Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dr. Bhagwati Prasad Narang vs State Of Chhattisgarh
2025 Latest Caselaw 3845 Chatt

Citation : 2025 Latest Caselaw 3845 Chatt
Judgement Date : 22 April, 2025

Chattisgarh High Court

Dr. Bhagwati Prasad Narang vs State Of Chhattisgarh on 22 April, 2025

                                                      1




         Digitally
         signed by
         SHOAIB                                                       2025:CGHC:18039
SHOAIB   ANWAR
ANWAR    Date:
         2025.04.23
         16:12:22
         +0530

                                                                                        NAFR



                           HIGH COURT OF CHHATTISGARH AT BILASPUR

                                         WPS No. 2618 of 2025


                 1 - Narendra Ram Bhagat S/o Late Shri Marha Ram Aged About 55
                 Years Working As Post Of Choukidar (Contract Basis), At Office Of The
                 District Ayurvedic Hospital - Jashpur, Tahsil And Thana - Jashpur,
                 District - Jashpur (C.G.)
                                                                           --- Petitioner(s)


                                                     versus


                 1 - State Of Chhattisgarh Through - The Secretary, Department Of
                 Health And Family Welfare, Mantralaya, Mahanadi Bhawan, Naya Raipur
                 (C.G.)


                 2 - District Ayurved Officer Jashpur, District- Jashpur (C.G.)


                                                                         --- Respondent(s)

1 - Dr. Bhagwati Prasad Narang S/o Shri Itwari Ram Narang Aged About 60 Years Working As Post Of Doctor ( Contract Basis ) At Govt. Primary Health Center Asta, Tahsil- Manora, District- Jashpur ( C.G. ).

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through- The Secretary, Department Of Health And Family Welfare, Mantralaya Mahanadi Bhawan, Naya Raipur ( C.G. ).

2 - District Ayurved Officer Jashpur, District- Jashpur ( C.G. ).

--- Respondent(s)

1 - Mahendra Kumar Yadav S/o Shri Madhusudan Yadav Aged About 35 Years Working As Post Of Sweeper At Community Health Center Farsabahar, Tahsil Farsabahar, District Jashpur C.G.

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through The Secretary, Department Of Health And Family Welfare, Mantralaya Mahanadi Bhawan, Naya Raipur Chhattisgarh.

2 - The Chief Medical Officer Jashpur, District Jashpur Chhattisgarh.

3 - The Block Medical Officer Farsabahar, District Jashpur Chhattisgarh.

--- Respondent(s)

1 - Dr. Ravindra Kumar Sahu S/o Shri Madhav Prasad Sahu Aged About 44 Years Working As Post Of Doctor (Contract Basis) At Govt. Ayurvedic Dispensary Ranpur, Thana-Narayanpur, District- Jashpur (C.G.)

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through The Secretary, Department Of Health And Family Welfare, Mantralaya Mahanadi Bhawan, Naya Raipur (C.G.)

2 - District Ayurved Officer, Jashpur, District- Jashpur (C.G.)

--- Respondent(s)

1 - Jitendra Ram Chouhan S/o Shri Khasru Ram Aged About 58 Years Working As Post Of Pharmacist (Contract Basis) At Govt. Ayurvedic Dispensary Ranpur, Thana - Naraynpur District - Jashpur Chhattisgarh

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through The Secretary, Department Of Health And Family Welfare, Mantralaya Mahanadi Bhawan, Naya Raipur Chhattisgarh

2 - District Ayurved Officer Jashpur, District Jashpur Chhattisgarh

--- Respondent(s)

1 - Dr. Jagat Ram Oraon S/o Late Shri Jeera Lal Oraon Aged About 56 Years Working As Post Of Doctor (Contract Basis) At Govt. Primary Health Center Dokda, Thana- Kansabel, District- Jashpur (C.G.)

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through- The Secretary, Department Of Health And Family Welfare, Mantralaya Mahanadi Bhawan, Naya Raipur (C.G.)

2 - District Ayurved Officer Jashpur, District- Jashpur, (C.G.)

--- Respondent(s)

1 - Manju Lakda D/o Shri Yakub Lakda Aged About 53 Years Working As Post Of Peon (Contract Basis) At Office Of The District Ayurved Hospital Jashpur, District- Jashpur (C.G.)

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through- The Secretary, Department Of Health And Family Welfare, Mantralya Mahanadi Bhawan, Naya Raipur (C.G.)

2 - District Ayurved Officer Jashpur, District- Jashpur (C.G.)

--- Respondent(s)

1 - Kalindar Ram S/o Late Shri Butu Ram Aged About 50 Years Working As Post Of Pharmacist (Contract Basis), At Govt. Ayurvedic Dispensary Bataikela, Thana - Kansabel, District - Jashpur (C.G.)

---Petitioner(s)

Versus

1 - State Of Chhattisgarh Through - The Secretary, Department Of Health And Family Welfare, Mantralaya, Mahanadi Bhawan, Naya Raipur (C.G.)

2 - District Ayurved Officer Jashpur, District - Jashpur (C.G.)

--- Respondent(s) (Cause title taken from CIS)

For Petitioner(s) : Shri Manoj Chauhan, Advocate. For Respondent(s) : Shri Suyashdhar Bagdaiya, Dy. Govt. Advocate

Hon'ble Shri Bibhu Datta Guru, Judge Order on Board 22.04.2025

1. By the present petitions, the petitioners are seeking a direction

towards the respondent authority to regularize the services of the

petitioners on their respective post on which they are rendering

their services on daily wages/contract basis since a long period

pursuant to the circular dated 05.03.2008 from the date when the

similarly situated persons have been regularized.

2. Case of the petitioner, in brief, is that the petitioners are presently

working on the post of Doctor, Pharmacist, Peon, Sweeper,

Chowkidar in department of respondent as daily wager/contract

basis and has completed about the period of one and a half

decade. The petitioners are having all the requisite qualifications for

holding the said post. The petitioners had submitted their detailed

representations to the respondent authorities for considering his

case for regular appointment as they had already completed about

the period of one and a half decade

3. Learned counsel for the petitioners submits that the action on the

part of the respondent authorities is illegal, arbitrary, discriminatory

in nature and also violative of the principles of natural justice and

Articles 14, 15 & 21 of the Constitution of India. The petitioner is a

daily wager since long. He would further submit that the State

government has regularized the services of similarly situated daily

wage employees on the basis of circular dated 05/03/2008,

therefore, the petitioner is also entitled for regularization of his

services on the post of Computer Operator. In support of his

contention, learned counsel has relied on the judgment passed by

this Court in the matter of Manoj Kumar Nirmalkar v. State of

Chhattisgarh1

4. Per Contra, learned counsel for the respondents/State would

oppose the contention of the counsel for the petitioner.

5. I have heard learned counsel for the parties and perused the

material available on record.

6. The Hon'ble Apex Court in the matter of Narendra Kumar Tiwari

and Others v. The State of Jharkhand and Others 2 held in para

11 as under:

"11. Under the circumstances, we are of the view that the Regularization Rules must be given a pragmatic interpretation and the appellants, if they have completed 10 years of service on the date of promulgation of the Regularization Rules, ought

2 Civil Appeal Nos. 7423-7429 of 2018 (decided on 01/08/2018)

to be given the benefit of the service rendered by them. If they have completed 10 years of service they should be regularized unless there is some valid objection to their regularization like misconduct etc."

7. Having regard to the facts and circumstances of the case and the

principles of law laid down by the Hon'ble Supreme Court, the

petitions are allowed. The respondent authorities are directed to

inspect the records of others similarly situated employees when

their services were regularized. If the case of the petitioners are

also found to be similar to those daily wagers/contract basis whose

services were regularized, their services be also regularized from

the same date. It is also directed that all this exercise be completed

within a period of 60 days from the date of receipt of copy of this

order.

Sd/-

(Bibhu Datta Guru) Judge

Shoaib

 
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