Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Health And Education Care Society vs The State Of Rajasthan ...
2026 Latest Caselaw 2471 Raj

Citation : 2026 Latest Caselaw 2471 Raj
Judgement Date : 16 February, 2026

[Cites 6, Cited by 0]

Rajasthan High Court - Jodhpur

Health And Education Care Society vs The State Of Rajasthan ... on 16 February, 2026

[2026:RJ-JD:8643]                    (1 of 9)                            [CW-21321/2025]


      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR


                S.B. Civil Writ Petition No. 21321/2025

Health And Education Care Society, Gupta Nursing College,
Branch Office At - 23, Green Valley Village, Gadwada Bhansol,
Upali Odan, Near Shrinath Engineering College, Tehsil Mavli,
District - Udaipur, Through Its President Shri Brijmohan Sharma,
S/o Late Shri Jagan Prasad Age - 77 Years.
                                                                     ----Petitioner
                                    Versus
1.       The State Of Rajasthan, Through Its Secretary, Medical
         And    Health   Department,            Government          Of     Rajasthan,
         Secretariat, Jaipur.
2.       The    Rajastahn    Nursing        Council,       Jaipur    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, Tonk
         Road, Jaipur.
4.       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. 21286/2025


Health And Education Care Society, Gupta Nursing College,
Branch Office At - 23, Green Valley Village, Gadwada, Bhansol,
Upali Odan, Near Shrinath Engineering College, Tehsil Mavli,
District - Udaipur, Through Its President Shri Brijmohan Sharma,
S/o (Late) Shri Jagan Prasad, Age- 77 Years.
                                                                     ----Petitioner
                                    Versus
1.       The State Of Rajasthan, Through Its Secretary, Medical
         And    Health   Department             Government        Of       Rajasthan,
         Secretariat, Jaipur.

                      (Uploaded on 18/02/2026 at 04:20:26 PM)
                     (Downloaded on 18/02/2026 at 08:34:00 PM)
 [2026:RJ-JD:8643]                      (2 of 9)                            [CW-21321/2025]

2.       The Rajasthan Nursing Council, Jaipur, Through Its
         Registrar, B-39, Sardar Patel Marg, C-Scheme, Jaipur.
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


 For Petitioner(s)            :      Mr. Shreyansh Mardia
 For Respondent(s)            :      Mr. N.S. Rajpurohit, AAG


            HON'BLE MR. JUSTICE SANJEET PUROHIT

Order

16/02/2026

1. Present writ petition has been filed seeking issuance of

direction to respondent No. 1 to issue No Objection Certificate

("NOC") to petitioner-institute for running Bachelor of Nursing

(B.Sc.) course/GNM course.

2. Learned counsel for the petitioner, while referring to

documents annexed with present writ petition, stated that all the

necessary infrastructure, hospital facilities etc. have been

established as per norms and other formalities have also been

complied with by petitioner-institute, however, required NOC has

not been granted by respondent authorities. Learned counsel for

the petitioner further submits that although inspection of the

petitioner's institution was made way back in July 2025, however,

neither the copy of inspection report was supplied to the petitioner

nor any communication was sent informing status said application.

In view of the said prolong inaction on the part of respondent -

authorities, present writ petition is filed.

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (3 of 9) [CW-21321/2025]

3. Coordinate Bench of this Court, vide its order dated

15.01.2026, has directed counsel for the respondent to place

inspection report on record. Since the same was not filed, similar

directions were issued on 03.02.2026, but to utter dismay, the

same has not been placed on record. In such circumstances, this

Court was compelled to pass order dated 11.02.2026 and granted

last opportunity to respondent to place on record inspection

report, also made clear that on failure to comply with said

directions, the Secretary, Medical and Health Department shall

remain present before this Court.

4. Today, by way of reply to writ petition, inspection report has

been placed on record. A perusal of the inspection report revealed

that said inspection was done on 13.07.2025, wherein the

following recommendation was made by the inspecting team:-

"After physical inspection of Gupta Nursing College, KishangarhBas and its parental hospital, the Committee found the infrastructure, hostel and clinical facilities as per norms of INC and departmental guidelines. The Committee finally recommends grant of approval to Gupta Nursing College for starting the following courses with mentioning seat:

B.Sc (Nursing) 30 Seats GNM 30 Seats"

5. During the course of proceedings, this Court put a specific

query was posed to learned counsel for respondents i.e., despite

the inspecting committee's clear recommendation for grant of NOC

made way back in July 2025, why has the required NOC not been

issued even after a lapse of eight months ? No satisfactory

explanation has been offered by learned counsel for the

respondents for such inordinate delay. He stated that the

application as well as inspection report is pending consideration

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (4 of 9) [CW-21321/2025]

before High Power Committee, which shall take final decision in

due course.

6. Heard learned Counsel for the parties and perused the

material available on record.

7. This court has taken note of Guidelines regarding

'Establishment of Nursing Schools/Colleges/Universities in

the Private Sector' issued by Respondent authorities in 2024

(Annex.3). Said guidelines clearly stipulates that entire process of

issuance of NOC has to be completed in 90 days. It further

provides that application shall be disposed of within 45 days of

receipt of the inspection report.

8. This Court finds that inaction on the part of respondents in

not deciding applications for grant of NOC is in clear defiance of

their own guidelines. Such oblivious conduct has rendered the

spirit and object of the timeline provided in said guidelines

nugatory. Moreover, the inexplicable delay by State authorities in

granting NOC, despite inspecting committee's unequivocal

recommendation made way back in July 2025 is nothing short of

deplorable. A lapse of over eight months in processing a routine

clearance reveals callous disregard for public interest and

slackness in discharge of their duties. This Court is constrained to

observe that such gross inaction is compelling institutions to seek

extraordinary remedies from this Court.

9. The authorities' high-handedness in sitting over NOC

applications despite favourable inspection report, as exemplified in

the present case, not only undermines the rule of law but

transforms this Court into an unwilling de facto regulator of the

process of grant of NOC. This Court records its profound

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (5 of 9) [CW-21321/2025]

displeasure at the State authorities' egregious lapses that compel

institutions to approach this Court for issuance of writ of

mandamus at every stage; whether for processing the application

or for carrying out inspection, for procuring copies of inspection

report, or for final NOC grant, thereby inundating judicial dockets

with avoidable litigation and exposing systemic governance failure

warranting the strongest censure.

10. Very recently, a writ petition (S.B. Civil Writ Petition No.

702/2026) came before this Court wherein the validity period of

certain NOCs such as Fire NOCs, Biomedical NOCs etc. which were

having their validity period at the time of inspection were expired

solely due to inordinate delay attributable to the State authorities,

who sat over the application without any justification. By the time

the authorities finally considered the matter, the said NOCs had

lapsed, which compelled for renewal of the said NOCs. This Court

is appalled by such inaction, which perpetuates a vicious cycle of

litigation, extracting multiple rounds of compliance from

institutions while the executive remains unreactive.

11. Notably, a bare perusal of the Rajasthan Guaranteed Delivery

of Public Services Act, 2011 ("Act of 2011") makes it abundantly

clear that the legislature has enacted the said statute with the

object of ensuring timely and accountable delivery of public

services. Section 4 of the Act confers upon citizen a statutory

"right to service" within the stipulated time limit. The same is

reproduced herein below:

"4. Right to obtain service within the stipulated time limit.

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (6 of 9) [CW-21321/2025]

(1) The designated officer shall provide the service notified under Section 3 to the person eligible to obtain the service, within the stipulated time limit. (2) The designated officer may seek assistance of any other officer or employee as he considers it necessary for the proper discharge of his duties under sub-section (1).

(3) any officer or employee, whose assistance has been sought under subsection (2), shall render all assistance to the designated officer seeking his assistance and for the purposes of any contravention of the provisions of this Act, search other officer or employee, as the case maybe, shall be treated a designated officer."

12. Moreover, Section 5 of Act of 2011 mandates that upon

receipt of an application, the designated officer is duty-bound,

within such prescribed period, either to provide the service or to

reject the application by recording reasons in writing. The entire

scheme of the Act, including the appellate remedies under Section

6 and the imposition of penalty under Section 7 for delay or failure

without sufficient cause, reflects the legislative intent to curb

administrative inertia and to eliminate the culture of indefinite

governmental inaction.

13. In the present case, the authorities having sat over the

petitioner's application for grant of NOC for an inordinate length of

time have acted in complete derogation of the statutory mandate,

thereby frustrating the very purpose for which the Act of 2011 was

brought into force. Such unexplained delay not only defeats the

citizen's guaranteed right to timely service but also strikes at the

core of transparency, efficiency and public accountability sought to

be achieved by the legislature.

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (7 of 9) [CW-21321/2025]

14. Once the inspecting committee records unqualified

satisfaction with all requisite compliances and records a clear

recommendation for NOC grant, the petitioner institution acquires

a legitimate expectation of time-bound processing for issuance of

formal NOC. The failure to honour this expectation breeds

cynicism, compelling repeated judicial interventions and eroding

public faith in administrative processes.

15. This Hon'ble High Court in S.B. Civil Writ Petition No.

19116/2023 held that State authorities are under an obligation

to decide the application for grant of NOC to institution/colleges

expeditiously. The relevant paragraph is reproduced herein below:

"In the considered opinion of this Court, the respondent-State is under an obligation to decide the cases of the petitioners-Institutions for grant of "No Objection Certificate" expeditiously, so that the students, who are studying in the petitioners- Institutions may not suffer and their future may not hang in uncertainty."

16. Moreover, the State authorities' practice of collecting

application fees for NOC applications, only to sit over such

applications without any tangible progress, raises serious

questions of fairness and accountability.

17. Merely specifying broad or general timelines in the guidelines

(Annex.3) is insufficient to ensure effective and expeditious

disposal of applications. This Court finds it necessary that a

detailed and comprehensive framework prescribing specific

timelines for each distinct stage of the application process should

be in place. The respondent State authorities are, therefore,

directed to formulate and notify, within eight weeks from

today, Rajasthan Grant of NOC/Approval/Permission

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (8 of 9) [CW-21321/2025]

(Education) Framework-2026 for grant of required NOC /

approval / permission for all kinds of all educational courses /

establishment of colleges etc. by establishing a fully digitized

online portal with real-time tracking and strict timelines for all

stages from submission to final disposal. Broadly, the Framework

shall incorporate designated nodal officers for accountability,

mandatory inspections, uploading such inspection reports in a

time-bound manner, penalty provisions for delays, public

transparency measures including notice board displays and RTI

compliance, etc. The State of Rajasthan is free to incorporate all

other aspects which may be necessary to ensure time-bound

disposal of the applications of such nature. The Chief Secretary,

State of Rajasthan is directed to ensure the compliance of this

order for preparation of a comprehensive framework as directed

above within the stipulated period.

18. Looking to the peculiar facts and circumstances of the

present case and serious lapses attributable to the respondent

authorities, this Court considers the present matter to be a fit case

for imposition of heavy costs upon the State for its failure to

regulate and process the grant of NOC in a timely manner. The

Court is constrained to observe that such administrative inaction

has resulted in wholly avoidable litigation, thereby causing

unnecessary wastage of the precious time of this Court, which

could have otherwise been devoted for adjudication of more

deserving matters.

19. However, learned AAG Mr. N.S. Rajpurohit, has prayed that

no personal costs be imposed upon the concerned officers at this

stage and has assured this Court that the requisite NOC shall be

(Uploaded on 18/02/2026 at 04:20:26 PM)

[2026:RJ-JD:8643] (9 of 9) [CW-21321/2025]

granted in favour of the petitioner institution within a period of

fifteen days from today. In view of the insistence and request

made by Mr. N.S. Rajpurohit, learned Additional Advocate General

and the assurance given at the bar, this Court, though reluctantly,

refrains from imposing costs at this stage.

20. It is made clear that in the event, the required NOC is not

granted in favour of the petitioner-institution within fifteen days,

this Court shall take serious note thereof by initiating appropriate

action, including but not limited to imposition of heavy costs

personally on the concerned officer.

21. The State authorities shall also place on record the status

report regarding the directions given by this Court and contained

in para 17 of this order.

22. List the matter on 09.03.2026.

(SANJEET PUROHIT),J 35-36-JatinS/-

(Uploaded on 18/02/2026 at 04:20:26 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