Citation : 2025 Latest Caselaw 14983 Raj
Judgement Date : 7 November, 2025
[2025:RJ-JD:47503]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 11545/2025
Vyas Medical College And Hospital, Having Its Campus Situated
At Vyas Medicity, Kudi Haud, Jhalamand, Jodhpur, A Unit Of
Rajasthan Vikas Sansthan, Having Its Registered Office At Teesra
Prahar Bhawan Building, 1St A Road, Sardarpura, Jodhpur,
Through Its Dean Dr. Kailash Chandra Agarwal S/o Shri Ram
Gopal Agarwal, Aged About 69 Years.
----Petitioner
Versus
1. Union Of India, Through Its Secretary, Ministry Of Health
And Family Welfare, Nirman Bhawan, New Delhi.
2. National Medical Commission, Through Its Secretary,
Pocket 14, Sector 18, Dwarka Phase-I, New Delhi -
110077.
3. Medical Assessment And Rating Board (MARB), Through
Its President, Pocket 14, Sector 18, Dwarka Phase-I, New
Delhi - 110077.
4. Under Graduate Medical Education Board, Through Its
President, Pocket 14, Sector 18, Dwarka Phase-I, New
Delhi - 110077.
----Respondents
For Petitioner(s) : Mr. Manish Shishodia, Sr. Advocate
assisted by Mr. Aniket Tater and Mr.
Bhuveneshwar S. Sodha.
For Respondent(s) : Mr. R.S. Saluja
Mr. Achraj Singh Saluja.
HON'BLE MR. JUSTICE SUNIL BENIWAL
Order
Conclusion of Arguments & Reserved on : 04/11/2025 Pronounced on : 07/11/2025
1. This writ petition has been filed by the petitioner with the
following prayer :-
"(a)- by an appropriate writ, order or direction, including writ in the nature of mandamus, the respondents be directed to
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (2 of 10) [CW-11545/2025]
forthwith open the payment portal and/or provide an alternate mechanism to enable the Petitioner to deposit the application fee of Rs.11,80,000/- for increase in MBBS UG seats for the academic year 2025-26;
(b)- by an appropriate writ, order or direction, the respondents be directed to process the Petitioner's application for increase in MBBS seats from 100 to 200 for the academic year 2025-26 in accordance with law, without being prejudiced by the technical non-payment of fee due to circumstances beyond the Petitioner's control;
(c)- Issue an appropriate writ, order or direction, declaring that the Petitioner's application submitted on the Respondents' portal with "Pending-payment" status shall not be rejected solely on the ground of non-payment of fee due to technical reasons, and be treated as a valid application upon payment;
(d)- by an appropriate writ, order or direction, pending final disposal of the present writ petition, direct the Respondents to provisionally process the Petitioner's application, including scheduling of inspection and other procedural formalities, subject to final orders;
(e)- Pass any such further relief(s) which in the facts and circumstances of this case may do complete justice to the petitioner; and
(f)- Costs of the writ petition be awarded to the petitioner.
2. The facts, in a nutshell, leading to the filing of the present
writ petition are that the petitioner - Institute was established in
the year 2024 and was granted approval by National Medical
Council ('NMC') for an intake of only 100 MBBS students for the
academic year 2024-2025. On 05.12.2024, the Medical
Assessment of Rating Board ('MARB') of NMC, in exercise of its
statutory functions, issued a public notice inviting applications for
establishment of new medical colleges / institutions and for
increase of undergraduate seats in existing medical institutions for
the academic year 2025-2026. This communication was followed
by a further communication dated 19.12.2024, which specified
18.01.2025 as the last date for submission of applications.
Considering the availability of infrastructure, the petitioner -
Institution intended to increase the intake capacity from 100 to
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (3 of 10) [CW-11545/2025]
200 MBBS seats. The application for seeking enhancement of
seats was to be submitted through online portal of NMC on
17.12.2024. It is stated that all the requisite formalities were
completed and the application was uploaded on the online portal
of the NMC, however, on account of inadvertent technical lapse,
the payment of application fee amounting to Rs.11,80,000/- could
not be processed. On account of not depositing the requisite fee,
the application for enhancement of seats was not processed. In
these circumstances, the petitioner preferred the present writ
petition.
3. Learned Senior counsel Mr. Manish Shishodia assisted by
learned counsel Mr. Aniket Tater while arguing the writ petition
submitted that on account of technical glitch, the requisite fee
amounting to Rs.11,80,000/- could not be deposited and
therefore, considering the fact that the petitioner is having
infrastructure of intake capacity of 200 seats so also considering
the fact that the petitioner has made an investment of
approximately Rs.450 crores, the authorities are required to
ignore such technical glitch when the petitioner is ready and
willing to pay the application fees and further authorities are
directed to process the application form in accordance with law.
3.1 Learned Senior counsel further submitted that on previous
occasions, respondents have taken liberal approach and
maintained administrative flexibility by revising/extending time
period for submission of application. Therefore, without providing
opportunity of rectification to the petitioner and non-consideration
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (4 of 10) [CW-11545/2025]
of the technical glitch not attributable to the petitioner, the
respondents are acting arbitrarily.
3.2 It is further submitted that the petitioner had submitted
Standard Assessment Form ('SAF') in pursuance of the public
notice dated 23.04.2025 and the same was indisputably
acknowledged by the respondents. Therefore, non-acceptance of
the petitioner's application in light of public notice dated
18.12.2024 not only portrays the contrary approach of the
respondents, rather is also prejudicial to the petitioner as it is
single and time bound opportunity which petitioner has to increase
the intake capacity.
3.3 Learned Senior counsel further submitted that this Court had
passed an interim order on 13.06.2025, whereby respondents
were directed to accept the demand draft, as offered by the
petitioner, within a period of two days and on depositing such
demand draft, it was further directed to conduct inspection of the
petitioner - Institution for the purpose of enhancement of MBBS
seats for the academic year 2025-2026. Further direction was
given to the respondents to undertake the inspection of the
petitioner's institution and assess whether the requisite
infrastructure and other facilities are available to justify the
proposed enhancement of seats.
3.4 The order dated 13.06.2025 was challenged before the
Division Bench by filing DBSAW No.886/2025. The Division Bench
was not inclined to stay the order dated 13.06.2025. Being
aggrieved by non-grant of interim order, Special Leave Petition
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (5 of 10) [CW-11545/2025]
(Civil) No.20709/2025 was preferred before the Hon'ble Apex
Court and that came to be dismissed vide order dated 30.07.2025.
3.5 A review petition was preferred before the Hon'ble Apex
Court, that too came to be dismissed vide order dated
24.09.2025. As a consequence of rejection of SLP so also the
review petition, the appeal preferred by NMC before the Division
Bench also came to be dismissed vide order dated 06.10.2025.
3.6 It is argued that the order dated 13.06.2025 attained finality.
It is stated that in para 4 of the said order, the Court, considering
the peculiar facts and circumstances of the case, directed the
respondents to accept the demand draft. Once the demand draft
was accepted and the inspection was carried out, the respondents
were required to disclose the outcome of the said inspection. If
the inspection report is found to be positive then appropriate
directions for enhancement of seat are required to be issued and if
the inspection report is not found to be satisfactory, then the
petitioner would take appropriate course, in accordance with law.
3.7 Based on the above submissions, it is stated that the interim
order dated 13.06.2025 be made absolute and the present writ
petition may be disposed of while directing the respondent
authorities to disclose the outcome of the inspection report.
4. Per contra, learned counsel appearing for the respondents
submitted that the application was accepted through online portal
by NMC and as many as 169 applicants have submitted
applications. There was no technical fault / glitch on part of the
respondents and therefore, the reason for not submitting
application form is highly improbable and cannot be accepted.
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (6 of 10) [CW-11545/2025]
More so, when no such complaint was made by as many as 169
applicants. It is further stated that cut-off date is a sacrosanct
date as observed by the Hon'ble Apex Court in number of cases so
also by this Court. That being so, the writ petition filed by the
petitioner deserves to be rejected on threshold.
4.1 Learned counsel for the respondents further stated that
there is no material placed by the petitioner before this Court to
show the availability of requisite fee on the date of submitting
application form so also any material to suggest that it attempted
to deposit the fee, however, on account of technical glitch, the
same could not be transferred in the account of the respondents.
In absence of any such material, the petitioner is not entitled to
get any relief.
4.2 The main submission of fact without supporting document is
not good enough to prove the said fact. Therefore, no relief can be
granted to the petitioner as the application of petitioner was never
received on the web-portal of NMC as the requisite fee for the final
submission of the application form remained unpaid.
4.3 It is evident that the last date for submission of the
application form was extended from 04.01.2025 to 18.01.2025,
therefore, petitioner had ample opportunity to submit the final
form whereas the petitioner admittedly only registered on the
web-portal and did not complete the process for final submission.
4.4 Learned counsel for the respondents stated that if the
petitioner was not able to deposit the fee towards application form
on account of some technical glitch then it was expected of the
petitioner to have reported immediately. On the contrary, the
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (7 of 10) [CW-11545/2025]
petitioner has communicated to the respondents for the first time
on 30.01.2025. This rather shows that the reason assigned for not
submitting application form and depositing fee is an after thought.
4.5 Learned counsel for the respondents further submitted that
numerous communications have been placed on record by the
petitioner, wherein the petitioner has not alleged the ground of
technical glitch, but has stated that fees could not be deposited on
account of technical oversight. It is stated that as a matter of fact,
the petitioner is admitting his fault in communications dated
30.01.2025, 14.02.2025, 28.03.2025, 12.05.2025 & 13.05.2025
and if the petitioner admitted that it was due to technical
oversight then the fault cannot be attributed to the respondents.
Further, if the fault is committed on part of the petitioner, the
petitioner is not entitled for any relief under extra-ordinary
jurisdiction of Article 226 of the Constitution of India.
4.6 Learned counsel for the respondents relied on the following
judgments :-
(1)- Mrs. Rekha Chaturvedi Vs. University of Rajasthan &
Ors. - 1993 AIR SCW 1488
(2)- Alka Ojha Vs. RPSC & Anr. - AIR 2011 SC 3547
(3)-Ashok Kumar Sonkar Vs. Union of India & Ors. - (2007)
4 SCC 54
(4)-S.B. Civil Writ Petition No.5010/2015 (Mamta Gawan Vs.
State & Anr.) alongwith connected matters, decided on
22.05.2015.
5. Heard learned counsel for the parties and perused the
material available on record.
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (8 of 10) [CW-11545/2025]
6. It is true that this Court passed an interim order dated
13.06.2025 to accept the demand draft and also further directed
the respondent authorities to undertake inspection. However, such
direction was purely interim in nature and such directions were
ordered to be remain subject to the final outcome of the present
writ petition. It may be that such interim order was not interfered
by the Hon'ble Division Bench so also the Hon'ble Apex Court, but
since the matter is being finally heard, the interim order, as such,
cannot be made basis of deciding the writ petition.
7. The submissions made by learned counsel for the petitioner
on merits are that the requisite fees could not be deposited on
account of technical glitch. It is to be noted that while advancing
arguments, learned counsel for the petitioner has used
phraseology 'technical glitch', whereas in the petition the
phraseology used is 'technical lapse' and the phraseology used in
the representation is 'technical oversight'. While using different
phraseology, it has not been specifically averred that all these
technical lapse / glitch / oversight occurred on part of the
respondent or on part of the petitioner. In absence of any such
specific assertion, it cannot be presumed that there was any
technical fault at the end of respondents, which has resulted in
non-transfer of payment.
8. Apart from making such averment, learned counsel for the
petitioner has not placed any material on record to show that the
petitioner was ready with the amount by submitting bank
statement or any other document to show that a genuine effort
was made for transferring the payment but on account of technical
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (9 of 10) [CW-11545/2025]
glitch or error in the portal, the amount could not be transferred
to the respondents.
9. It is to be noted that initially the time for submitting
application form was from 05.12.2024 to 03.01.2025. This date
was extended upto 18.01.2025. Learned counsel for the petitioner
has not stated any reason as to why the petitioner could not
submit its application form as per initial last date and no good
reason has been assigned for him to wait till the last date that too
extended date, which was 18.01.2025.
9.1 It is also to be noted that the petitioner attempted to submit
application form on 17.01.2025 and it could not deposit fee on
account of technical glitch. Even assuming that there was
technical glitch then it was required of the petitioner to have
immediately communicated to the respondents highlighting the
issue of technical glitch. For the first time, the issue was raised
after about 13 days i.e. on 30.01.2025. This further shows that
the reason assigned for not depositing fee is an after thought.
9.2. Learned counsel for the respondents has cited
aforementioned judgments while contending that last date is
sacrosanct and no application submitted after the cut-off date can
be accepted. The above principle is not disputed by learned
counsel for the petitioner. Considering the fact that there is no
dispute to the said principle, more so, the issue raised in the
present writ petition is not regarding the cut-off date, but the
petitioner is seeking indulgence of this Court on the ground that
the application form should not be non-suited on account of such
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM) [2025:RJ-JD:47503] (10 of 10) [CW-11545/2025]
technical reason and considering the past practice, the petitioner
could be granted opportunity to deposit fee after the cut-off date.
10. During course of arguments, learned counsel for the
petitioner has stated that SAF report was accepted by the
respondents and the acceptance of SAF report was itself good
enough to establish the fact that the respondents were in fact
proceeding with the application of the petitioner for enhancement
of seats. The submission made by learned counsel for the
petitioner would not in any manner validate the act of not
depositing the fees as required. There is no dispute to the fact
that in absence of submitting application form along with the
requisite fee, the application cannot be processed. Therefore, no
case for interference is made out.
11. The writ petition is accordingly dismissed.
12. All pending application(s), if any, shall stand disposed of.
(SUNIL BENIWAL),J Rmathur/-
(D.B. SAW/886/2025 has been filed in this matter. Please refer the same for further orders) (Uploaded onon07/11/2025 (Downloaded 07/11/2025atat04:54:02 05:57:08PM) PM)
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!