Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ayushman Institute Of Medical Science ... vs State Of Rajasthan
2026 Latest Caselaw 2168 Raj

Citation : 2026 Latest Caselaw 2168 Raj
Judgement Date : 11 February, 2026

[Cites 11, Cited by 0]

Rajasthan High Court - Jodhpur

Ayushman Institute Of Medical Science ... vs State Of Rajasthan on 11 February, 2026

Author: Pushpendra Singh Bhati
Bench: Pushpendra Singh Bhati
[2026:RJ-JD:5975-DB]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                          JODHPUR
           D.B. Civil Writ Petition No. 610/2026

Aryaman Nursing College, Under The Management Of Rajdhani
Foundation Trust Through Its President Nitin Talesara S/o Dilip
Talesara, Aged About 45 Years, Resident Of Flat No. 602, Coral
Tower, Somdatt Landmark, Civil Lines, Jaipur.
                                                                      ----Petitioner
                                      Versus
1.       State Of Rajasthan, Through Its Principal Secretary,
         Medical Health Department, Government Of Rajasthan,
         Government Secretariat, Jaipur.
2.       Rajasthan Nursing Council, Through Its Registrar, B-39,
         Sardar Patel Marg, C-Scheme, Jaipur, Rajasthan.
3.       The Rajasthan University Of Health Science, Through Its
         Registrar, Kumbha Marg, Sector 18, Pratap Nagar,
         Tonkroad, Jaipur.
                                                                   ----Respondents

              D.B. Civil Writ Petition No. 615/2026

 Mld College Of Nursing Education, Kekri, Under The
 Management Of Shri Mishri Lal Dubey Memorial Sansthan,
 Kekri, District Ajmer Through Its Secretary Chandra Prakash
 Dubey S/o Shri Mishri Lal Dubey, Aged About 64 Year Resident
 Of Plot No. 125, Ward No. 2, Master Colony, Kekri, District
 Ajmer.
                                                                      ----Petitioner
                                      Versus
 1.      State Of Rajasthan, Through Its Principal Secretary,
         Medical And Health Department, Government Of
         Rajasthan, Government Secretariat, Jaipur Rajasthan.
 2.      Rajasthan Nursing Council, Through Its Registrar, B-39,
         Sardar Patel Marg, C-Scheme, Jaipur, Rajasthan.
 3.      The Rajasthan University Of Health Science, Through Its
         Registrar, Kumbha Marg, Sector-18, Pratap Nagar,
         Tonkroad, Jaipur.
                                                                   ----Respondents

              D.B. Civil Writ Petition No. 618/2026

 Maa Jijabai College Of Nursing, Under The Management Of Maa
 Jijabai Shikshan Sansthan Through Its Chairman Sunil Sharma
 S/o Girdhari Lal Sharma, Aged About 43 Years Resident Of
 Ward 8, Railway Station Road, Chomu, District Jaipur.
                                                                      ----Petitioner
                                      Versus
 1.      State Of Rajasthan, Through Its Principal Secretary,


                        (Uploaded on 12/02/2026 at 01:12:28 PM)
                       (Downloaded on 12/02/2026 at 09:37:53 PM)
 [2026:RJ-JD:5975-DB]                  (2 of 19)                           [CW-610/2026]


         Medical Health Department, Government Of Rajasthan,
         Government Secretariat, Jaipur.
 2.      Rajasthan Nursing Council, Through Its Registrar, B 39,
         Sardar Patel Marg, C Scheme, Jaipur.
 3.      The Rajasthan University Of Health Science, Through Its
         Registrar, Kumbha Marg, Sector 18, Pratap Nagar,
         Tonkroad, Jaipur.
                                                                   ----Respondents

              D.B. Civil Writ Petition No. 465/2026

  Ayushman Institute Of Medical Science And College Of
  Nursing, Through Shri Gopinath Gulab Devi Pradhan Memorial
  Charitable Trust, Through Its Secretary Rajendra Prasad
  Choudhary S/o Shri Banshidhar Choudhary, Aged About 37
  Years, R/o Fagodiya Ki Dhani, Pachar, District Jaipur,
  Rajasthan.
                                                                      ----Petitioner
                                      Versus
  1.      State Of Rajasthan, Through Its Secretary, Medical And
          Health (Group-Iii) Department, Government Of
          Rajasthan,     Government       Secretariat,    Jaipur
          (Rajasthan).
  2.      Rajasthan Nursing Council, Through Its Registrar, B-
          39, Sardar Patel Marg, C-Scheme, Jaipur (Rajasthan).
  3.      Rajasthan University Of Health And Science, Through
          Its Registrar, Kumbha Marg, Pratap Nagar, Jaipur,
          Rajasthan.
  4.      Office Of The Secretary, Common Counselling Board,
          2025, Rajasthan University Of Health Sciences, Jaipur.
  5.      Private Physiotherapy, Nursing And Para Medical
          Institution Society, Office Jodhpur Through Its
          Secretary Plot No. 273, Subhas Nagar, Pal Road,
          Jodhpur, Rajasthan.
                                                                   ----Respondents



For Petitioner(s)           :     Mr. Akhilesh Rajpurohit
                                  Mr. Sourabh Rajpurohit
                                  Mr. Hardik Vyas
For Respondent(s)           :     Mr. N.S. Rajpurohit, AAG with
                                  Ms. Aditi Sharma
                                  Mr. Vinay Kothari with
                                  Mr. Bhavyadeep Singh




                        (Uploaded on 12/02/2026 at 01:12:28 PM)
                       (Downloaded on 12/02/2026 at 09:37:53 PM)
 [2026:RJ-JD:5975-DB]                  (3 of 19)                       [CW-610/2026]


     HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI

HON'BLE MR. JUSTICE SANDEEP SHAH

Judgment

1. Date of conclusion of arguments 13.01.2026 & 22.01.2026

2. Date on which judgment was reserved 13.01.2026 & 22.01.2026

3. Whether the full judgment or only the operative part is pronounced: Full Judgment

4. Date of pronouncement 11.02.2026

Reportable

Per Dr. Pushpendra Singh Bhati, J:

1. The instant writ petitions have been filed under Article 226 of

the Constitution of India raising common questions of fact and

law. Owing to the overlapping issues involved, all four petitions

were heard together and are being decided by this common order.

The first three writ petitions (CW Nos. 610/2026, 615/2026 &

618/2026) were heard and reserved on 13.01.2026, whereas the

fourth writ petition (CW No. 465/2026) was heard subsequently

and reserved on 22.01.2026.

2. These writ petitions arise out of a common controversy

concerning the participation of newly established nursing colleges

in the counselling process for the Academic Session 2025-26.

3. For the present analogous adjudication, this Court considers

it appropriate to treat D.B. Civil Writ Petition No. 618/2026 (Maa

Jijabai College of Nursing vs. State of Rajasthan & Ors.) as the

lead case. Accordingly, the factual matrix, prayer clauses, and

submissions of the parties are being noticed with reference to the

said lead case.

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (4 of 19) [CW-610/2026]

3.1. The prayer clauses in D.B. Civil Writ Petition No. 618/2026

read as under:

"It is, therefore, respectfully prayed that this writ petition may kindly be allowed and by appropriate writ, order or direction;

i) The Respondent Rajasthan University of Health Sciences may kindly be directed to allot 60 students in Bsc nursing course to the petitioner institution for academic session 2025-26 by conducting another round of counselling or any other mode of admission with all consequential directions

ii) By an appropriate rate order of directions in the alternate and without prejudice to the aforesaid the petitioner may kindly be permitted to admit the students in B.Sc. nursing Course as per the requisite statutory qualifying criteria at its own level;

iii) If during the pendency of the litigation, the last date for admission is expired then the same may kindly be extended for a reasonable time;

iv) Any other appropriate writ or order or direction which is favourable to the petitioner institute in the facts and circumstances of the case any may kindly be granted to the petitioner."

4. The factual matrix of the present case in brief is that the

petitioner is a newly established nursing institutions which sought

permission to commence the B.Sc. Nursing Course with a

sanctioned intake for the Academic Session 2025-26. Upon

inspection by the competent authorities, the institution was found

to be compliant with the prescribed infrastructural, academic and

statutory requirements.

4.1. Pursuant thereto, the State Government granted No

Objection Certificate (NOC) in favour of the petitioner on

05.12.2025, permitting establishment of the college with the

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (5 of 19) [CW-610/2026]

approved intake capacity. Thereafter, the petitioner also obtained

the requisite recognition/affiliation on 23.12.2025 from the

competent authority, i.e. the Rajasthan Nursing Council, in

accordance with the statutory framework governing nursing

education.

4.2. However, when the centralized counselling process for

admission to the B.Sc. Nursing Course for the Academic Session

2025-26 was conducted by the Rajasthan University of Health

Sciences (RUHS), the petitioner-institution was not included in the

counselling seat matrix and was consequently not permitted to

participate in the counselling process for allotment of students.

5. The dispute in the present case, thus, concerns the exclusion

of the institutions by the Rajasthan University of Health Sciences

(RUHS) from the centralized counselling process for admission and

allotment of students for the purpose of B.Sc. Nursing Course for

the Academic Session 2025-26, despite the petitioners having

obtained NOCs from the State Government and

recognition/affiliation from the competent nursing authorities after

completion of due inspection and other formalities in regard

thereto. The issue for determination is thus whether RUHS was

legally justified in denying the participation of the institutions in

the counselling process for the aforesaid Session.

6. Learned counsel appearing for the petitioners submitted that

the petitioners-institutions were granted No Objection Certificates

by the respondent-State and upon inspection, obtained

recognition/affiliation from the competent authorities in

accordance with the governing statutory framework. Having

fulfilled all prescribed requirements for commencement of the

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (6 of 19) [CW-610/2026]

B.Sc. Nursing Course for the Academic Session 2025-26, the

petitioners were fully entitled to participate in the centralized

counselling process conducted by the respondent-Rajasthan

University of Health Sciences (RUHS) for allotment of students.

6.1. It was contended that despite the existence of these

statutory approvals, the petitioners were excluded from the

counselling process without any adverse order, communication, or

justification. Such exclusion, in the face of valid NOCs, recognition

and affiliation, is arbitrary, suffers from non-application of mind,

and is contrary to the obligation of the authorities concerned to

act in a fair and transparent manner.

6.2. Learned counsel further submitted that once the NOCs,

recognition and affiliation were granted, the petitioners had a

legitimate expectation that students would be allotted to them

through the regulated counselling mechanism. The subsequent

refusal to permit participation, or to conduct an additional round

of counselling, frustrates this legitimate expectation without any

lawful basis.

6.3. It was also submitted that the institutions in question have

been established after making substantial infrastructural and

administrative investments, including development of laboratories,

teaching facilities, hostel accommodation, and appointment of

qualified faculty strictly in accordance with statutory norms. Denial

of students for the current academic session would render the

entire infrastructure idle, cause irreparable institutional loss, and

operate against public interest by reducing the intake of trained

nursing professionals in the State.

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (7 of 19) [CW-610/2026]

6.4. It was submitted that the interim order dated 19.09.2025

passed by this Hon'ble Court in D.B. Special Appeal Writ No.

945/2025, specifically directed that institutions possessing valid

NOCs shall be permitted to participate in the counseling process

and that the petitioners, being fully compliant with all statutory

requirements, stand on a stronger footing, and denial of similar

treatment amounts to hostile discrimination.

6.5. Reliance was placed on past practice to show that the

counselling schedule can be pragmatically adjusted where

circumstances so warrant. Reference was made to the notification

dated 09.02.2024 issued by respondent-RUHS, whereby a Round-

5 counselling was conducted for the Academic Session 2023-24,

and to the notification dated 10.01.2026 issued by the State of

Haryana extending the stray round of counselling. It was therefore

submitted that holding additional rounds of counselling is neither

impermissible nor unprecedented when required to accommodate

duly approved institutions and to avoid wastage of sanctioned

seats.

6.6. On the strength of the above submissions, learned counsel

prays that appropriate directions deserve to be issued either for

conducting an additional round of counselling for allotment of

students to the petitioners' institutions or, in the alternative, for

permitting the petitioners to admit students against the

sanctioned intake for the Academic Session 2025-26.

7. Per Contra, learned counsel for the respondents submitted

that the counseling process for admission to the B.Sc. Nursing

Course for the Academic Session 2025-26 commenced in July,

2025. In the first round itself, more than 60% of the seats were

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (8 of 19) [CW-610/2026]

filled. The second and third rounds of counseling stood concluded

by 28.10.2025, and the final round was completed on 04.11.2025.

It was submitted that more than 90% of the total seats for the

said course have already been filled through this counseling

process conducted by the respondent-RUHS.

7.1. Learned counsel places reliance on the judgment of the

Hon'ble Supreme Court in the case of Nihila P.P. vs. The

Medical Counseling Committee (MCC) & Ors. (Special Leave

to Appeal (C) No. 10487/2021, decided on 16.12.2021), wherein

it has been specifically laid down that only four rounds of

counseling are permissible. All four rounds in the present case

stand concluded.

7.2. It was further submitted that theory and practical classes for

the B.Sc. Nursing Course commenced from 18.08.2025, and by

now nearly 70% of the first semester curriculum has already been

completed. The remaining academic schedule is underway and

examinations are scheduled for March/April, 2026. At this stage,

inclusion of fresh students would seriously disrupt the academic

process and would also compromise educational standards and

operate against public interest.

7.3. It was urged that directing a further round of counseling at

this stage would directly interfere with the academic schedule,

which has repeatedly been deprecated by the Hon'ble Supreme

Court in a catena of judgments. Reliance is placed on Medical

Council of India v. Madhu Singh [(2002) 7 SCC 258] and D.Y.

Patil Medical College v. Medical Council of India & Ors.

[(2015) 10 SCC 51], wherein strict adherence to the academic

calendar and counseling schedule has been emphasized.

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (9 of 19) [CW-610/2026]

7.4. Learned counsel further submitted that the Indian Nursing

Council, vide communication dated 22.10.2025, after considering

representations from various stakeholders, extended the last date

of admission for ANM, GNM and B.Sc. Nursing Courses only up to

30.11.2025, while categorically declaring that students admitted

after 30.10.2025 would be treated as an irregular batch. It was

further made explicit that no request for further extension would

be entertained and that strict action would follow in case of non-

adherence to the cut-off date.

7.5. In view of the above factual and legal position, learned

counsel submitted that neither a fresh round of counseling nor

permission for institutional-level admissions can be granted at this

stage to the petitioners, as the same would be contrary to the

binding academic schedule, regulatory directives, and the law laid

down by the Hon'ble Supreme Court.

8. Having heard learned counsel for the parties and perused the

material available on record, this Court proceeds to examine the

matter. At the outset, from the record, the following undisputed

chronology emerges :

                       EVENT                                       DATE
     Counseling commenced by RUHS                       July, 2025
     Classes commenced                                  18.08.2025
     Counseling rounds concluded                        04.11.2025
     NOC granted to Petitioner                          05.12.2025
     Recognition granted                                23.12.2025

9.1. From the aforesaid chronology, it becomes evident that by

the time the petitioners attained full eligibility for inclusion in the

seat matrix, the counselling process, conducted in accordance with

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (10 of 19) [CW-610/2026]

the notified schedule, had already concluded, the seat matrix

stood exhausted, and the academic session had substantially

progressed. The grievance of the petitioners, therefore, does not

stem from any exclusion during the subsistence of counselling, but

from the timing of the grant of statutory approvals in relation to

the completion of the counselling process. In essence, the

petitioners are confronted not with exclusion, but with the

consequence of chronology.

10. This Court finds that the statutory scheme draws a clear

distinction between (i) permission to establish an institution

through NOC and recognition, and (ii) allotment of students

through centralized counseling. While the former enables an

institution to lawfully conduct the course, the latter is regulated

exclusively through a time-bound counseling mechanism based on

a seat matrix finalized before commencement of counseling.

11. The scheme operates under the framework of the Rajasthan

University of Health Sciences Act and the Statutes framed

thereunder, read with the regulatory control exercised by the

Rajasthan Nursing Council and the Indian Nursing Council. The

counseling guidelines issued by RUHS, traceable to this statutory

framework, uniformly stipulate that only those institutions which

possess valid NOC and recognition at the time of preparation of

the seat matrix are eligible for inclusion in counseling for that

academic session.

11.1.No provision under the governing statute, rules, statutes, or

counseling guidelines permits RUHS to alter, expand, or modify

this seat matrix once counseling rounds have commenced.

Consequently, once counseling rounds stood concluded on

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (11 of 19) [CW-610/2026]

04.11.2025, RUHS became functus officio qua the seat matrix for

Academic Session 2025-26. The petitioners, therefore, seek a

direction which the statutory scheme itself does not empower

RUHS to implement.

11.2. It can thus be stated that the right to establish an institution

cannot be equated with a right to insist upon student allotment for

a concluded academic session. This distinction is foundational to

the present controversy and answers the principal grievance of the

petitioners.

11.3.In this backdrop, also the plea that, in a previous academic

year, an additional round of counseling was undertaken does not

advance the petitioners' case.

11.4.As held by the Hon'ble Supreme Court in Nihila P.P.

(supra), the sanctity of the notified admission schedule and the

time-bound counseling framework in professional courses must be

scrupulously adhered to in order to preserve certainty, fairness,

and academic discipline. The number and nature of counseling

rounds depend upon the seat matrix, vacancies, and academic

exigencies of the concerned year, and cannot be relied upon as a

precedent to claim, as of right, midstream inclusion.

11.5.Once the prescribed rounds of counseling stand concluded in

accordance with the approved scheme, the process cannot be

reopened dehors the schedule merely to accommodate institutions

seeking belated participation. The petitioners' contention,

therefore, runs contrary to the settled legal position that the

counseling mechanism is structured, time-bound, and incapable of

alteration beyond the statutory framework governing the

admission process.

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (12 of 19) [CW-610/2026]

12. This Court further acknowledges the fact as borne out from

the record, that theory and practical classes for the B.Sc. Nursing

Course commenced from 18.08.2025. By the time the present

petitions were considered, nearly 70% of the first semester

curriculum had already been completed and that the academic

schedule was in full operation, with examinations scheduled in

March/April, 2026.

12.1.The prayer of the petitioners for directing an additional

counselling or institutional admissions at this stage would

necessarily result in admission of students after substantial

completion of the curriculum, thereby disturbing the academic

schedule and compromising educational standards.

13. The Hon'ble Supreme Court has repeatedly emphasized the

sanctity of academic schedules and counselling timelines in

professional courses.

13.1.In Madhu Singh (supra), the Hon'ble Apex Court observed

as under:

"18. In State of U.P. v. Dr Anupam Gupta [1993 Supp (1) SCC 594] the view in Dr Subodh case [1993 Supp (1) SCC 593] was reiterated. It was observed as under : (SCC p. 603, para 12) "12. It is next contended by Shri Yogeshwar Prasad that the courses were started from 30-10-1990 and in terms of the orders of this Court it shall be deemed to have been commenced from 2-5-1990, the direction as given in the impugned judgments for admission after more than a year, is illegal. To maintain excellence in the academic courses, the delay defeats the claim for admission, though posts are vacant. In Pramod Kumar Joshi (Dr) v. Medical Council of India [(1991) 2 SCC 179] this Court held that the

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (13 of 19) [CW-610/2026]

course for the year 1991 is almost completed and it would not be proper to allow admission belatedly. In Subodh Nautiyal (Dr) v. State of U.P. [1993 Supp (1) SCC 593] there was a delay of four months in giving admission, and this Court held that, 'even according to Mr Pandey the course has started in September for the session. This is technical course and to admit a student four months after the commencement would not at all be correct'."

(italicized for emphasis)

In para 14, the desirability of commencing the course on schedule and completing the same within the schedule was stressed in the following words : (SCC p.

604) "14. Considering from this point of view, to maintain excellence the courses have to be commenced on schedule and be completed within the schedule, so that the students would have full opportunity to study full course to reach their excellence and come at par excellence. Admission in the midstream would disturb the courses and also work as a handicap to the candidates themselves to achieve excellence. Considering from this pragmatic point of view we are of the considered opinion that vacancies of the seats would not be taken as a ground to give admission and direction by the High Court to admit the candidates into those vacant seats cannot be sustained."

(italicized for emphasis)

13.2.Similarly, in D.Y. Patil Medical College (supra), the

Hon'ble Supreme Court reiterated:

"17... Sanctity to the time schedule has to be attached. It is too late in the day, insofar as the present academic session is concerned, to give any direction. This Court has highlighted the importance of cut-off date for starting the professional courses,

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (14 of 19) [CW-610/2026]

particularly medical courses, and repeatedly impressed upon that such deadline should be tinkered with. (See Priya Gupta v. State of Chhattisgarh [Priya Gupta v. State of Chhattisgarh, (2012) 7 SCC 433 :

(2012) 2 SCC (L&S) 367 : 4 SCEC 555] and Maa Vaishno Devi Mahila Mahavidyalaya v. State of U.P. [(2013) 2 SCC 617 : 4 SCEC 775] )"

13.3.Though the judgments in Madhu Singh (supra) and D.Y.

Patil Medical College (supra), were rendered in the context of

belated admissions of the students concerned, the underlying

principle applies with equal force here. What cannot be permitted

directly, namely midstream admission of students, cannot be

permitted indirectly by allowing midstream inclusion of institutions

resulting in the same consequence. The present case, though

concerning participation of institutions, ultimately results in the

same consequence of midstream admissions, which the Hon'ble

Supreme Court has consistently deprecated.

14. This Court further finds that the interim orders dated

19.09.2025 and 10.11.2025 passed by this Court in D.B. Special

Appeal (Writ) No. 945/2025, relied upon by the petitioners were

conditional upon institutions possessing valid NOCs during the

currency of counseling.

14.1. A careful reading of the orders dated 19.09.2025 and

10.11.2025 shows that the directions were intended to ensure

participation of those institutions which possessed valid NOCs at

the time when counseling was in progress. The expression used in

the order dated 10.11.2025, namely, that "counseling shall

proceed after NOCs have been duly dealt with", cannot be

interpreted to mean that the counseling process must remain

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (15 of 19) [CW-610/2026]

open or be reopened to accommodate institutions whose

approvals fructified after the conclusion of counseling.

15. This Court further takes note of the significance of the

communication dated 22.10.2025 issued by the Indian Nursing

Council, whereby, after considering representations from States,

colleges and universities, the last date of admission for ANM, GNM

and B.Sc. Nursing Courses was extended only up to 30.11.2025.

The said communication categorically stipulates that students

admitted after 30.10.2025 would be treated as an irregular batch

and further declares that no request for any further extension

shall be entertained and strict action shall follow in case of non-

adherence to the cut-off date.

15.1. In view of the above regulatory mandate, issued by the

Indian Nursing Council fixing the outer limit for admissions

reinforces that regulatory discipline itself contemplates strict

adherence to cut-off dates. Any direction by this Court to conduct

a fresh round of counselling or to permit institutional admissions

beyond the prescribed timeline would run contrary to the explicit

directives of the statutory regulator.

16. The third relief sought by the petitioners is for extension of

the last date of admission in the event the cut-off has expired.

This prayer also cannot be entertained. The last date for

admission to the B.Sc. Nursing Course is not an administrative

timeline fixed by RUHS, but a regulatory cut-off prescribed by the

Indian Nursing Council in exercise of its statutory powers

governing nursing education across the country. Once such cut-off

date is notified by the statutory regulator, neither the University

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (16 of 19) [CW-610/2026]

nor this Court, in exercise of writ jurisdiction, can extend the same

on equitable considerations.

16.1.The Hon'ble Supreme Court has [in Madhu Singh (supra)

and D.Y. Patil Medical College (supra)] held that Courts ought

not to tinker with cut-off dates and academic schedules in

professional courses, as doing so disturbs the entire admission

framework and academic discipline. Any direction to extend the

last date of admission for accommodating the petitioners would,

therefore, run directly contrary to the regulatory mandate and the

law laid down by the Hon'ble Supreme Court.

17. The plea of legitimate expectation and reliance on the

interim orders passed by this Court do not assist the petitioners

in the present factual matrix, as the petitioners did not possess

the NOC during the period when the counseling rounds were

underway. The interim protection was available only to the

institutions holding valid NOCs at the relevant time.

18. The plea of discrimination is equally misconceived. Even

assuming that some other institution was permitted participation,

Article 14 of the Constitution of India does not contemplate

negative equality. No material is placed to show that any

institution lacking NOC during counselling was included by RUHS.

Therefore, the participation of institutions in earlier orders of this

Court was strictly contingent upon possession of valid NOCs at the

relevant time.

19. Considerations such as infrastructural investment by the

petitioners or alleged hardship, is a consequence of the timing of

grant of approvals by the competent authorities and not of any

illegality or arbitrariness on the part of RUHS, which acted strictly

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (17 of 19) [CW-610/2026]

in accordance with the counselling framework. Though

sympathetic, it cannot form the basis for issuing directions which

would unsettle the settled admission process and affect the larger

body of students and institutions who have already acted upon the

notified schedule.

20. This Court, therefore, records the following conclusions:

(i) The dispute is confined to the non-inclusion of

petitioner- institutions in centralized counselling for the

Academic Session 2025-26.

(ii) The petitioners obtained NOCs (05.12.2025) and

recognition (23.12.2025) after counselling had concluded

(04.11.2025) and after commencement of classes

(18.08.2025). Their grievance arises from the timing of

approvals.

(iii) The statutory scheme separates establishment

permission from student allotment; the seat matrix

finalized before counselling cannot be altered midstream,

and after its conclusion RUHS is functus officio, precluding

any claim for inclusion in a concluded session.

(iv) The interim orders relied upon were conditional upon

possession of valid NOCs during counselling and do not

mandate reopening of the process.

(v) With the academic session substantially progressed,

any direction for additional counselling or institutional

admissions would disturb academic discipline and

educational standards.

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (18 of 19) [CW-610/2026]

(vi) The cut-off date for admissions is fixed by the Indian

Nursing Council and cannot be extended by this Court.

(vii) The pleas of legitimate expectation and discrimination

are untenable, and the hardship alleged is not attributable

to any illegality on the part of RUHS. When the present

position is weighed against the imperative of imparting

knowledge, particularly where nearly 70% of a professional

course already stands completed, the balance necessarily

tilts in favour of feasibility and the preservation of

academic quality, considerations which this Court cannot

lightly overlook.

21. Thus, in view of the above, this Court does not find it a fit

case so as to warrant any interference in the writ jurisdiction.

22. Consequently, the present writ petitions stand dismissed.

All pending applications, if any, stand disposed of.

23. After pronouncement of the judgment, learned counsel

appearing for the petitioners submitted that although, for the

present academic session, the petitioners could not be permitted

to participate in the counselling process on account of the

chronology of grant of approvals, a suitable timeline may be

indicated by this Court for the ensuing academic sessions so that

bona fide institutions are not rendered ineligible to participate in

the counselling process merely due to delay in grant of No

Objection Certificates and statutory recognitions.

23.1.Learned Additional Advocate General, appearing for the

respondents, submitted that in the event such a direction is

issued, the authorities concerned shall duly adhere to the same.

(Uploaded on 12/02/2026 at 01:12:28 PM)

[2026:RJ-JD:5975-DB] (19 of 19) [CW-610/2026]

24. In light of the aforesaid submissions, and in addition to the

judgment already pronounced, whereby the writ petitions stand

dismissed, this Court deems it appropriate to issue the following

prospective direction in the interest of orderly administration of

the admission process, so that genuine institutions are not

prejudiced on account of procedural delay in future academic

sessions.

25. Accordingly, this Court directs that, for the next academic

session, applications submitted by bona fide institutions seeking

No Objection Certificates from the respondents for the purpose of

participation in the centralized counselling process for admission

and allotment of students to the B.Sc. Nursing Course shall be

considered and decided at least 45 days prior to the

commencement of the first round of counselling. In the

event of any deviation from the aforesaid timeline, the State shall

be liable to compensate the affected institutions by way of costs

proportionate to the delay so occasioned.

25.1.It is clarified that the stipulation of 45 days shall not be

construed as a mandate for grant of NOC. The decision to grant or

refuse NOC shall be taken strictly in accordance with law.

(SANDEEP SHAH),J (DR.PUSHPENDRA SINGH BHATI),J

SKant/-

(Uploaded on 12/02/2026 at 01:12:28 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