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

Dr. Pragati Agrawal vs State Of Rajasthan (2026:Rj-Jd:19774)
2026 Latest Caselaw 6769 Raj

Citation : 2026 Latest Caselaw 6769 Raj
Judgement Date : 27 April, 2026

[Cites 0, Cited by 0]

Rajasthan High Court - Jodhpur

Dr. Pragati Agrawal vs State Of Rajasthan (2026:Rj-Jd:19774) on 27 April, 2026

Author: Sudesh Bansal
Bench: Sudesh Bansal
[2026:RJ-JD:19774]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                   S.B. Civil Writ Petition No. 7683/2026

Dr. Pragati Agrawal D/o Sushil Kumar, aged about 29 Years,
Resident of 30-A Gopal Bihar, Malviya Nagar Nandpuri, Jaipur at
Present Residing at Victorian Palace, Jodhpur.
                                                                           ----Petitioner
                                         Versus
1.       State       of     Rajasthan          through         Principal      Secretary,
         Department of Medical and Health Services, Govt. of
         Rajasthan, Secretariat, Jaipur, Rajasthan.
2.       The     Joint     Secretary,        Medical       Education       Department,
         Jaipur.
3.       The Commissioner, Directorate of Medical Education,
         Chikitsa Shiksha Bhawan, Near Pink Square Mall, Jaipur.
4.       The Director (P.H.), Medical And Health Services, Govt. of
         Rajasthan, Swasthya Bhawan, C-Scheme, Ashok Nagar,
         Jaipur.
5.       The Principal and Controller, SNMC, Jodhpur.
                                                                      ----Respondents


For Petitioner(s)              :     Mr. Siddharth Mewara
For Respondent(s)              :     Mr. Harshul Khatri for
                                     Dr. Milap Chopra, DGC



             HON'BLE MR. JUSTICE SUDESH BANSAL

Order

27/04/2026

1. Petitioner has preferred this writ petition with the following

prayers:-

"i. Issue a writ, order or direction int he nature of certiorari to quash and set aside the condition imposed in Clause/Point No.14 of the Order dated 28.01.2026 (Annx-6) issued by the Respondent Department to the extent that it mandates the submission of a Bank Guarantee equivalent to the bond amount for the release of original documents.

(Uploaded on 28/04/2026 at 12:08:56 PM)

[2026:RJ-JD:19774] (2 of 5) [CW-7683/2026]

ii. Issue writ, order, or direction in the nature of mandamus directing the Respondents to immediately release the original documents (MBBS/MD/MS Degrees and Marksheets) of the Petitioner to enable her to join their respective Super Specialty/Fellowship courses.

iii. That the Respondents may be directed to accept a Personal Bond/ Undertaking or an extension of the existing Service Bond from the Petitioners (undertaking to serve the State for the residual period after completion of the Super Specialty course) in lieu of the Bank Guarantee.

iv. Grant such other reliefs as may be deemed just fit and proper by the Hon'ble Court in the interest of justice.

v. The writ petition of the petitioner may kindly be allowed with costs."

2. Counsel for petitioner states that the issue involved in the

instant writ petition came up for considering before the Coordinate

Bench of this Court in S.B. Civil Writ Petition No.4504/2026

titled as Dr. Ishant Kumar Sahu Vs. The State of Rajasthan,

and has been dealt with vide final order dated 19.03.2026 and

decided in following terms:-

"11. Considering the facts that the NEET - SS Exam and so also the declaration of the result of the said exam have taken place prior to the issuance of the circular dated 28.01.2026, it is more than established that the relevant and crucial events have taken place prior to the issuance of the said circular and thus, under no circumstances, the said circular can be applied upon the present petitioners. Hence, the petitioners would stand governed by the circular of the State Government dated 01.04.2025 which was in effect and operation on the date of the relevant and crucial events of the present case. Accordingly, the present petition deserves tobe allowed and is allowed to the limited extent of governing the petitioners by the circular of the State Government dated 01.04.2025. Also, in view of the above findings, there is no occasion for this Court to deal with the validity of the circular dated 28.01.2026 in the present petition

(Uploaded on 28/04/2026 at 12:08:56 PM)

[2026:RJ-JD:19774] (3 of 5) [CW-7683/2026]

12. As the petitioners have been issued allotment letters by the irrespective Super Speciality Colleges in pursuance to the NEET -SS score card and they are required to report and submit their original documents with their respective allotted Super Speciality Colleges, the Principals of the respective medical colleges of the respondent - State Government are directed to ensure that in terms of Clause 16 of the circular dated 01.04.2025, the original documents of the petitioners are sent directly by the respective medical colleges of the respondent - State Government to the petitioner's respective allotted Super Speciality Colleges.

13. As the submission of the documents is required to be done by the petitioners with their respective allotted Super Speciality Colleges in a time bound manner, it would be in the fitness of things to issue the following directions as well:-

i. Considering the fact that the petitioners are required to report and join their respective allotted Super Speciality Medical Colleges as early as possible, let an e-mail attaching the scanned copy of the original documents of the petitioners be sent by the Principals of respective medical colleges of the State Government to the respective Super Speciality Medical Colleges of the petitioners immediately informing about the sending of the documents of the respective petitioners directly by the medical colleges of the State Government to the respective Super Speciality Medical Colleges; and

ii. It be also communicated that though the provisional allotment letter requires the petitioners to produce all the original documents at the time of reporting at the allotted Super Speciality Medical Colleges, however, in terms of the circular dated 01.04.2025 and the present order passed by this Court, it is the State Government who would ensure the delivery of the original documents of the petitioners to their respective allotted Super Speciality Medical Colleges; and

iii. As the medical colleges of the State are required to ensure delivery of the original documents of all the petitioners, in the eventuality of any such documents reaching the respective Super Speciality Medical Colleges beyond a particular date, it will not at all prejudice the allotment/admission of the respective petitioners in their respective Super Speciality Colleges.

14. The petitioners are also directed to immediately furnish an undertaking along with their respective provisional allotment letters with the State Government

(Uploaded on 28/04/2026 at 12:08:56 PM)

[2026:RJ-JD:19774] (4 of 5) [CW-7683/2026]

to the effect that they would serve the State Government for the period as stipulated in the bond executed and submitted by them, after completion of their tenure of Super Speciality course at their respective allotted Super Speciality Medical Colleges.

15. The undertaking would also state that in the event they fail to serve the State Government, they would pay the amount as mentioned in the Bond to the State Government. As the petitioners have duly submitted their willingness to furnish the undertaking and even the learned counsel for the petitioners have made this submission at Bar, a copy of the undertaking so furnished by the petitioners also be filed before this Court, if not already filed, and be made part of the record so as to ensure that the condition stipulated in the undertaking are duly adhered to by the petitioners.

The said undertaking be furnished before this Court within one week of furnishing the same to the State Government.

16. It is also clarified that the said directions for release of the documents are being issued in light of the peculiar facts, more particularly considering Clause 16 of the circular dated 01.04.2025.

17. It is also clarified that in case, any of the petitioners fail to join their respective Super Speciality Medical Colleges, they would be mandatorily required to serve the State Government as per the Bond executed by them and the State Government will be within their rights to take all possible measures of procuring the documents back from the respective Super Speciality Medical Colleges.

18. With the aforesaid directions, the writ petition along with pending application(s), if any, stand disposed of."

3. The prayer of counsel for petitioner is that the instant writ

petition may also be disposed of in terms of order dated

19.03.2026 (supra).

4. The prayer of counsel for petitioner has not been opposed by

counsel appearing on behalf of respondent.

(Uploaded on 28/04/2026 at 12:08:56 PM)

[2026:RJ-JD:19774] (5 of 5) [CW-7683/2026]

5. In such view, instant writ petition is disposed of in terms of

order dated 19.03.2026 passed in case of Dr. Ishant Kumar

Sahu (supra).

6. All pending application(s), if any, also stand disposed of.

(SUDESH BANSAL),J NITIN/32

(Uploaded on 28/04/2026 at 12:08:56 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter