Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajendra Prasad Yadav @ Raju Ram vs State Of Chhattisgarh
2025 Latest Caselaw 1057 Chatt

Citation : 2025 Latest Caselaw 1057 Chatt
Judgement Date : 4 August, 2025

Chattisgarh High Court

Rajendra Prasad Yadav @ Raju Ram vs State Of Chhattisgarh on 4 August, 2025

Digitally signed by
V PADMAVATHI
Date: 2025.08.05
14:57:22 +0530




                                                                                          2025:CGHC:38295

                                                                                                               NAFR
                            HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                     WPS No. 8324 of 2025

            1 - Rajendra Prasad Yadav @ Raju Ram S/o Dhaniram Yadav Aged About 59 Years R/o 49,
            Danteshwari Ward, Behind Kanihya Kirana Store, Jagdalpur, District- Bastar (C.G.)

            2 - Laxminath Yadav S/o Gagra Yadav Aged About 58 Years R/o Khaspara, Darbha, District-
            Bastar (C.G.)                                                       ... Petitioner(s)

                                                                versus

            1 - State Of Chhattisgarh Through Secretary, Department Of Public Health Engineering,
            Mahanadi Bhawan, Nava Raipur, District- Raipur (C.G.)

            2 - Secretary General Administartion Department (G.A.D.), Mahanadi Bhawan, New
            Mantralaya, Nava Raipur, District- Raipur (C.G.)

            3 - Secretary Finance Department, Mahanadi Bhawan, New Mantralaya, Nava Raipur,
            District- Raipur (C.G.)

            4 - E.N.C. Of Public Health Engineering Atal Nagar, Nawa Raipur, District- Raipur (C.G.)

            5 - Chief Engineer Of Public Health Engineering Circle - Jagdalpur, Jagdalpur, District- Bastar
            (C.G.)

            6 - Superintendent Engineer Of Public Health Engineering Circle Jagdalpur, Jagdalpur,
            District- Bastar (C.G.)

            7 - Executive Engineer Public Health Engineering Division - Jagdalpur, Jagdalpur, District-
            Bastar (C.G.)

            8 - Assistant Engineer Phe Department, Sub Division No. Ii, Jagdalpur (C.G.)

            9 - Collector Jagdalpur Collectorate Jagdalpur, District- Jagdalpur (C.G.)
                                                                                                      ...Respondents
                                                 (Cause title is taken from the CIS)
            ------------------------------------------------------------------------------------------------------------------

For Petitioners : Shri Anshuman Shrivastava, Advocate For Respondents/State : Shri Santosh Bharat, PL

------------------------------------------------------------------------------------------------------------------

Hon'ble Shri Justice Ravindra Kumar Agrawal Order on Board 04.08.2025

1. By the present petition, petitioners are seeking a direction towards the

respondent authority to regularize the services of the petitioners on the post of Wps 8324 of 2025

Handpump Sudharak, pursuant to the Circular dated 05.03.2008 from the date when

the similarly situated persons have been regularized.

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

post of Handpump Sudharak in department of respondent as Daily Wage employees,

and have completed more than 30 years of service. Petitioners are having all the

requisite qualifications for holding the post of Handpump Sudharak. Petitioners had

submitted their detailed representation to the respondent authorities for considering

their case for regular appointment on the post of Handpump Sudharak, as they had

already completed more than 30 years of service.

3. Learned counsel for the petitioners would submit 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. Petitioners are Daily Wage employees since long. He would further submit

that the State Government has regularized the services of similarly situated

employees on the basis of Circular dated 05.03.2008, therefore, the petitioners are

also entitled for regularization of their services on the post of Handpump Sudharak.

In support of his contention, learned counsel has relied on the judgment passed by

this Court in the matter of Manoj Kumar Nirmalkar Vs State of Chhattisgarh (WPS-

4293 of 2012) decided on 10.02.2023.

4. On the other hand, learned counsel for the respondents/State would oppose

the contention of the counsel for the petitioners.

5. Heard learned counsel for the parties, and perused the material available on

record.

Wps 8324 of 2025

6. Hon'ble Apex court in the matter of Narendra Kumar Tiwari, and others Vs

the State of Jharkhand, and others Civil Appeal Nos.7423-7429 of 2018, decided

on 01.08.2018, held in para 11 of its judgment:

"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 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 petition is 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 is also found to

be similar to those daily wagers, whose services were regularized, they 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/-

(Ravindra Kumar Agrawal) JUDGE padma

 
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