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

Abhishek vs Union Of India (2025:Rj-Jd:51118)
2025 Latest Caselaw 16135 Raj

Citation : 2025 Latest Caselaw 16135 Raj
Judgement Date : 26 November, 2025

Rajasthan High Court - Jodhpur

Abhishek vs Union Of India (2025:Rj-Jd:51118) on 26 November, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:51118]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 7870/2025

Abhishek S/o Shri Ram Prakash, Aged About 25 Years, Resident
of Village Biral, P.S. Khedapa, Tehsil Bhopalgarh, District Jodhpur
(Raj.).
                                                                     ----Petitioner
                                     Versus
1.    Union of India, Through Secretary, Ministry of Public Health
      And Family Welfare, Government of India, New Delhi -
      110001
2.    Secretary, Indian Nursing Council, 8th Floor, NBCC Center,
      Plot No.2, Community Center, Okhla Phase-I, New Delhi -
      110020
3.    Registrar, Rajasthan University of Health Science, Sector 18,
      Kumbha Marg Pratap Nagar, Jaipur - 302033
4.    Principal, Government College of Nursing Rajasthan, J.L.N.
      Marg, Sawai Mansingh Hospital, Near Charak Bhawan, Jaipur
      (Raj.).
                                                                  ----Respondents


For Petitioner(s)          :     Mr. C.R. Choudhary
For Respondent(s)          :     Mr. Sher Singh Rathore for
                                 Mr. N.S. Rajpurohit, AAG
                                 Mr. M.M. Dhera for
                                 Mr. Abhinav Jain
                                 Mr. Yashpal Khileree for Resp. No.2


         HON'BLE DR. JUSTICE NUPUR BHATI

Order 26/11/2025

1. This writ petition has been filed by the petitioner under

Article 226 of the Constitution of India, seeking following reliefs:

"It is, therefore, most humbly and respectfully prayed that the writ petition filed by the petitioner may kindly be accepted and allowed and impugned office order dated 01/04/2025 (Annexure-5) passed by respondent No. 4 Principal, Government College of Nursing Rajasthan, Jaipur may kindly be quashed and set-aside and respondents No. 3 & 4 may be directed to declare the result of Third Semester of B.Sc. Nursing and they

(Uploaded on 26/11/2025 at 05:58:00 PM)

[2025:RJ-JD:51118] (2 of 5) [CW-7870/2025]

may further be directed to allow the petitioner to attend the regular classes of B.Sc. Fourth Semester to complete the course of B.Sc. Nursing in respondent No. 4 college and after conduct of subsequent examinations his results may be declared accordingly and same may not be withheld. Any other order which is in favour of the petitioner may kindly be passed in the interest of justice."

2. Brief facts of the case are that the petitioner has passed

Secondary and Sr. Secondary Examination in the year 2017 and

2019 respectively (Annex.1 respectively) and thereafter he has

applied for B.Sc. Nursing and he was allotted respondent No.3-

college i.e. Government College of Nursing Rajasthan as a regular

student, Jaipur vide Identity card (Annex.2) of petitioner and

petitioner being a regular student has joined the course of Nursing

and passed First and Second Semesters and promoted to Third

Semester.

2.1. During Second Sem. course, F.I.R. No.261/2024 (Annex.3)

was registered at PS. Malviya Nagar, District South Delhi against

petitioner and co-accused Deepanshu Choudhary for the offences

u/s 419, 468, 471, 120-B I.P.C. mentioning therein that the

petitioner has appeared as a fake candidate in place of co-accused

Deepanshu Choudhary for the NEET Examination conducted on

dated 05.05.2024 at exam centre Sarvodaya (Co-Ed) MMTC/STC,

Begumpur, New Delhi.

2.2. Meanwhile the investigation of above case, the petitioner

arrested and he was released on bail and during the pendency of

above criminal case against the petitioner, his course of Third

Sem. has been completed and thereafter he has appeared for the

examinations of all subjects vide Provisional Admission Card

(Uploaded on 26/11/2025 at 05:58:00 PM)

[2025:RJ-JD:51118] (3 of 5) [CW-7870/2025]

(Student Copy) of B.Sc. Nursing III Semester (Main) Exam. Jan.-

2025 (Annex.4) of the petitioner.

2.3. It is stated that the investigation / trial of the criminal case

pending against the petitioner in pursuance of F.I.R. No. 261/2024

is still pending, however, respondent No.4-Principal, Government

College of Nursing, Rajasthan, Jaipur has passed office order

dated 01.04.2025 (Annex.5) suspending the petitioner with

immediate effect due to malpractices and enquiry contemplated

against the petitioner. Thus, being aggrieved and dissatisfied with

the impugned office order dated 01.04.2025 (Annex.5), the

petitioner prefers the instant writ petition before this Court under

Article 226 of Constitution of India.

3. Learned counsel for the petitioner submits that the petitioner

was placed under suspension vide order dated 01.04.2025

(Annex.-5) issued by the respondent No.4-Principal, Government

College of Nursing, Rajasthan, Jaipur on the ground that

investigation / trial of the criminal case is pending against the

petitioner in pursuance of FIR No.261/2024. He submits that the

petitioner is pursuing the B.Sc Nursing Course. He submits that

the co-ordinate Bench of this Court on 27.05.2025 granted an

interim order to the petitioner while staying the effect and

operation of the order dated 01.04.2025 by which the petitioner

was suspended and however, the respondents were directed to

allow the petitioner to attend the classes. Thereafter, vide order

dated 16.07.2025, the co-ordinate Bench of this Court had

directed the respondent-University to declare the petitioner's

result of the 3rd semester examination and the university was also

given direction to accept the petitioner's offline examination

(Uploaded on 26/11/2025 at 05:58:00 PM)

[2025:RJ-JD:51118] (4 of 5) [CW-7870/2025]

form(s) along with the late fee payable. Counsel for the petitioner

further submits that in compliance of the interim orders granted

by the co-ordinate Bench of this Court, the petitioner has

appeared in the examinations and has also appeared in the 4 th

semester examination and the results has not been declared by

the respondent and the petitioner shall suffer irreparable loss, if

the result is not declared as the petitioner shall not be able to

attend the examination for the 5th semester. He also submits that

the issue involved in the present case is squarely covered by the

judgment dated 23.05.2025 passed by the co-ordinate Bench of

this Court in the case of "Vikas Vishnoi Vs. Contoller of

Examinations & Ors." and other connected writ petitions.

4. Counsel representing the respondents is not in a position to

refute the submission made by counsel for the petitioner.

5. In view of the submissions made by counsel for the parties

that the issue in hand is squarely covered by judgment dated

23.05.2025 passed by the co-ordinate Bench of this Court in the

case of "Vikas Vishnoi Vs. Contoller of Examinations & Ors." and

other connected writ petitions, the present writ petition is allowed

in the same terms as in the case of "Vikas Vishnoi (supra).

6. The suspension order dated 01.04.2025 (Annexure-5) is

quashed and set aside and suspension shall naturally be treated

quashed from the date of the order instant.

7. The respondent-college(s) shall forthwith allow petitioner to

attend classes. In case, petitioner fulfill the requisite attendance

criteria, he shall be allowed to appear in the ensuing examination

in accordance with law.

(Uploaded on 26/11/2025 at 05:58:00 PM)

[2025:RJ-JD:51118] (5 of 5) [CW-7870/2025]

8. The petitioner shall be allowed to complete his course, but

the respondents shall neither issue him degree, nor shall he be

registered, unless the trial is concluded and he is acquitted of the

charges.

9. In case, the petitioner is held guilty in the trial, the NMC

shall be free to take appropriate decision in accordance with law,

which may include even cancellation of his admission in the

medical course.

10. Needless to observe that in case, the petitioner is acquitted,

then obviously, he shall be issued degree(s) as soon as his is

acquitted.

11. Stay application as well as all other pending application(s), if

any, also stand disposed of, accordingly.

(DR. NUPUR BHATI),J

207-Arjun/-

(Uploaded on 26/11/2025 at 05:58:00 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