Citation : 2025 Latest Caselaw 7278 Raj
Judgement Date : 14 February, 2025
[2025:RJ-JD:9227]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 2973/2025
Annpurna Medical Training (College Of Nursing), Sikar, Jaipur
Road Sikar-332001, Rajasthan Through Its Secretary Shri Om
Prakash Sharma S/o Shri Partu Ram, Aged About 57 Years.
----Petitioner
Versus
1. State Of Rajasthan, Through Its Principal Secretary,
Medical And Health Department, Government Of
Rajasthan, Government Secretariat, Jaipur (Rajasthan).
2. Joint Secretary (Group-3), Medical And Health
Department, Government Of Rajasthan, Government
Secretariat, Jaipur (Rajasthan).
3. Rajasthan Nursing Council, Through Its Registrar, B-39,
Sardar Patel Marg, C-Scheme, Jaipur, (Rajasthan).
4. Private Physiotherapy, Nursing And Para Medical
Institutions Society, Branch Office Jodhpur Through Its
Secretary, Plot No. 273, Subhash Nagar, Pal Road,
Jodhpur Rajasthan.
5. Rajasthan Private Nursing Schools And College
Federation, Through Its Chairman, 357, Laxmi Nagar,
Paota B Road, Jodhpur, Rajasthan.
----Respondents
For Petitioner(s) : Mr. Ankur Mathur
Mr. Harshvardhan Thanvi
For Respondent(s) : Ms. Ruchi Parihar for
Mr. N.S. Rajpurohit, AAG
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Order
14/02/2025
Learned counsel for the parties are in agreement that the
controversy involved in the present case is squarely covered by a
judgment rendered by this Court in S.B. Civil Writ Petition
[2025:RJ-JD:9227] (2 of 2) [CW-2973/2025]
No.18945/2024 (Annpurna Medical Training (College of
Nursing), Sikar Vs. State of Rajasthan and Ors.) and other
connected matter decided on 11.02.2025 in the following terms:-
"8. In view of the discussions made above, the present writ petitions are disposed of with a direction to the State Government to reconsider the cases of the petitioner- Institutions for grant of No Objection Certificate afresh in view of the Inspection Report, the recommendation of the Scrutiny Committee and the law laid down by the Division Bench of this Court in judgment dated 01.03.2024 in the case of Private Physiotherapy, Nursing and Paramedical Institution Society (supra), by passing a speaking order. Needful shall be done by the State Government within a period of eight weeks from the date of receipt of the certified copy of this order, strictly in accordance with law.
9. Stay petition and other pending applications, if any, shall stand disposed of accordingly."
Accordingly, the present writ petition is disposed of in terms
of the judgment rendered in the case of Annpurna Medical
Training (supra) and consequently, the order impugned dated
29.08.2022 is quashed and set aside.
(VINIT KUMAR MATHUR),J 83-Payal/-
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!