Rajasthan High Court - Jodhpur
Sunil Bishnoi & Ors vs State & Ors on 1 February, 2018
Author: Vijay Bishnoi
Bench: Vijay Bishnoi
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 8149 / 2015
1. Sunil Bishnoi S/o Shri Sharwan Lal Legha, Age 25 years, R/o
RECCO Road Number-5, Legha Niwas, Choudhary Colony,
Bikaner.
2. Ashok Kumar S/o Shri Bharmal, Age 21 years, R/o
Gujsukhdesar, Tehsil Nokha, District Bikaner.
3. Sarvajeet Kaur D/o Jasvinder Singh, Age 22 years, R/o 248,
Village Sabuaana, Ward Number-5, Near Gurudwara Sahib,
Tehsil Tibbi, District Hanumangarh.
4. Ram Pal Dhayal S/o Shri Purkha Ram Dhyal, Age 23 years,
R/o Opposite Mataji Temple, Patel Nagar, Bikaner.
5. Suman Bishnoi D/o Shri Mangi Lal Bishnoi, Age 22 years, R/o
ITI Girls College, Patel Nagar, Bikaner.
6. Priyanka D/o Bhairu Ram Gurjar, Age 21 years, R/o Cap.
Roop Singh Niwas, A-31, Gandhi Colony, Nagnichiji Road,
Pawanpuri, Bikaner.
7. Renu D/o Shri Man Singh, Age 30 years, R/o Cap. Roop
Singh Niwas, A-31, Gandhi Colony, Nagnichiji Road,
Pawanpuri, Bikaner.
----Petitioners
Versus
1. State of Rajasthan through the Secretary, medical and health
Department, Government of Rajasthan, Secretariat, Jaipur.
2. The Registrar, Rajasthan Nursing Council, Jaipur.
3. Singhania University, Pacheri Bari, Jhunjhunu, through the
Registrar.
----Respondents
_____________________________________________________
For Petitioners : Mr. M.A. Siddiqui
For Respondent No.1 : Mr. Anil Bissa, AGC
For Respondent No.2 : Mr. Abhinav Jain for Mr. Hemant Jain
For Respondent No.3 : Mr. Rakesh Sinha
_____________________________________________________
(2 of 6)
[CW-8149/2015]
HON'BLE MR. JUSTICE VIJAY BISHNOI
Order 01/02/2018 This writ petition has been filed by the petitioners claiming the following reliefs:-
"It is, therefore, most respectfully prayed that this writ petition may kindly be allowed with costs and the respondents may kindly be directed to provide the registration form to the petitioners for the purpose of registration as ANM and GNM and issue the registration certificate in favour of the petitioners in accordance with law.
Any other appropriate relief which this Hon'ble Court may be deemed just and proper may also be given."
The facts of the case in a nutshell are that the petitioners took admission in the General Nursing and Midwifery (hereinafter to be referred as 'the GNM') and Auxiliary Nursing and Midwifery (hereinafter to be referred as 'the ANM') courses in the respondent No.3-Singhania University, Jhunjhunu (hereinafter to be referred as 'the respondent No.3-University') and successfully completed the said courses in the year 2014. After that the petitioners underwent requisite training of six months in the different hospitals and obtained certificates in this regard and approached respondent No.2-Rajasthan Nursing Council, Jaipur (hereinafter to be referred as 'the respondent No.2-RNC') under the Rajasthan Nurses, Midwives, Health Visitors and Auxiliary Nurse-Midwives Registration Act, 1964 (hereinafter to be referred as 'the Act of 1964') for registration but as per the petitioners, the respondent No.2-RNC refused to provide registration form to them without (3 of 6) [CW-8149/2015] any reason. The petitioners served a legal notice to the respondent No.2-RNC, however, despite that nothing has been done by the respondent No.2-RNC. Hence, this writ petition.
Replies to the writ petition have been filed on behalf of the respondent No.1-State of Rajasthan and respondent No.2-RNC, wherein it is stated that since the respondent No.3-University is not recognized by the Indian Nursing Council, New Delhi (hereinafter to be referred as 'the INC'), the respondent No.2-RNC cannot register the petitioners as per the instructions issued by the INC.
Learned counsel for the respondent No.1-State and respondent No.2-RNC have relied upon the communication dated 19.08.2015 written to the respondent No.2-RNC by the INC, wherein it is stated that since the respondent No.3-University is not recognized by the INC, the RNC cannot register the persons, who have completed the courses of GNM and ANM from that University. The Communication dated 19.08.2015, annexed with the replies of the respondent No.1-State and respondent No.2- RNC is reproduced hereunder :-
ߨekad 7&1@2015&vkbZ-,u-lh-@27 fnukad 19 AUG 2015 jftLVªkj jktLFkku uflZax dkSafly] ch&39] ljnkj iVsy ekxZ] lh Ldhe] t;iqj] jktLFkkuA fo"k; % jftLVª"s ku laca/kh fn"kk funsZ"k gsrqA egksn;] vkids i=kad vkj-,u-lh-@2015@3541 fnukad 16 tqykbZ 2015 ds lanHkZ esa vkidks lwfpr fd;k tkrk gS fd fla?kkfu;k fo"ofo|ky;
(4 of 6) [CW-8149/2015] Hkkjrh; mip;kZ ifj"kn ls ekU;rk izkIr ugha gS] vr% mDr fo"ofo|ky; ls ,-,u-,e- o th-,u-,e- dk izf"k{k.k izkIr vH;kfFkZ;ksa dk jftLVªs"ku vkidh dkSafly esa ugha fd;k tk ldrkA Hkonh;k] lgh@& lfpo** Reply to the writ petition has been filed on behalf of the respondent No.3-University, wherein it is stated that the respondent No.3-University is established by the Singhania University Ordinance 2007 replaced by Act No.6 of 2008 ("Singhania University Act") passed by the Rajasthan State Legislation and as per Section 2(f) of the University Grants Commission Act, 1956 (hereinafter to be referred as 'the Act of 1956'), the respondent No.3-University is a University established under the Act of 1956. It is further contended that the degrees and diplomas issued by the respondent No.3-University, which is established by a statute, are automatically recognized and there is no need of separate recognition from any institution including INC.
Learned counsel for the petitioners and learned counsel for the respondent No.3-University have relied upon the decision of Punjab and Haryana High Court rendered in Ms. Neelam Devi & Anr. Vs. Haryana Nurses Registration Council & Ors. (Civil Writ Petition No.4021/2009) decided on 19.02.2010 reported in 2010 158 PLR 323.
Heard learned counsel for the parties. It is not in dispute that the respondent No.3-University, from which the petitioners have passed the GNM and ANM courses, is a University established under a statute.
(5 of 6) [CW-8149/2015] Hon'ble Supreme Court in Dr. B.L. Asawa Vs. State of Rajasthan & Ors. reported in AIR 1982 SC 933 has held that degree or diploma granted by a University, created by law or under the law, is not required to get recognition by other authority. The same view was taken by this Court in the decision dated 21.02.1991 rendered in Mrs. Madhu Santosh Vs. State of Rajasthan (S.B. Civil Writ Petition No.2502/1989) while relying on Dr. B.L. Asawa's case (supra).
The Punjab and Haryana High Court in Ms. Neelam Devi's case (supra), on the same point has held as under:-
"IV. Degree conferred by University established under an enactment in sui generis and self validating
5. ... ... ... It may be that the State of Haryana did not recognize the degree or the Indian Nursing Council Act of 1947 itself does not provide for a recognition but if there is a University established under the Act or Parliament or a State legislature and the University existed till the Act was stuck down by a decision of the Hon'ble Supreme Court, the degree obtained through such a University would require no recognition from anybody. The recognition comes through the very fact that the institute that awarded the degree is established under a University through an enactment. ... ...
6. The effect of a degree through an institute affiliated to University and the non-necessity of obtaining approval from any other body was affirmed by the Hon'ble Supreme Court in Bharathidasan University and another Versus All India Council for Technical Education and others - AIR 2001 Supreme Court 2861, referring to a University established under the Bharthidasan University Act of 1981, a degree granted by University established, the Hon'ble Supreme Court held, was not required to seek prior approval of the All India Council for the Technical Education (AICTE) to start a department for imparting a course or programme in technical education. ... ... ..."
(6 of 6) [CW-8149/2015] As stated earlier, it is not in dispute that the respondent No.3-University is a University established under the statute and, therefore, in view of the law laid down in the above referred cases that a degree, diploma or any qualification awarded by any University, established under the statute, is automatically recognized and needs no recognition by any other authority, there is no hesitation in holding that the respondent No.2-RNC cannot refuse to register the petitioners under the provision of Act of 1964 on the ground that the respondent No.3-University, from which the petitioners have completed GNM and ANM courses, is not recognized by the INC.
Hence, this writ petition is allowed. The respondent No.2- RNC is directed to consider the request of the petitioners expeditiously preferably within a period of two months from the date of production of certified copy of this order, and if the petitioners are otherwise eligible, necessary registration be granted to them.
No order as to costs.
Stay petition is disposed of.
(VIJAY BISHNOI)J. Abhishek Kumar S.No.127