Citation : 2022 Latest Caselaw 8100 Raj
Judgement Date : 1 June, 2022
(1 of 3) [CW-8095/2022]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 8095/2022
Hari Singh S/o Gaji Singh, Aged About 58 Years, Himmat Pura, Post Kishorpura, Beawar, Ajmer, Rajasthan.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary Medical And Health Department, Government Of Rajasthan, Jaipur.
2. Secretary, Finance (Budget) Department, Government Of Rajasthan, Jaipur.
3. Joint Secretary, Finance (Budget) Department, Government Of Rajasthan, Jaipur.
4. Director (Public Health), Medical And Health Services, Government Of Rajasthan, Jaipur.
5. Additional Director (Administration), Medical And Health Services, Government Of Rajasthan, Jaipur.
6. Chief Medical And Health Officer, Ajmer.
7. Principal And Controller, Medical College, Ajmer.
8. Secretary Member, R.m.r.s., Govt. Amratkaur Hospital, Beawar, Ajmer.
----Respondents For Petitioner(s) : Mr. SK Verma For Respondent(s) :
HON'BLE DR. JUSTICE PUSHPENDRA SINGH BHATI (VACATION JUDGE)
Order
01/06/2022
The petitioner has preferred this writ petition under Article
226 of the Constitution of India, claiming the reliefs as mentioned
in the writ petition.
Learned counsel for the petitioner prayed that his
representation may be considered by the respondents in light of
(2 of 3) [CW-8095/2022]
the judgment passed by the Hon'ble Apex Court in the matter of
State of Punjab & Ors. Vs. Jagjit Singh & Ors. reported in[(2017)
1 Supreme Court Cases 148]. The relevant portion of the
judgment reads as under:
"60. Having traversed the legal parameters with reference to the application of the principle of 'equal pay for equal work', in relation to temporary employees (daily-wage employees, ad-hoc appointees, employees appointed on casual basis, contractual employees and the like), the sole fact or that requires our determination is, whether the concerned employees (before this Court), were rendering similar duties and responsibilities, as were being discharged by regular employees, holding the same/corresponding posts. This exercise would require the application of the parameters of the principle of 'equal pay for equal work' Page 101101 summarized by us in paragraph 42 above. However, insofar as the instant aspect of the matter is concerned, it is not difficult for us to record the factual position. We say so, because it was fairly acknowledged by the learned counsel representing the State of Punjab, that all the temporary employees in the present bunch of appeals, were appointed against posts which were also available in the regular cadre/establishment. It was also accepted, that during the course of their employment, the concerned temporary employees were being randomly deputed to discharge duties and responsibilities, which at some point in time, were assigned to regular employees. Likewise, regular employees holding substantive posts, were also posted to discharge the same work, which was assigned to temporary employees, from time to time. There is, therefore, no room for any doubt,that the duties and responsibilities discharged by the temporary employees in the present set of appeals, were the same as were being discharged by regular employees. It is not the case of the appellants, that the respondent employees did not possess the qualifications prescribed for appointment on regular basis. Furthermore, it is not the case of the State, that any of the temporary employees would not be entitled to pay parity, on any of the principles summarized by us in paragraph 42 hereinabove. There can be no doubt, that the principle of 'equal pay for equal work' would be applicable to all the concerned temporary employees, so as to vest in them the right to claim( wages, at par with the minimum of the pay- scale of regularly engaged Government employees, holding the same post.
(3 of 3) [CW-8095/2022]
61. In view of the position expressed by us in the foregoing paragraph, we have no hesitation in holding, that all the concerned temporary employees, in the present bunch of cases, would been titled to draw wages at the minimum of the pay-scale (at the lowest grade, in the regular payscale), extended to regular employees, holding the same post."
Consequently, the present writ petition is disposed of with
direction to the respondents to consider the representation of the
petitioners in terms of aforesaid precedent law as extracted
hereinabove. The needful be done within a period of 60 days from
today.
Stay petition also stands disposed of accordingly.
(DR.PUSHPENDRA SINGH BHATI), VJ 390-Arvind/-
Powered by TCPDF (www.tcpdf.org)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!