Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Brcm Pvt. Iti vs State Of Rajasthan (2025:Rj-Jd:44403)
2025 Latest Caselaw 14036 Raj

Citation : 2025 Latest Caselaw 14036 Raj
Judgement Date : 9 October, 2025

Rajasthan High Court - Jodhpur

Brcm Pvt. Iti vs State Of Rajasthan (2025:Rj-Jd:44403) on 9 October, 2025

[2025:RJ-JD:44403]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                S.B. Civil Writ Petition No. 10556/2022

Brcm Pvt. Iti, (Old Address) Mahapura Ajmer Road, District
Jaipur     (Now      Addres)       Nangal        Rajawatan,           Tehsil    Nangal
Rajawatan, District Dausa Through Society Vinayak Shiksha
Samiti, C-65, Valmiki Marg, Hanuman Nagar, Jaipur Through
Secretary Tara Chand Meena S/o Shri Jagdish Prasad Meena,
Aged About 36 Years, R/o Kishorpura, Nangal Rajawatan, District
Dausa (Raj.).
                                                                        ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through Director, Directorate Of
         Technical    Education,        W-6,       Residency         Road,      Jodhpur
         (Rajasthan).
2.       The    Commissioner          (See),      Commissionerate              Of   Skill,
         Employment           And         Entrepreneurship              Department,
         Rajasthan, Koushal Bhawan, Emi Campus, J-Ba, Jhalana
         Industrial Area, Jaipur.
3.       Director General (Affiliation), Directorate General Of
         Training    (Dgt),     Ministry       Of     Skill        Development       And
         Entrepreneurship, Government Of India, Room No. 105,
         Ist Floor, Cirtus Building, Iari Campus, Pusa, New Delhi -
         110012.
4.       The Director Of Training, Directorate Of General Of
         Training    (Dgt),     Ministry       Of     Skill        Development       And
         Entrepreneurship, Government Of India, Room No. 105,
         Ist Floor, Cirtus Building, Iari Campus, Pusa, New Delhi -
         110012.
                                                                     ----Respondents


For Petitioner(s)           :     Mr. Anurag Jyani
                                  Mr. Nikhil Vishnoi
For Respondent(s)           :     Mr. Vikram Choudhary for
                                  Mr. I.R. Choudhary, AAG
                                  (None present for respondent No.3
                                  and 4)




                        (Uploaded on 09/10/2025 at 05:03:11 PM)
                       (Downloaded on 09/10/2025 at 10:02:53 PM)
 [2025:RJ-JD:44403]                    (2 of 4)                        [CW-10556/2022]




              HON'BLE MR. JUSTICE SUNIL BENIWAL

Order

09/10/2025

1. Matter comes up on application (I.A. No.01/2023) filed by

respondent Nos.3 and 4 seeking disposal of the writ petition in

light of the judgment passed by a Co-ordinate Bench of this Court

in S.B. Civil Writ Petition No.2363/2022 (Smt. Bhanwari

Devt Pvt. ITI Vs. State of Rajasthan & Ors.)decided on

05.07.2023.

2. The present writ petition has been filed with the following

prayer:-

"It is, therefore, most humbly prayed that this writ petition may kindly be allowed with cost and by and appropriate writ, order or directions; the respondents may kindly be directed to arrange and allow the students of the petitioner's institution to take exam at new address/location i.e. Nangal Rajawatan, Tehsil Nangal Rajawatan, District Dausa, which will held in month of August-2022.

Any other appropriate writ, order or direction which this Hon'ble Court may deem just and proper in the facts and circumstances of the case may kindly be passed in favour of the petitioner"

3. Learned counsel for the State submits that the present writ

petition may be decided in light of the said judgment as the issue

raised in the present writ petition is no more res-integra.

4. Learned counsel for the petitioner is not in a position to

refute the contents of the application so also the submission made

by the State counsel.

(Uploaded on 09/10/2025 at 05:03:11 PM)

[2025:RJ-JD:44403] (3 of 4) [CW-10556/2022]

5. A Co-ordinate Bench of this Court in the case of Smt.

Bhanwari Devi (supra) held as under:-

"8. This Court observes that the petitioners- Institutes, which were the duly affiliated Industrial Training Institutes, have been granted affiliation by the respondents, for Unit in Trade of Electrician. Thereafter, the application for shifting from old location to the new location were moved by the petitioners, before the respondents. In the meantime, the respondents conducted the routine inspection of ITI Institutes including the petitioner- Institute (in S.B. Civil Writ Petition No. 2363/2022) at the old location, and the same were found closed. Thereafter, the respondent no.5 vide impugned letter dated 17.11.2021, de- affiliated 127 private ITI Institutes in total, in the State of Rajasthan, including the petitioner-Institute w.e.f. August 2021.

9. It is informed by learned counsel for the respondents that the petitioners-Institutes have relocated themselves before obtaining the due approval for that purpose; the same clearly amounts to violation of the duly prescribed norms.

10. This Court also observes that as per Instruction 3.5 of the Affiliation Norms For ITIs Year-2018, in case any existing institute relocates itself to a new location without following latest NCVT norms or without written prior approval of DGT/State Directorate, then such institute shall be de-affiliated and would not be allowed to get re-affiliation for a minimum period of three years from the date of de- affiliation.

10.1. In the present case, the petitioners-Institutes have not been granted due permission for relocation in question, and therefore, the impugned action of the respondents does not suffer from any illegality or arbitrariness.

(Uploaded on 09/10/2025 at 05:03:11 PM)

[2025:RJ-JD:44403] (4 of 4) [CW-10556/2022]

11. This Court also observes that as per Agenda Item No. 7.08 of the Affiliation Norms for ITIs Year-2018, the approval for the shifting of the Institute has been allowed only within the block, and in case of the urban area, the shifting shall be allowed only within the Municipal Corporation limits from Session 2019 onward, Therefore, the petitioners-Institutes clearly violated the duly prescribed norms and policies.

12. This Court further observes that in the afore- quoted inspection report, it was clearly stated that the Institute (in S.B. Civil Writ Petition No. 2363/2022) was found closed and at that location, a Hotel was found, instead of an ITI.

13. In light of the aforesaid observations and looking into the factual matrix of the present case, this Court does not find it a fit case so as to grant any relief to the petitioners in the present petitions.

14. Consequently, the present petitions are dismissed. All pending applications stand disposed of."

6. Considering the facts and circumstances of the present case,

the present writ petition is disposed of in the same terms as was

decided in Smt. Bhanwari Devi (supra).

7. Pending applications, if any, stand(s) disposed of.

(SUNIL BENIWAL),J 49-AbhishekK/-

(Uploaded on 09/10/2025 at 05:03:11 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter