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

Indira Education Institute Of Nursing vs State Of Rajasthan (2025:Rj-Jd:48908)
2025 Latest Caselaw 15435 Raj

Citation : 2025 Latest Caselaw 15435 Raj
Judgement Date : 13 November, 2025

Rajasthan High Court - Jodhpur

Indira Education Institute Of Nursing vs State Of Rajasthan (2025:Rj-Jd:48908) on 13 November, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:48908]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                  S.B. Civil Writ Petition No. 7068/2023

Indira Education Institute Of Nursing, Through Its Director Dr.
Ram Sagar Nagar S/o Shri Mangilal Ji Nagar, Aged About 53
Years, R/o Opp. Railway Station, Umarda, Udaipur, Rajasthan.
                                                                          ----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.       Private      Physiotherapy             Nursing        And      Para    Medical
         Institutions Society, Branch Office Jodhpur Through Its
         Secretary, Plot No 273, Subhash Nagar, Pal Road,
         Jodhpur, Rajasthan.
                                                                       ----Respondents
                                   Connected With
                  S.B. Civil Writ Petition No. 4264/2022
Rungta Nursing College, Village Ghata, Post Benada, Agra Road,
Jaipur, Rajasthan, Through Its Administrator Shri Vijay Sharma
S/o Shri Vishnu Kumar Sharma, Aged About 45 Years.
                                                                          ----Petitioner
                                         Versus
1.       State       Of    Rajasthan,          Through         Social     Justice     And
         Empowerment                Department,               Secretariat,          Jaipur,
         Rajasthan.
2.       Rajasthan Nursing Council, Through Its Registrar, C-
         Scheme, B-39, Sardar Patel Marg, Ashok Nagar, Jaipur,
         Rajasthan.
3.       Rajasthan University Of Health Sciences, Through Its
         Registrar, Sector 18, Kumbha Marg, Pratap Nagar, Jaipur,
         Rajasthan.
4.       Private      Physiotherapy,            Nursing         And     Para    Medical
         Institutions Society Through Its President Having Office
         Address At Plot No. 273, Subhash Nagar, Pal Road,
         Jodhpur.


                           (Uploaded on 13/11/2025 at 05:16:52 PM)
                          (Downloaded on 13/11/2025 at 06:23:59 PM)
 [2025:RJ-JD:48908]                    (2 of 3)                        [CW-7068/2023]


                                                                  ----Respondents


For Petitioner(s)          :     Mr. Harshvardhan Thanvi for
                                 Mr. Ankur Mathur
For Respondent(s)          :     Mr. Nitesh Mathur and
                                 Mr. Sangram Singh


               HON'BLE DR. JUSTICE NUPUR BHATI

Order 13/11/2025

1. The present writ petitions have been filed with the following

prayer(s):-

SBCWP No.7068/2023:-

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

ii. The record of the case may kindly be called for; iii. The respondent may kindly be directed accept the scholarship forms (online/offline) to of the all 100 students of the petitioner institution;

iv. The respondent-State through Department of Social Justice and Empowerment may be directed to of open the portal for submission scholarship forms of the eligible students studying in petitioner institution. respondent-State through Department of v. The Social Justice and Empowerment may be directed to sanction and grant the scholarship in favour of eligible students with all consequential benefits."

SBCWP No.4264/2022:

"(a) The respondent-State through Department of Social Justice and Empowerment may be directed to open the portal for submission of scholarship forms of the eligible students studying in petitioner institution.

(b) The respondent-State through Department of Social Justice and Empowerment may be directed to sanction and grant the scholarship in favour of eligible students with all consequential benefits."

2. Learned counsel for the petitioners at the outset submits that

the controversy raised in these writ petitions is identical to the

controversy which was earlier considered while deciding the S.B.

Civil Writ Petition No.11007/2022 (Radha Krishna Nursing

Education Institute Bhilwara Vs. State of Rajasthan & Ors.)

wherein a Co-ordinate Bench of this Court vide its order dated

(Uploaded on 13/11/2025 at 05:16:52 PM)

[2025:RJ-JD:48908] (3 of 3) [CW-7068/2023]

04.09.2023 disposed of the said writ petition in light of the

judgment passed by a Co-ordinate Bench of this Court at Jaipur on

21.10.2022 while deciding S.B. Civil Writ Petition

No.11841/2022 (Ganpati keshyo Rai College of Nursing V/

s The State of Rajasthan & Ors.). It is stated that the present

writ petitions be disposed of in the same terms as Radha

Krishna Nursing Education Institute Bhilwara (supra).

3. The submission made by the counsel for the petitioners is

not objected by the counsel appearing for the respondents.

4. A Co-ordinate Bench of this Court in Radha Krishna

Nursing Education Institute Bhilwara (supra) held as under:-

"3. For the self same reasons, the present writ petition is disposed of in terms of the order passed by the Jaipur Bench of this Court in the case of Ganpati Keshyo Rai College of Nursing (Supra). However, the eligibility of the admission of the students shall be reckoned keeping in view the last date of admission fixed by the respondents and also orders passed by this Court, if applicable.

4. It is made clear that if any grievance remains, the petitioner-Institute shall be at liberty to approach this Court again."

5. In view of the submission made above, the present writ

petitions are disposed of in light of judgment passed in Radha

Krishna Nursing Education Institute (supra).

6. Pending application(s), if any, stand(s) disposed of.

(DR. NUPUR BHATI),J

116 & 117-/Devesh/-

(Uploaded on 13/11/2025 at 05:16:52 PM)

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