Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raghukul Research And Technical ... vs State Of Rajasthan (2025:Rj-Jd:5672)
2025 Latest Caselaw 5605 Raj

Citation : 2025 Latest Caselaw 5605 Raj
Judgement Date : 29 January, 2025

Rajasthan High Court - Jodhpur

Raghukul Research And Technical ... vs State Of Rajasthan (2025:Rj-Jd:5672) on 29 January, 2025

Author: Vinit Kumar Mathur
Bench: Vinit Kumar Mathur
[2025:RJ-JD:5672]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Writ Petition No. 1737/2025

Raghukul Research And Technical Institute, Raghukul School Of
Nursing C/o Jagatpura Main Road, Jaipur, Rajasthan Through Its
President Nagendra Singh S/o V.s. Shekhawat, Age- 53 Years.
                                                                        ----Petitioner
                                       Versus
1.       State of Rajasthan, Through The Secretary, Medical And
         Health        (Group-Iii)        Department,               Government     Of
         Rajasthan, Secretariat, Jaipur.
2.       Rajasthan Nursing Council, Through Its Registrar, B-39,
         Sardar Patel Marg, C-Scheme, Jaipur, Rajasthan.
3.       Additional       Director       (Training),         Legal     And     Health
         Department, Secretariat, Jaipur, Rajasthan.
4.       Rajasthan       Private        Nursing        Schools        And    Colleges
         Federation, Through Its President, 357, Laxmi Nagar,
         Paota B Road, Jodhpur, Rajasthan - 342001.
5.       Private      Physiotherapy,          Nursing         And     Para   Medical
         Institution, Branch Office Jodhpur Through Its Secretary,
         Plot No. 273, Subhash Nagar, Pal Road, Jodhpur.
                                                                     ----Respondents


For Petitioner(s)            :     Mr. Ankur Mathur
For Respondent(s)            :     Mr. N.S. Rajpurohit assisted by
                                   Ms. Ruchi Parihar



         HON'BLE MR. JUSTICE VINIT KUMAR MATHUR

Order

29/01/2025

Heard learned counsel for the parties.

Learned counsel for the parties submit that the controversy

involved in the present case is squarely covered by the judgment

rendered by this Court in a bunch of writ petitions led by S.B.

Civil Writ Petition No.15732/2022 : Mayurakshi College of

[2025:RJ-JD:5672] (2 of 3) [CW-1737/2025]

Nursing Jodhpur Vs. State of Rajasthan & Ors. decided on

20.10.2023 in the following terms:-

"13. Thus, in view of the above, the present writ petitions are disposed of with liberty to the petitioners- institutions that in case they desire to further continue with the aforementioned Courses in question in the next academic session with enhanced in take capacity, they shall apply for fresh NOC before the State Government/State Nursing Council, in that regard, 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 from the date of receipt of a certified copy of this judgment, strictly in accordance with law. Such decision taken by the State Government/State Nursing Council/INC shall be binding on all the institutions, for intake capacity/future running of the aforementioned Courses in question. Thus, it is directed that the fate of the institution(s) for the intake capacity/future running of the aforementioned Courses 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.

14. 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 in the Courses in question i.e. B.Sc. (Nursing) Course, G.N.M. Course, Post Basic B.Sc. (Nursing) Course and M.Sc (Nursing) Course for the academic sessions 2020-21, 2021-22 & 2022-23, who were admitted as per State Government's NOC and were allowed to participate in the counselling process by virtue of the interim orders passed by this Hon'ble Court in the respective writ petition(s). All pending applications also stand disposed of."

[2025:RJ-JD:5672] (3 of 3) [CW-1737/2025]

Learned counsel for the petitioner submits that in the light of

the judgment rendered by this Court, the petitioner will file a fresh

representation for maintaining the 50 seats allotted by the Indian

Nursing Council. He, therefore, prays that the State Government

may be directed to decide the representation filed by the

petitioner.

Considering the limited prayer made by counsel for the

petitioner, the writ petition is disposed of with a direction to the

respondent-State Government to consider the representation, if so

filed within a period of two weeks from today. If such

representation is filed within the stipulated period of time then the

same be decided within a period of six weeks from today, strictly

in accordance with law by passing a speaking order.

Till the respondent-State Government decides the

representation filed by the petitioner, the petitioner shall continue

to take admissions on 50 seats for GNM course for the Academic

Session 2024-25.

It is made clear that the students admitted by the petitioner-

Institution over and above the age of 30 years will be remained

subject to the outcome of the decision taken by the State

Government and on the basis of this order, the petitioner will not

claim any equity, if State Government takes decision against it.

It is also made clear that the students admitted by the

petitioner-Institution will be given all the benefits as admissible to

them in accordance with law.

(VINIT KUMAR MATHUR),J 223-Payal/-

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 : MAIMS

 
 
Latestlaws Newsletter