1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.5225/2008
(Kapil Katara & Anr. Vs. State & Ors.)
Date of order : 20.11.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. Harish Purohit, for the petitioners.
Heard learned counsel for the petitioners and
perused the pleadings of the case.
It is very strange that this petition has
been filed by those students who are admitted and
pursuing their studies in the Nursing Course in the
Government Institution. The grievance of the
petitioners is that no student from the private
nursing institutions may be allowed in the Government
nursing institutions. In my opinion, such a prayer
cannot be accepted in view of the fact that all the
facilities are available in the Hospital where the
other students of private nursing institutions can
take training properly. Accordingly, the writ
petition is dismissed.
(GOPAL KRISHAN VYAS), J.
arun