Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arts College vs State Of Rajasthan (2025:Rj-Jd:29412)
2025 Latest Caselaw 1976 Raj

Citation : 2025 Latest Caselaw 1976 Raj
Judgement Date : 8 July, 2025

Rajasthan High Court - Jodhpur

Arts College vs State Of Rajasthan (2025:Rj-Jd:29412) on 8 July, 2025

Author: Dinesh Mehta
Bench: Dinesh Mehta

[2025:RJ-JD:29411]

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR (1) S.B. Civil Writ Petition No. 5418/2025

Sonikski Girls College, Being Run By Its Society Nikunj Seva Sansthan Peeth, Opposite To Police Choki, Mandali Road, Simalwara, Dungarpur Through Its Secretary Sachin Kumar Kalal S/o Daya Lal Kalal, Aged 36 Years, R/o Village And Post Office Peeth, Tehsil Simalwara, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through Its Principal Secretary (Higher Education Department), Government Of Rajasthan, Secretariat, Jaipur.

2. Commissioner, College Education, Government Of Rajasthan, Jaipur.

3. Joint Director, Private Institutions, Block 4, Rks Sankul, J.l.n. Road, Jaipur.

4. Govind Guru Tribal University, Banswara Through Its Registrar.

----Respondents Connect With

(2) S.B. Civil Writ Petition No. 5420/2025

Arts College, Jasela Being Run By Its Society Manav Seva Charitable Trust, Mahakali Mandir Gawadiuya Pal Chikhali, District Dungarpur Through Its Secretary Shubang Vyas S/o Akhilesh Vyas, Aged 29 Years, R/o Jasela, Tehsil Galiyakot, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, High Education, Directorate, Jaipur, Rajasthan.

2. Commissioner, College Education, Government Of Rajasthan, Jaipur.

3. Joint Director, Private Institutions, Block 4, Rks Sankul, J.l.n. Road, Jaipur.

4. Govind Guru Tribal University, Banswara Through Its Registrar.

[2025:RJ-JD:29411] (2 of 4) [CW-5418/2025]

----Respondents

(3) S.B. Civil Writ Petition No. 9596/2025

Sundaram Mahavidyalaya, Vpo Jhothari, Tehsil Jhothari, District Dungarpur Being Run By Its Society Nikunj Shikshan Sansthan Jhothari, Main Road, Jhothari, District Dungarpur Through Its Secretary Gajendra Kumar Patel S/o Lalji Patel, Aged About 55 Years, R/o Ward No. 7, Kalal Vada, Mu.po. Peeth, Peeth, District Dungarpur.

----Petitioner Versus

1. State Of Rajasthan, Through Secretary, High Education, Directorate, Jaipur, Rajasthan.

2. Commissioner, College Education, Government Of Rajasthan, Jaipur.

3. Joint Director, Private Institutions, Block 4, Rks Sankul, J.l.n. Road, Jaipur.

4. Govind Guru Tribal University, Banswara Through Its Registrar.

----Respondents

For Petitioner(s) : Mr. CS Kotwani with Mr. Abhijeet Singh Charan For Respondent(s) : Mr. Deepak Bora

JUSTICE DINESH MEHTA

Order

08/07/2025

1. Learned counsel for the petitioners submitted that the

respondents are not processing their application for grant of Non

Objection Certificate (NOC) on account of non-payment of penalty

for the preceding years.

[2025:RJ-JD:29411] (3 of 4) [CW-5418/2025]

2. Learned counsel submitted that the respondent-Director,

College Education has no authority to impose the penalty as has

been held by Jaipur Bench of this Court vide its judgment dated

11.03.2022 rendered in a bunch of writ petitions led by Sita Devi

Educational Society, Bhilwara & Anrs. vs. State of

Rajasthan & Ors. : S.B. Civil Writ Petition No.13200/2019.

3. Learned counsel submitted that though an intra-court appeal

(D.B. Civil Special Appeal (Writ) No.631/2022) has been preferred

thereagainst, but no interim order has been granted by the

Division Bench at Jaipur and, therefore, as of today, the legal

position is that the Director, College Education cannot impose

penalty.

4. In light of the aforesaid, learned counsel for the petitioners

prayed that the respondents be directed to grant NOC to the

petitioners.

5. Mr. Deepak Bora, learned counsel for the respondent-State

on the other hand submitted that the NOC has not been granted

to the petitioners on various grounds and not merely on the

ground of non-deposition of penalty.

6. Heard learned counsel for the parties.

7. So far as imposition of penalty is concerned, it has been held

by Jaipur Bench of this Court in the case of Sita Devi, Educational

Society, Bhilwara (supra) that the Director, College Education has

no jurisdiction to impose the penalty.

8. Such being the position, the present writ petitions are

allowed; the respondents are directed to consider and grant NOC

to the petitioners, without insisting upon payment of penalty. The

NOC so issued shall remain subject to outcome of the intra-court

[2025:RJ-JD:29411] (4 of 4) [CW-5418/2025]

appeal pending at Jaipur Bench i.e. D.B. Civil Special Appeal (Writ)

No.631/2022.

9. Needless to observe that the respondents shall be free to

refuse the 'NOC' on any other ground (except for want of payment

of penalty).

10. All Interlocutory applications so also stay applications stand

disposed of, accordingly.

(DINESH MEHTA),J 468, 469 and 446-raksha/-

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter