observes that the students are pursuing the

Course in question in the petitioners-institutions, and were also

allowed to participate in the counselling process by virtue of the

aforementioned interim order. The students, who took admission

in the petitioners-institutions to pursue the Course in question are

young students, and cannot be penalized or made to suffer only

on technical ground regarding which authority has the power to

issue NOC for running the Course in question, with a particular

intake of seats. Therefore, at this stage and looking into the

interests of the students, the students who were admitted in the

petitioners-institutions and are continuing the Course in question

with intake of 50 seats in academic session of 2020-21 are

ordered to be allowed to continue with their studies in the Course.

12. Thus, in view of the above, the present writ petitions are

disposed of with liberty to the petitioners-institutions to apply for

fresh NOC for the next academic session with enhanced intake of

seats in the Course in question, before the State

Government/State Nursing Council within a period of 15 days from

today, and the cases of the petitioners-institutions, with regard to

such NOC, shall be considered and decided by the State

Government/State Nursing Council, within a period of 45 days

(17 of 17) [CW-11450/2016]

thereafter, strictly in accordance with law, in case the institutions

desire to further continue with the Course in the next academic

session. Such decision taken by the State Government/State

Nursing Council/INC shall remain binding on all the institutions, for

intake capacity/future running of the Course in question. Thus, it

is directed that the fate of the institution(s) for the intake

capacity/future running of the Course in question shall be as per

the decision of the State Government, while keeping into

consideration the stand of the INC and State Nursing Council.

12.1. It is needless to say that the respondent-INC will be

free to exercise its powers, as per the order passed in the case of

Indian Nursing Council Vs Kamaksha & Ors. (Supra). This

Court thus, directs the respondents to regularize the students,

who were admitted as per State Government's NOC and were

allowed to participate in the counselling process by virtue of the

aforementioned interim order dated 09.02.2021 passed by this

Hon'ble Court. All pending applications also stand disposed of.

(DR.PUSHPENDRA SINGH BHATI), J.

SKant/-

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