Citation : 2022 Latest Caselaw 8022 Raj
Judgement Date : 26 May, 2022
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 1507/2022 Jagdish Prasad Nai S/o Babu Lal Nai, Aged About 49 Years, R/o Bhartiyo Ki Dhani, Ward No. 13, Ratangarh, Churu.
----Petitioner Versus
1. State Of Rajasthan, Through The Secretary, Department Of Medical And Health Services, Government Secretariat, Jaipur (Raj.) 302005.
2. Director (Non Gazetted), Medical And Health Services, Swasthya Bhawan, Tilak Marg, C-Scheme, Jaipur (Raj.) 302005.
3. Additional Director (Gazetted), Medical And Health Services, Sawasthya Bhawan, Tilak Marg, C-Scheme, Jaipur (Raj.)- 302005.
4. Chief Medical And Health Officer, Churu (Raj.).
----Respondents
For Petitioner(s) : Mr. Narendra Singh Rajpurohit.
Mr. Yashpal Khileree.
Mr. Piyush Chouhan.
Mr. Rameshwar Lal Dave.
Mr. O.P. Sangwa.
Mr. S.K. Verma.
For Respondent(s) : Mr. K.S. Rajpurohit, AAG with Mr. Shreyansh Mehta, Mr. Rajat Arora and Mr. Lucky Rajpurohit.
HON'BLE MR. JUSTICE ARUN BHANSALI Order 26/05/2022
This petition along with a bunch of 12 writ petitions, enlisted
in the appended Schedule give rise to same issue, which shall be
treated to be part and parcel of the order instant, are decided by a
common order.
These writ petitions have been filed by the petitioners
aggrieved against the action of the respondents in counting the
period of experience of the petitioners, which has resulted in
(2 of 4) [CW-1507/2022]
either their becoming disqualified for applying to the post of
Laboratory Assistant pursuant to the advertisement dated
29.5.2018 and/or to get less bonus marks than what they are
actually entitled to.
Submissions have been made that though the petitioners
have worked for the entire month, as the emoluments paid to the
petitioners have been calculated based on 26 days emoluments,
the respondents while calculating the period of experience, have
not treated them to have worked for the entire month, which
action of the respondents is contrary to the factual position as well
as the provisions of the Minimum Wages Act, wherein, the
minimum wages are required to be calculated in terms of the
notifications issued, which provide that the daily wages are
required to be calculated by dividing the monthly wages by 26
days and that in the rates fixed, weekly holidays are included in
salary, therefore, the respondents could not have deducted the
period based on the fact of payment of wages for particular
number of days.
Further reliance has been placed on judgment in Mahipal
Lakhera v. State of Rajasthan & Ors.: S.B. Civil Writ Petition
No.2577/2020, decided on 11.1.2021.
Learned counsel for the respondents made submissions that
wherever the petitioners have objections pertaining to the
calculation made by the respondents pertaining to their period of
experience, they may make representations to the respondents
and the same shall be appropriately decided by the respondents.
In view of the above submissions made, the petitioners may
make representation to the Director (Non-Gazetted) with regard
to the calculation of their experience and consequential fact about
(3 of 4) [CW-1507/2022]
their eligibility / award of bonus marks within a period of 15 days
from today.
The Director (Non-Gazetted) would pass appropriate orders
on the representations to be made by the petitioners within a
period of four weeks thereafter.
The petitioners would be free to take appropriate
proceedings, in case, they have any grievance qua the decision
taken by the authority in this regard.
The respondents shall not conclude the recruitment before
passing of the final orders as indicated hereinbefore.
It is expected of the respondents to conclude the entire
exercise by 31st of July, 2022.
(ARUN BHANSALI),J 212-Sumit/-
(4 of 4) [CW-1507/2022]
Schedule
S.No. Item WRIT PETITION PARTY NAME
No. No(s).
1. 27 SBCWP No.4020/2022 Surendra Singh State & Ors.
2. 178 SBCWP No.1505/2022 Chetan Lal Kharadi State & Ors.
3. 179 SBCWP No.1512/2022 Mansukh Lal Ninama State & Ors.
4. 192 SBCWP No.2989/2022 Mohammed Hussain State & Ors.
5. 194 SBCWP No.5196/2022 Kamla Shanker Meena State & Ors.
6. 213 SBCWP No.1509/2022 Manoj Kumar State & Ors.
7. 214 SBCWP No.2046/2022 Piyush Bhati State & Ors.
8. 215 SBCWP No.2108/2022 Rajesh Kachhawah State & Ors.
9. 219 SBCWP No.4173/2022 Narendra Jajra State & Ors.
10. 220 SBCWP No.4187/2022 Raju Ram State & Ors.
11. 221 SBCWP No.4274/2022 Jakir Hussain State & Ors.
12. 225 SBCWP No.4366/2022 Nasruddin Ansari State & Ors.
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!